High Court Kerala High Court

The Commr.Of Income Tax vs John Mathew on 25 July, 2007

Kerala High Court
The Commr.Of Income Tax vs John Mathew on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 2235 of 1998(S)



1. THE COMMR.OF INCOME TAX,TVM.
                      ...  Petitioner

                        Vs

1. JOHN MATHEW
                       ...       Respondent

                For Petitioner  :SRI.P.K.R.MENON(SR.),SC FOR IT

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/07/2007

 O R D E R
                             H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

                                    ------------------------------------------

                                             O.P.No.2235 of 1998-S

                                    ------------------------------------------

                             Dated, this the   25th    day of July,  2007


                                           JUDGMENT

H.L.Dattu, C.J.

The Revenue has filed this petition under Section 256(2) of the Income

Tax Act, 1961 (‘Act’ for short), inter alia, requesting us to direct the Income Tax

Appellate Tribunal to state the case and refer the questions of law that would

arise in I.T.A.No.270 of 1988 dated 7.6.1994 for the assessment year 1984-85.

(2) The Tribunal has allowed the appeal filed by the assessee. The

Revenue had filed an application under Section 256(1) of the Act requesting

the Tribunal to state the case and refer the questions of law that would arise in

I.T.A.No.270 of 1988 for the assessment year 1984-85. The Tribunal has

rejected the application.

(3) We have carefully perused the order passed by the Tribunal and

also the questions of law raised by the Revenue for consideration and decision

by this Court. In our opinion, the questions of law raised by the Revenue

require consideration by this Court. Therefore, a direction requires to be issued

to the Tribunal to state the case and refer the questions of law that would arise

in I.T.A.No.270 of 1988 dated 7.6.1994 for the assessment year 1984-85.

(4) Accordingly, the following:

Order

i) The petition is allowed.

ii) A direction is issued to the Tribunal to state the case and refer the

O.P.No.2235/1998 2

questions of law that would arise in I.T.A.No.270 of 1988 dated 7.6.1994 for

the assessment year 1984-85 for consideration and decision by this Court, as

expeditiously as possible.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.T.SANKARAN)

JUDGE

vns