Delhi High Court High Court

Cit vs Mahalakshi Mills Co. Ltd. on 24 August, 2006

Delhi High Court
Cit vs Mahalakshi Mills Co. Ltd. on 24 August, 2006
Bench: M B Lokur, V Sanghi


ORDER

1. The revenue is aggrieved by an order dated 21-10-2005 passed by Income Tax Appellate Tribunal, Delhi Bench ‘B’ in ITA Nos. 3788, 3798-3800 (Delhi)/2001 relevant to the assessment years 1993-94, 1994-95, 1996-97 and 1997-98.

2. The only issue that has arisen in this case is whether the assessed was entitled to raise an additional ground before the Commissioner (Appeals) during the pendency of its appeal against the assessment order.

3. By an order dated 30-3-2001, the Commissioner (Appeals) was of the view that the additional ground did not arise out of the assessment order and, therefore, rejected the request of the assessed for raising an additional ground.

4. Feeling aggrieved the assessed preferred an appeal before the Tribunal which allowed the request of the assessed and that order is impugned in the present appeal.

5. Apart from the fact that we find that the question of urging an additional ground in appeal does not raise any substantial question of law which warrants consideration by this Court, we are of the view that the assessed had clearly stated in its return that it had made a representation to the Government of UP not to charge interest on the loan received from the UP Sugar Special Fund Committee in the accounting year 1984-85. The representation was under consideration and the assessed, therefore, bona fide filed its return assuming that the representation would be accepted. Subsequently, when the representation was not accepted, the assessed sought to raise an additional ground when a recovery certificate was issued on 15-7-2000.

6. It is one thing to allow an additional ground to be urged, and it is another thing for an additional ground to be rejected or allowed on its merits. In view of the subsequent developments that have taken place and the explanation given by the assessed, there was no reason to deny the assessed at the threshold at least an opportunity to agitate the additional ground. Thereafter, if the Commissioner was of the view that there was no merit in the additional ground, he could have rejected it. What is contended is that the assessed should not even be allowed to urge an additional ground. This view is not warranted on the facts of the case and was rightly rejected by the Tribunal.

7. We do not find any error in the decision of the Tribunal.

Dismissed.