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 9, Cited by 0]

Gujarat High Court

Dy.Commissioner Of Income-Tax vs Sabarmati Paper Udyog ... on 11 September, 2017

Author: Akil Kureshi

Bench: Akil Kureshi, Biren Vaishnav

                  O/TAXAP/31/2003                                                  ORDER




                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                    TAX APPEAL NO. 31 of 2003

         ==========================================================
                    DY.COMMISSIONER OF INCOME-TAX....Appellant(s)
                                     Versus
                     SABARMATI PAPER UDYOG LTD.....Opponent(s)
         ==========================================================
         Appearance:
         MRS MAUNA M BHATT, ADVOCATE for the Appellant(s) No. 1
         MR NITIN MEHTA, ADVOCATE for the Opponent(s) No. 1
         ==========================================================

          CORAM: HONOURABLE MR.JUSTICE AKIL KURESHI
                 and
                 HONOURABLE MR.JUSTICE BIREN VAISHNAV

                                         Date : 11/09/2017


                                          ORAL ORDER

(PER : HONOURABLE MR.JUSTICE AKIL KURESHI)

1. The appeal was admitted for consideration of the following  substantial question of law :

"Whether   the   Income   Tax   Appellate   Tribunal   has   not  substantially   erred   in   law   in   holding   that   interest   under  sections   234B   and   234C   is   not   chargeable   if   the   total  income is assessed to tax under section 115J of the Income  Tax Act?"

2. At one  stage,  the  appeal  was  disposed  of  by judgment  of  the   Division   Bench   dated   24.6.2011.   Relying   upon   the  judgment   of   the   Supreme   Court   in   case   of  Joint  Page 1 of 4 HC-NIC Page 1 of 4 Created On Sat Sep 16 12:44:36 IST 2017 O/TAXAP/31/2003 ORDER Commissioner of Income­tax v. Rolta India Ltd reported  in   (2011)   330   ITR   470(SC),   the  Division   Bench  answered  the   question   in   favour   of   the   Revenue.   The   assessee  thereupon filed Misc. Civil Application (OJ) No.15/2015 for  review mainly on the ground that the decision of Supreme  Court in case of  Rolta India Ltd  (supra)  was rendered in  context   of   provisions   contained   in   sections   115JA   and  115JB   of   the   Act   whereas   judgment   of   Karnataka   High  Court in case of Kwality Biscuits Ltd. v. Commissioner of  Income­tax  reported   in   (2000)   243   ITR   519   (Karnataka),  was   in   context   of   section   115J   of   the   Act     which   was  confirmed by the Supreme Court. This was also noticed in  the later decision  in case of  Rolta India Ltd  (supra). The  Division  Bench  allowed  the Revenue's  application  making  following observations : 

"8.  On   the   other   hand,   Mr.   Nitin   Mehta,   learned   Senior  Standing   Counsel   for   the   respondent   has   very   fairly  submitted that the controversy involved in the present case  is no longer res integra, inasmuch as, this court in the case  of Deputy C.I.T. (Assistant) v. Farmson Pharmaceuticals   Guj. Ltd., rendered on 07.04.2011 in Tax Appeal No.390 of  1999,   has   followed   the   decision   of   the   Karnataka   High  Court in  Kwality Biscuits Ltd.  (supra) as affirmed by the  Supreme   Court   in  Commissioner   of   Income   Tax   v.   Kwality Biscuits Ltd.  (supra)  and has held  that  interest  could not be charged under sections 234B and 234C of the  Act when  the total  income  was  determined  under  section  115J   of   the   Act.   It   was,   accordingly,   submitted   that   the  Page 2 of 4 HC-NIC Page 2 of 4 Created On Sat Sep 16 12:44:36 IST 2017 O/TAXAP/31/2003 ORDER court may pass such order as it deems fit in the facts and  circumstances of the case.
9.   In   the   light   of   the   facts   and   submissions   noted  hereinabove, it is evident that the earlier ex­parte judgment  and order dated 24.06.2011 had been made by this court  on an erroneous impression that the controversy involved  in   this   case   stands   concluded   by   the   decision   of   the  Supreme Court in the case of Rolta India Limited (supra).  A perusal of the decision of the Supreme Court in the case  of  Rolta India Limited  (supra)  makes  it evident  that the  same   was   rendered   in   the   context   of   the   provisions   of  sections 115JA and 115JB of the Act, whereas the facts of  the present case relate to the provisions of section 115J of  the Act. The decision of the Karnataka  High Court in the  case of  Kwality Biscuits Ltd.  (supra) which was affirmed  by   the   Supreme   Court   was   delivered   in   the   context   of  section 115J of the Act. A conjoint reading of section 115J  of   the   Act   as   it   stood   at   the   relevant   time,   with   sections  115JA   and   115JB   of   the   Act   reveals   that   insofar   as  sections   115JA   and   115JB   are   concerned,   they   are   a  complete   code   in   themselves.   Sub­section   (4)   of   section  115JA   and   sub­section   (5)   of   section   115JB   of   the   Act  specifically provide that save as otherwise provided in the  section, all other provisions of the Act shall apply to every  assessee,   being   a   company,   mentioned   in   the   section;  whereas,   no   similar   provision   is   found   in   section   115Jof  the Act. Moreover, the Supreme Court in the case of Rolta   India   Limited  (supra)   has   specifically   referred   to   the  decision   of   the   Karnataka   High   Court   in   the   case   of  Kwality Biscuits Ltd.  (supra) as having been affirmed by  the  Supreme  Court  in  Kwality Biscuits Ltd.  (supra)  and  has not disturbed the position of law enunciated therein.
10. In Rolta India Limited (supra), the Supreme Court, in the context of the provisions of sections 115JA and 115JB of the Act, which are held to be a self-contained code pertaining to MAT, held that interest under sections 234B and 234C of the Act shall be payable on failure to pay Page 3 of 4 HC-NIC Page 3 of 4 Created On Sat Sep 16 12:44:36 IST 2017 O/TAXAP/31/2003 ORDER advance tax in respect of tax payable under those sections. Apparently therefore, the judgment and order dated 24.06.2011 made by this court in Tax Appeal No.31 of 2003 has been rendered on a misreading of the decision of the Supreme Court in the case of Rolta India Limited (supra). Moreover, this court in the case of Farmson Pharmaceuticals Guj. Ltd (supra) has followed the decision of the Karnataka High Court in Kwality Biscuits Ltd. (supra) as affirmed by the Supreme Court and has held that interest cannot be charged under section 234B and 234C of the Act where the total income is determined under sec 115J of the Act. The said decision has been rendered on 07.04.2011, that is, prior in point of time to the judgment and order dated 24.06.2011 which is sought to be recalled. In the aforesaid premises, the application deserves to be allowed."

3. The   said   order   recalling   the   judgment   allowing   the  Revenue's petition has given detail reasons why the Bench  had previously erred in answering the question in favour of  the   Revenue.   We   adopt   the   reasonings   and   dismiss   the  appeal answering  the question against the Revenue and in  favour of the assessee.

(AKIL KURESHI, J.) (BIREN VAISHNAV, J.) raghu Page 4 of 4 HC-NIC Page 4 of 4 Created On Sat Sep 16 12:44:36 IST 2017