High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Print Point on 10 March, 2010

Karnataka High Court
The Commissioner Of Income Tax vs M/S Print Point on 10 March, 2010
Author: K.L.Manjunath & B.V.Nagarathna
}
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 10th DAY OF MARCH, 2010

PRESENT

THE HON'BLE M.JUSTICE K.L.MANJUNATHf;7,

THE HON'BLE MRS. JUSTICE B.v.NAGARATfifi§«*"

I.T.A.No.855/2QQ5_

BETWEEN:

1 THE COMISSIONER oF=iugoMEWTAxV <""'
Bmmmpm: 'v? '~'

2 THE ASST COMMISSIONER Ofij 'g
INCOME TAX ._f_ t i. v'
CIRCLE 10(1) BANGALOREFJ

 ' ' ' '       ._  - 
(By sri 5 M V'éE$HA¢H§L§,ADv.)

AND

-. 1 .3/s'pRINT"TOTNT

'*NO$i37/12, N S PALYA
vT*BAN$ERGHATTA ROAD
.,BAx$ALoRmT560 O76 ... RESPONDENT

(By $ri:~A}SHANKAR & M LAVA FOR RESPONDENT)

This I.T.A filed u/s. 260A of the Income

ml Tat’ Act, 1961 arising out, of order dated
‘=27;7,2004 passed in ITA No. 177/Bang/2003 for

, wthe assessment year 1997-98 praying that this
“>H9n”ble Court may be pleased to:

VA”~a.formulate the substantial questions of law

stated therein

b allow the appeal and set aside the order
passed by the Income Tax Appellate Tribunal in
ITA No. 177/Bang/2003 dt. 27.7.2004 and

respondent assessee being aggrieved by the

said order preferred an appeal before VtheKA

Commissioner of Income Tax (Appealsf;V””

Bangalore, which came to be rejected and that

order of the Assessing Officer was confirmedirh

Being aggrieved by th§j 5aid. orderi “the
assessee filed an appeal berore the income Tax
Appellate Tribunal, hwhich ihelad in” favour of
the assessee and allowed the deduction under
sec.8O IA of the gct€g@ft*is against the said
order that the present appeal has been filed
by the’ ‘- the following

substantial guestions of law:

v,a) Whether Tribunal was correct in holding
l”ithat?”Aas5essee was entitled to claim.

‘_deductiQn finder Section 80 IA in spite of
. the bar under the Board’s circule No.34?
=dated’7;7;19a2?

b) Whether ‘Tribunal was correct in holding

V” that a printer is a “manufacturer”?

“of, Whether Tribunal was correct in holding

“that Taxing statutes should be construed
_1iberally and the intent of the
legislation has to be gone into?

On the basis of which the appeal came to be

admitted. ggéf

of’ bringing’ about a distinct commodity; raw

materials and the end products being differgfififfl

and the end products are available for saieI=i

Therefore similar activity of the reséendent

herein has to be held to he hanl industrialld

undertaking within the meaning of sec 35 lfi of
the Act . V l

7. In view of these’deeisions and keeping
in mind the faets of the present case, we are
of the viefi<thgE;the Tribunal was justified in
giving deductio&g?nde% seQ;8G EA of the Act as
the actiyity of the resEondent–assessee is a

manufacturing .andv_industrial activity and

;comes*eithin the scope of the said provision.

':l8, Accordingly, we answer the substantial

questions' of flaw' against the revenue and in

favour "oft the assessee by dismissing this

Saf »

JUDGE

sa/~
ESEGE