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 8, Cited by 3]

Kerala High Court

Olam Exports (India) Limited vs The Commissioner Of Income Tax on 29 May, 2009

Bench: C.N.Ramachandran Nair, C.K.Abdul Rehim

       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 169 of 2008()


1. OLAM EXPORTS (INDIA) LIMITED,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF INCOME TAX,
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH MARKOSE (SR.)

                For Respondent  :SRI.JOSE JOSEPH, SC, FOR INCOME TAX

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :29/05/2009

 O R D E R
                 C .N. RAMACHANDRAN NAIR &
                       C. K. ABDUL REHIM, JJ.
                 --------------------------------------------
                    I. T. Appeal No. 169 OF 2008
                 --------------------------------------------
                 Dated this the 29th day of May, 2009

                              JUDGMENT

Ramachandran Nair,J.

In the appeal filed by the assessee, the questions raised pertain to computation of deduction for export profit under Section 80HHC of the I.T. Act. The assessee having it's industry in a backward area was entitled to deduction under Section 80IB of the I.T. Act. However, by virtue of Section 80 IB (13) read with Section 80IA (9) of the Act the assessee will not be entitled to claim deductions both under Section 80IB and under Section 80HHC of the Act. Tribunal following their full bench decision upheld the disallowance under Section 80IB(13) of the Act, but granted deduction under Section 80HHC of the Act. Even though senior counsel appearing for the assessee contended that deduction under Section 80HHC is a full code by itself and no exclusion would be made while computing eligible deduction, we notice that Section 80IB and under Section 80HHC come under Chapter VIA and by virtue of specific exclusion under Section 80IB 2 (13) of the Act the assessee is not entitled to simultaneous deduction of both. In other words, while computing deduction under Section 80HHC deduction granted under Section 80IB cannot be reckoned or has to be excluded. We find the order of the Tribunal is consistent with the statutory provisions and therefore appeal on this issue is rejected.

2. So far as computation of relief under Section 80HHC is concerned, we find that assessment requires reconsideration because by virtue of the decision of the Supreme Court in JANATHA CASHEW EXPORTING CO. V. CIT, 309 I.T.R.440 the assessee is entitled to deduction of export profit arising from export of goods made through export Houses the assessee acting as supporting manufacturer. However, it is on condition of availability of disclaimer certificate issued by the Export Houses. It is for the assessee to produce disclaimer certificate in revised assessment proceedings before the officer. So far as assessee's claim for determination of deduction before excluding carry forward or set-off loss is concerned, the decision of the Supreme Court in CIT V. SHIRKE CONSTRUCTION EQUIPMENT LTD., 291 I.T.R. 380 is against the proposition 3 canvassed by the assessee. Therefore assessment on this does not warrant any modification. Appeal is consequently disposed of partly allowing the claim and directing the assessing officer to re work relief under Section 80HHC in terms of the decision above referred after giving an opportunity of hearing to the assessee, (C.N.RAMACHANDRAN NAIR) Judge.

(C. K. ABDUL REHIM) Judge.

kk 4