Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Makkaraparamba Service ... vs The Commissioner Of Income Tax ...
2024 Latest Caselaw 30428 Ker

Citation : 2024 Latest Caselaw 30428 Ker
Judgement Date : 25 October, 2024

Kerala High Court

The Makkaraparamba Service ... vs The Commissioner Of Income Tax ... on 25 October, 2024

Author: P Gopinath

Bench: P Gopinath

                                                         2024:KER:79683
W.P (C) No.37629/2024          -1-
             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR. JUSTICE GOPINATH P.

     FRIDAY, THE 25TH DAY OF OCTOBER 2024 / 3RD KARTHIKA, 1946

                       WP(C) NO. 37629 OF 2024

PETITIONER/S:

          THE MAKKARAPARAMBA SERVICE CO-OPERATIVE BANK LTD.
          NO. P 576, MAKKARAPARAMBA PO, MALAPPURAM, REPRESENTED
          BY ITS SECRETARY, PIN - 676507


          BY ADV O.D.SIVADAS


RESPONDENT/S:

    1     THE COMMISSIONER OF INCOME TAX (APPEALS),
          THE NATIONAL FACELESS APPEAL CENTRE, INCOME TAX
          DEPARTMENT, NEW DELHI,, PIN - 110000

    2     THE INCOME TAX OFFICER, (TDS),
          TARIFF BAZAR, TOWN HALL ROAD, INCOME TAX DEPARTMENT,
          TIRUR, MALAPPURAM, PIN - 676101


          BY ADVS.
          ADV. P.G. JAYASHANKAR PGJ
          KEERTHIVAS GIRI



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
25.10.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                 2024:KER:79683
W.P (C) No.37629/2024                   -2-
                                  JUDGMENT

The petitioner suffered Ext.P1 order of assessment for assessment

years 2021-22 under the provisions of Income Tax Act, 1961. The petitioner

preferred Ext.P2 appeal along with Ext.P4 stay petition before the 1 st

respondent. The petitioner apprehends recovery proceedings pending

consideration of the stay petition by the 1 st respondent. Hence this writ

petition.

2. Having heard the learned counsel for the petitioner as well as the

respondents, I am of the opinion that this writ petition itself can be disposed

of with a direction.

3. Accordingly, there will be a direction to the 1st respondent to

consider and pass orders on Ext.P4 stay petition in accordance with the law

within 2 months from today. Till such time as orders are passed on Ext.P4

any demand pursuant to Ext.P1 shall be kept in abeyance.

The writ petition is disposed of as above.

Sd/-

GOPINATH P. JUDGE AMG 2024:KER:79683

APPENDIX OF WP(C) 37629/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE ORDER 9.05.2024 ISSUED BY THE 2ND RESPONDENT TO LEVY TDS FOR THE ASSESSMENT YEAR 2021-22

Exhibit P2 THE COPY OF THE APPEAL FILED BEFORE THE 1ST RESPONDENT DATED 7.06.2024

Exhibit P3 TRUE COPY OF THE ORDER ISSUED BY THE 2ND RESPONDENT UNDER SECTION 220(6) OF THE INCOME TAX ACT. DATED 01/10/2024

Exhibit P4 TRUE COPY OF THE STAY PETITION FILED BY THE PETITIONER BEFORE 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 : IJJ

 

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

 
 
Latestlaws Newsletter