IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 613 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S BELL LEASING & HIRE PURCHASE
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :27/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
I.T.A. Nos.613,618,631,633,634,636,
637,646,650, & 658 of 2009
....................................................................
Dated this the 27th day of July, 2009.
JUDGMENT
Ramachandran Nair, J.
The question raised namely, liability for interest tax on interest
received under hire purchase and finance arrangement, stands decided
against the assessee by our decision in COMMISSIONER OF
INCOME-TAX V. KERALA STATE FINANCIAL ENTERPRISES
LTD. (220 CTR 286). However, in this case we notice that the officer
erroneously assessed the entire hire charges and finance charges under
the Interest Tax Act which is reversed by the C.I.T. (Appeals). What
could be assessed under the Interest Tax Act is only the interest
received, under whatever name assessee may call it, for the hire
purchase arrangement. In other words, irrespective of the
nomenclature adopted for accounting the interest portion of the loan, it
is assessable to tax under the Interest Tax Act. Since the issue is
covered by judgment of this court abovereferred, we allow these
2
appeals by setting aside the orders of the Tribunal and restore the
matter to the Assessing Officer for recomputation of liability based on
the order of the C.I.T.(Appeals) to the extent it is consistent with the
judgment of this court abovereferred, after issuing notice to the
assessee and after serving copy of this judgment on the assessee.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms