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 4, Cited by 0]

Kerala High Court

M/S. Steel Industrial Kerala vs Union Of India on 1 August, 2023

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

            THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

         TUESDAY, THE 1ST DAY OF AUGUST 2023 / 10TH SRAVANA, 1945

                            WP(C) NO. 20493 OF 2014

PETITIONER/S:

                M/S. STEEL INDUSTRIAL KERALA LIMITED,
                SILK NAGAR, ATHANI P.O., THRISSUR - 680 581, REPRESENTED BY
                ITS MANAGING DIRECTOR SHRI.A.AUBID.
                BY ADVS.
                SRI.T.M.SREEDHARAN (SR.)
                SMT.DIVYA RAVINDRAN
                SRI.V.P.NARAYANAN
                SRI.M.B.PRAJITH


RESPONDENT/S:

     1          UNION OF INDIA
                REPRESENTED BY SECRETARY TO GOVERNMENT OF INDIA,
                FINANCE DEPARTMENT, NEW DELHI - 110 001.
     2          CENTRAL BOARD OF DIRECT TAXES
                DEPARTMENT OF REVENUE, MINISTRY OF FINANCE, GOVERNMENT
                OF INDIA, NEW DELHI - 110 001.
     3          THE COMMISSIONER OF INCOME TAX (TDS),
                CENTRAL REVENUE BUILDING, I.S PRESS ROAD, ERNAKULAM,
                COCHIN - 682 018.
     4          THE ASSISTANT COMMISSIONER OF INCOME TAX CIRCLE -11
                AYAAKAR BHAVAN, SAKTHAN THAMPURAM NAGAR,
                THRISSUR - 680 001.
     5          THE DEPUTY COMMISSIONER OF INCOME TAX
                CENTRALISED PROCESSING CELL-TDS, AYAKKAR BHAVAN,
                SECTOR-3, VAISHALI, GHAZIABAD, UTTAR PRADESH - 201 010.



                SRI. JOSE JOSEPH (SR.), SC



         THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON

01.08.2023, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P.(C) No. 20493/2014         :2:



                    SHOBA ANNAMMA EAPEN , J.
          ---------------------------------------------------------
                     W.P.(C) No. 20493 of 2014
          ---------------------------------------------------------
                Dated this the 1st day of August, 2023.

                             JUDGMENT

This writ petition is filed challenging the constitutional validity of Sections 200A and 234E of the Income Tax Act, 1961. The case of the petitioner pertains to the assessment years 2011-2012, 2012-2013 and 2013-2014.

2. The very same issue was considered by this Court in M/s. Sarala Memorial Hospital v. Union of India and another [judgment dated 18.12.2018 in W.P.(C) No. 37775 of 2018] holding that the amended Section 200A will have only prospective effect and the same will be applicable only with effect from 01.06.2015 for computing the fee to be paid under Section 234E of the Act, 1961.

Accordingly, Exhibit P2 series of intimations issued under Section 200A of the Income Tax Act, 1961 which relate for the period 2012- 2013 and 2013-2014 are hereby quashed.

The writ petition is allowed.

sd/-

SHOBA ANNAMMA EAPEN , JUDGE Rv W.P.(C) No. 20493/2014 :3: APPENDIX OF WP(C) 20493/2014 PETITIONER'S EXHIBITS:

P1 P1: TRUE COPY OF THE SUMMARY STATEMENT OF INTIMATION OF INTEREST ISSUED U/S 200 A BY THE 5TH RESPONDENT.
P2 P2: TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 2ND QUARTER FOR FY-2012-13 DATED 11/11/2013.
P2(a) P2(A): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 2ND QUARTER FOR FY-2012-13 DATED 11/11/2013. P2(b) P2(B): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 3RD QUARTER FOR FY-2012-13 DATED 11/11/2013. P2(c) P2(C): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 4TH QUARTER FOR FY-2012-13 DATED 11/11/2013. P2(d) P2(D): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 4TH QUARTER FOR FY-2012-13 DATED 11/11/2013. P2(e) P2(E): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 1ST QUARTER FOR FY-2012-13 DATED 11/11/2013. P2(f) P2(F): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 2ND QUARTER FOR FY-2012-13 DATED 29/11/2013. P2(g) P2(G): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 2ND QUARTER FOR FY-2013-14 DATED 16/03/2014. P2(h) P2(H): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 3RD QUARTER FOR FY-2013-14 DATED 16/03/2014. P2(i) P2(I): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 2ND QUARTER FOR FY-2013-14 DATED 31/05/2014.
P2(j) P2(J): TRUE COPY OF THE INTIMATION ISSUED U/S.200A BY THE 5TH RESPONDENT FOR THE 4TH QUARTER FOR FY-2013-14 DATED 31/05/2014.
RESPONDENTS' EXHIBITS: NIL True Copy PS To Judge.