IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21068 of 2005(G)
1. A.ABOOBACKER,
... Petitioner
Vs
1. THE CHIEF COMMISSIONER OF INCOME TAX
... Respondent
2. THE INCOME TAX OFFICER,
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :20/06/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 21068 OF 2005
--------------------------------------------
Dated this the 20th day of June, 2008
JUDGMENT
Petitioner is challenging Ext.P2 whereunder the Commissioner of
Income-tax declined to waive interest levied under Section 234A and B
of the I.T. Act. Even though counsel for the petitioner contended that
Ext.P2 is not tenable, standing counsel pointed out that Commissioner
on examination of facts found that none of the conditions of the
circular issued by the Board for waiver of interest is satisfied. There
have been consistent decisions by several High Courts holding that
waiver of interest should be strictly in accordance with the conditions
of circular issued by the Board. Since petitioner has not satisfied the
conditions for waiver, there is no scope for interference with Ext.P2.
Even though counsel has stated that clause (e) of the Circular is
satisfied in as much as voluntary return was filed, I find that when
reassessment notice was issued under Section 148 the assessee, instead
of filing return on due date, took 10 months to file a letter stating that
his original return may be treated as return filed under Section 148. In
2
fact, the finding of the commissioner is that levy of interest is upto this
date, treating the date of letter as the date of filing of return. Therefore
no interference is called for in this matter. Another issued raised by
counsel for the petitioner is that calculation of interest under Section
234B is not correct. This was not an issue raised before the
Commissioner and therefore it cannot be considered in this Writ
Petition. However, I leave it open to the petitioner to make an
application for rectification of mistake if any committed in the levy of
interest. Since this WP was pending, the Officer should entertain the
rectification application if filed within one month from today, along
with a copy of this judgment, and dispose of the same on merits.
Reserving the above right, W.P. is dismissed.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
3