Citation : 2021 Latest Caselaw 12784 Ker
Judgement Date : 8 June, 2021
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
TUESDAY, THE 8TH DAY OF JUNE 2021 / 18TH JYAISHTA, 1943
WP(C) NO. 11935 OF 2021
PETITIONER :
THE MKD (MANNARKKAD) TALUK GOV. EMPLOYEES CO-OP.
CREDIT SOCIETY LIMITED P-630
MANNARKKAD P.O., PALAKKAD - 678 582, REPRESENTED BY
ITS SECRETARY, UMA N.V.
BY ADVS.
HARISANKAR V. MENON
MEERA V.MENON
RESPONDENTS :
1. THE ADDITIONAL/JOINT/DEPUTY/ASST. COMMISSIONER OF
INCOME TAX/ INCOME TAX OFFICER, NATIONAL E-ASSESSMENT
CENTRE, DELHI - 110 001
2. NATIONAL FACELESS APPEAL CENTRE, DELHI - 110 001,
REPRESENTED BY THE PRINCIPAL CHIEF COMMISSIONER.
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
08.06.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 11935 OF 2021
2
JUDGMENT
Petitioner is a Co-operative Society allegedly carrying on the
business of providing credit facilities to its members. In the assessment
proceedings for the year 2018-19, Petitioner claimed the benefit of
deduction under Section 80P(2)(a)(i) of the Income Tax Act, 1961.
However, by Ext.P1 order of assessment, the claim for deduction under
Section 80P was rejected. Challenging Ext.P1, an appeal has been
preferred before the 2nd respondent. A stay petition has also been
preferred, as is evident from Ext.P3(a).
2. I have heard learned Counsel for the petitioner as well as
learned Standing Counsel, who took notice on behalf of the department.
3. Considering the nature of the issues involved and the
arguments advanced, I am of the view that the writ petition itself can be
disposed of by directing consideration of the stay petition filed along with
the statutory appeal in a time bound manner.
Accordingly, there will be a direction to the 2 nd respondent to
dispose of Ext.P3(a) stay petition filed along with the statutory appeal.
The stay petition shall be considered and disposed of within a period of
four months from the date of receipt of a copy of this judgment. All WP(C) NO. 11935 OF 2021
coercive action pursuant to Ext.P1 shall be kept in abeyance till the
disposal of the stay petition. Petitioner shall furnish a copy of this
judgment to the 2nd respondent for appropriate action.
The writ petition is disposed of as above.
Sd/-
BECHU KURIAN THOMAS JUDGE
RKM WP(C) NO. 11935 OF 2021
APPENDIX
PETITIONER'S EXHIBITS :
P1 : COPY OF ASSESSMENT ORDER ISSUED BY THE 1ST RESPONDENT FOR THE YEAR 2018-19.
P2 : COPY OF THE S.O.NO.3296(E) ISSUED BY THE MINISTRY OF FINANCE, NEW DELHI.
P2(a) : COPY OF THE S.O.NO.3297(E) ISSUED BY THE MINISTRY OF FINANCE, NEW DELHI
P3 : COPY OF THE APPEAL FILED BY THE PETITIONER BEFORE THE 2ND RESPONDENT.
P3 (a) : COPY OF STAY PETITION FILED BY THE PETITIONER BEFORE THE ADDITIONAL/ JOINT/ ASSISTANT COMMISSIONER OF INCOME TAX, COMMISSIONER OF INCOME TAX (APPEALS), NATIONAL FACELESS APPEAL CENTRE, DELHI.
P4 : COPY OF THE ORDER OF THIS HON'BLE COURT IN W.P.
(C).NO.5849/2021.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!