Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Bombay High Court

The Commissioner Of Income Tax-2 vs M/S. Larsen & Toubra Ltd on 21 June, 2010

Author: D.Y.Chandrachud

Bench: D.Y. Chandrachud, J.P. Devadhar

                                       1


           IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                        
               ORDINARY ORIGINAL CIVIL JURISDICTION




                                                
                INOME TAX APPEAL (L) NO.3013 OF 2009


    The Commissioner of Income Tax-2,




                                               
    384, Aayakar Bhavan, M.K. Road,
    Mumbai - 400 020.                                         ..Appellant.

                 V/s.




                                    
    M/s. Larsen & Toubra Ltd.,
                        
    L & T House, N.M. Marg,
    Ballard Estate, Mumbai-400 001.                           ..Respondent.
                       
    Mr. Vimal Gupta for appellant.
      


    Mr. J.D. Mistry, Senior Advocate with A.K. Jasani for respondent.
   



                            CORAM : DR. D.Y.CHANDRACHUD
                                    AND J.P.DEVADHAR, JJ.





                            DATED : 21 JUNE, 2010


    ORAL JUDGMENT (PER DR. D.Y.CHANDRACHUD, J.)

1) The Revenue is in appeal under Section 260A of the Income Tax Act, 1961 and the only question is the correctness of the order of the Tribunal directing the Assessing Officer to grant interest under Section 244A.

::: Downloaded on - 09/06/2013 16:02:11 ::: 2

2) The relevant details are as follows:-

The assessee had filed a return of income on 28 November 2000 for assessment year 2001-01 and declared an income of Rs.89.75 crores. On 14 March 2002, the assessee filed a revised return of Rs.80.75 crores. The assessment proceedings commenced on 18 November 2002 with a notice under Section 143(2). The assessment order was passed on 31 March 2003 by which the Assessing Officer determined the income at Rs.97.09 crores under Section 115JA. TDS certificates amounting to Rs.
1,44,34,030/- were submitted during the course of the assessment proceedings. Interest has been allowed to the assessee under Section 244A from 1 April 2001 on the refund under the TDS Certificate, until the date of refund.
3) Section 244A (2) provides that in the event the proceeding resulting in refund has been delayed for reasons attributable to the assessee, the period of delay so attributable shall be excluded from the period for which the interest is payable. In the present case, Section 244 A(2) is clearly not attracted. The proceeding resulting in the refund was not delayed for reasons attributable to the assessee. Though the TDS Certificates were not ::: Downloaded on - 09/06/2013 16:02:11 ::: 3 submitted with the return and were filed during the course of the assessment proceedings, the Tribunal has noted that the tax was in fact deducted at source at the right time. In the circumstances, the Tribunal is correct in holding that since the benefit of TDS has been allowed to the assessee, interest under Section 244A could not be denied only on the ground that the TDS certificates were not furnished with the return of income. Tax was deducted and deposited in the exchequer in time. Section 244A (2) is not attracted. The appeal, therefore, does not raise any substantial question of law and is dismissed.

(J.P.DEVADHAR, J.) (DR. D.Y.CHANDRACHUD, J.) ::: Downloaded on - 09/06/2013 16:02:11 :::