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 8]

Kerala High Court

M/S.Appollo Tyres Ltd vs The Deputy Commissioner Of Income Tax on 17 October, 2013

Author: Manjula Chellur

Bench: Manjula Chellur, A.M.Shaffique

       

  

  

 
 
               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT:

         THE HON'BLE THE CHIEF JUSTICE DR. MANJULA CHELLUR
                                  &
              THE HONOURABLE MR.JUSTICE A.M.SHAFFIQUE

      THURSDAY, THE 17TH DAY OF OCTOBER 2013/25TH ASWINA, 1935

                       ITA.No. 196 of 2013 ()
                       -----------------------

 AGAINST THE ORDER/JUDGMENT IN ITA 316/2010 of I.T.A.TRIBUNAL,COCHIN
                               BENCH

APPELLANT(S)/APPELLANT:
-----------------------

       M/S.APPOLLO TYRES LTD.,
       6TH FLOOR, CHERUPUSHPAM BUILDINGS, SHANMUGHAM ROAD,
       KOCHI-31(PAN:AAACA69900).

       BY ADVS.SRI.JOSEPH MARKOSE (SR.)
                        SRI.V.ABRAHAM MARKOS
                        SRI.BINU MATHEW
                        SRI.TOM THOMAS (KAKKUZHIYIL)
                        SRI.ABRAHAM JOSEPH MARKOS

RESPONDENT(S)/RESPONDENT:
-------------------------

       THE DEPUTY COMMISSIONER OF INCOME TAX,
       CIRCLE 1(1), RANGE-1, ERNAKULAM
       KOCHI-682018.

       BY SRI.JOSE JOSEPH, SC, FOR INCOME TAX

        THIS INCOME TAX APPEAL    HAVING COME UP FOR ADMISSION     ON
17-10-2013, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:



                     MANJULA CHELLUR, C.J
                                   &
                        A.M.SHAFFIQUE, J.

              ----------------------------------------------

                       I.T.A.No. 196 of 2013

              ----------------------------------------------

               Dated this the 17th October, 2013

                             JUDGMENT

Manjula Chellur, C.J.

Heard learned Senior Counsel Sri.Joseph Markose appearing for the appellant assessee.

2. Writ Petition was filed questioning the revisional jurisdiction exercised by the Commissioner of Income Tax under Section 263 of the Income Tax Act (for short, 'the Act'). It is not in dispute that regular assessment was completed under Section 143(3) of the Act on 31.12.2007. Several issues came up for consideration before the Commissioner of Income Tax (Appeals) and even the appellate authority proceeded to pass orders on 23.6.2008. Meanwhile, the Commissioner of Income Tax, who is the authority under the Act, passed order dated 15.3.2010 exercising its revisional powers under Section 263 of the Act. According to the revisional authority, several issues raised in the order passed under Section 263 of the Act were not explained properly and further through the material available on record, ITA.196/13 2 though tried to be explained by the assessee, it was not satisfactory, therefore, the matter came to be remanded for fresh consideration by the Assessing Officer, as the order passed by the Assessing Officer is erroneous and is prejudicial to the interest of revenue. Issues (1) to (ix) in Annexure A3 order read as under:

(i) In the computation of depreciation on building used for residential purpose, the sale value of office building was wrongly adjusted resulting in allowance of excess depreciation.
(ii) Depreciation at appropriate rate is being claimed and allowed in respect of vehicles purchased under Dealer Vehicle Scheme on the full value without considering the deposit amount.
(iii) Depreciation on computer accessories has been allowed @ 60% as against 25% allowable. Excess depreciation has to be withdrawn.
(iv) The Assessing Officer has omitted to include the deposits collected from the dealers under Dealer Network Expansion Programme (ATW Showroom) as income of the assessee.
(v) 1/8th portion of the Corporate Office building ITA.196/13 3 has been let out and the AO has disallowed 1/8th depreciation on that building under section 38(2). However, the AO has failed to consider proportionate disallowance on repairs and maintenance expenditure of the building.
(vi) The Assessing Officer has omitted to disallow the Employees as well as Employers contribution towards PF for the month of March 2005 which were not paid under section 36(i)(va)/43B of the Act.
(vii) The AO has omitted to include the receipts as per TDS certificates filed. It was also not verified by the AO whether the entire miscellaneous receipts of 31,14,449/-

accounted represents receipts as per TDS certificates.

(viii) The AO has omitted to disallow proportionate expenditure on exempted income (dividend) under section 14A of the Act. Similarly, income from sale of investment is computed under capital gains and, therefore, expenses attributable to acquisition of the investments cannot be deducted while computing the income from business.

(ix) According to the details of additions to P&M ITA.196/13 4 during the year furnished as per annexure to the Depreciation statement, an amount of 2,00,75,230/- relates to P&M installed at the office premises, the value of which cannot be considered for additional depreciation under clause (b) of second proviso. The excess additional depreciation granted under section 32(i)(iia) on P&M installed at office premises requires to be withdrawn."

3. This order of the Commissioner was challenged before Tribunal, who confirmed the order of the Commissioner by order dated 8.2.2013. Aggrieved by this, the appellant assessee is before us.

4. According to learned Senior Counsel, Commissioner failed to appreciate that the Assessing Officer did consider the specific nine points raised under Section 263 of the Act, therefore, there was nothing which could be termed as erroneous consideration on the part of the Assessing Officer, as the Assessing Officer is not required to make roving enquiry into each and every issue concerned, item-wise while accepting the returns of the assessee. On perusal of records, we notice that the order of the Commissioner passed under Section 263 of the Act is a detailed ITA.196/13 5 order discussing each of the nine points raised by the revisional authority. Tribunal, after referring to decision of Bombay High Court in the case of Grasim Industries Ltd. v. CIT (321 ITR 92), analysed what exactly would mean prejudice to the interest of revenue and how an authority exercising powers under Section 263 of the Act has to proceed in the matter. Ultimately, following the decision of Apex Court in Malabar Industrial Co. Ltd. v. CIT [(2000)243 ITR 83], Tribunal also confirmed the opinion of the Commissioner that there was no application of mind while considering the assessment under Section 143(3) of the Act, therefore, it is not only erroneous, but also prejudicial to the interest of revenue. Opining that the procedure adopted definitely would have implication on the tax computation which ultimately causes prejudice to the revenue, Tribunal confirmed the orders of the Commissioner under Section 263 of the Act.

5. Having regard to reasoning of the Tribunal, we affirm the opinion of Tribunal that the fresh consideration of the matter by the assessing authority in the light of observations of revisional authority has to be made afresh untrammelled by any of the observations made by the authorities concerned. ITA.196/13 6

We find no good ground to interfere with the opinion of the authorities concerned. Hence, the appeal is dismissed.

MANJULA CHELLUR, CHIEF JUSTICE A.M.SHAFFIQUE, JUDGE vgs17.10