IN THE HIGH COURT OF KERALA AT ERNAKULAM
WTA.No. 2 of 2010()
1. THE COMMISSIONER OF WEALTH TAX,
... Petitioner
Vs
1. PUNALUR PAPER MILLS LTD,NELLIE SENGUPTA
... 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 M.L.JOSEPH FRANCIS
Dated :04/01/2011
O R D E R
C.N.RAMACHANDRAN NAIR &
M.L.JOSEPH FRANCIS, JJ.
....................................................................
W.T. Appeal No.2 of 2010
....................................................................
Dated this the 4th day of January, 2011.
JUDGMENT
Ramachandran Nair, J.
Appeal is filed against a Company which remains defunct for
more than two decades. Whatever be the success in the appeal,
department cannot expect to recover any tax from the company.
Further, the wealth tax involved is below the limit that entitles the
department to maintain an appeal before the High Court as per
Instruction issued by the Central Board of Direct Taxes. We, therefore,
dismiss the appeal as one not maintainable.
C.N.RAMACHANDRAN NAIR
Judge
M.L.JOSEPH FRANCIS
Judge
pms