High Court Madras High Court

The Commissioner Of Income-Tax vs M/S.Sumathi Process Industries … on 2 August, 2005

Madras High Court
The Commissioner Of Income-Tax vs M/S.Sumathi Process Industries … on 2 August, 2005
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 02/08/2005 

Coram 

The Hon'ble Mr.MARKANDEY KATJU, Chief Justice     
and 
The Hon'ble Mr.Justice F.M.IBRAHIM KALIFULLA    

Tax Case No.409 of 2001 

The Commissioner of Income-Tax,  
Madurai.                                        ...  Appellant

-Vs-

M/s.Sumathi Process Industries (P) Ltd.,
Rajapalayam.                                    ... Respondent


For Appellant     :: Mrs.Pushya Sitaraman
                   Standing Counsel for
                   Income-Tax Department.

For Respondent     :: No Appearance 


:O R D E R 

THE HONOURABLE THE CHIEF JUSTICE

This is an Income-Tax reference on behalf of the Department
under Section 256(1) of the Income-tax Act (hereinafter referred to as ‘the
Act’) relating to the Assessment Year 1984-1985, in which the following
questions have been referred to us for our opinion: –

1.Whether on the facts and circumstances of the case the Tribunal is right in
law in holding that the assessee is entitled to carry forward of business loss
relying on the Supreme Court’s decision in the case of Kulu Valley Transport
Co. Ltd (77 ITR 158) (which was rendered under the old Act?)

2.Whether the Tribunal is justified in law in allowing carry forward of loss
when as per the amended provision of Section 139(3) by Taxation Laws
(Amendment) Act, 1970, the loss return filed beyond the time prescribed by
Section 139(3) cannot be considered as having been filed within the time
allowed under Section 139(4)?

2. Heard the learned counsel for the Department. None has appeared for the
assessee, although notice has been served.

3. The facts of the case are that the assessee is a private limited company.
For the assessment year 1984-85, the accounting period ended on 30.06.1983.
The assessee filed a return of loss of Rs.9,64,601/- on 24.7.1985. This
return was not filed within the time allowed under Section 139(1) of the Act.

4. The Assessing Officer assessed at “Nil” loss without allowing the benefit
of carry forward of the same to be set off against the future income on the
ground that the return was not filed within time.

5. On Appeal, the CIT (Appeals) held that though the assessee had not filed
the return in terms of the provision of Section 139(1) of the Act, the return
was filed within time allowed under Section 139(4) of the Act, and hence the
assessee was entitled to the benefit of carry forward and set off of the
business loss in the subsequent assessment year in view of the decision of the
Supreme Court in CIT v. Kulu Valley Transport Pvt. Ltd., 77 ITR 158. The
Department’s appeal before the Tribunal failed, and hence this reference.

6. It may be mentioned that prior to 1971, sub-section (3) of Section 139 did
not empower the assessing officer to extend the time for furnishing a return
of loss. However between 1971 and 1989, the amended sub-section (3) empowered
the assessing officer to extend the time since in the Taxation Laws
(Amendment) Act, 1970 it was provided that carryforward of losses may be
permitted to an assessee if he has furnished a return of loss “within the time
allowed under sub-section (1) or within such further time which, on an
application made in a prescribed manner, the income tax officer, may in his
discretion allow”.

7. With effect from 01.04.89, the Direct Tax Laws (Amendment) Act, 19 87 came
into force, which again restored the old position prior to 19 71, namely, that
the assessing officer has no power to extend the time for filing return of
income under Section 139(1) and to extend the time for filing under Section
139(3) a return of loss intended to be carried forward. However, since we are
in this case concerned with the assessment year 1984-85, the law as between
1971 and 1989 will apply, and hence the assessing officer has in his
discretion the power to extend the time for filing a return of loss.

8. In CIT v. Kulu Valley Transport Pvt. Ltd., (supra), the Supreme Court
held that sub-sections (1) and (4) of Section 139 are to be read together, and
hence the assessee would be entitled to carry forward a loss, if he has filed
the return after the period prescribed by sub-section (1), but within the time
allowed under sub-section (4). This view has been followed by the Gauhati
High Court in CIT v. Naginimara Venner & Saw Mills (P) Ltd, 216 ITR 237
(GAU); Calcutta High Court in Basanth Kumar Bajoria v. CIT, 202 ITR 957 and
Orissa High Court in CIT v. Orissa Metal Industries, 196 ITR 803., etc.

9. In view of the above, the reference is decided in the affirmative i.e., in
favour of the assessee and against the department.

Index:Yes
Internet:Yes

pv/

Copy to:

The Commissioner of Income-Tax,
Madurai.