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 17]

Madras High Court

Commissioner Of Income-Tax vs Sree Senhavalli Textiles P. Ltd. on 1 October, 2002

Equivalent citations: (2003)183CTR(MAD)453

Author: R. Jayasimha Babu

Bench: R. Jayasimha Babu, K. Raviraja Pandian

JUDGMENT
 

R. Jayasimha Babu, J.
 

1. The question referred to us at the instance of the revenue is, "Whether on the facts and in the circumstances of the case, the Tribunal is correct in law in upholding the order of the Commissioner (Appeals) holding that the depreciation should not be allowed to the assessee since he has specifically withdrawn the claim for depreciation by filing revised return?" The assessment year is 1988-89.

2. The Supreme Court in the case of Commissioner of Income-tax vs. Mahendra Mills, (2000) 243 ITR 56, has held that if the revised return filed by the assessee is a valid return and the assessee has withdrawn the claim for depreciation that it had made in the original return, then the assessment based on the revised return without considering the claim for depreciation would be a proper assessment. The Court observed that privilege for claiming depreciation cannot be converted into a disadvantage, and option cannot become an obligation. 3. Though after that judgment was rendered by the apex Court, Explanation 5 was inserted in Section 32(1) of the Income-tax Act, 1961 by the Finance Act 2001 with effect from 01.04.2002 declaring that 'for the removal of doubts' the provisions of sub-section (1) will apply whether or not the assessee claims deduction in respect of depreciation in computing his total income, that Explanation cannot be regarded as taking away the effect of the judgment of the Supreme Court for the years prior to the date of introduction of the Explanation. The law declared by the Supreme Court cannot be regarded as having merely raised doubts. The interpretation of the relevant provisions of the Act by the apex Court settles the law, and unless the subsequent amendment to the statute is expressly given retrospective effect, the law laid down by the apex Court will remain the binding law for the period prior to the amendment. The newly added Explanation takes effect only on and from 01.04.2002 and will not be applicable for prior years.

4. For the assessment year 1988-89, no depreciation was required to be allowed if the same had not been claimed. If a claim made in the original return had been given up in the revised return, there was no obligation to consider the claim for depreciation. The Tribunal was therefore right in upholding the order of the Commissioner who had held that the depreciation need not be allowed to the assessee as the assessee had specifically withdrawn the claim made earlier by filing a revised return. 5. The question is therefore answered against the revenue.