Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Thirmittacode Service ... vs Additional/Joint/Deputy/Assistant ...
2021 Latest Caselaw 20492 Ker

Citation : 2021 Latest Caselaw 20492 Ker
Judgement Date : 1 October, 2021

Kerala High Court
M/S.Thirmittacode Service ... vs Additional/Joint/Deputy/Assistant ... on 1 October, 2021
                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
        FRIDAY, THE 1ST DAY OF OCTOBER 2021 / 9TH ASWINA, 1943
                        WP(C) NO. 13016 OF 2021
PETITIONER :

            M/S.THIRMITTACODE SERVICE CO-OPERATIVE BANK LTD.
            CHATHANUR P.O.,
            PALAKKAD - 679 537.
            REPRESENTED BY ITS SECRETARY,
            SRI. K.K. MANIKANDAN.

            BY ADVS.
            T.M.SREEDHARAN (SR.)
            V.P.NARAYANAN
            ALAN PRIYADARSHI DEV



RESPONDENTS :

    1       ADDITIONAL/JOINT/DEPUTY/ASSISTANT COMMISSIONER OF
            INCOME TAX/, INCOME TAX OFFICER
            NATIONAL E-ASSESSMENT CENTRE,
            NEW DELHI - 110 001.

    2       THE COMMISSIONER OF INCOME TAX (APPEALS),
            NATIONAL FACELESS APPEAL CENTRE,
            NEW DELHI - 110 001.

            BY ADVS.
            SRI.P.K.R.MENON, SENIOR COUNSEL, GOI(TAXES)
            JOSE JOSEPH, SC, FOR INCOME TAX




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
01.10.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO. 13016 OF 2021
                                   2


                    BECHU KURIAN THOMAS, J.
                  =-=-=-=-=-=-=-=-=-=-=-=-=-=
                    W.P.(C).No.13016 of 2021
                  =-=-=-=-=-=-=-=-=-=-=-=-=-=
               Dated this the 1st day of October, 2021


                                JUDGMENT

Petitioner is a Primary Agricultural Credit Society

registered under the Co-operative Societies Act, 1969. Ext.P1 order

of assessment was issued against the petitioner on 31.03.2021. In

the assessment order, petitioner's claim for deduction under Section

80P was rejected on the ground that there was no evidence to show

that petitioner satisfied the ingredients of the Primary Agricultural

Credit Society as contemplated under the Co-operative Societies Act.

2. While assailing the assessment order before the 2 nd

respondent Appellate Authority, petitioner has sought to canvass that

the judgment of the Supreme Court in Mavilayi Service Co-operative

Bank and Others v. Commissioner of Income Tax, Calicut and

Others [2021 (1) KLT 485] was not considered by the assessing officer

though the assessment order was rendered subsequent to the

Supreme Court judgment.

3. Since the petitioner has already preferred an appeal as

Ext.P2 and the same is pending consideration before the 2 nd WP(C) NO. 13016 OF 2021

respondent, I deem it fit that this writ petition be disposed of

directing the Appellate Authority to consider the appeal in a time

bound manner.

Accordingly there will a direction to the 2 nd respondent to

consider and pass appropriate orders on Ext.P2, as expeditiously as

possible, at any rate, within a period of six months from the date of

receipt of a copy of this judgment. It is clarified that the Appellate

Authority shall not insist on deposit of 20% of the amount in dispute

considering the nature of the case that has been pleaded by the

petitioner. Till such time, no coercive steps shall be initiated

pursuant to Ext.P1 assessment order.

The writ petition is disposed of as above.

Sd/-

BECHU KURIAN THOMAS, JUDGE RKM WP(C) NO. 13016 OF 2021

APPENDIX OF WP(C) 13016/2021

PETITIONER'S EXHIBITS :

Exhibit P1 TRUE COPY OF THE ASSESSMENT ORDER AND DEMAND NOTICE DATED 31.03.2021 ALONG WITH COMPUTATION OF INCOME OF AY 2018-19 BY THE 1ST RESPONDENT.

Exhibit P2 TRUE COPY OF THE MEMORANDUM OF APPEAL E-

FILED DATED 22.04.2021 FOR THE ASSESSMENT YEAR 2018-19 FIELD BEFORE THE 2ND RESPONDENT.

Exhibit P3 TRUE COPY OF THE STAY PETITION DATED 22.06.2021 FILED BY THE PETITIONER FOR BY 2018-19 BEFORE THE 2ND RESPONDENT.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter