IN THE HIGH COURT OF KERALA AT ERNAKULAM
OTC.No. 9 of 2006()
1. BHAVANI TEA AND PRODUCE COMPANY LTD.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.RAMESH CHERIAN JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :26/05/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
O.T.C. No.9 of 2006
....................................................................
Dated this the 26th day of May, 2008.
JUDGMENT
Ramachandran Nair, J.
This O.T.C. is filed against the order of the Tribunal confirming first
appellate authority’s order pertaining to allocation of overhead expenditure.
We have heard counsel for the petitioner and Government Pleader. On
going through the Tribunal’s order we find that the petitioner’s apprehension
is out of place because the Tribunal has only upheld in principle the
allocation of overhead expenditure in proportion to direct expenditure. The
petitioner’s case is that if re-allocation is made, original allocation made by
the petitioner based on cultivated area and accepted in Central Income tax
assessment has to be varied which is not possible because of the finality
achieved to the assessment order passed by the Central Income Tax Officer
in respect of tea income. We find the Tribunal has specifically stated that
the Central Income Tax assessment order on tea income should not be
disturbed. The disallowance of overhead expenditure to the extent
permissible under the Agricultural Income Tax Act is not going to affect the
Central Income Tax assessment order. In fact if additional disallowance in
2
the AIT assessment leads to an inadequate claim made and allowed in the
Central Income tax assessment, probably petitioner can file a belated appeal
against the Central Income Tax assessment. However, so long as
computation of tea income by the Central Income Tax authorities is adopted
by the Agricultural Income Tax Officer under Section 39 of the A.I.T. Act,
we find the matter stands remanded by the Tribunal after holding that in
principle the allocation of overhead expenditure in proportion to direct
expenditure is quite justified. We find no justification to deviate from
decision of the Tribunal in principle. Since the matter only stands
remanded for the Assessing Officer to pass orders, we find no ground to
interfere with the order of the Tribunal and therefore, dismiss the O.T.C.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms