Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Kerala High Court

Sfo Technologies Private Limited vs Assistant Commissioner on 17 December, 2018

Author: Anil K.Narendran

Bench: Anil K.Narendran

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

  MONDAY ,THE 17TH DAY OF DECEMBER 2018 / 26TH AGRAHAYANA, 1940

                        WP(C).No. 40959 of 2018



PETITIONER/S:


                SFO TECHNOLOGIES PRIVATE LIMITED
                PLOT NO 2,COCHIN SPECIAL ECONOMIC
                ZONE,KAKKANAD,COCHIN 682 037,REPRESENTED BY COMPANY
                SECRETARY K.PADMANABHAN.

                BY ADVS.
                SRI.ANIL D. NAIR
                SHRI.GOKULRAJ L.
                SMT. ARYA ANIL
                SMT. NILOOFAR O. NIZAM
                SRI.SREEJITH R.NAIR



RESPONDENT/S:

      1         ASSISTANT COMMISSIONER
                INCOME TAX,CORPORATE CIRCLE 2(1),KOCHI-682018

      2         COMMISSIONER OF INCOME TAX (APPEALS)-11,
                KOCHIN - 682 018.




                BY SRI. JOSE JOSEPH, STANDING COUNSEL FOR INCOME TAX


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.12.2018, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C).No. 40959 of 2018

                                        2


                                   JUDGMENT

The petitioner, who is an assessee under the Income Tax Act, 1961, has filed this writ petition under Article 226 of the Constitution of India, seeking a writ of mandamus commanding the 2nd respondent Commissioner of Income Tax (Appeals)-II, Kochi to dispose of Ext.P2 appeal and Ext.P3 stay petition, as expeditiously as possible.

2. Heard the learned counsel for the petitioner and also the learned Standing Counsel for the Income Tax Department, representing respondents 1 and 2.

3. The pleadings and materials on record would show that the assessment for the year 2012-13 was completed by the 1st respondent Assistant Commissioner under Section 143(3), read with Section 92CA of the Income Tax Act, by Ext.P1 order of assessment. Feeling aggrieved, the petitioner filed Ext.P2 appeal before the 2nd respondent, along with Ext.P3 stay petition. The 1st respondent on WP(C).No. 40959 of 2018 3 verification of Ext.P1, rectified the order and passed Ext.P4 order dated 18.04.2017, invoking his powers under Section 154 of the Income Tax Act modifying the demand of tax. Now, the grievance of the petitioner is that Ext.P2 appeal and Ext.P3 stay petition are still pending consideration before the 2nd respondent.

4. The learned Standing Counsel for the Income Tax Department would submit that the 2nd respondent shall consider and pass appropriate orders on Ext.P3 stay petition filed along with Ext.P2 appeal, as expeditiously as possible.

Having considered the submissions made by the learned counsel on both sides, this writ petition is disposed of by directing the 2nd respondent to consider and pass appropriate orders on Ext.P3 stay petition filed along with Ext.P2 appeal, as expeditiously as possible, at any rate, within a period of three months from the date of receipt of a certified copy of this judgment. WP(C).No. 40959 of 2018 4

Till such time, any recovery pursuant to Ext.P1 order, as modified by Ext.P4 order, will stand deferred.

Sd/-

ANIL K.NARENDRAN,JUDGE AV/17/12 WP(C).No. 40959 of 2018 5 APPENDIX PETITIONER'S/S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ASSESSMENT ORDER FOR THE ASSESSMENT YEAR 2013-14 DATED 31.3.2016 ISSUED BY THE FIRST RESPONDENT EXHIBIT P2 TRUE COPY OF THE APPEAL MEMORANDUM FOR THE A.Y.2013-14 FILED AND PENDING BEFORE THE SECOND RESPONDENT DATED 21.4.2016 EXHIBIT P3 TRUE COPY OF THE STAY PETITION FOR THE A.Y.2013-14 FILED BY THE PETITIONER BEFORE THE 2ND RESPONDENT EXHIBIT P4 TRUE COPY OF THE ORDER PASSED BY THE FIRST RESPONDENT UNDER SECTION 154 OF THE INCOME TAX ACT,1961 DATED 18.4.2017