IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 91 of 2008()
1. THE COMMISSIONER OF INCOME-TAX
... Petitioner
Vs
1. ENGLISH INDIAN CLAYS LTD.,
... Respondent
For Petitioner :SRI.GEORGE K. GEORGE, SC FOR IT
For Respondent :SRI.A.KUMAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/03/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
I.T. A. No. 91 OF 2008
--------------------------------------------
Dated this the 18th day of March, 2009
JUDGMENT
Ramachandran Nair,J.
Of the two questions raised in the appeal, one pertains to
disallowance of dividend paid to other shareholder companies and the
other pertains to assessee’s claim for higher rate of depreciation on
certain items. Dividend was admittedly not paid before the due date for
filing returns as required under Section 80M. However, the first
appellate authority and the Tribunal allowed the claim on the ground
that the Annual General Body meeting was held and dividend was
declared before the due date for filing returns. The Tribunal gave a
further finding that assessee credited the accounts of the shareholder
companies with dividend amount before filing returns. Senior standing
counsel appearing for the appellant relied on the decision in DELHI
TOURISM AND TDC LTD. V. COMMISSIONER OF INCOME TAX
(2006) 285 I.T.R. 114 (Delhi.) and contended that a mere resolution
2
declaring dividend is not sufficient to allow the claim. Even though
declaration of dividend is not sufficient for entitling deduction, the
finding of the Tribunal is that shareholder companies’ accounts have
been credited with the dividend amount before the due date for filing
returns and in fact dividend cheques have been released immediately
after filing of the returns. However, on going through the Tribunal’s
order we do not think Tribunal has verified the records before entering
these facts. In any case, since Tribunal has not referred to the dates on
which credit entries were made in the accounts of the shareholder
companies and the dates on which cheques were released to them, we
feel, verification is required with regard to facts found by the Tribunal
in favour of the respondent. The assessee’s claim for higher rate of
depreciation stands remanded to the assessing officer for
reconsideration based on the certificate produced before the first
appellate authority. It is not known whether revised orders are issued
pursuant to remand. In any case, since Tribunal has not given the dates
on which the assessee has credited the dividend amount and the dates
of release of payment to the shareholder companies, we remand this
3
issue also to the assessing officer for factual verification. However, we
make it clear that if the accounts of the shareholder companies have
been credited with dividend amount before the due date for filing
returns and if shortly after filing of the returns dividend is paid to the
shareholder companies, then the assessing officer will allow the claim.
On the other hand, if credits have not been given before the due date
for filing returns or if payments are not released shortly after filing
returns, then the assessing officer will disallow the claim.
Appeal is disposed of by modifying the order of the Tribunal to
the above extent.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk
4