IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 02/12/2003 CORAM THE HON'BLE MR.JUSTICE R.JAYASIMHA BABU and THE HON'BLE MR.JUSTICE S.R.SINGHARAVELU T.C.No.250 of 1999 The Commissioner of Income Tax, Coimbatore. ..Petitioner -Vs- M/s Seshasayee Paper & Board Ltd., Erode-7. ..Respondents Tax Case reference under Sec.256 (1) of the Income-tax Act, 1961, against the order of the Income-tax Appellate Tribunal, 'B' Bench, Madras, dated 19.10.1993, made in R.A.No.1549/Mds/91 in ITA No.2657/Mds/8 7. !For petitioner : Mr.K.Subramanian, Sr. Standing Counsel for I.T. Department. ^For respondent : Mr.V.Ramachandran, Senior Counsel for Ms. Anitha Sumanth :ORDER
(The order of the Court was made
by R.JAYASIMHA BABU, J.)
The question referred is “whether the Tribunal is right in holding
that the assessee is entitlted to interest under Section 244 (1A) of the
Income-tax Act where the refund arises out of the advance tax paid by the
assessee beyond the previous year under first proviso to Section 212 (3A) of
the Income-tax Act?”. The Assessment Year is 1975-76 .
2. The assessment of the assessee’s income for the assessment year 1
975-76 was made on 28.8.1978 and all the amounts that had been paid by the
assessee towards advance tax including the sum of Rs.1,47,76,64 0/-, which
amount had been paid as advance tax in January 1976, after obtaining the
permission of the Commissioner who was empowered to extend the period for
payment of that instalment of the advance tax by 30 days was adjusted towards
the amount of the tax that was assessed by the assessing officer. The
assessing officer declined to grant interest on this amount which had become
excess after the consequential order came to be made after the assessee’s
appeal in respect of this sum was allowed on the ground that the amount had
been paid after the closure of the financial year and, therefore, interest
under Section 214 was not required to be paid on that sum.
3. On the assessee’s appeal, the Commissioner directed the payment of
interest under Section 214, but that order of the Commissioner was set aside
by the Tribunal, which upheld the view of the assessing officer that interest
under Section 214 was not payable in respect of the amount of advance tax paid
after the closure of the financial year.
4. The Tribunal, however, considered the assessee’s right to receive
interest under Section 244 (1A) and held that interest under that provision
could not be denied to the assessee.
5. It is contended for the Revenue that as this amount had been paid
as advance tax before the order of assessment was made, the assessee is not
entitled to any interest under Section 244 (1A) which only refers to payments
made “in pursuance of any order of assessment” if any part of the amount so
paid is found on appeal to be in excess of the amount which the assessee is
liable to pay.
6. When advance tax is paid, the amount so paid is required to be
adjusted against the tax that would be assessed on the assessee at the time of
assessment. When such adjustment is made, the amount is ‘ paid’ as tax
pursuant to the order of assessment. The advance tax does not retain the
character of advance tax for all times. The amount paid as advance tax is an
advance only till the assessment and on assessment, the amount paid becomes
the tax that is paid by the assessee. The words “in pursuance of” in the
provision does not imply that the payment of the amount should have been made
subsequent to the order of assessment. Those words are only meant to clarify
that the amount of excess on which the interest is to be paid under that
section is an amount which is in excess of the amount which has been assessed
as tax after the appellate order.
7. If we were to accept the construction sought to be placed on this
provision by the Revenue, it would result in the denial of any interest to an
assessee even after the assessee succeeds in appeal on the sole ground that
the amount had been paid before the assessment and not subsequent to the
assessment, when the very object of the payment of advance tax is to pay the
tax that would be determined as payable in future, in advance.
8. So far as the significance of the word “paid” in that provision is
concerned, having regard to the reference to payment of tax being pursuant to
an order of assessment that word can at best be regarded as implying that it
is the date of the order of assessment which is to be regarded as the date on
which the payment was made as the adjustment made of the advance tax towards
the tax assessed would result in the discharge of the liability of the
assessee for the payment of the assessed tax and such discharge can only be on
account of the assessee having paid the tax. Payment does not necessarily
imply that the amount should have been paid only by cash or cheque on the date
it is regarded as having been paid. Payment can also be by way of adjustment
from an amount which is already available with the Department against the
liability as determined in the order of assessment. On any such adjustment
being made, the amount adjusted becomes the tax paid pursuant to the order of
assessment.
9. We, therefore, see no error in the order of the Tribunal directing
payment of interest under Section 244 (1A). The question referred is answered
in favour of the assessee and against the Revenue. The assessee shall be
entitled to cost in the sum of Rs.3,000/-.
Index: Yes
Website: Yes
To
1.The Assistant Registrar,
Income Tax Appellate Tribunal,
Rajaji Bhavan,
III Floor, Besant Nagar,
Madras-90. (with records) (5 copies)
2.The Secretary,
Central Board of Revenue,
New Delhi. (3 copies)
3.The Commissioner of Income Tax,
Coimbatore.
4.The Commissioner of Income-tax,
(Appeals), Coimbatore.
5.The Income-tax Officer,
Circle 1 (1), Salem.
Dev/