IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23744 of 2010(P)
1. THE WANDOOR SERVICE CO-OPERATIVE
... Petitioner
Vs
1. THE INCOME TAX OFFICER (CIB),
... Respondent
2. THE ASSISTANT DIRECTOR OF INCOME
3. THE COMMISSIONER OF INCOME TAX,
4. UNION OF INDIA,
For Petitioner :SRI.P.DALBI EMMANUEL
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/07/2010
O R D E R
P.R.RAMACHANDRA MENON, J
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
WP(C) NOs. 23744, 23745 & 23763/2010
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 28th day of July, 2010
JUDGMENT
The petitioners in these writ petitions are challenging
the sustainability of Ext.P1 notice issued under Section 133
(6) of the Income Tax Act, raising many a ground, mainly
contending that the petitioners do not come within the
purview of ‘person’ as defined under the Income Tax Act.
2. When similar matters came up for consideration
before this Court earlier, interference was declined; which
led to Writ Appeal 2333/2009 and connected cases,
upholding the verdict passed by the learned Single Judge;
however giving some specific directions as to the course to
be pursued by the Income Tax authorities. The main point
considered was, whether the notice similar to Ext.P1 was
issued with ‘prior permission’ of the Director or the
Commissioner, as the case may be, and if the notice did not
disclose any such prior permission, the matter was directed
to be re-examined by the authority concerned and if it was
found that there was no prior permission, further
W.P.(C) No. 23744/2010 & con. cases 2
proceedings were permitted to be pursued only after
obtaining such permission.
3. Being aggrieved of the verdict passed by the
Division Bench, the matter has already been taken up
before the Apex Court by filing SLP (C)3976/2010, which
has been admitted, also granting interim stay. This being
the position, this Court finds that the respondents are not
justified in proceeding with Ext.P1 notice any further, till
the issue is settled by the Hon’ble Supreme Court.
4. In the above circumstances, the respondents are
directed to keep all further proceedings pursuant to Ext.P1
in abeyance for the time being and steps shall be pursued
only subject to the final outcome of the SLP now pending
consideration before the Hon’ble Supreme Court, wherein
interim order has been passed.
The Writ Petitions are disposed of accordingly.
P. R. RAMACHANDRA MENON,
JUDGE
mn