IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 939 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.VANAJA TEXTILES 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 V.K.MOHANAN
Dated :16/11/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I. T. A. No. 939 OF 2009
--------------------------------------------
Dated this the 16th day of November, 2009
JUDGMENT
Ramachandran Nair, J.
The question raised in the appeal filed by the revenue is whether
the Tribunal was justified in cancelling the assessment made under
Section 143(1)(a) for the reason that disallowances made do not fall
within the description “prima facie inadmissible items”. After hearing
both sides and after going through the proceedings issued under
Section 143(1)(a) and the order of the Tribunal, we are unable to
uphold the order of the Tribunal for more than one reason. In the first
place, against proceedings under Section 143(1)(a) the assessee itself
filed rectification application under Section 154 which goes to prove
that the assessee was satisfied that the proceedings issued under
Section 143(1)(a) with additions contained only mistakes. In our view,
the assessee cannot later turn round and say that mistakes are of
arguable issue and could not have been corrected in proceedings under
Section 143. Further, as is revealed from the proceedings under
Section 143, it is clear that assessee made belated claim of investment
allowance relating to assessment years 1984-85 and 1985-86 in the
2
returns filed for 1994-95. The reason for disallowance is based on the
disallowance under Section 32A(3)(ii) of the Act. We are of the view
that claim is prima facie inadmissible because it is obviously beyond
the period of limitation provided under the Act. Further, the next item
of disallowance is prior period expenses and the assessee has not
shown in the return and annexures as to the provision under which
claim of deduction is made. In our view, the added items are prima
facie not admissible under the Act, but still deducted by the assessee in
the computation of taxable income. We are therefore of the view that
the Tribunal was not justified in cancelling the proceedings under
Section 143 which stood modified in one round of rectification on
assessee’s own application and again by the Commissioner of Income
Tax in revision. We therefore allow the appeal by reversing the order
of the Tribunal and remanding the matter to the Tribunal for deciding
the issues on merits.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
3