IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 295 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. KERALA MINERALS AND METALS LTD.,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.A.KUMAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :03/12/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ
--------------------------------------------------
I.T.A.NO. 295 OF 2009
--------------------------------------------------
Dated this the 3rd day of December, 2009
J U D G M E N T
Ramachandran Nair,J:
Two questions are raised in the appeal filed by
the Revenue. One question is covered by our decision in
assessee’s own case in I.T.A.No.8 of 2008. The remaining
question is about assessee’s entitlement for deduction of
interest on sales tax arrears converted into loan due to the
Government. The Department does not dispute the
conversion of the sales tax arrears into loan by the
Government which was payable in the course of time with
interest. When sales tax arrears are converted into loan,
the same becomes a business loan entitling the assessee
for deduction of interest under Section 36(1)(iii) of the
Income Tax Act,1961 (for short ‘the Act’). Since the loan is
for the purpose of business, interest payable is a liability
incurred for availing the said loan. Therefore, even if the
claim is not allowable under Section 36(1)(iii), it could be
ITA NO.295 OF 2009
:-2-:
still allowed under Section 37(1) of the Act.
Consequently, we uphold the order of the Tribunal
on the second issue and following the judgment referred
above on the first issue, the appeal will stand dismissed.
C.N.RAMACHANDRAN NAIR,
Judge.
V.K.MOHANAN,
Judge.
MBS/