Citation : 2024 Latest Caselaw 15012 Ker
Judgement Date : 4 June, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE MURALI PURUSHOTHAMAN
TUESDAY, THE 4TH DAY OF JUNE 2024 / 14TH JYAISHTA, 1946
WP(C) NO. 18686 OF 2024
PETITIONER:
MUTTATHARA SERVICE CO-OPERATIVE BANK LTD.,
TC 42/942(1)
MUTTATHARA, VALLAKKADAVU P.O
THIRUVANANTHAPURAM
REPRESENTED BY ITS SECRETARY NIRMAL V.,
PIN - 695 008.
BY ADVS.
K.P.PRADEEP
T.T.BIJU
T.THASMI
M.J.ANOOPA
RESPONDENTS:
1 THE CENTRAL BOARD OF DIRECT TAXES
DEPARTMENT OF REVENUE, MINISTRY OF FINANCE,
GOVERNMENT OF INDIA, NORTH BLOCK,
NEW DELHI
REPRESENTED BY ITS CHAIRMAN,
PIN - 110 001.
2 ADDITIONAL COMMISSIONER OF INCOME TAX
ASSESSMENT UNIT,
INCOME TAX DEPARTMENT
NATIONAL FACELESS ASSESSMENT CENTRE,
DELHI, ROOM NO. 401,
2ND FLOOR, E-RAMP, JAWAHARLAL NEHRU STADIUM,
DELHI, PIN - 110 003.
3 COMMISSIONER OF INCOME TAX (APPEALS)
NATIONAL FACELESS APPEAL CENTRE (NFAC),
DELHI, ROOM NO.401, 2ND FLOOR,
E-RAMP, JAWAHARLAL NEHRU STADIUM,
DELHI, PIN - 110 003.
SRI. CHRISTOPHER ABRAHAM
SRI. P.R.AJITH KUMAR - SC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 04.06.2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
WP(C).No.18686 OF 2024
2
JUDGMENT
The petitioner Co-operative society is an
assessee under the Income Tax Act, 1961 (for
short, 'the Act'). For the assessment year 2017-
2018, the petitioner filed return claiming
deduction under Section 80(P) of the Act.
However, the assessment was completed by
rejecting the claim for deduction and Ext.P1
penalty order under Section 271AAC(1) of the Act
was passed. The petitioner filed Ext.P2 appeal
before the 3rd respondent under Section 246A of
the Act. Along with Ext.P2, Ext.P3 stay petition
was also filed. However, the 2nd respondent, the
Assessing Authority issued Ext.P4 notice under
Section 156 of the Act, pursuant to Ext.P1 order.
Aggrieved by the same, the petitioner has
approached this Court.
WP(C).No.18686 OF 2024
2. Ext.P2 is a statutory appeal. There will
be a direction to the 3rd respondent to consider
Ext.P3 stay petition, as expeditiously as possible,
at any rate, within a period of two months from
the date of receipt of a copy of this judgment. Till
orders are passed on the stay petition, all
recovery proceedings pursuant to Exts.P1 and P4
shall be deferred.
The writ petition is disposed of with the above
direction.
Sd/-
MURALI PURUSHOTHAMAN JUDGE
SPR WP(C).No.18686 OF 2024
APPENDIX
PETITIONER'S EXHIBITS:-
EXHIBIT P1 TRUE COPY OF THE PENALTY ORDER NO ITBA/PNL/F/271AAC(1)/2024-25/1064774483(1) DATED 09-05-2024 ISSUED FOR THE YEAR 2017- 18 BY THE 2ND RESPONDENT TO THE PETITIONER.
EXHIBIT P2 TRUE COPY OF THE APPEAL DATED 10-05-2024 AGAINST THE PENALTY ORDER FILED FOR THE YEAR 2017-18 BEFORE THE 3RD RESPONDENT BY THE PETITIONER.
EXHIBIT P3 TRUE COPY OF THE STAY PETITION DATED 10-05-2024 SUBMITTED BY THE PETITIONER BEFORE THE 3RD RESPONDENT.
EXHIBIT P4 TRUE COPY OF THE DEMAND NOTICE NO.ITBA/PNL/S/156/2024-25/1064770158(1) DATED 09-05-2024 IN PENALTY ORDER ISSUED UNDER SECTION 156 OF THE INCOME TAX ACT, 1961,FOR THE ASSESSMENT YEAR 2017-18 BY THE 2ND RESPONDENT TO THE PETITIONER.
RESPONDENTS EXHIBITS: NIL.
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!