IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 128 of 2001()
1. THE COMMISSIONER OF INCOMETAX
... Petitioner
Vs
1. MAYFLOWER HOTLS P LTD. COCHIN-18
... Respondent
For Petitioner :SRI.P.K.R.MENON(SR.),SC FOR IT
For Respondent :SRI.T.M.SREEDHARAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
T.R.RAMACHANDRAN NAIR, JJ.
....................................................................
I.T. Appeal No.128 of 2001
....................................................................
Dated this the 30th day of January, 2008.
JUDGMENT
C.N.Ramachandran Nair, J.
The appeal is filed against Annexure-C order of the Tribunal
whereunder the Tribunal has cancelled the intimation issued under Section
143(1)(a) including the demand of additional tax under Section 143(1A) of
the Income Tax Act. In the return filed even though the assessee claimed
deduction of Rs.16,60,165/- towards interest payable to KSIDC, it is made
clear that the amount was not paid on account of instalment facility granted
by KSIDC. Consequently the claim was not allowable by virtue of Section
43B of the Income Tax Act. The assessee does not dispute this position.
Since the claim was prima facie inadmissible by virtue of operation of
Section 43B, the Assessing Officer issued proceedings under Section 143(1)
(a) computing tax liability including additional tax payable under Section
143(1A) of the Act. Even though rectification application was filed against
this under Section 154, the same was dismissed by the officer. Appeal
filed, however, was allowed by the first appellate authority and the second
appeal filed by the department was also dismissed by the Tribunal. It is
2
against this order of the Tribunal that the department has filed this appeal.
We have heard Standing Counsel appearing for the department-appellant
and counsel appearing for the respondent-assessee.
2. Counsel for the appellant referred to decision of this court in
COMMISSIONER OF INCOME TAX V. SITARAM TEXTILES LTD.
(2001) 248 ITR 139 and contended that proceedings initiated under Section
143(1)(a) is perfectly justified. We find that the decision squarely applies to
the facts of this case because in the proceedings under Section 143(1)(a) of
the Act the Officer has only disallowed expenditure under Section 43B of
the Act. Consequently the assessee is liable to pay additional tax under
Section 143(1A) of the Act. Counsel for the respondent-assessee submitted
that the financial institution involved in this case is covered under Section
43B only with effect from 1.4.1991. According to him, even though the
amendment applies for this year also, the assessee was not aware of the
provision. Counsel for the assessee also submitted that in the assessee’s
own statement, part payment made on 25.6.1991 was mentioned and the
payment so made qualifies for deduction even under proviso to Section 43B
of the Act. We find force in this contention and, therefore, we feel the
Assessing Officer should have rectified the proceedings issued under
Section 143(1)(a) by limiting the addition to the extent of the amount not
3
paid till the due date for filing the return. The appeal is therefore partly
allowed reversing the order of the Tribunal, but with direction to the officer
to allow deduction to the extent of interest paid as on date of filing the
return and to rework additional tax liability under Section 143(1A) of the
Act.
C.N.RAMACHANDRAN NAIR
Judge
T.R.RAMACHANDRAN NAIR
Judge
pms