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 3, Cited by 1]

Karnataka High Court

Hinduja Realtors Private Limited vs Asst Commissioner Of Income Tax on 6 January, 2014

Author: Jawad Rahim

Bench: Jawad Rahim

                          1


     IN THE HIGH COURT OF KARNATAKA AT BANGALORE

        DATED THIS THE 6TH DAY OF JANUARY 2014

                       BEFORE

         THE HON'BLE DR.JUSTICE JAWAD RAHIM

          WRIT PETITION NO.33278/2013 (T-IT)

BETWEEN:

HINDUJA REALTORS PRIVATE LIMITED
NO.7 & 12, INDUSTRIAL SUBURB
YESHWANTHPUR
BANGALORE-560022.
                                       ... PETITIONER
(BY SRI ASHOK A KULAKARNI, ADV.)

AND:

1.    ASSISTANT COMMISSIONER OF INCOME TAX
      CIRCLE 11(4), 5TH FLOOR
      R P BHAVAN, OPP R B I
      NRUPATHUNGA ROAD
      BANGALORE-560001

2.    THE ASSISTANT REGISTRAR
      INCOME TAX APPELLATE TRIBUNAL
      2ND 3RD, FKCCI COMPLEX
      GOLDEN JUBILEE BUILDING
      NEXT TO MYSORE BANK
      K G ROAD
      BANGALORE-560009.
                                     ... RESPONDENTS
(BY SRI K V ARAVIND, ADV. FOR R-1 & 2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES
226 AND 227 OF THE CONSTITUTION OF INDIA WITH A
PRAYER TO DIRECT TO THE INCOME TAX APPELLATE
TRIBUNAL [THIRD RESPONDENT] TO DISPOSE OF AT AN
EARLY DATE THE APPEAL PENDING BEFORE IT ARISING
OUT OF THE ORDER OF ASESSMENT IN ANN-A DATED
24.12.2010.
                            2


     THIS PETITION COMING ON FOR PRELIMINARY
HEARING IN 'B' GROUP THIS DAY, THE COURT MADE THE
FOLLOWING:-

                      ORDER

The assessee is in writ action seeking direction in the nature of mandamus to the Income Tax Appellate Tribunal to hear and dispose of its appeal pending consideration against the order of assessment Annexure 'A'.

2. The respondents are duly represented by Sri Aravind, learned Standing counsel. Heard both sides.

3. The factual matrix borne from the records and the fact situation manifesting from the submission of the learned counsel on both sides would show that the petitioner, an assessee of Income Tax suffered an order under Section 143(3) of the Income Tax Act for the years 2008-09 dated 24.12.2010 whereby, the Income Tax authorities have disallowed a sum of Rs.4,10,00,000/- incurred as expenditure by virtue of an obligation in respect of readymade garments etc. 3 The petitioner questioned the liability in CIT (A) but the appeal was dismissed on 27.1.2011. On the application filed for rectification of erroneous order, the Deputy Commissioner of Income Tax partly rectified the calculation of interest on the borrowed capital, leaving a net amount payable at Rs.59,02,911/- vide Annexure 'B'.

4. The petitioner challenged the order CIT (A) through a statutory appeal before the Income Tax Appellate Tribunal which was heard partly from time to time but has been adjourned for hearing to 23.7.2013. On that date also, no progress was made and it is still pending adjudication.

5. It is further urged that along with the appeal filed before the appellate tribunal, the petitioner has filed an application seeking grant of stay of the order passed by the assessing authority dated 24.12.2010, the tribunal granted interim stay by an order dated 5.3.2012 vide Annexure 'C' for a limited period of 180 days and again on his similar application, the second 4 order was passed on 7.12.2012 vide Annexure 'C1', extending stay for a short period. Thereafter, the first respondent noticing the judgment of this Court opined that it has no legal competence to grant stay exceeding the period of 365 days and has thus declined to stay the operation of the order impugned in the appeal.

6. The grievance of the petitioner is if interim stay is not granted as sought for, staying the operation of assessment order, the appeal filed by him will become infructuous and will loose a valuable right. Therefore, the petitioner submits that till the disposal of the appeal, an interim order of stay be granted, staying operation of the order granted, imposing liability on him.

7. Learned counsel for the respondents, though was justified in contending that recovery proceedings be allowed to continue, as otherwise the State will suffer financially, yet, the State could not dispute that the petitioner has a statutory remedy of appeal 5 available to him. The State also could not dispute the petitioner has availed the benefit of appeal and it is pending decision before the appellate tribunal. Only the difficulty is the appellate tribunal has no legal competence to grant stay beyond the period of 365 days. As that period has elapsed, the tribunal has expressed its inability. In the circumstances, I am satisfied, the petitioner has no other alternative or efficacious remedy to seek relief under the writ jurisdiction of this Court.

7. It is also brought to the notice of this Court that in similar circumstances, this Court in W.P.No.3787-3788/2013 had granted interim stay while directing the tribunal to dispose of the appeal within a specified period. Consistency of consideration requires that the view taken by the co-ordinate Bench of this Court be honoured and in that view, I am satisfied that the petitioner shall succeed in his attempt. Writ petition is allowed directing the Income Tax Appellate Tribunal to take on board the appeal 6 preferred by the petitioner in Appeal No.ITA 144/2012 and to dispose of the same as expeditiously as possible within the outer limit of six weeks from the date of receipt of a copy of this order and till the disposal of that appeal, the first respondent is directed not to initiate any recovery proceedings against the petitioner.

Sd/-

JUDGE nas.