High Court Karnataka High Court

The Commr Of Income Tax vs M/S Ramkumar Mills Pvt Ltd on 2 December, 2009

Karnataka High Court
The Commr Of Income Tax vs M/S Ramkumar Mills Pvt Ltd on 2 December, 2009
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 2ND DAY OF DECEMBER;4f2?j_'0S:3"',,A4

PRESENT

THE HON'BLE MR. JUSTICEVK.L.M}1li§§J'{}N.a'TH:~_  

THE HON'BLE MR. JUSTICE.

ITA';\:L;(";;,;265'gA2O:(g;     
BETWEEN   L'   ~ 

1 . The Commissione1f_o£_ In(iome¥T_ax;' *- ,
C.R. Building, ' l "  7  
Queens Road,
Bangalore. 4.: ' 

2. The AssisfarltCommissiorier'oflncome Tax,
CiFC1€r.1?3'{.2}.*¥::;l._..  
QR. Bufiaing,     
Queens' Road;'Bangaloi'e.' '

 * '  "    Appellants:

(By Sri. K;V;'Araxr1nc1,"A;'2«v. & Sri. M.V. Sesha(:ha1a,AdV.)

 ' ]'S..7R'§lV'I';*1il"§1'al.}T}."}E:lI' Mills Pvt. Ltd.,
 .P.'B.No-.. 1'Ov'4~'_£;-Rajaji Nagar,

' V  (By   V Parthasarathi, Adv.)

BangIore;n.f_ 
   Respondent:

V’ , This Appeal is flied Under Section 260A of Income

uT§a§<"Aet, 1961 praying to allow the appeal and set aside
"the order passed by the ITAT Bangalore in ITA

No.95/Ban/2006, dated 04-08-2006 confirming the
order of the Appellate Commissioner and confirm the
order passed by the Asst. Commissioner of Ir1cor_:.1?e»s'l'ax

Circle-12{2), Bangalore.

This appeal coming on for heari_ng;v..vthis.,

ARAVIND KUMAR J, delivered.:the.followin’g–iy’

JUDGME1§’1j ”

This appeal by the order’

dated 4-8-2006 passed byl”‘ti1eflneomelllT’a;:»c*Appellate
Tribunal, Bangalore Blelncni’irfifralimras,{aan/2006.

2. At timeigofl off this appeal the

fo11ovving*– of law has been
formulated__l”1n
‘Whether .t_he Appellate Authorities are correct
holcling that the provisions for doubtful
. __ Alldefbtvs/adttances made by the assessee cannot
be. back to the book profits of the
~.eorjr.1pany as per explanation to Section HSJA

22 of the Act for the purpose of computing income

under Section I 15JA of the Act?

@/

3. We have heard Sri.K.V.Aravind, learned counsel
appearing for the appe11ant–reVenue and
Sri.S.Parthasarathi, learned counsel appearing”‘fo’1*.:g’the

respondent–assessee.

4. During the course of v.arguments_iitftgiasy./been

brought to the notice of A’:

I.T.A.No.75o/2008 with Vre.fer.encev. to e 1 1s’5JB,’V’

this Court has answered the'”que’stiosn._ of 1avV”i1*1″VfaVour of
the revenue and against -the the basis of the

amendment to by Finance

{No.2}Act; of one more clause {i} which
reads as ufolglowsti ._
{i} the amount or amounts set aside as
for diminution in the Value of any
V ifamount referred to in clauses (a] to (i) is

debited to the profit and loss account, as

it ‘ reduced by,” @/

5. In so far as this appeal is concerned the
provision referable to is ll5JA which is in para Inateria

with Section l15JB and similar’ amendment has-.ibeen

brought about to the enactment by insertion

(g) by Finance (No.2) Act, 2.009..’antilllaslit-livsiiclfp,thel

question of law is answered in

applicable to the presentliapjlpeal also.’ We”

answer the question: of 1aw”‘for;niilated liereinabove in

favour of the revenue and agai1’1st.;t’nfeassessee. Appeal

Sd/~
FUDGE

§§f%

§§{§§ 1
1 E