IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 4946 of 2000(L)
1. N.J.CHACHO
... Petitioner
Vs
1. THE COMMR. OF INCOME-TAX,TVM.
... Respondent
For Petitioner :SRI.C.KOCHUNNY NAIR
For Respondent :SRI.P.K.R.MENON(SR.),SC FOR IT
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :28/11/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
O.P. No.4946 of 2000
....................................................................
Dated this the 28th day of November, 2007.
JUDGMENT
Heard counsel for the petitioner and Standing Counsel appearing for
the respondents. The petitioner is challenging Ext.P2 order whereunder the
Commissioner has granted only partial waiver of interest levied under
Section 139(8) and Section 215 of the Income Tax Act for the assessment
years 1983-84 and 1984-85. The petitioner’s case is that returns were filed
under amnesty scheme and he is entitled to complete waiver of interest as
against partial waiver granted by the Commissioner. Standing Counsel
submitted that petitioner filed original return on 29.10.1985 i.e. prior to
introduction of amnesty scheme and such return disclose taxable income.
However, petitioner filed a return on 31.3.1986 under the amnesty scheme
under which an additional income of Rs.1,25,000/- was disclosed. It is seen
from the Commissioner’s order that petitioner is granted full waiver of
interest levied under the above two Sections for the additional income
returned in the return filed under amnesty scheme. Even though counsel
for the petitioner cited decision of the Calcutta High Court in
COMMISSIONER OF INCOME TAX V. SAVOY ENTERPRISES
2
LIMITED (211 ITR 192) and contended that the said decision applies to
petitioner’s case, I am unable to find anything in favour of the petitioner in
the said decision. The court in that case held that amnesty benefit should
be available to old assessees also. Original return filed by the assessee in
that case was a loss return and therefore, the entire income assessed is based
on return filed under the amnesty scheme. However, in this case prior to
the introduction of amnesty scheme petitioner had filed regular return,
though with delay, declaring taxable income and all consequences would
have followed had the petitioner not filed any return under the amnesty
scheme. Therefore, benefit is available under the amnesty scheme only
with reference to additional income returned. I find the Commissioner has
completely waived interest on the additional income returned and therefore,
petitioner was granted full amnesty benefit. The O.P. is devoid of any merit
and is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms