Kerala High Court
The Commissioner Of Wealth Tax vs Shri.A.V.Joy on 28 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WTA.No. 194 of 2009()
1. THE COMMISSIONER OF WEALTH TAX,
... Petitioner
Vs
1. SHRI.A.V.JOY, ALUKKAS COMPLEX,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :28/08/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
C. K. ABDUL REHIM, JJ.
--------------------------------------------
W.T.A. No. 194 OF 2009
--------------------------------------------
Dated this the 28th day of August, 2009
JUDGMENT
Ramachandran Nair, J.
Since the Tribunal has declined to entertain the appeal because
the monetary limit for filing the appeal is below the limit prescribed by
the CBDT, we do not think we should entertain this appeal which is
against the order of the Tribunal declining to entertain the appeal.
Consequently the appeal is dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(C. K. ABDUL REHIM)
Judge.
kk
2