IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 131 of 2008()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. SHRI.C.G.G.PANICKER,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.S.ARUN RAJ
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :06/03/2009
O R D E R
C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
I.T.A NOS: 131 & 155 OF 2008
-----------------------------------------------------------------------------------
Dated this the 6th March, 2009.
JUDGMENT
RAMACHANDRAN NAIR, J.
The question raised in the connected appeal filed by the
department is whether the Tribunal was justified in confirming the
order of the CIT (appeal) cancelling rectification order issued under
Section 154 of the I.T. Act. We notice from orders of the authorities
below that rectification was carried out under Section 154 to
disallow part of the relief originally granted under Section 80HHC of
the Income Tax Act. The purpose of rectification was to reduce the
loss by applying Section 80AB of the Income Tax Act. Even the
decision of this Court on this issue is divergent in Commissioner of
Income Tax v. A.V.Thomas & Co. Ltd (225 ITR 29) and
Commissioner of Income Tax v . V.T.Joseph (225 ITR 731). The
CIT (appeal) and Tribunal have also referred the decision in
Commissioner of Income Tax v. Gogineni Tobacco Ltd (238 ITR
970). It is the finding of the first appellate authority with the
divergent decisions expressed by the High Courts itself is proof of
the debatable nature of the issue. Rectification is permissible only
I.T.Appeals 131 & 155/2008 2
to correct mistakes apparent and not to settle debatable questions
of law. Further assessment pertains to 1987-88 and 1988-89. In
view of the findings of the lower authorities that the issue is
debatable, we dismiss the appeals filed by the revenue.
C.N. RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: