IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 192 of 2002()
1. THE COMMISSIONER OF INCOMETAX,
... Petitioner
Vs
1. SHRI K.P.MOHAMMED SALEEM,SAFIA MANZIL,
... Respondent
For Petitioner :SRI.GEORGE K. GEORGE, SC FOR IT
For Respondent :SRI.C.KOCHUNNY NAIR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/02/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
T.R.RAMACHANDRAN NAIR, JJ.
....................................................................
I.T. Appeal No.192 of 2002
....................................................................
Dated this the 27th day of February, 2008.
JUDGMENT
C.N.Ramachandran Nair, J.
Since the issue raised is covered through retrospective amendment in
Section 158BB(1)(c) providing for exclusion of income below the non-
taxable limit for any year which is considered in the judgment of this court
in COMMISSIONER OF INCOME TAX V. M.M.THOMAS (2004) 265
ITR 327, the Tribunal’s decision in favour of the assessee is correct. We,
therefore, dismiss the department’s appeal.
C.N.RAMACHANDRAN NAIR
Judge
T.R.RAMACHANDRAN NAIR
Judge
pms