IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITR.No. 157 of 1999()
1. THE COMMR. OF INCOME TAX
... Petitioner
Vs
1. R.SURESH KUMAR,ATTINGAL
... Respondent
For Petitioner :SRI.P.K.R.MENON(SR.),SR.COUNSEL 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 :11/02/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
T.R.RAMACHANDRAN NAIR, JJ.
....................................................................
I.T.R. Nos.157 & 158 of 1999
....................................................................
Dated this the 11th day of February, 2008.
JUDGMENT
C.N.Ramachandran Nair, J.
Printing of paper book is dispensed with.
2. Heard Standing Counsel for the Income Tax Department and
Sri.Arun Raj, counsel appearing for the respondent. Since the issue raised
is covered in favour of the Revenue by decision of this court in
COMMISSIONER OF INCOME TAX V. T.K.GINARAJAN, DEV.
OFFICER, L.I.C. OF INDIA (2002) 253 ITR 463, following the said
decision, the questions referred are answered in favour of the Revenue and
against the assessee. The Tribunal is directed to pass consequential orders.
A copy of this judgment under the seal of the High Court and
signature of the Registrar shall be forwarded to the Income Tax Appellate
Tribunal, Cochin Bench, Cochin.
C.N.RAMACHANDRAN NAIR
Judge
T.R.RAMACHANDRAN NAIR
Judge
pms