IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 250 of 2010()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. THE MANGALAM PUBLICATIONS PVT. LTD.,
... 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 P.S.GOPINATHAN
Dated :13/07/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
....................................................................
I.T. Appeal No.250 of 2010
....................................................................
Dated this the 14th day of July, 2010.
JUDGMENT
Ramachandran Nair, J.
Since appeal filed against same assessee raising the same
questions for other years stands remanded vide our judgment in I.T.A
No.1554/2009, without issuing notice to the assessee, we allow the
appeal by setting aside the orders of the Tribunal and that of the first
appellate authority and remand the case to the Assessing Officer for
reconsidering the issues raised after giving opportunity to the assessee
based on judgment abovereferred. The Assessing Officer will serve a
copy of the judgment on the assessee along with notice proposing
revision of assessment.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms