IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 177 of 2009(T)
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.UNITED CATALYSTS INDIA LTD.,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent :SRI.P.BALAKRISHNAN (E)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :22/09/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
I.T. Appeal No.177 of 2009
-------------------------------------------
Dated this the 22nd September, 2010
JUDGMENT
Ramachandran Nair, J.
Heard the Standing Counsel appearing for the
appellant and Adv.Sri.P.Balakrishnan appearing for the
respondent-assessee. The only question raised in the
departmental appeal is whether the Tribunal was justified
in holding that the commission received by the
respondent-assessee from a foreign company for
marketing the products of the foreign company is to be
treated as business income for the purpose of computation
of deduction on export profits under Section 80HHC of the
Income Tax Act.
2. After hearing both sides, we find that the Tribunal
as well as the Commissioner of Income Tax (Appeals) has
followed their orders for earlier years which have become
final. However, the standing counsel submitted that the
department has not contested the earlier orders on
I.T.No.177/2009 2
account of the small amount involved. The counsel for the
assessee, however, opposed the same stating that from
1991-1992 onwards, the assessee has been getting
commission and there is reference of the same at least for
two assessment years 1991-1992 and 1994-1995. In this
case, the orders produced are for the assessment year
1992-1993. The standing counsel has relied on the
decision of the Supreme Court in Commissioner of
Income Tax v K.Ravindranathan Nair (2007) 295 ITR
228, wherein the Supreme Court has held that processing
charges received for cashew exporters cannot be reckoned
as business income in the computation for deduction on
export profit under Section 80HHC. 90% of the
commission, brokerage etc. has to be excluded from the
scope of business income under explanation-(b(aa) of
Section 80HHC(4C) of the Income Tax Act. Since the
Supreme Court judgment is rendered after the Tribunal
decided the matter, these issues should be considered by
the Assessing Officer in the light of the above referred
judgment of the Supreme Court. The distinction drawn by
the assessee’s counsel that the amount involved in the
I.T.No.177/2009 3
above judgment is processing charges and not the income
received by the assessee as commission in this case and
the standing counsel’s contention that the commission is
specifically excluded under explanation above referred
will be considered by the Assessing Officer. The Assessing
Officer is directed to reconsider the issue in the light of
the judgment of the Supreme Court referred to above
after giving an opportunity to the assessee. The appeal is
disposed of as above.
C.N.RAMACHANDRAN NAIR
JUDGE
K.SURENDRA MOHAN
JUDGE
css/