High Court Kerala High Court

Commissioner Of Income Tax vs M/S.Jass Roller Flour Mills Pvt. … on 22 September, 2010

Kerala High Court
Commissioner Of Income Tax vs M/S.Jass Roller Flour Mills Pvt. … on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 425 of 2009()


1. COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. M/S.JASS ROLLER FLOUR MILLS PVT. LTD.,
                       ...       Respondent

                For Petitioner  :SRI.JOSE JOSEPH, SC, FOR INCOME TAX

                For Respondent  :SRI.P.BALAKRISHNAN (E)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :22/09/2010

 O R D E R
              C.N.RAMACHANDRAN NAIR &
                K.SURENDRA MOHAN, JJ.
             -------------------------------------------
             I.T. Appeal Nos.425 of 2009 and
                          412 of 2009
             -------------------------------------------
          Dated this the 22nd September, 2010

                          JUDGMENT

Ramachandran Nair, J.

The connected appeals are filed by the revenue

challenging the orders of the Tribunal, both issued in the

block assessment appeal and in the appeal filed against

penalty levied under Section 158BFA(2) of the Income Tax

Act.

2. We have heard the Senior Standing Counsel

appearing for the appellant and Sri.P.Balakrishnan,

Advocate appearing for the respondent-assessee.

3. During the last hearing of the case, the

department’s main challenge against the order of the

Tribunal in the assessment appeal, that is against the

Tribunal exceeding it’s jurisdiction, was considered. The

grievance of the department was that without raising any

dispute against the assessment pertaining to the estimation

of income made for various years in the first appeal, the

ITA 425/2009 & 412/2009 2

Tribunal considered the appeal before it on those matters as

if it is the first appeal and decided the appeal. We,

therefore, directed the department to produce the grounds

of appeal raised by the assessee before the Commissioner of

Income Tax (Appeals). After going through the grounds of

appeal filed by the assessee before the Commissioner of

Income Tax (Appeals) and after considering the CIT(A)’s

order, we notice that the Tribunal has prima facie exceeded

its jurisdiction in considering and deciding the matters that

do not arise from the orders of CIT(A). Both sides cited the

decisions reported in National Thermal Power Co. Ltd. V

Commissioner of Income Tax 229 ITR 383 and another

decision reported in Goetze (India) Ltd. V Commissioner

of Income Tax 284 ITR 323, wherein the Supreme Court

has held that the Tribunal is entitled to consider questions

of law to be raised for the first time before it and the

Tribunal can, based on the facts available on record, decide

such questions of law raised for the first time before it.

However, in this case what we find is that the matters

which were never agitated in the first appeal were allowed

to be raised before the Tribunal for the first time and the

Tribunal decided the appeals on several factual issues

ITA 425/2009 & 412/2009 3

treating the same as first appeal before it. From the orders

of the CIT (Appeal) on the grounds raised before it, prima

facie, we find that the assessee has contested the reliefs

granted under Section 80-IA for the assessment year 1994-

1995 and for the assessment year 1998-1999. The CIT

(Appeal) has considered in detail the claim for relief under

Section 80-IA and it was in fact granted. So far as the

estimation of income for several years in the assessment

made is concerned, what the assessee contested before the

CIT (Appeal) was only in respect of the mistakes in the

computation for the block period ending in 1998-1999.

Here again, the First Appellate Authority has granted relief.

However, from the grounds of appeal filed before the CIT

(Appeals) and the order of the CIT (Appeal), we find that the

assessee has not contested the assessment on any other

grounds other than the issues considered and decided by

the CIT (Appeal). However, on going through the appellate

order of the Tribunal, we notice that the assessee has raised

absolutely new grounds which were never raised or

considered by the CIT (Appeal). We, prima facie feel that

the Tribunal exceeded its jurisdiction under Section 253.

The Tribunal has to decide the appeal as the Second

ITA 425/2009 & 412/2009 4

Appellate Authority against the orders of the CIT (Appeal).

We do not think the Tribunal can convert itself to the First

Appellate Authority on questions of fact that too relating to

estimation of income. If the assessee has a case that the

grounds raised before the CIT (Appeal) were not considered

and decided by it, then the assessee’s remedy was to file a

rectification application and in the course of appeal, if

found the Tribunal finds that CIT (Appeal) has not

considered and decided the grounds raised by the assessee,

it was for the Tribunal to remand the case and direct the

CIT (Appeal) to consider the appeal on those grounds.

Therefore, prima facie, we feel the Tribunal exceeded it’s

jurisdiction by deciding matters pertaining to estimation of

income for various years in the block period, which were

not raised before the CIT (Appeals) and decided by

him. Therefore, we are of the view that matter requires

re-consideration by the Tribunal on this aspect, because the

department’s objection about maintainability of appeal on

fresh grounds raised is not considered and decided by the

Tribunal. We, therefore, allow IT Appeal No.412/2008 by

setting aside the orders of the Tribunal and by restoring the

appeal back to the Tribunal for considering the

ITA 425/2009 & 412/2009 5

maintainability of appeal on the new grounds raised and to

decide the matter afresh on all grounds.

4. I.T.Appeal No.425/2005 is an appeal filed against

the penalty. The first appeal was disposed of by the CIT

(Appeal) on the assumption that the assessee has no

objection against the addition. However, the assessee

contested addition in the second appeal filed before the

Tribunal which is already set aside by us as indicated above.

Since the Tribunal has decided penalty appeal also,

following their order in assessment appeal which we have

set aside, we set aside this said order also directing the

Tribunal to re-consider the matter based on the decision in

the assessment appeal and after or along with the said

appeal. Both sides are free to raise all objections and the

Tribunal will decide both the appeals on all issues raised.

C.N.RAMACHANDRAN NAIR
JUDGE

K.SURENDRA MOHAN
JUDGE

css/