Kerala High Court
The Commissioner Of Income Tax vs The Dhanalakshmi Bank Ltd. on 27 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1536 of 2009()
1. THE COMMISSIONER OF INCOME TAX,TRICHUR.
... Petitioner
Vs
1. THE DHANALAKSHMI BANK LTD.,TRICHUR.
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :27/08/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
I.T. Appeal No.1536 of 2009
....................................................................
Dated this the 27th day of August, 2009.
JUDGMENT
Ramachandran Nair, J.
Since we have taken the view that interest on Government
securities and other invesments by the Bank are not in the nature of
loan or advance attracting liability on the interest received under the
provisions of the Interest Tax Act, we dismiss the departmental appeal.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms