High Court Kerala High Court

The Commissioner Of Incoem Tax vs Shri John Varghese on 28 October, 2009

Kerala High Court
The Commissioner Of Incoem Tax vs Shri John Varghese on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 27 of 2003()


1. THE COMMISSIONER OF INCOEM TAX,
                      ...  Petitioner

                        Vs



1. SHRI JOHN VARGHESE,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE K. GEORGE, SC FOR IT

                For Respondent  :SRI.A.KUMAR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :28/10/2009

 O R D E R
           C.N.RAMACHANDRAN NAIR &
                   V.K.MOHANAN, JJ.
          ---------------------------------------------
                I.T.A.Nos. 27 of 2003 &
                             513 of 2009
          ---------------------------------------------
        Dated this the 28th day of October, 2009

                     J U D G M E N T

Ramachandran Nair,J:

The question raised in the connected cases

pertaining to assessment of L.I.C.Development Officers is

whether the Tribunal was justified in holding that 35% of

the Incentive Bonus paid by the L.I.C. to the development

officers is exempted from income tax based on the

Incentive Bonus Scheme, 1997 and Reimbursement of

Expenses Scheme, 1997 framed by the L.I.C. of India.

The issue came up before this Court on an earlier

occasion and in the decision reported in C.I.T v.

T.K.Ginarajan, Development Officer, L.I.C. of India

(253 ITR 463), this Court held that incentive bonus

constitutes salary and the deduction admissible to

salaried employees is only standard deduction provided

under Section 16(1) of the Income Tax Act, 1961.

I.T.A. Nos.27 of 2003 and 513 of 2009

:-2-:

However, it was left open to the LIC to provide

reimbursement of actual expenditure incurred in the

carrying on the activities of the Development Officers.

The L.I.C. has framed the above schemes wherein without

providing for reimbursement of actual expenditure, they

have provided that 35% of the incentive bonus paid is

treated as actual expenditure. Even though originally the

assessing officers allowed the claim, it was later re-

opened by the Commissioner under Section 263. The

Tribunal, however, set aside the orders of the

Commissioner and held that the LIC Scheme should be

followed for the purpose of the assessment of incentive

bonus given to the Development Officers. We sought a

clarification from the Central Board which has conveyed

its opinion that the LIC Scheme on incentive bonus is not

consistent with the provisions of the Income Tax Act and

Rules. In other words, there is conflict between the two

Departments of the very same ministry viz., the Finance

I.T.A. Nos.27 of 2003 and 513 of 2009

:-3-:

Ministry. In our view, this is not a matter which should be

left to the court for decision or before departmental

authorities and it should be sorted out by the Ministry

itself. We are further of the view that it would not be fair

to reopen the assessments completed granting tax

benefits in terms of the scheme framed by the LIC. We,

therefore, dismiss the appeals giving freedom to the

Central Board to take up the matter with the LIC so that

the scheme is suitably amended consistent with the

provisions of the Income Tax Act and Rules.

C.N.Ramachandran Nair,
Judge.

V.K.Mohanan,
Judge.

MBS/

I.T.A. Nos.27 of 2003 and 513 of 2009

:-4-:

C.N.RAMACHANDRAN NAIR
&
V.K.MOHANAN, JJ.

—————————————————

I.T.A.NO. OF 200

——————————————–

I.T.A. Nos.27 of 2003 and 513 of 2009

:-5-:

J U D G M E N T

DATED: -9-2009

I.T.A. Nos.27 of 2003 and 513 of 2009

:-6-: