High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Blend Well Bottles Pvt Ltd on 17 February, 2010

Karnataka High Court
The Commissioner Of Income Tax vs M/S Blend Well Bottles Pvt Ltd on 17 February, 2010
Author: K.L.Manjunath & B.V.Nagarathna
  :5 %:j\'#3%%&">

2% ffifi Eififi aasa? $3 KAE§g§&K§ %f E§§éfi$§§§*; ,

figfflfi $313 TEE :?"'m&§ $§W§aEE§A3§;2§:§j_
§gEgEE@Vx

$§g §$§ 23% ER $§$?:$g Kfav§;§33¥$§§,w.
§§§«. *  =.: 'I
yag §§§?§L§ %§§ 3$s?:§E E ?,§gga3g§3§&

E.§.éQ§§§§§£§2§§§",

EETEEEE: - vaw-T=V
2 $32 $$¥&:SS:$fia§ é? :£§a§$ %gX
a,g,3a:;§:§§.» =' *. . 3 -

§@E£§g §$g@_

ggggggggg

2 TE? §$§Z§§$fi§ £§%E:§$Z@§§R gy Zfiflfififiwfiéxg
$@%§§E¥ c:§é;$«é€i};
fi$§;§§EL3Z§$;*§§EE§S Rfiéfi
4g§§§&§§§§_ 

;».:R u '~ ---------- ~' é§?EL;&€fi

V {gg*§:;§%§x?=gg§§%£§ALA§%§?.;

 € 

«_ u_2. %;$ §zE§§ §ELL E§T?L§S §¥§ a?§
'a_x,_gR£§ER§ gaaggg ??§ gang

 '{Ey : fiffi 3 3 §§££

 ,_ %  ,;x§5§% Rfikfi
I "gggggaagg
I EE$?§§E£§%

 

ifi§,§§%T§§§§$§§§§?}

E'§1i3! §,':;§'f.E: zfiieé izfgé zégg Qf tfia Ezéfifiiifi
i€'a,X fiat, :§§'.i azrigizzg 922%: mf azéer airaztaé;

fifl...



13.5.2004 passed in ITA No. 124/Bang/2003 for
the Assessment Year 1994-95, praying that this
Hon'ble Court may be pleased to: W i

i.formulate the substantial questions 65 fléwg _

stated therein u

ii. allow the appeal and set aside"t;eporéerJ"

passed by the Income Tax Appe1late.Trihunal,

Bangalore Bench in ITA. No;124/Bang/2OU3':dtfQi
13.5.2004 confirming the order passed by they

Commissioner of Income FTax(Appeals)<I,
Bangalore and confirm the order passed by the
Asst.Commnr.,of Income Tax, ucompany Circle-
4(l),Ban9alore etc. k h it' uh hii

THIS APPEAL comruc ox Fog asaains THIS
DAY, MANJUNATH J, flELIVERED_THE FOLLOWING:

5h; ~JsnsMsN:*i
The irefienuei has "come Hnp in 'this appeal

challenging they concurrent findings of the

order passed by the Commissioner of Income Tax

Vhiappealsqyg which "has been confirmed by the

1IncomeifpTaxy@ Appellate Tribunal in ITA

No{i;4/saga/2003 dt.13.5.2004.

2@N:The facts of this case are as

&'"hherennder: .



'WI

The respondent~assessee is engaged in the

manufacture and sale of Indian made foreign

liquor. For the assessment year 1994-95 the

assessee filed a return of income declaring a

loss of Rs.4,65,540/–. The matter was takenfljfl

up for scrutiny assessment. Juuring the coarse»

of scrutiny, “the Assessingk Officer *g¢:iée&?T

that for the year ending ‘Si 3,i§§§{ Wthe
assessee had not carried #6 the manufgcggring
activities and that the.hu§;uess’eas closed on
account of the”iocaI”prohiem§dLIffié assessee

had claimed_ the ddepreciation on the assets

amounting” to fRsa2}b3.536/” on plant and

__machinery. RThe_ Assessing Officer had not

Vfigranted, the “depreciation. on the ground that
the assessee had not carried on the business

actifiityugdxhccordingly, the order passed by

“Assessing Officer on 31.1.1997. On an

,Mm “Qppeai, the Commissioner of Income Tax

.hV*,A’VKhfipeals), came to be conclusion that the

‘§’>/”

~…a V

assessee was forcibly closed his business
activities on account of local problems.

Consequently, he allowed the appeal by this

order dt.16.lG.2002. Being aggrieved by thé.

same, the revenue filed an Appeal before the fi

Income Tax Appellate Tribunal;=.which “appeal fl

came to be rejected by the Tribunal confirming ”

the order passed by the Cofimissioner_ef income
Tax (Appeals). Challenging the legality and
correctness of the same} tHe’p;eg¢fit appeal is

filed raising the following duestions of law:

1) Whether,i the “Appellate Authorities were
correct in*holding that the Assessee would
be entitled to claim depreciation as well
as hexpenditure under Section 32 and

.:pSectionE37 of the Act respectively, even
“_’whenT’ad&ittedly no business activity is

Aaarriedl on by the Assessee during the

current assessment year.

V ‘Whether the Appellate Authorities were

ibcorrect in holding that if there is a lull

fin the business activity or the same is

§§/

likely to be continued in future, the

business can be deemed to have been

continued and all expenditurg;W

depreciation can be allowed and the i5ss¥h~

accumulated loss should be permitted to he_ v

Carried forward.

3. We have heard -the counsel ‘£9: ~Ehe
parties.

4. The main contention=of the appellants
counsel before _us .is;_since’1the business
activities of the assessee had been closed for
the relevantyassessment year, the assessee was
not entitled to claim depreciation as well as

expenditure ‘under}ssettions–32 and 37 of ‘the

a%Incofie,1ax Act, -To —– support his arguments, he

v5hasT:eliedgu§on the Judgment of the Supreme

co’u;_;£ in 7i.:.§66 ITR Page 1 (COMMISSIONER or

<1Ncom_TAx VS.LAI-IORE ELECTRIC SUPPLY COMPANY

R<."iTD?f Relying upon this Judgment, he requests

.'mu:the Court to set aside the order passed by the

£32"

(1

Commissioner of Income Tax (Appeals), as well

as the Tribunal.

%w _.

5. Per contra, Ma. E$RQB$&$$fi, tthe

learned counsel appearing for the respondentkp,

assessee contends that the facts in@¢1véa’;5*

the present case are different :;¢m*¢h§=c§§§_T

involved in LAHORE sI.;s_.cTRIr:_,7– sup:-fix” ‘L’fpI’i

According to him, the aforesaid Judgment has
no application to the facts and circumstances
of the present case, ‘in order to substantiate

the same, he contends that the assessee had no

intentiQnrto cl@§é its business. Business was
closed on account of the local problems not on
. V §’:V-;-y/ y

. account of shefdispute between the employer

dgand*employees, Considering the problems in the

locality not only the business of the assessee

[but also the business of others were closed

land later on the same has been revived and it

‘eis functioning. He further contends that if

dgthe business had been closed not on account of

1″?’

4

the negligence or attributable to the

assessee, the revenue cannot contend that the

if ” r”‘*;,,.,. ,

assessee had closed its business, htere£¢%épg”_

it cannot claim: depreciation, ;”= in vitheg

circumstances, he requests ;the Rcourtbftogw

dismiss the appeal.

6. Having heard theh counsel_ for the
parties, we are view that the Questions of law
raised in this” appeal; aged fiéinbé answered
against the rewenue for the following reasons:

It .i; .§agg%;pn diapers ,that the assessee
was carrying on the business in manufacturing

the Indian Vfiadelfiforeign liquor and the

»_activities of the assessee is continued even

Y¥t§¢a¥I ‘The business premises of the assessee

isu.situa£ed} in Punjab. On account of the

‘ riots and other activities in the place, where

nthe*§actory of the assessee is situated, the

‘ assessee was forced to close down the activity

‘i,till the peace was restored in the locality.

?&ig fgat is fiat éisgutaé fig tfie ravanrég if

far the reasans whis& were bgyaaé %heg$§n%z§E

gf tha aafiasgaag :t$ basifié$a«agt;viiia$¥wa$

aiasaég such glasaza $&fifi$t b ttaatwfi as 3_

a;G3uxe with an intfifitiaa ¥i&,_$:fi$é the’

busifiaas 333% $5: ailyéfifl 3fi¢§ claéure E33 ta

be txaaigfi &:”3 3:1 a§<:: t –§£ §f$%."§:_"V.f:L*Jl';f vismageaura
The A$sa§$i%g*Qffiga: hag faiififi ta taka mate
afi tfia saafi ax fiE%§&3$@S$@@.di$ mag figfififi mtg

bugimasa §¢%i$:ti&$%@& gtg Qwa. But it wag am
a@$$un§ mi Vufifmzégaan aizammgéanae, fiuafi

§;§$§:& %&E£@Va$% fiisaniiiie 'Ehé ggsaggaa ts

A'fi§aém:i%éz§§§r%a:azi§x¢ fhe faais 1% Qivfié in

$*:.:§§§:;*§ igggyzawgczg' zézzgzzzéw 3.32%

§§§:§@;§"fif§e§e:¥ ?h§r@ tfia ifigimass wag

'=€i§$$§ witfi am ifii$§ti§§ ta alaga the bxsifiegg

K$fi$§ Egg al: ané it fiafi ma intafitigm tg raviva

"its %§s:m§s$ anfi aha Scaggng ifigaif was gala

gnaw tfig fi§§§&§y' wag fiat a viabla Qafipamy.

?h@z§§$:a§ we aye fig thfi viaw 3&3: aha

'JV/_

:&$isism raiieé.'§pan Zby' tha EQVEEEEE hag _n$

§§iiaatimm ta t&a facts mf this aase W §g gfie
airaumstafiaesg we axes af' t§& 'v:aw' %hgt@ §h%u
§ribuna1 as wag; ag tfie Camgiéézgfigr fig gfifiémé"
Tax, ware §a$t;f:e§ in §:afi%i$§ §e§g%f,t§ §hé"

3$§§$S%@ ,

%$c@:fii§gi§; W§ '®$$:flV V§hfi

subazanagai qmestifigs ¢§'3§:%gz:gas* in; t§i3

agpaal agaifigt aha zfiwfifiéé gfifikifi fiavmur af

aha a$sa$$@g;. g

_ i§a.&§pea: is fiigfiiggafi,

fog!/;

§mé”*’

3s,,L. I
?’*?2?W?*
§a£i£§§§a

.53 sun
%&/

%%§ ff?

Eggww