Delhi High Court - Orders
Interglobe Enterprises Private ... vs Pr Commissioner Of Income Tax Delhi 4 on 12 October, 2021
Author: Manmohan
Bench: Manmohan, Navin Chawla
$~S-37
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 11708/2021 & CM APPL. 36194/2021
INTERGLOBE ENTERPRISES PRIVATE LIMITED ..... Petitioner
Through: Mr. Rohit Jain, Advocate with
Mr. Aniket D. Agrawal, Advocate.
versus
PR COMMISSIONER OF INCOME TAX DELHI 4 ..... Respondent
Through: Mr. Ajit Sharma, Advocate.
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MR. JUSTICE NAVIN CHAWLA
ORDER
% 12.10.2021 CM APPLs. 36195/2021 (exemption) Allowed, subject to all just exceptions.
Accordingly, the application stands disposed of. W.P.(C) 11708/2021 The petition has been heard by way of video conferencing. Present writ petition has been filed challenging t he order dat ed 04 th October, 2021 passed by the Respondent rejecting the application filed by the Petitioner under Section 264 of the Income Tax Act, 1961 for exclu ding interest income of Rs.1,51,67,868/- from the income of the Petitioner for the assessment year 2014-15. Petitioner also seeks directions to the Respondent to immediately allow refund of tax (along with applicable in terest, as per law) paid by the Petitioner on the amount of Rs.1,51,67,868/- [being interest on income tax refunds pertaining to assessment years 2009-10 and 2010-11] Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:13.10.2021 21:21:02 during the assessment year 2014-15, and/ or adjustment of the same towards the tax liability of the Petitioner for assessment year 2012-13, in t erms of Direct Tax Vivad Se Vishwas Act, 2020.
Learned Counsel for the Petitioner submits that the Respondent failed to appreciate that once the amount of Rs.1,51,67,868/-, representing interest on income tax refunds pertaining to assessment years 2009-10 and 2010-11, had been assessed/ subject to tax in the hands of the Petitioner for assessment year 2012-13, as a necessary sequitur thereto, it was th e du ty of the assessing officer to have simultaneously excluded the very same amount from the income of the Petitioner during assessment year 2014-15 and allowed credit of tax already paid in assessment year 2014-15 against fresh tax liability created in assessment year 2012-13 or alternately the tax already paid in assessment year 2014-15 ought to have been refunded to the Petitioner. He submits that double addition of the very same amount in t wo different assessment years is not permissible in law.
Learned counsel for the petitioner further submits t hat t he power of revision can be exercised even in cases where no claim was put forward before the Income-tax Officer and such claim is made for t h e first t ime in the petition filed under Section 264 of the Act. In support of his submission, he relies on the judgments of this Court in Rites Ltd. vs. CIT, 249 Taxmann 244 (Del) and Vijay Gupta vs. CIT, 386 ITR 643 (Del).
Issue notice. Mr. Ajit Sharma, Advocate accepts notice on behalf of respondent. He prays for some time to obtain instructions.
List on 28th October, 2021.
Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:13.10.2021 21:21:02The order be uploaded on the website forthwith. Copy of the order be also forwarded to the learned counsel through e-mail.
MANMOHAN, J NAVIN CHAWLA, J OCTOBER 12, 2021 TS Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:13.10.2021 21:21:02