High Court Karnataka High Court

The Dy Commr Of Income Tax (Asst) vs The Karnataka Bank Ltd on 19 March, 2008

Karnataka High Court
The Dy Commr Of Income Tax (Asst) vs The Karnataka Bank Ltd on 19 March, 2008
Author: Deepak Verma Byrareddy
Q J9-L1...
/\

'  #

\ ~=
IN THE HIGH COURT or KARNATAKA AT nAN1§ALoRm
DATED nus THE 19'"! mm or MAR.cH ' " 
PRESENT " g L' 

THE Hon'nLm MR. Jua'rii:l:'nn:&.PA:§,fv1a::m}n L" 

'FEE HG;'€'BLE M" JUEFECE  '_E?s'x'R,:'|:'1's.'IT':""'x'



 
 

c v.-. r.*1*.%A, m_,4a-k% cm 2003

rir1_;:I_Lr:9._4;o_j<Lr_go;s{:%{%  

nm,'n|rnur.I\1,.:     

1.

V  mnaa._J1-- 4o3"'oo1.

The 5Depiitjf'    V
Inconag "Fa.=z_.(Asst)=,V  * 3
*;"_'«'-pi::.'*.i.s=.Vl'ii»!t!.I.=..r.=."g-.*:3', ' 

 M;4pga_:«_;,_:;agh§m    %

The Comn1isaaicJ1ér.___c5f 

Inc;-me Tau",

- --.Aayaka1é Bhavafa, fiiot No.5,

EDC Complcx, Patti Plaza,

  Kumar, Adv.)

The  Bank Ltd.,
H. 0. ..Ko<_lia1baJ'1,.

 ,1_gI4LnGALoRm.

   (By Sri. Sarangan, Senior Counsel, with

Smt.I-l.Va;ni, for
Sri. B.L.Ac11ar_va, Adv.)
....--------J_

*_*_*_*_*_''l'_* 

.. APPELLANT8.

.. RESPONDENT.

This I.T.A. filed under Section 260-A of the Income Tax Act,
1,61 arising out of order dated 29.07.2003 passed. in ETA
No.50/BANG/1997 for the assessment year 199.394′ praying to
‘””W the appeal and set aside the order of; the! Tax
Appellate Tribunal, Bangalore, in ITA No.50’/’ BANE}./01997.] dated
99.07.2003 and confirm the order passed the fieputy

Commissioner of Income Tax (A:3’st),”‘ ‘Special Range,”-vMa11ga1;oIe”4.

dated 29.02.1996 and etc.

IN ITA N0.4-81 OF 3003:

BETWEEN:

1. The Deputy Commissioner of’
Income Tax (Asst}..,_ V ‘
Special Range, _ ‘
E- ‘-

2. The Commissioner of –.

Inconiei’-Ta:i;,0’__–_’_ ~ ~ _ V
Aazv-%*kaI«’Bhévan, ‘P1ct”No–5.
EDC Complex, P_atti’P’!aza ‘

3

:r’A.’.1ra.-“.m…Ii.r: » 4&3 oer .. .A_PP|.L!!.-..-.-‘l…’!’e.

Vi:-13y’ Adv.)
AND: ‘

The_Ka1*nata’rza Bank Ltd.,
I{cidia1’oa;ii”,,

“”” ..REE|PONDEN’1’.

‘ = _ Casarangan, Senior Counsel, with

, .Smt.’..z’.-i’.’v’a11i, for
‘ B. L.Acha1’ya, Adv.)
t it 1Ir_1lr_-3r_-k_’J:_’:k’_’Jr
~. This I.’1′.A. filed under Section 260-15; of the Income Tax Act,

.1961 “arising out of order dated 29.07.2003 passed in {TA
I\ir\”‘-1r)’7’I-lflfllfll 1(_](_)’7 “|I\1’ I-Inch nmnnnmvvun-n+ 1:-an-u-nu ‘I()(}/I ;f}’-1: -rvl-Ir’|Irv:v1.Iv +1-u.
.’ §1\Jl .l’£4l I lJll1I\.lI LJJI .I.\).l- l..l.I.lu G.DBluD€3-In].-l.\4l..I.L _ykaG..I. J..I77″l’ .79..) LJLCIJILL5 loll

{ail-cw the appeal and set aside the order of the Income Tax

glppeiiate Tribunal, Bangalore, in ITA No.127iBi\NG/’1997 dated

V. ,.-‘29.07.2003 and confirm the order passed by the Deputy

Commissioner of Income Tax (Asst), Special Range, Mangaloxe
dated 28.02.1997 and etc. # ,

‘”10

‘hese l.’l’.As.. coming on for Final Hearing this day. Deepak

1
Vegan -L, ..i-ered the foflowmg: .

-L1LD_QJ!l_EJL'[

Heard Sri.Aravind Kumar. learned

and Sri.G.Saranga11, learned senior ‘A

This order shall also govern disposal of ETA. /”2003, which is

between the same parties. The__faCt_aa1_Vaspect .andVAVlf5ega1 scenario in

:3’
0
F?

-P
I’D
D

..A..:…_ ‘_ .~……..1.._ ;__”._.’i…- …

.l’.’__, .1-.. _…_ _ _, ..1….___….e.,__..”.~.,…1V..~.. ._ ..v _ .1 .:|’……_…. -1-1….
IUI LLIC Pal IJC ILL I…I.1l3HC’i11)’}’1VCE€I.l3,.’E!TlIa.[ L1 1 HJLLL UIEPUHC U]. UUL11

the appealsjhy oo1n’:mon_: V t’ 2

2. Revenne is us b_i_f”‘i’1;’*1n””g these appeals under Section

HRH Q 1:]!-:1 f11nI’-In-:11n’r1’nr
uv ,’1.- 1 \.z\.)aelV..l.\’.’-. Jun .rl\..«I.,_ .l..J\J.I. |.J.I.\a1LoJ.l.£Cl.l.|.l.~&

1113″ En 11.:–fiat-I-u=u-‘I 1-
u\.- u.

.I.J.I3.uIJ.

GB

in short as”51″.he Aci_”)A’ag’ain’st the order ctated 29.07.2603 passed by

” V. fl1_e3«:.Incon1_e A Appellate Tribunal, Bangalore “A” Bench, in

‘ assessee”~s appeals ITA No.50] BANG] 1997 and ITA

H @1997 for the assessment years 1993-94 and 1994-

9544″1*esjV2ectitre1y. Appeals were also admitted on the substantial

.. “q_ue._st1’ons of law which have been formulated by the Revenue in its

and after perusal of the records, we are of the opinior1’etl1at only

following substantial questions of law would a1ise”iI1<t1le.S:ie appeals:

1. Whether the Appellate T1ib4un£:l.ViIbf’as’.’;vco.iIee1; V
in holcling that dediaiction. A. :’V’ f

oat-nr….\ .–…..-. .-.’!1…….-..-.1.-.1..’, :.;;.:-__…i;,..£:… I …;…1’~.
out [V _; cur: é:Lupw uzc; .. uxucpcixupzttiy u.lJ,u ..
i_rresp..o1_:1ve of i_i-_e i’-provision ‘ for, b;

doubtful debts created, Vbyassessee: relation
to the advanced ‘brancliesiisubject
to the imitation ma should not
be 4_c:1V’t3:iuct¢.=;’¢V:lV’Vt\vic:e_:’ uLj;m;_1ea?- aéeaon 36(1)(vii)

an

;936{_l]ivii-a}. sin1_tIJ.t.af1ieoi1S”iy?

.- ” an

_ «aivaseeonect in applying the
M nz9;*:;-sat dated 14.06.1979 to the
« assessnjient.. 1993-94 though Section

_ For “sake of convenience, facts appearing in ITA

4. “F”TUi.S 8111011″: 01 u1u1t:ut::isa.1’_y ufituilfi 311′”:

“.f3?a1’e being taken into consideration.

V’ ‘ -V herejnbelow:

Respondent – assessee being a
scheduled bank filed return of income for the
€I.DDlri’.3U4IuI..I.\a.l…I.|. _y|.aCLl€) L779 I?”‘l’ \J.l..l S-)\JI¢’I..£vu-l.?3\.J

,.–..l

” 53)

»A’-if” I.1.1.’.’i’:.w’;1.;aoe”~.’I”‘=.=.;-.: (Apnea?

claiming a net loss of Rs.2.’27.’23,510/-.j”En

the return of income filed by the asse.eeee”p:’i,f%.

has ciaixned a sum of Rs.38,23,83€_’r;’._– aa-Ba?’ ‘ V.

for deduction ofiidebts to
R338,’ 8,836]-, acmajiy “w.1fitten’ on was not

by the said

_ _–pasae_;1 ifiiessessing Officer,

V .Vp1-‘ri;_fe1Teéi ‘Before tne Commissioner
s:\ T

‘h Ann|=11.c|fl=-

r………..,. ……. .. .rr…………..

‘ ‘ the appeal by upholding

ii the e1i1’efo_f ifksaeosing Ofiicer.

A…………….. r…..a.1…… 4’…..1:……. ………….:…….I 1….
~..’na:sc:sacc u.uu1t:J. iccnug uggiicvcu uy

The said cmier passed by the Commissioner of

Tax (Appeals), preferred to file appeal

A ghefolwe the Income Tax Appellate Tribunal.

C£1’1~r\i’Ia1-0117 ‘Frat-

kJ ‘J 1

‘H’: can
nu l..l..I-Iv

l2I¢§t!fiC!fl§1″I”Ifi’f’|1′ Ifflflli”
CIL’II3I.tL’.I§-IuIuI.\.v.I..I. I; J LICI-I
1994-95, it filed another appeal against that
part of the order of the Commissioner of
Income Tax (Appeals) which was against it.

That is how both the appeals came up for

._’_®

36(1)(v1’i-a) T on T a ~
Rs.1,1o,94,36o/~; “The cam or oeigeaasegsec i

It *.-.*o1…,-.’3. be ml.-.-:s.r…nt to -..§2mdur:c S:-.ct_.1Z.-on .’i«’6(r}.(;;,
“d p'”‘o” ” tlr arne”dm(‘_:i1’s ‘o’7’t’fi’ ..F_”ra

consideration before the Tribunal, whereby
the impugned order came to be passed. ~_’ -. ‘

1985, which read as follows: _

_,_ d_ed_§;eti’_;;s provideddor

~se(i).*r
the folloW’m.’g:’– clauses.’ a’sLa33«.ppe allowed in
respect of the -lniatpters dealtfevith therein, in

computingjthe to in section

:”1*1{yii) –».js1ibject-.tov;Vthe provisions of sub-
_ . sectiori”‘{2)’,’p’am}ount of any debt, or part
* thereof,:_:’wl1icali”established to have become

7a bad debtfne previous year;

H ‘(iii’ia)V in respect of any provision for bad

doubtful debts made by a scheduled
or a non-scheduled bank in relation to

~ _ jladvances made by its ‘orariehes,

at

I

.e”..=.ount not exceeding one and 9. half per -::..n.
of the aggregate average advances made by
such branches, computed in the prescribed

manner.”

Section 36(1)(vii) and (viia) as it

after the amendment made by the

.. ,.11,…. .

3 fun WS.

“36(1).

for in the following c1a1;ses;Ae,h?all’ebe-gillowetlit

respect of the matters «(leek V

I
E
‘==a
5;

Es
I-

E!!!
E?

UD
..§
I’:

C)
E5
V (‘D
Fa’
“E3”

54

Ei
E3′
E3
M
(‘D
;1
<5

3.:

(vii) et1bj’eot.,to::’ u1eetlIdtpr¢vi.sions of sub-

section debt, or part

11 o
theieef; ‘g-z;_,ic§*1″is e$t,_.1.*.-‘l’i.;.1-‘–:.c«_. .o have become

year:

” ‘VProv’ide’d that in the case of bank to

Whic§i”e«cié1*1se.,,{viia) applies, the amount of the

“de-;!.i1ct’.’:-n’ to any such debt or part

lthereof be limited to the amount by
whlclfétfiich debt or part thereof exceeds the
Tcmdit balance in the provision for bad and
‘~t”1oi.1bt;fu1 debts account made under that

clause;

[viia) in respect of any provision for
bad and doubtful debts made by a scheduled
bank (not being a bank approved by the
purposes of

uentr uuve 11 em for the

“”1—A-L
lg)

The dedéuctiohlel ” ‘id

V V 1:’:_:I0_u, 1:-Lu:

clause (viiia) or a bank incorporated b.y'”~.or

under the laws of a country outside ._

.-.11..-‘I 1!-ta-I1-|’.r
U

E 11 cum, __ V ‘
e__ceed1__g tn- per cent of the

(computed before

under this clause 7-It

amount not exceeding V”tu_7o per

aggregate averagier’a»iadvances._ made the

rural branches o:f”auchi”‘r)ank, é””fJ’i.’1t o 1
the p1escribed.rnanne- ‘wh1Z_;12e.reris higher,”

undergone a

the’ Inccrue?:a:t”‘(;Amendment) Act,

‘ respect of any provision for

.t bad andidoobtful debts made by –

is’; ‘a scheduled bank [not being a bank

“«.nVA”approved by the Central Government for the

of clause (viia) or a bank

under the
1

bank, an amount not exceeding five per cent
of the total income (computed before making
any deduction under this clause and Chapter

VI-A) and an amount not exceeding two per

—–….1

‘[9

“. V’ ._ .1;

an au.*”s.o'”it=. no-.–.-__

nlaking. A_ any, « action

cent of the aggregate average advances
by the rural branches of such.__ 4′ ”

computed in the prescribed man11e:.t;:””

There is a rurmef’ tgirr.f:11c1meiii§” to me

main part of clause
with effect from<Ap_1ji1 1,2'-19289, o.(;i'.1.a§.i1seVVV(V?ii) i

main part reads aS"'fci"1ows:

"Subject _ to "~~.prov~isjions of sub-
section (2), t11eV_a.'if1'o11nt_–«of' vé!;cy'_'.~bad debt or
p8_II'i'.: vthergzéof '_1ggwi1ich.(,i' '_-.._i$' 'wiitten off as

…ifreco_§eirabIe _in._V.t11e4–a§¢co'unfé of the assessee

V _i'or:__tE1e pievidiis year."

._ " 36(2) specifies certain
u " oondificins Vf9a_:\be""fulfi11ed for eligibility to the

V '""' 6(2) in making any deduction for a
119:1 rink n1'- 1'\t_)1"I' 'H1 n-nan 'Hun fnflrnrr-i (I

provisions shall apply-…

clause (v_.ii ..

I — –p– i– ova—— –

,1′!

such deduction shall be allowed unlessiflqe

bank has debited the amount of such A’

“art of debt in that pmvious t’oVfjjth_e ‘
provision for bad and doubtful _deb_”ta. aocouriti

made under that clausse?’

‘ » ‘ . ‘ rx :3
6- L’:”L9a.1”.’n1Cd 3311101″ C{}’cl.:’1u’:’C1 llespsl.-l.w!_.\/J$L s.n..1..-ul-ua.I.cI.u cI.u cu.

the outset sun ‘ tedvtntat of’ projected i11 both
the appeals stand vjndgnnents of Kerala and
Madras High rm 579 (Kerala) (South
Indian Bank j’L_tdii:.:fltI;5 votihicome Tax and (2007) 2291
rm Eof Income-Tax Vs. City Union
Bank:7._Ltd.’ “of Madras High Court the earlier

judgment’ of Keralai has been elaborately conai
Thvie iv.’-.2 ‘.vcu1d.._ccneider me ratio decidendi of the cae of Kerala

‘””*” 1- considering “‘e provisions of Section 36i1i{vii)

following finding has been Ieconded:

_.d out,

“In ot1__1e_r words, as already point
a scheduled bank may be having both urban
and rural branches and advances are given
from both branches. Having regard to the
hazards involved in realising the advances

11

made by rural branches particularlyfto

agriculturists, certainly the assesseerébaiiki

1’11 ”

‘HQ {-9

:5

respect of advances made

branches. If an asses;’.’see”makes a. giicvision

under clause (viia) in;”:.resjoee’t of~.b:.=.d deb_’n;s.V.i

relating to rural adsI§ancesA.on1y, it

an assessee the befiefii»pmvided iundergclause

t-..’.’\ …..1…’..,1.. :.
{ 11 W111 111:;

will result ii1V_disc1″in1ination’~:witi1out reason.

The ‘ «Legislature .:canniot_j_bev ‘presumed to have

i, result. in the case of

intention of the

it L4-figisiaiiinteéiiitienactinig the proviso to clause

‘ (€11:-H }’..’l””c\.nrifl~1’n9rs Q’F\f1\ Of)!’ n1a1’|cu:b luv’ ‘tn csnnfinh

siinultsjneously is only to see that a

t1ouatVjie’i benefit in respect of the same bad

zc1ebtiiiis”r1*ot being given to a scheduled bank.

only for the said purpose, the proviso

,, ., clause (v)

ix.-.2-….u14 nnnn .1.-. .2 1\.m.3.-..-l.-.-..=.-.4- Anc-
‘ _ ‘_l31..I..|..lL«I.II.1.’»’I.I..I.CL’|.:I3ly LID’ L.I..I.L- l’I.IJ.lLr.I..lLI.I.I.I.C.l.I.I. TIM-L, 1.

were introduced

1 OF:

1.. 1-“: -I-‘I.-.

on),

with effect front April 1, 1985. According to
us, the scope of the proviso to clause (vii) of
section 36(1) of the Act is only to deny the
deduction to the extent of bad debt written off

in the books with respect to which provision

.,—–.__ I

111. yxt,-.1.» LU Lhlfllkb _y1uv1D1u1.1 11:1 ua=._ |.«l.l.-I.a?.!.V .B.l«l ‘

-_*1’efen*ed to in the proviso relate to the dents

in -re peet of the rural branches and net .0

was made under clause (viia) of the Act. ”

make it clear, if the bad debt writtefi»

1.CJE’lL5S JT 1 T73 T. uI’:’uT.S OUJ
wh;..h. t.-e In 1- 1 11 ~ m_r_Ie 1_111r1e1:e3-_11_t_e

(viia), such debts will ran” squarely heme:

main part of clause (viii) ia~.e’nt;i:t1ed7t.A

deduction and reepect Aofxtthat the V

debt with Ieferenceto» which .a”p:4ovinSjon is

_ ,_ 511

made under. Cm11S’C”!:\JI_’i;i:a::I’V,”.,_th.C moviso Wm

operate to r.i.eduetiea”to the e..t.,r-.- of

me _c1iffeze1’1c:ev:”bet1′:§et::n of debt

w;4*itte_1ft:’ ea the…previei;_ta and the credit

_-jlrovisiéta for bad and doubtful

d:ebta;_accoi31’n.t clause (viia).

V appellate authority in the case

” »._ of me Bank Ltd. for the
“‘aa_aeas.fi1efit’3}ears 1985-86, 1986-87 and
198’?-88_….«had held that any such debt

E3.

debts,” and that since the bad debts written

“V ‘off in these two assessment years relate only

to urban branches, there is no case to make
any disallowance under the proviso to section
36[1)(vii) of the Act.

However, the ‘T’ribuna1

.-1.’.-‘I an:-A. l\ ‘
u u. ut u u we 1.2.-.1.I..;|. cu. aapecta of any of

these cases. According to the Tribunal, file

assessee-bank is entitled to the ciedt_icti_o–n’

11nr1n1′- n1c|11n¢:n {uh}
L’.I.’\.rI.\a’.l \./olCl’.rI.\’J’d’ K V”,

between the provision made it
‘ (viia) and the bad debts”w1itten_.oii’-~inVt11e
accounts, without if

respect of debts relating advances

rural advances. i””e«r.TAcco1dii1gi_ 113, “the

m..:1….-.n 1……’ …,.4 M… .§._’L,…: +1…§.’;..,…….g:.. +1….
1 1 uueu 111-,1; nut. ex1J?.1tJI«’:’1\,1.uv.;u Lut: Lbauc JJJ u.1
proper peisgiective :j_wifi:.V’~rei’er_nce ,o th-

provisions of (viia) and
316$’-‘!«).(v_). ofl§_ the that we have

scope the provisions of the

-pliéviso to c1anseV:[vii) section 36(1) of the

…a. .I.’l…..

.. gr .a.’V.””‘ ;-_°…-.. n. _..
U1 VIEW LIICII. LIJ. H1

Accordingly, we are of

tlieppvieiv that the matter must go back to the

Assessing” Officer for consideration with

‘reference to the interpretation placed by us in

this”‘judgment in the first instan’ ce. For the

‘ ‘- ~’ o n c 4
“..1«n1:1 111′-n11-nu-1 1-rn1~nna::: at-rp nhf I31!’
‘;auJ.u. u. 1.! nu yuan, w I.» an L ucuu.

1-‘I’-nu: n1-V491»-cs
uni.» ueuvaa

.l-IJJ-4|-I. I-La

Vof the Tribunal and the first appellate

authority on this point and direct the
Assessing Officer to recotnpute the deduction
available under clause (vii) of section 36(1) of
the Act in the fight of the interpretation

…_..v’

E51?

(\1″I1tT nr {ha i’fi’-iii-:VIr~enai I .

14

placed by us on the proviso to the said clauhsep

under the section.

These appeals are disposed: as ‘

above.” ».

‘7. In the aforesaid View of the matter. W6′”il£i1’.ewl1Oéi0l.liJtiV’i]Ilat
questions projected are to be ansvvered -favour of the assessee

and against the Revenue}

8. However, on vpaccouniotf we are not able to
grant full of Rs.38,’.28,836/ ~
does not this amount was pertaining
to rural even though before the Tribunal, it
was contended counsel for the assessee that the

aforesaid. aniount’ pertained to other than rural debts, but the

net substantiated by any other evidence in this regard.

+115 tn-“‘|”&;5£i’IV”l §=_nf~’.:a1rir’1n1-Inc: if runrflri nnf Inn 11:-nn A-r1 Irnr 1’1-an ‘T’1-I 111-nil

or other authorities below whether the amount of

Rs.38;2£§;836/ — reflected as other than the rural debts.

Confronted this situation, learned counsel for the assessee

it ” “‘*oontended that let the matter be remanded to the Tribunal to

“T175

l\/

examine this aspect of the matter, where the assesseetvould also
be able to substantiate Whether the aforesaid to

other than rural debts.

10. In this View of the matter, as n1enjtioned_’ hereinabove, the ]

questions of law referred to Vabove are iifaxijoui ofgt11e
assessee and against the Revenue,’ but the aforesaid
fact, we remand the matter for afresh. after
giving opportunity to their points

by producing evidence in ‘Needless to say the aforesaid

two _;udgm..nts of Kuala Madras High Courts wo1…d. be -.ept 1.-
mud ‘D’; the While ue-e’d1n” the matter.

1 1. Even” *he’ar.’Lng the learned counsel for the

parties. we of’ considered opinion that only the aforesaid

–. two-osuloatalitial duestions of law would arise for consideration by

learned counsel for the appellant — Revenue

i11sisted_that the following substantial questions of law would also
arise tor ‘eonsideration:

H 1. Whether Tribunal was right in allowing loss

12. However we notice from the it J

that these two questions hairevibeen Tribunal in

Podar Cement [80]] and in the
case of M/__s..V Cir (339 113 775 (sen. In
this two questions of law which
accoroiing to we-111d also arise, infaet do not arise for
our consideration have already been answered by the

afor-:j’:saic1 hiudgments of the Supreme Court.

‘ _ the first two substantial questions of law stand

ai1swe1’ed’fij,_’ us in favour of the assessee and against the Revenue

and stands remanded to the Tribunal as mentioned

it hereinabove. The latter two (3 1es_i_n._ of Lw _l_ _.a_d_y ._t-_r1r_1

‘ F 1-11 C.’ I” 14- ‘I-.’ ‘I1
answered by the judgments or we uupreme oou. 1., which % no

14. Appeals thus stand disposed of. Copy ” be

retained in the connected appeal.

AGV.