IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 186 of 2000()
1. M/S.KERALA TRANSPORT CO.,Y.M.C.A.ROAD,
... Petitioner
Vs
1. THE COMMR. OF INCOME TAX, CALICUT
... Respondent
For Petitioner :SRI.C.KOCHUNNY NAIR
For Respondent :SRI.P.K.R.MENON(SR.),SR.COUNSEL FOR IT
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.
....................................................................
I.T. Appeal No.186 of 2000
....................................................................
Dated this the 26th day of May, 2008.
JUDGMENT
Ramachandran Nair, J.
The question raised in the appeal filed by the assessee is whether the
Tribunal was justified in disallowing the loss claimed amounting to
Rs.2,19,565/-.
2. The assessee was engaged in tyre retreading mainly for it’s own
purpose and it has done business for a sister concern. The sister concern
was charged for the tyre retreading work at below the cost price which led
to a loss of Rs.2,19,565/-. The assessee claimed set off of this loss against
it’s income. The Assessing Officer rejected the same and made addition of
the claim of loss. Even though C.I.T.(Appeal) allowed, the Tribunal
reversed the first appellate order and restored the addition. It is against this
order of the Tribunal that the assessee has come up before this court in the
appeal filed under Section 260A of the Income Tax Act.
3. We do not think the claim is tenable because on facts the Tribunal
found that the assessee was charging rates at below the cost price for
retreading tyres for the sister concern. In fact assessee’s activity itself is not
2
business activity and it is only doing a service to the sister concern. The
financial result is assessee’s own choice in as much as assessee chose to
sustain loss by charging below the cost price. We do not think the assessee
is entitled to any benefit of it’s own device to avoid tax. In view of the
clearcut finding by the Tribunal that assessee has charged it’s sister concern
below the cost price which is a loss disallowable, we do not find any ground
to interfere with the order of the Tribunal. Consequently we dismiss the
appeal.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms