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 4, Cited by 1]

Punjab-Haryana High Court

Commissioner Of Income Tax vs M/S Gemi Motors India (P) Ltd on 2 September, 2009

Bench: Adarsh Kumar Goel, Daya Chaudhary

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                             CHANDIGARH.

                                           I.T.A. No.386 of 2009 (O&M)
                                              Date of decision: 2.9.2009


Commissioner of Income Tax.
                                                           -----Appellant
                                     Vs.
M/s Gemi Motors India (P) Ltd.
                                                        -----Respondent


CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
             HON'BLE MRS. JUSTICE DAYA CHAUDHARY


Present:-    Mr. Rajesh Katoch, Standing Counsel
             for the appellant.
                   -----
ORDER:

1. Revenue has preferred this appeal under Section 260A of the Income Tax Act, 1961 (for short, "the Act") against order dated 24.11.2008 of the Income Tax Appellate Tribunal, Delhi Bench-C, Delhi in I.T.A. No.686(Del)/2008 for the assessment year 2000-01, proposing to raise following substantial questions of law:-

" I. Whether, on the facts and in the circumstances of the case, the Ld. ITAT was right in law in upholding the order of the Ld. CIT(A) in deleting the addition of Rs.30,00,000/- made by the Assessing Officer to the book profit u/s 115JA of the Income Tax Act, 1961 declared by the assessee company on account of provision of ITA No.386 of 2009 2 warranty claims debited in the Profit and Loss account even though the provisions for warranty claims form part of unascertained liability as the actual warranty after sales services expenditure was being debited in the Profit & Loss account on year to year basis?
II. Whether, on the facts and in the circumstances of the case, the Ld. ITAT was right in law in confirming the order of the Ld. CIT(A) in holding that there was no mistake apparent from record which could be rectified u/s 154 of the Income Tax Act, 1961 even though the error was patent and obvious and did not involve any set of reasons?"

2. After making assessment for the assessment year in question, the Assessing Officer passed order of rectification dated 5.7.2004 on the ground that the assessee wrongly debited warranty claims which was uncertain liability. On appeal, the CIT (A) upheld the plea of the assessee that warranty expenses were debited, as per accounting principle, on accrual basis and in any case, the issue being debatable, order under Section 154 of the Act was not justified. The Tribunal upheld the view of the CIT(A). The findings of the Tribunal are as under:-

"5. On consideration of the decisions in the case of Bharat Earth Movers [(2000) 245 ITR 428] and Vinitech Corporation [(2005) 196 CTR 369], it is clear that if any expenditure is undertaken to be borne by the assessee in respect of services received, sales made etc., the same is a liability in present even ITA No.386 of 2009 3 though it may not be capable of exact quantification. In such a circumstance, a provision made on reasonable basis, for example, by having regard to the facts of earlier years or the report of an expert in the matter, will be deductible in computing the income. There is no evidence on record that the provision made not of a reasonable amount. In law, such a provision is deductible in computing the income. Therefore, we are of the view that the learned CIT (Appeals) was right when he held that there was no mistake apparent from record which could be recrified u/s 154 of the Act."

3. It is well settled that power under Section 154 of the Act for rectification could not be exercised on a debatable issue. The said power can be exercised only when there is an error apparent on the face of record. Reference may be made to T.S. Balaram, ITO v. Volkart Bros. (1971) 82 ITR 50 (SC)

4. In view of above, no substantial question of law arsies.

5. The appeal is dismissed.


                                       (ADARSH KUMAR GOEL)
                                               JUDGE


September 02, 2009                       ( DAYA CHAUDHARY )
ashwani                                         JUDGE