High Court Karnataka High Court

The Commissioner Of Income Tax vs The New India Insurance Co Ltd on 21 October, 2008

Karnataka High Court
The Commissioner Of Income Tax vs The New India Insurance Co Ltd on 21 October, 2008
Author: K.Sreedhar Rao C.R.Kumaraswamy


nu-‘nu I:1urIl\rw» It I

$31. zsaw. JAVA.L£-»AB\!l§

awn: VI’ IUIRIIRIMRM I’!I\J’l’l VVJURI VJ!’ HRKNREAKR T539″

3% Tim I’*I%CQL1RTQF K&%£’L’I’AI§A BANGMERE

mmmnm mm:-r my my Gcmame, 2305

13% SEE’?

Tm H013.-E rmmsficg K.3E$5HAR”Rfi§~. «

AHB

ma H£%I=f’BLE MR aazisrxm 3.3.2-m:»5;§;12AS*;;v%;a;.!.&Y%% %’

rm Hz: 30? GE 2393
Bamrfimi ‘

5 ~{‘!2é3n:§Ifu%SICéHER {:2}? Eliitii-‘.)f£\.vfi’:’;’Té’s.X~-._
:::xBzm.nma:z« 1
Qtjafifismm
fimaasmfiz __ – M. .

2 fifi §\I¢C}1$::E._’I’23£}§ %o7s?§sf1£;a§§_

_ j’E.5a.7E§ae%fQ’1°gI§’zi£’a§}7BE’V~”

ESPONQEKT

2:3 mm ufsuififi-A gr E.T.A::t, 1963. arising
szsfi fimm’ ciatazefi 11»-1c:>-20% pvasaad m rm

N:i:.1§3%I”.%;flEGg’ 291535, fax” {kw fisawmzent Ym: Q1302-

“P

m’lUPHzIa wuuvnauuu wt

‘”””””‘”””\” HI’-“”‘ \-‘-‘I,!-‘!_§¢ ur nnmw-unuxu rum!-I MUUKI Ur IKAKNAEAKA Hififl COURT OF KARNATAKA HEGH COURT Q?” KARNATAKA HIGH CC

{SI

ma, §§i”3.§’5fi% tfnag. this Eion’b% Caurt my be pleaaad
«Ea:

3&3′? {‘%},Ward-Efiifij Bazagahrfi;

‘:?:”f 2-s’;_:ss1v== 33%}, J. deIiv*e:z¢’ tE%j fofiub-wiizgz
Em rmprmdent ‘pzusuazii be
ma Wm hm pafi
Aecidem.

‘Em awaxfé. ” §9 ti0n aM

fa}; 194{a§.}{3§7Ix} manxiatm

—%.:1_:vu:ai£ $$;§:>.:n§;¢nt paya irxtazmt liability mm

ifi. simuid. dedtmt TBS an arm af
V mmwnmit. in &a&t;s.1t, the
Bahia ts pay the said amnum tn:

ufa 22:31 fig’ the 2:22 am: with intemst am

‘% rwponfiaat mm me éeduct am remit the

‘§’% amsmi tn the revenue. The $1.3. iwued nntiaze to

Q{;/%

i} %rmu§ate the suhstamabl qumfiom sf Law
tizmixzg, ii} allcmr Ens apfifi and set aside tiw
passafl $3″ rm ETART w
f€m.1§.:3${B§$;’2QG5,datad $%6~$’3-$906 —
urdem sf the Appeilate Cazmissianer ané-§i*;:::j}nsa”~Ti’ax V

332135 appmi mmafi an i’£1r 11wr311g ”

uhwni V~i*hfl”%€0’I\fl8 WWI

use-Inuit-‘Ir-u\r’I swlwtu \ll’ W-J’llkIV!%£l”\l\.P’\ TIIQJI1 3ha$u7IJKE Ur HHKEVREHKR “Eu” QKJUKI U!”

ms rmapezézzgm-nifi sitar enqzziry fauna that the rmpsmdamt

has magma age mazfiam af Sm, :94-gay. Hexma,

£113 mzggzamngg is» daggosit flag TEE amunt with _

an féif-rfiT%az1:1x:u;tfl:..

:1-. “.E’11& $1.3′. £1′: appeai

R9. $§§}pe§}fl?E Ekfifii %.2:é.?§a5;:_paa§’e1iV’t.’1e VA

firm rmgzmzzziam. partly afimwmfi
ta §&§’ mtwwt uja rest {If the
zarder {rr::r1f1rt::fla c¥;:.’– % tinder
the i:a:z~:’§ez* m liabélity
fey em:-h ggf.” r%a.ue awicvaci
by was m’ié;E:r’«s?fAVf1;i§§V de;-gym the izitezrmt has

%»fi ti-’25 hm mt pa°é$’1’ed any

~ agmgi’ «:¥’}§_”§i’i’ai” 13:1 fin extent admsrse tn im

§:j1t£;’*rea,,._ ‘”.§:. ” A

E;;.«.fifi’ awea}, tits farllcawing substantial

4′ s’..;”§.§%i:’§x;;§’rx5as iaw are farmuktfi fir mnsfierafian:
‘»[= egm the *’§’1″ihs11:z:a1 was umrract in iwldixzg um.
mm m wid by tha assmsaae far nan

m§ wg :::6nsm2.%tia3 afizer hefi
‘£}1a?; $37332 aaaessm was liabée 13:: duwuct TIE an the

wv-r-«w wu-:-rwu»-uua -wan

‘*”‘*”””””‘V* HIV” ‘~\AIs-#5}: vr nnnwnanaxn Hmvri uuuxa Ur KAKNATAKA WISH CQURT O? KARMAVAKA H35-EH COURT OF KAENATAKA H163 CO

mmrmi aezzzmgmmnt pair} by Eiavizg &fl ti) verify
mrtagg fa-ms and rswmaempute tllazfi éxxfm-mt’?

fig §’%*ae’;%mr° 7:113 ffihuxml was mmmm it; hofling .4
threw was gm 3-wcéfi: gmviaian fa dafluct
gar Clause ‘m is aectinn xsmggay Fj
‘t§}2m’2§¥3*”¢;’8§ the asasmaaea unfiw a. T.
aauac Md mt efiazlazcmd tax

umar mzztém-z aaggzgg ‘wag msgsahge *aé*hmvs;;i€:h”‘:.:?L”‘
was. mt mm ‘P ” ‘

E35 TEE tzfinmal Ewiai are not
%5t1:3:§. $15.3 gay fin TDS 8I%’£1I’1t
amatf” 5 migi Ee2.;{)3i1i§.ij§.? ‘iss» éf panalty. In this

rfiarzfifi ‘Q15:


 

I

 

'     deciaian of this
mm:    "'x'$§{}'{':'IT, 24:3 rm 2'67.'

Ix tfimsz the ymvisa in Sec. 261 was

I- ;.;g;é.’ safi pr-r3’s.r’m::= fimpowws wary turf

*1 Em mt efimtezzl for any wall}

Z am, 2{}i{1,€’s} Fm a dwzimt pmvfiwn ta
H far” dahgrafi rafiétfig It is in the ;::rac’b1t:e
A $113?’ fag’ ‘nelatw yajzmcrzzt mi” tax for: any
mange, the asamaaae 1% Eiable has pay interest

iafi. fifm §;’a.”:;:5 rgzf §2% ya. fimfiaflgs, fer rafum, rexmiuc

pays ta tbs asamaee. Tluerefire, the levy nf

~v€/

ufiaarl I

“”””‘””” V” ”””””””'”””V”’ “”‘-7″ \~”-{F5-«’!’§| U!’ RHEKIVHIHAH Hlfiafi K..UUl(I U?” KAKNIMAKA HEGH C.ZQUR3′ Uf” KARNRTAKA i”iIGH COURT 0?’ KARNAYRKA H361′! C0

W*s::ss:z mnmsmed, fix 3% mflwtad akzczufi be rczfixndw

‘an aim smyyzfiant, txf mama with inhmmt in ei:thm’

min $335 abeve atmazvafians, the _

a&wzfi.