High Court Karnataka High Court

Commissioner Of Income Tax vs Medical Relief Society Of South … on 31 March, 2008

Karnataka High Court
Commissioner Of Income Tax vs Medical Relief Society Of South … on 31 March, 2008
Author: Deepak Verma Byrareddy
.nnTwi.4"tm--»  V 'Y:

% 1

  
T THE HON'BLE M'R;...iUS'fIC§E:V'.

%\1%A§:[m BYRAREDDY

 

. The%_Commisai<inI§!'.6i''' -. ..  ~ « . 
In.«.:t,im¢L:'s'»~'_!_Za:.:j C'; R; Afluiliji-fig
Avsavar .7'    

v.Evi§ingaium=S'75s .0131 . T

.' The  Officer

.--.11r;.m.1'-.. i' ~. .
' V'l"fl-1%.!'-".,.l , 

.7  Tiavéerfi "
_ Mis:aionvHospilul'Road
L-'d::p§:.r 5'75 191

my  V. Seshachala. Advocate)

 Relief Society of
Soiith Kafiaiifi

Univ¢rsi1_y{Bui1aing 



R ., _ Sari-.

5"' Floor, Madhav Nagar

Manipal    

 1'T|l"\I~.llJl\'i..I' ' _
_--  _\..r'v-',J'J.\'.i~l.V\"1'1J'.I'-iv 9

(By Shri. G. Safangan, Senior Advooate forfifofii. id

ITA.-s are filed under  2604A ofxi. 
a.ris__=.i.ag_ out of ordgr  _2.3=04=2Cr{.)2"';;;a_s@"i33..IT.A-3 No, 1075!

Bung/1995 in rm No. 333120-92 %_a9au-A 119.2.26629 passed in
"HA No. '734/'Bang/''i99§ ' 9:: tine  Assessment year 1993-94
re.¢P%ctivc|)*. ' V V "  -. 

"mu m'.":.n- ' .._.:L-1--.,=Z.:1".';-,.:.".'.. 6?:  .1... ur....m. 'n... A.,.
W In _1Va._111gen .u.uu'm e_DUlr|.!§.|Il~..£»l.f"\. u1 um. wcuuu nu-L nu,

1957 arising ;:mt"99b1Td zneodjddorcuero causes; 23.4.2002 passed in
WTA.No,_} 3/3anga1993%tmhe agscssment year 1991-92.

 on -for Hearing this day, DEE]-'AK
VERMA  defiv¢fa§lVthe..follGwing:-

'_ ' f"'.fv'.Seshauhaia for 'tho uppeiianis. Shri Gfiarangan,

dd.   Sml.Vani H., for the respondents.

order shallulso govem disposal of ITA.No.l65/2003
find-§WTA.No.30/2002 which arise out of the coromon order dated

‘i3.4.2002 the Income-Tax Appellate Tribunal in

YFIWI ‘IT Il’\FIEII’I H\E I’ AI IJ\.l’\I (IL C

11 .mo.1u:;m:sangzv3 10:’ me assessment your 1991- .4 and
‘A
U

Act, 1961

following substantial questions o1’la\v_sf:….. _e V

“1. Whether the Tribunal tn.hhottii,.#é:~e..,,’Vi

% that the uonulusiun at’-._.f¢’3r
assessment years should be’ eppiieebie teeeuee
current assessirhent 1. titrithout

_ independently recuftlihg ‘ta; figevhhgld by the
Hon’ble_ Stt’p!Bm§g”VC{3ttft i:hC2g4 310 before
granting§v§xéih1pfi’oh ttreficr (22A) of the

ttj.,d6§ctingVva.;if_h:’bf Rs. ‘7”,S5,”§?.9!’- national

interest ievieci ‘assessing ufiicer at 14% on _u
slim {if “~Rs, ____ __..’,G3,%,%G:’- in Sri.

uayeraefiiia Pas anti 3*: Shudhkahfi it’: pure.hee.e.-

3. Whether the Assessing Officc; was correct in
holding- that the assessee was a_ -r_tiere- fiunt for
Kasturibha Medical Foundation’ which was
enjoying all: the benefits frum the asaessw that and

“”””–41

L/J.7>

tl” %-as-‘..e was :14… t.’…rrving 1.1.! its ae!iv_i_ty””f:)1j~–._,: 5 0

Philanhuwepie p-.:rg,v.\se .111. L— __t.1_ , nut 0110 <
1!

any ex.empI.iI_ – and 1' Section l.v0("22A)._o:E_lhe V

Learned Counsel for the

law as have been lbrmulated in been answered

by the Divisiefi Befieh ef ii:0lv's"l'f.-'3e.;l'~Ie.254!9.001 pas._-d

on 4.122006 .Cun;.;hiesib;:ef vs.Mfs.Medieai

Reliel; eenteaded that en. the similar

¢!i:'t_-A.-I.iVe2_'::t.<_'.~',0' afigreale -may al.au&":disposed.

up for hearing before the Bend ~11

– – u l 3 I u n

-‘6. G: date We m%e en’.-umee :1′ agaanst t._.e

‘ ‘girder ~u__I’ passed by the Division Bench of this Court in

‘I*lfA§N0..fiS4_12t)01 decided on 04.12.2005 any order has been

the – inst Appellate Authority 0l’_ not. Today, we have

;’ given to understand that after the re—r'”s’il ”’aeati”::w

‘ fihereinabcsve, the First Appellate Authority has already decided the

‘V _ matter against the assessee and new assessee has preferred further

Yb

IJI

appeal before the Income-Tax Appellate

pending.

4. Leamed Counsel for ‘perfiesA-therefor-e

these matters may alsc be to the Officer

5- the Assessing Clfficer
both the liberty to adduce more evidence in
support their fesji.”;cti’\:fe..»s.’Vccntentions which it would be in a

sun: In.’

L..u..?… ….- … . …..l.. .a……l ……I . .. .’.. ~ ~
l.JuI.!.3s.-=-; }.n.’I*:sI{.: I uu~..uuufii’?nI.ul1u uuu iiplT6’\:iaw. H6 usunuunu

t prayer made by the learned Counsel for the

Fiarlies. A V’ ‘V

\

h view of the aforesaid contentions, these appeals stand

of by giving following directions:

passed by the Ineome–Tax Ainpellate Tribunal are

aside and quashed.

(2) The matters are remitted ijur

de”-iding the mi.-…e: .=.-.£..-.;.., .D.er–.fiI*v.§ng Lpgiertnnity to ‘

both the sides, in seeordanee wi.ti’i’iai{v; id”

(3) It is further’ -::iu1ifie(i”ii’néi’t ‘he Gffieer .,.:.t…
the parties wunld ‘ee.fs.t”Ii.be_rty. te..*’ie§1d fnttiier evidence in respect

of their.iIespeeti.ve ee3nte11tiuns.ii

(4) clarify that since the matter has to

ti,’-..,,£§_?«-…’-.’.§’i…-1.3.-:1 Inenls, the same be done by the Assessing

» ‘«.with{)u’l being influenced b” “f ‘die earlier ‘.’.}l’£..’.::!’.’t–2

. psssedii

.1.

not being decided by us presentiy as the matters stand iemenued.

I”. View ef tue aferesz-.i.., s.;…..zI.n|.iM qnesfiens of law are

TI_1p_t,x:saL The copy of the order be retained in__ file’

appeais.