IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 23 of 2002()
1. THE COMMISSIONER OF INCOME-TAX,
... Petitioner
Vs
1. THE KERALA STATE INDUSTRIAL DEVELOPMENT
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/02/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
T.R. RAMACHANDRAN NAIR, JJ.
--------------------------------------------
I.T.A. No. 23 & 46 OF 2002
--------------------------------------------
Dated this the 13th day of February, 2008
JUDGMENT
C.N. Ramachandran Nair,J.
Heard counsel appearing for the appellant and counsel appearing
for the respondent. Appeals are against common order of the Tribunal
dismissing the departmental appeals for the years 1986-87 and 1987-
88. The respondent-assessee, a Government of Kerala undertaking,
was assessed granting relief under Section 80M of the I.T. Act.
Assessments originally issued were later modified stating that relief
granted under Section 80M is in excess of the eligible amount. The
orders rectifying the assessments produced in Court show that
rectification is carried out to limit the deduction under Section 80A(2)
of the I.T.Act. However, in the statement of facts, the appellant has
stated that the amount of unabsorbed deduction under Section 80 VVA
carry forward from 1985-86 was modified leading to reduction of the
amount for 1986-87 from Rs. 6,15,890/- to Rs. 2,36,072/-. While this
is stated as a ground for rectification in the appeals, the impugned order
of rectification produced in Court shows that rectification is carried out
to limit the claim under Section 80A(2) of the Act. The very same
2
ground is raised in the appeal filed for 1987-88 also. In view of the
conflicting grounds stated for rectification in the appeal and in the
order issued under Section 154 of the Act, we are not in a position to
decide the issue on merits. However, we make it clear that if the
previous years’ assessments were modifed leading to variation in
figures of carried forward benefits, then subsequent assessments can
be rectified under Section 154 of the Act. Similarly if over-all ceiling
limit under Section 80A(2) was not followed while granting relief in
the original assessment, then also the assessing officer is free to rectify
the assessment under Section 154 of the act. However, since facts are
not clear we set aside the impugned orders of the Tribunal and that of
the first appellate authority and remand the matter back to the assessing
officer for passing fresh orders after verifying the records and after
issuing detailed reasons for rectification and after hearing the
objections of the assessee.
Appeals are allowed as above.
(C.N.RAMACHANDRAN NAIR)
Judge.
(T.R.RAMACHANDRAN NAIR)
Judge.
kk
3