Monday, 20, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mathew Moozhayil Mathew vs Principal Commissioner Of Income ...
2022 Latest Caselaw 7730 Ker

Citation : 2022 Latest Caselaw 7730 Ker
Judgement Date : 28 June, 2022

Kerala High Court
Mathew Moozhayil Mathew vs Principal Commissioner Of Income ... on 28 June, 2022
             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
              THE HONOURABLE MR. JUSTICE GOPINATH P.
    TUESDAY, THE 28TH DAY OF JUNE 2022 / 7TH ASHADHA, 1944
                      WP(C) NO. 28512 OF 2021
PETITIONER:

             MATHEW MOOZHAYIL MATHEW,
             AGED 71 YEARS
             S/O.THOMAS MOOZHAYIL MATHEW, 11D, ABAD MARINE
             PLAZA, MARINE DRIVE, ERNAKULAM-682 020.

             BY ADV S.MOHAMMED AL RAFI



RESPONDENTS:

    1        PRINCIPAL COMMISSIONER OF INCOME TAX,
             (INTERNATIONAL TAX 2(2)(1), DR.S.P.MUKHERJEE CIVIC
             CENTRE, MINTO ROAD, NEW DELHI-110 002.

    2        DEPUTY COMMISSIONER OF INCOME TAX,
             CPC, BANGALORE-560 500.

    3        COMMISSIONER OF INCOME TAX,
             KARAIKKAMURI, ERNAKULAM-682 011.

             BY ADVS.
             P.K.RAVINDRANATHA MENON (SR.)
             JOSE JOSEPH, SC, FOR INCOME TAX


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
28.06.2022,     THE   COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 W.P.(C)No.28512/2021                    2

                               JUDGMENT

The petitioner has approached this Court seeking a direction to the

1st respondent to consider and pass orders on Ext.P10 application which

essentialy is an application seeking refund of certain amounts paid as

income tax.

2. The learned Standing Counsel for the respondent Department

points out that the Principal Commissioner can exercise powers only

under Section 264 of the Income Tax Act and obviously Ext.P10

application is filed out of time. He states that, if the petitioner files an

application for condonation of delay in filing Ext.P10 before the 1 st

respondent, the 1st respondent may be directed to take a decision on the

application for condonation of delay and if delay is condoned, on Ext.P10

application.

3. Having regard to the facts and circumstances of the case, I

direct that if the petitioner files an application for condonation of delay in

filing the application under Section 264 of the Income Tax Act before the

1st respondent within ten days from the date of receipt of a certified copy

of this judgment, Ext.P10 shall be treated as an application filed under

Section 264 of the Income Tax Act and a decision shall be taken thereon

as expeditiously as possible and at any rate within three months from the

date of receipt of a certified copy of this judgment.

The writ petition is disposed of as above.

sd/-

GOPINATH P.

JUDGE acd

APPENDIX OF WP(C) 28512/2021

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE COMPUTATION OF TOTAL INCOME ALONG WITH RETURN SUBMITTED BY THE PETITIONER FOR THE ANNUAL YEAR 2018-2019.

Exhibit P2 TRUE COPY OF THE COMMUNICATION DATED 01.03.2019 ISSUED BY THE DEPUTY COMMISSIONER OF INCOME TAX CPC, BANGALORE.

Exhibit P3 TRUE COPY OF THE COMMUNICATION DATED 23.05.2019 ISSUED BY THE DEPUTY COMMISSIONER OF INCOME TAX, CPC BANGALORE.

Exhibit P4 TRUE COPY OF THE GRIEVANCE DATED 13.06.2019 SUBMITTED BY THE PETITIONER.

Exhibit P5 TRUE COPY OF THE GRIEVANCE DATED 13.12.2019 SUBMITTED BY THE PETITIONER.

Exhibit P6 TRUE COPY OF THE COMMUNICATION DATED 22.11.2019 ISSUED BY THE DEPUTY COMMISSIONER OF INCOME TAX, CPC, BANGALORE.

Exhibit P7 TRUE COPY OF THE GRIEVANCE DATED 28.05.2020 SUBMITTED BY THE PETITIONER.

Exhibit P8 TRUE COPY OF THE RELEVANT PAGES OF INTIMATION DATED 20.03.2020 ISSUED BY THE ASSISTANT DIRECTOR OF INCOME TAX, CPC.

Exhibit P9 TRUE COPY OF THE GRIEVANCE DATED 08.08.2020 SUBMITTED BY THE PETITIONER.

Exhibit P10 TRUE COPY OF THE REPRESENTATION DATED 03.11.2021 SUBMITTED BY THE PETITIONER TO THE 1ST 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 : IDRC

 
 
Latestlaws Newsletter