IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 297 of 2002()
1. THE COMMISIONER OF INCOME TAX, TRICHUR
... Petitioner
Vs
1. THE CATHOLIC SYRIAN BANK LTD.,TRICHUR.
... Respondent
For Petitioner :SRI.GEORGE K. GEORGE, SC FOR IT
For Respondent :SRI.K.VINOD CHANDRAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :04/06/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
I.T. Appeal No.297 of 2002
....................................................................
Dated this the 4th day of June, 2008.
JUDGMENT
Ramachandran Nair, J.
Heard Senior counsel appearing for the Income Tax department and
Senior counsel Sri.Sarangan appearing for the respondent. The question
raised is whether assessee is liable to pay interest tax under the Interest Tax
Act on the interest received on Government securities. While counsel for
the assessee referred to the decision of the Karnataka High Court in
COMMISSIONER OF INCOME-TAX V. VIJAYA BANK (2006) 285 ITR
97 rendered in the case of three Banks which is confirmed by the Supreme
Court in COMMISSIONER OF INCOME-TAX V. CORPORATION
BANK (2007) 295 ITR 193, Senior counsel for the Revenue referred to the
two decisions of the Bombay High Court in DISCOUNT & FINANCE
HOUSE OF INDIA LTD. V. S.K.BHARDWAJ, C.I.T. & OTHERS (2003)
259 ITR 295 and in COMMISSIONER OF INCOME-TAX V. UNITED
WESTERN BANK LTD. (259 ITR 312) wherein the Bombay High Court
has left open the liability for interest under the Interest Tax Act on securities
held as current assets by the Banks. He specifically referred to the decision
2
of the Supreme Court and contended that the decision applies only to dated
securities. However, Senior counsel appearing for the assessee contended
that the decision affirmed by the Supreme Court is that of the Karnataka
High Court which has dealt with all Government securities and not only
dated securities. We do not think there is any difference between dated
securities and other securities for the purpose of levy of tax under the
Interest Tax Act because tax on interest is payable only on loans and
advances. The securities of Reserve Bank of India and Government of India
are in the nature of investment, the interest wherefrom is held not taxable
under the Interest Tax Act by the Karnataka High Court. Sicne the decision
of the Karnataka High Court is upheld by the Supreme Court in the decision
abovereferred, we dismiss this appeal following the said decision.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms