High Court Madras High Court

Commissioner Of Income Tax vs Unknown on 20 April, 2009

Madras High Court
Commissioner Of Income Tax vs Unknown on 20 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated : 20.04.2009

Coram :

THE HONOURABLE MR.JUSTICE K.RAVIRAJA PANDIAN

and

THE HONOURABLE MR.JUSTICE M.M.SUNDRESH


Tax Case (Appeal)No.426 of 2007


Commissioner of Income Tax
Coimbatore 					Appellant
v.
M/s.Roots Cast Pvt.Ltd.,
R.K.G.Industrial Estate
Ganapat;hy (PO)
Coimbtore  641 006.				Respondent


	Tax Case Appeal filed under section 260A of the Income Tax Act, 1961 against the order of the Income Tax Appellate Tribunal, Madras 'D' Bench, Chennai, dated 6.10.2006 passed in ITA No.1727/Mds/2005.


	For appellant :	Mr.J.Nareshkumar,
			Standing Counsel for 
			Income-tax.

	For Respondent: Mr.J.Balachandran

JUDGMENT

(Judgment of the Court was delivered by
K.RAVIRAJA PANDIAN, J.)
The appeal has been preferred by the revenue against the order of the Income Tax Appellate Tribunal, Madras ‘D’ Bench, Chennai, dated 6.10.2006 passed in ITA No.1727/Mds/2005 for the assessment year 2004-2005.

2. The material facts culled out from the statement of facts in the memorandum of grounds of appeal are as follows:-

The assessee is a company and an order was passed under Section 143(1) of the Income-tax Act on 29.12.2005 by the assessing officer giving credit for the brought forward MAT under Section 115 JAA after charging interest under section 234(B) and (C). Aggrieved by the same, the appeal was filed by the Commissioner of Income-tax (Appeals), who allowed the appeal of the assessee following the judgement in the Chemplast Sanmar Pvt. Ltd reported in 83 TTJ 427 (Chennai). The Department filed appeal before the Tribunal which was dismissed by the Tribunal. Aggrieved by the order of the Tribunal, the revenue has filed the present appeal by formulating the following questions of law:-

“1. Whether in the facts and circumstances of the case, the Tribunal was right in holding that the charging of interest under Section 234 B and C after considering the MAT credit available to the assessee was proper?

2. Whether on the facts and in the circumstances of the case, the Income Tax Tribunal is right in law in not considering the judgment of the Madras High Court reported in 263 ITR Page 306?

3. Whether on the facts and in the circumstances of the case, the Income-tax Tribunal is right in law in holding that for the purpose of computing interest credit under Section 115 JAA should be set off and the interest can be imposed only on net liability?

3. We heard the arguments of the learned counsel for the appellant and perused the materials available on record.

4. The very same issues have been considered by the Division Bench of this Court in T.C.A.Nos.887 of 2004 etc. batch on 09.04.2009. In respect of the first question of law, the Division Bench has answered in favour of the assessee and against the revenue by observing as follows by concurring with CIT vs. Jindal Experts Ltd., (2009) 222 CTR 8 (Delhi):-

“7.In respect of the first question of law, the arguments advanced by the counsel on either side are the same as the one advanced before the Delhi High Court cited supra. The Delhi High Court has considered the relevant provisions and dealt with the matter in detail and held that the credit under Section 115JAA should be given effect to before charging of interest under Section 234A, 234B and 234C of the Act. We are in agreement with the reasoning given by the Delhi High Court. The learned counsel appearing for the revenue has not produced any materials or given compelling reasons to take a contrary view with that of the Delhi High Court. In such circumstances, we answer the first question in favour of the assessee and against the revenue.

5. In respect of the other questions of law, the Division Bench has observed as follows:-

“18. In the present case, the intention of the legislature is to give tax credit to tax and not to the tax and interest. Once the intention is clear, the revenue cannot rely on the Form-I to say that the MAT credit under Section 115JAA should be given only after tax and interest. Further we have answered the first question of law in favour of the assessee i.e. the MAT credit under Section 115JAA should be given effect to before charging the interest under Section 234B and 234C. Rule 12(1)(a) and Form-I cannot go beyond the provisions of the Act. Form-I cannot lay down the order of priority of adjustment of TDS, advance Tax, MAT credit under Section 115JAA which is contrary to the provisions of the Act. The order passed by the Tribunal is in accordance with law and we do not find any error or illegality in the order of the Tribunal so as to warrant interference. Accordingly, we answer the questions 2 and 3 also in favour of the assessee and as against the Revenue.

Thus both the questions of law have been answered against the revenue in favour of the assessee.

6. The questions of law in this case also are identical as the one considered by the Division Bench. Following the Division Bench Judgment cited supra, the appeal is dismissed since the questions of law have already been answered.

(K.R.P.,J.) (M.M.S.,J.)
20.04.2009
Index : Yes
Internet : Yes
usk

K.RAVIRAJA PANDIAN, J.

And

M.M.SUNDRESH, J.

usk

To

1. The Commissioner of Income Tax
Coimbatore

2. The Income Tax Appellate Tribunal,
Chennai ‘D’ Bench, Chennai.

T.C.(A)No.426 of 2007

20.04.2009