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 2]

Madras High Court

M/S Orient Hospital Ltd vs The Deputy Commissioner Of Income Tax on 29 June, 2009

Bench: F.M.Ibrahim Kalifulla, B.Rajendran

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:29.06.2009

CORAM:

THE HONOURABLE MR.JUSTICE F.M.IBRAHIM KALIFULLA
AND
THE HONOURABLE MR.JUSTICE  B.RAJENDRAN

T.C.(Appeal).NO.321 of 2009
and M.P.No.1 of 2009
		

M/s Orient Hospital Ltd.,
No.13,Kamraj Nagar IV Street
Chinna Chokkikulam
Madurai								..Applicant
								
	vs

The Deputy Commissioner of Income Tax
Company Circle-I
Madurai								..Respondent 


	T.C.(Appeal)No.321 of 2009 is filed against the order of the Income Tax Appellate Tribunal, "C" Bench, Chennai dated 15th September, 2006 in ITA No.2323/Mds/2004.

		For appellant		: Mr.K.Venkatanarayanan
						  for 
						  Subbaraya Aiyar Padmanabhan

		For respondent	     : Mr.Haja Nazirudeen, 
						  Special Govt.Pleader(Tax)

.....




JUDGMENT

(Judgment of the Court was made by B.RAJENDRAN,J.) The assessee has preferred the appeal against the order passed by the Income Tax Appellate Tribunal, in ITA.No.2323/Mds/2004 dated 15.9.2006.

2. (i)The assessee company has constructed an hospital building and it was running the hospital from the assessment year 1991-92 to 1997-98. As the assessee company suffered loss in running the business, the hospital building along with various equipments and machineries was leased out to Apollo Hospitals Enterprises Ltd., on a monthly lease of Rs.3,00,000/-per month and the same was claimed as business income against which earlier business losses were set off.

(ii)The Assessing Officer treated the income from lease of the hospital as 'income from other sources' and therefore disallowed setting off the earlier years business losses and assessed the lease income from the hospital as 'income from other sources'.

(iii)Aggrieved against the order of the Assessing Officer, the appellant preferred appeal before the C.I.T.(Appeals)which reversed the decision of the Assessing Officer. According to the C.I.T.(Appeals) if a commercial asset was exploited for profit, even through some third party the income would remain as a 'business income' only and allowed the appeal.

(iv)Aggrieved against the said decision of the C.I.T.(Appeals), the Revenue took the matter before the Income-Tax Appellate Tribunal. The contention of the Revenue was that the lease income was neither 'business income' nor the income could be used for deducting the previous years losses.

(v)The Income Tax Appellate Tribunal after elaborately discussing the matter came to the conclusion relying upon the judgment of this Court reported in 266 ITR 685 (COMMISSIONER OF INCOME TAX V. CHENNAI PROPERTIES AND INVESTMENTS LTD.,)following the Apex Court judgment reported in 237 ITR 454 (UNIVERSAL PLAST LTD V. CIT)came to the conclusion that the income from leasing of the hospital can be assessed only as "income from other sources" and set aside the order of the C.I.T.(Appeals) and restored the order of the Assessing Officer in this regard. At the same time, the Tribunal also gave a finding in favour of the assessee that even though the lease income could be treated as income from other sources, as regards the deductions in respect of the losses from out of the lease income was still permissible under law as per the decision reported in 259 ITR 26 (CIT V. RAMNATH GOENKA) and partly allowed the appeal. The Tribunal has only partly allowed the appeal filed by the Revenue that the income from the lease income has to be treated as "income from other sources"; but at the same time the lease income may be allowed to set off the previous years losses. Aggrieved against this, the present appeal has been preferred by the assessee.

3. Heard both.

4. The only question of law, which is sought to be pressed into service by the assessee, is as follows:

"Whether on the facts and in the circumstances of the case the Tribunal was right in law in holding that the income from lease of Hospital, after giving a finding that the Hospital basically remains a business asset, should be assessed as "Income from Other Sources" and not as 'Business Income?"

The Tribunal following the decision of the Madras High Court reported in 266 I.T.R. 685 (COMMISSIONER OF INCOME TAX V. CHENNAI PROPERTIES AND INVESTMENTS LTD.,) which followed the decision of the Supreme Court reported in 237 I.T.R. 654 (UNIVERSAL PLAST LTD., Vs. C.I.T.) has come to a clear conclusion that the income from the lease to third party would be only treated as income from other sources. For arriving out a conclusion the Tribunal has clearly given a finding as follows:

"When the premises is given on lease for a period of five years and notice period required for getting the same vacated is 365 days and that too only when the lessee fails to fulfil all the conditions of the agreement, it clearly shows that the assessee company had no intention to take back the leased premises and run the hospital on its own. Thus, respectfully following the decision of the Hon'ble Apex Court in the case of (UNIVERSAL PLAST LTD., Vs. CIT) (supra), we hold that income from leasing of the hospital can be assessed only as income from other sources and thus we set aside the order of the Id. CIT (Appeals) and restore that of the Assessing Officer."

Further, the Tribunal has also given a clear finding that even if the Hospital basically remains a business asset, as per the ruling of this Court reported in 259 ITR 26 (supra), the business loss carried forward can be set off against dividend income from the shares held as stock-in-trade. This finding of the Tribunal is as follows:

9. However, we find force in the alternative contention of the Id. counsel of the assessee that carry forward of loss is to be allowed to set off even against the income from other sources, if the assets were business assets. We find that the Hon'ble Madras High Court in the case of CIT Vs. RAMNATH GOENKA (supra) has held that business loss carried forward can be set off against dividend income from shares held as stock-in-trade, even if such dividend was assessable under head income from other sources. Therefore, we direct the AO to allow set off of carried forward business even against the head income from other sources because the assets under consideration i.e., hospital basically remains a business asset.
10. In the result, the appeals are partly allowed."

5. A reading of section 56(2)(iii) of the Income TaxAct, 1961 which is extracted hereunder "Where an assessee lets on hire machinery, plant or furniture belonging to him and also buildings, and the letting of the buildings is inseparable from the letting of the said machinery, plant or furniture, the income from such letting, if it is not chargeable to income-tax under the head "Profits and gains of business or profession;"

would indicate that such an income derived out of the lease of the property and furniture as in this case cannot be treated as income from profits and gains of business or profession. Therefore, the Tribunal relying upon the judgment of the Supreme Court cited supra has categorically held that the lease of the building can be adjusted with the carry forward business losses even against the head income from other sources. The finding given by the Tribunal "as income from other sources" is consistent, correct and legal and we are convinced by the finding of the Tribunal. We find no reason to set aside the order of the Tribunal insofar as the finding related to the income being treated as "income from other sources."

6. Apart from this, the question of law which is sought to be raised by the appellant in this appeal does not deserve any consideration as the very question has been already decided by this Hon'ble Court in the decision reported in 266 I.T.R. 685 we answer the question against the assessee.

7. As the only question of law regarding the income being treated as 'Income from other sources is already decided by this Hon'ble Court in 266 I.T.R. 685 following the decision of the Hon'ble Supreme Court reported in 237 I.T.R. 454 we respectfully follow the above decision and we find no reason to interfere with the order of the Tribunal.

8. The appeal stands dismissed. No costs. Consequently, M.P.No.1 of 2009 is also dismissed.

sal To The Deputy Commissioner of Income Tax Company Circle-I Madurai