Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.K.Sebastian vs The Commissioner Of Income Tax
2022 Latest Caselaw 10575 Ker

Citation : 2022 Latest Caselaw 10575 Ker
Judgement Date : 12 October, 2022

Kerala High Court
K.K.Sebastian vs The Commissioner Of Income Tax on 12 October, 2022
                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
              THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
    WEDNESDAY, THE 12TH DAY OF OCTOBER 2022 / 20TH ASWINA, 1944
                        WP(C) NO. 22751 OF 2008
PETITIONER:

          K.K.THOMAS, ANATHANAM HOUSE,
          KANJIRAPPILLY.
          BY ADVS.
          SRI.V.M.KURIAN
          SRI.MATHEW B. KURIAN
          SRI.C.N.SREEKUMAR
          SRI.K.T.THOMAS


RESPONDENTS:

    1     THE COMMISSIONER OF INCOME TAX,
          C.R.BUILDINGS, I.S.PRESS ROAD, KOCHI-18.
    2     INCOME TAX OFFICER, WARD I
          ERNAKULAM, C.R.BUILDINGS, I.S.PRESS ROAD, KOCHI - 18.
    3     TAX RECOVERY OFFICER, RANGE I,
          ERNAKULAM.
          BY ADV SRI.JOSE JOSEPH, SC FOR INCOME TAX
          SRI.GEORG K.GEORGE, SC



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
12.10.2022, ALONG WITH WP(C).7360/2009, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
  WP(C) NO. 22751/08 & 7360/09

                                   2




           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
WEDNESDAY, THE 12TH DAY OF OCTOBER 2022 / 20TH ASWINA, 1944
                        WP(C) NO. 7360 OF 2009
 PETITIONER:

                K.K.SEBASTIAN, ANATHANAM HOUSE,
                142, KURIANS ROAD, THRIKKAKARA, KOCHI-21.
                BY ADVS.
                SRI.JOSEPH KODIANTHARA
                SRI.B.J.JOHN PRAKASH
                SRI.TERRY V.JAMES


 RESPONDENTS:

     1          THE COMMISSIONER OF INCOME TAX
                C.R.BUILDINGS, I.S.PRESS ROAD, KOCHI.18.
     2          INCOME TAX OFFICER
                WARD I, ERNAKULAM, C.R.BUILDINGS, I.S.PRESS
                ROAD, KOCHI-18.
     3          TAX RECOVERY OFFICER
                RANGE I, ERNAKULAM.
                BY ADV SRI.JOSE JOSEPH, SC, FOR INCOME TAX
                SRI.GEORG K.GEORGE, SC



         THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
 ADMISSION ON 12.10.2022, ALONG WITH WP(C).22751/2008,
 THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO. 22751/08 & 7360/09

                                 3




              P.V.KUNHIKRISHNAN, J.
             ------------------------------
  W.P.(C).Nos. 22751 of 2008 and 7360 of 2009
     ----------------------------------------------
    Dated this the 12th day of October, 2022


                       JUDGMENT

These two writ petitions are connected and

therefore, I am disposing of these two writ petitions by a

common judgment.

2. W.P.(C)No.22751 of 2008 is filed with the

following prayers:

"a) issue a writ of certiorari or other appropriate writ, order or direction quashing Ext.P15 order passed by the 1st respondent Ext.P13 order passed by the 2 nd respondent.

b) issue a writ of certiorari or other appropriate writ, order or direction quashing Ext.P16 notice issued by the 3rd respondent.

c) to declare that the petitioner is not liable to pay the tax due from the company for the year 1992- 93 and 1993-94.

d) grant such other and further reliefs as this Hon'ble Court may deem fit to grant in the facts and WP(C) NO. 22751/08 & 7360/09

circumstances of the case."[SIC]

3. The above writ petition relates to the payment

of tax for the assessment year 1992 - 93 and 1993 -

94.

4. W.P.(C)No.7360 of 2009 is filed with the

following prayers:

"(i) issue a writ of certiorari or other appropriate writ, order or direction quashing Exhibit-P14 and P16 orders and P17 and P19 demand notices;

(ii) Declare that the Petitioner is not liable for any income tax dues from the said Metro Stocks and Shares Pvt Ltd.

(iii) Stay the operation of and further proceedings pursuant to Exts.P17 and P19 including recovery of the amounts demanded therein;

(iv) Grant such other and further reliefs as this

Hon'ble Court may deem fit to grant in the facts and

circumstances of the case."[SIC]

5. The above writ petition relates to the payment

of tax for the assessment year 1992 - 93 and 1993 -

94. These writ petitions are filed by the Directors of a WP(C) NO. 22751/08 & 7360/09

private Limited Company.

6. When these writ petitions came up for

consideration, both sides submitted that, as far as the

assessment year 1992 -93 is concerned, the entire

demand has been settled as per the Direct Tax Vivad Se

Vishwas Rules, 2020. But as far as the dispute with

regard to the assessment year 1993 - 94 is concerned,

the matter is pending before the appellate Tribunal.

Therefore, these writ petitions can be closed granting

liberty to the petitioners to raise all their contentions

before the appellate Tribunal as far as the assessment

year 1993 - 94 is concerned and the demand under

Section 179(1) can be quashed as far as the assessment

year 1992 - 93 is concerned.

Therefore, these writ petition are disposed of in the

following manner:

i) Ext.P14 in W.P.(C)No.7360 of 2009 and

Ext.P13 in W.P.(C)No.22751 of 2008 are quashed, as far WP(C) NO. 22751/08 & 7360/09

as the assessment year 1992 - 93 is concerned.

ii) All other contentions raised in these writ

petitions based on the assessment year 1993 -94 is left

open and the department is free to take appropriate

steps based on the decision of the Tribunal.

iii) Petitioners are also free to take appropriate

steps in accordance to law based on the decision of the

Tribunal.

Sd/-

P.V.KUNHIKRISHNAN DM JUDGE WP(C) NO. 22751/08 & 7360/09

APPENDIX OF WP(C) 7360/2009

PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF DEMAND NOTICE DATED 21-

9-2004 ISSUED BY THE 3RD RESPONDENT EXHIBIT P2 TRUE COPY OF OBJECTION DATED 30-10-

2004 SUBMITTED TO THE 2ND RESPONDENT EXHIBIT P3 TRUE COPY OF AUDIT REPORT DATED 20-

12-1991 ALONG WITH SUMMARY STATEMENT OF THE PROFIT AND LOSS ACCOUNT EXHIBIT P4 TRUE COPY OF THE SUMMONS DATED 26-11-

1993 ISSUED TO THE COMPANY BY THE ASSESSING AUTHORITY.

EXHIBIT P5 TRUE COPY OF ORDER DATED 16-2-1995 ISSUED BY THE ASSESSING AUTHORITY EXHIBIT P6 TRUE COPY OF LETTER DATED 8-9-1995 OF THE CHAIRMAN OF THE COMPANY TO THE 2ND RESPONDENT EXHIBIT P7 TRUE COPY OF ASSESSMENT ORDER DATED 25-9-1995 EXHIBIT P8 TRUE COPY OF THE APPEAL GROUNDS FILED BEFORE THE CIT (APPEALS) EXHIBIT P9 TRUE COPY OF NOTICE DATED 5-1-2007 ISSUED TO THE PETITIONER EXHIBIT P10 TRUE COPY OF OBJECTIONS DATED 24-1-

2007 FILED BY THE PETITIONER. EXHIBIT P11 TRUE COPY OF REVISED ORDER DATED 9-1-

2008 OF THE COMMISSIONER (APPEALS) EXHIBIT P12 TRUE COPY OF THE PROCEEDINGS DATED 27-7-2004 OF THE 3RD RESPONDENT EXHIBIT P13 TRUE COPY OF THE ORDER DATED 17-3-

2008 OF THE 3RD RESPONDENT.

EXHIBIT P14 TRUE COPY OF ORDER DATED 30-4-2007 OF WP(C) NO. 22751/08 & 7360/09

THE 2ND RESPONDENT.

EXHIBIT P15 TRUE COPY OF PETITIONER'S REVISION PETITION DATED 4-7-2007 FILED BEFORE THE 1ST RESPONDENT.

EXHIBIT P16 TRUE COPY OF ORDER DATED 22-4-2008 OF THE 1ST RESPONDENT IN EXHIBIT-P15. EXHIBIT P17 TRUE COPY OF NOTICE DATED 27-3-2008 ISSUED TO THE PETITIONER BY THE 3RD RESPONDENT.

EXHIBIT P18 TRUE COPY OF REPLY DATED 7-4-2008 FILED BY THE PETITIONER BEFORE THE 3RD RESPONDENT.

EXHIBIT P19 TRUE COPY OF NOTICE DATED 16-12-2008 ISSUED TO THE PETITIONER BY THE 3RD RESPONDENT.

RESPONDENTS EXHIBITS: NIL WP(C) NO. 22751/08 & 7360/09

APPENDIX OF WP(C) 22751/2008

PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE AUDIT REPOT DATED 20.12.1991 ALONG WITH SUMMARY STATEMENT OF THE PROFIT AND LOSS ACCOUNT.

EXHIBIT P2 TRUE COPY OF THE SUMMONS DATED 26.11.1993 TOGETHER WITH THE LETTER REFERRED TO IN THE SUMMONS.

EXHIBIT P3 TRUE COPY OF THE ORDER DATED 16.02.1995 ISSUED BY THE ASSESSING AUTHORITY APPOINTING SPECIAL AUDITOR. EXHIBIT P4 TRUE COPY OF THE SUMMONS DATED 18.09.1995.

EXHIBIT P5 TRUE COPY OF THE LETTER DATED 15.09.1995 OF THE AUDITOR OF THE COMPANY.

EXHIBIT P6 TRUE COPY OF THE LETTER DATED 08.09.1995 OF THE CHAIRMAN OF THE COMPANY.

EXHIBIT P7 TRUE COPY OF ASSESSMENT ORDER DATED 25.09.1995.

EXHIBIT P8 TRUE COPY OF THE APPEAL ORDER DATED 29.11.1995.

EXHIBIT P9 TRUE COPY OF DEMAND NOTICE DATED 23.08.2004 TOGETHER WITH THE SUMMONS DATED 23.09.2004.

EXHIBIT P10 TRUE COPY OF THE OBJECTION DATED 4.10.2004 SUBMITTED BY PETITIONER BEFORE THE TAX RECOVERY OFFICER EXHIBIT P11 TRUE COPY OF THE PROCEEDINGS DATED 27.07.2004.

WP(C) NO. 22751/08 & 7360/09

EXHIBIT P12 TRUE COPY OF THE PROCEEDINGS DATED 17.03.2008.

EXHIBIT P13 TRUE COPY OF THE ORDER DATED 30.04.2007 ISSUED BY THE INCOME TAX OFFICER.

EXHIBIT P14 TRUE COPY OF REVISION PETITION DATED 27.09.2007 FILED UNDER SECTION 264 OF THE I.T. ACT.

EXHIBIT P15 TRUE COPY OF THE ORDER DATED 21.04.2008 PASSED IN REVISION BY THE 1ST RESPONDENT.

EXHIBIT P16 TRUE COPY OF THE NOTICE DATED 27.03.2008.

RESPONDENTS EXHIBITS: NIL

//TRUE COPY//

PA TO JUDGE

 
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