IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 1155 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. VELLAPALLY BROTHERS (CONSTRUCTIONS) PVT.
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent :SRI.JOSEPH KODIANTHARA
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :04/06/2010
O R D E R
C.N.RAMACHANDRAN NAIR & P.S.GOPINATHAN, JJ.
---------------------------
I.T.Appeal No. 1155 OF 2009
--------------------------
Dated this the 4th day of June, 2010
J U D G M E N T
Ramachandran Nair, J.
Heard Sri. Jose Joseph, the learned standing counsel
appearing for the appellant and Sri. Joseph Kodianthara, the
learned senior counsel appearing for the respondent.
2. The only question raised in the departmental appeal is
whether the Tribunal was justified in allowing deductions of total
payment of Rs.9,06,604/- made by the respondent to three sub
contractors of which two of them are unrelated to the respondent
and the other is a related firm. The Tribunal allowed the claim for
the reason that the contract provided for payment to sub contractors
on receipt from the awarder namely, the Cochin Port Trust. The
learned standing counsel appearing for the appellant raised the
contention that it was a voluntary payment without any legal liability
and so much so, it is not entitled to be allowed.
3. We feel the crucial question that should have been
considered was whether the respondent has in fact made payments
to sub contractors during the previous year relevant for the
assessment year 1994-96 and recovered TDS on payments to sub
I.T.A.No.1155/09
2
contractors and whether the sub-contractors have accounted the
transactions and paid tax in their assessments. Even though learned
senior counsel appearing for the respondent produced assessment
order of the related assesee namely Vellapally Brothers
(Constructions) Pvt. Ltd, in so far as payments to others are
concerned there is nothing to prove assessments of the same
amounts in the hands of the sub contractors. Since none of the
authorities have considered this and Tribunal has allowed the claim
merely based on the scheme of payment in the original contract, We
feel the matter requires reexamination on these issues with regard to
the admission of income and payment of tax by sub contractors.
Since there is no provision for the sub-contractors for sharing of
award amount in arbitration proceeding between the respondent and
awarder, we are not able to uphold the Tribunal’s order allowing the
claim based on a provision in the contract providing for payment after
receipt from the awarder.
We therefore allow the appeal by reversing the order of the
Tribunal but remitting the matter to the assessing officer to verify
whether the respondent have deducted TDS and the sub contractors
I.T.A.No.1155/09
3
have offered the amount and paid tax. If this has happened, that is,
recovery of TDS and assessments of the same amounts in the
hands of the sub contractors, then we do not think department can
apply another yard stick in the case of the respondent as above. The
assessing officer should verify the position as to whether the
respondent has collected TDS on the amounts and the very same
amount is in the hands of contractors and if so to allow the
deductions or otherwise to disallow the claim.
The appeal is allowed to the above extent and in the way
stated above.
C.N.RAMACHANDRAN NAIR
(JUDGE )
P.S.GOPINATHAN
(JUDGE )
vps
I.T.A.No.1155/09
4
I.T.A.No.1155/09
5