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 0]

Karnataka High Court

The Pr Commissioner Of Income Tax vs M/S Kwality Biscuits Pvt Ltd on 30 September, 2024

Author: S.G.Pandit

Bench: S.G.Pandit

                                          -1-
                                                   NC: 2024:KHC:41199-DB
                                                       ITA No. 155 of 2023




                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 30TH DAY OF SEPTEMBER, 2024

                                       PRESENT
                        THE HON'BLE MR JUSTICE S.G.PANDIT
                                         AND
                      THE HON'BLE MR JUSTICE C.M. POONACHA
                        INCOME TAX APPEAL NO. 155 OF 2023
             BETWEEN:

             1.    THE PR COMMISSIONER OF INCOME TAX
                   5TH FLOOR, BMTC BUILDING,
                   80 FEET ROAD, KORMANGALA,
                   BENGALURU 560095

             2.    THE DEPUTY COMMISSIONER OF INCOME TAX
                   CIRCLE -11 (5),
                   PRESENT ADDRESS ITO, WARD-4(3)(3),
                   2ND FLOOR, BMTC BUILDING,
                   80 FEET ROAD, KORMANGALA,
                   BENGALURU 560095
                                                              ...APPELLANTS
Digitally    (BY SRI. DILIP M.,ADVOCATE A/W
signed by        SRI. RAVIRAJ Y V, ADVOCATE)
BHARATHI S
Location:    AND:
HIGH
COURT OF
KARNATAKA    M/S KWALITY BISCUITS PVT LTD
             C/O MYSORE FEEDS PVT. LTD.
             NAYANDAHALLLI, MYSORE ROAD,
             BENGALURU 560039.
             PAN AACCK 3121H
                                                             ...RESPONDENT
             (BY SRI. CHANDRASEKHAR V.,ADVOCATE)

                  THIS ITA / INCOME TAX APPEAL IS FILED UNDER SEC.260-A
             OF THE INCOME TAX ACT, 1961, PRAYING TO FORMULATE THE
             SUBSTANTIAL QUESTIONS OF LAW STATED ABOVE, ALLOW THE
             APPEAL AND SET ASIDE THE ORDERS PASSED BY THE INCOME-TAX
                                 -2-
                                       NC: 2024:KHC:41199-DB
                                         ITA No. 155 of 2023




APPELLATE TRIBUNAL, BENGALURU IN ITA NO.675/BANG/2020
DATED 17/10/2022 FOR ASSESSMENT YEAR 2006-2007 ANNEXURE -
C AND CONFIRM THE ORDER OF THE APPELLATE COMMISSIONER
CONFIRMING THE ORDER PASSED BY THE INCOME TAX OFFICER,
WARD-4(3) (3) , BENGALURU AND ETC.

     THIS APPEAL, COMING ON FOR ORDERS,               THIS    DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:     HON'BLE MR JUSTICE S.G.PANDIT
           and
           HON'BLE MR JUSTICE C.M. POONACHA


                      ORAL JUDGMENT

(PER: HON'BLE MR JUSTICE S.G.PANDIT) Heard the learned counsel Sri Dilip M along with learned counsel Sri Raviraj Y.V, for appellants/Revenue and learned counsel Sri Chandrashekar V, for the respondent/assessee.

2. The Revenue is in appeal under Section 260-A of the Income Tax Act, 1961 (for short, 'the Act') questioning the correctness and legality of order dated 17.10.2022 passed by the Income Tax Appellate Tribunal, 'C' Bench, Bengaluru (for short, 'Appellate Authority') in ITA.No.675/Bang/2020 for the assessment year 2006-07, raising the following substantial questions of law: -3-

NC: 2024:KHC:41199-DB ITA No. 155 of 2023 "1. Whether under the facts and circumstances of the case, the Tribunal was correct in giving relief to the assessee on the ground of reopening of assessment u/s 147 of the Income Tax Act, 1961 considering it as change of opinion and stating that the financial statements of the assessee, details of sale value etc, have already been available on records and the AO has not brought any new material for the purpose of reopening the assessment"?
2. Whether under the facts and circumstances of the case, the Tribunal was correct in giving relief to the assessee on the ground of reopening of assessment u/s 147 of the Income Tax Act, which decision is against the Explanation 1 to the provision of Section 147 of the Income tax Act, as the reason for reopening emanates from the books of accounts of the assessee from which the material evidence of escapement of LTCG has been discovered by the Assessing Officer with due diligence required for reopening of the assessment?
3. Whether under the facts and circumstances of the case, the Tribunal was right in quashing the reassessment order relying on the decision of CIT vs. Kelvinator of India Ltd. (2010) 320 ITR 561 (SC) which is easily distinguishable as in the instant case, the reopening of assessment is not the change of opinion of the Assessing Officer?
4. Whether under the facts and circumstances of the -4- NC: 2024:KHC:41199-DB ITA No. 155 of 2023 case, the Tribunal was right in not considering that the Assessing Officer's addition of Rs.8,91,96,531/- under the head Income from Long Term Capital Gain was made, which was not disclosed by the assessee in its Income Tax Return filed for AY 2006-07"?
5. Whether the Tribunal was correct in law in quashing the re-assessment proceedings, without appreciating the facts that producing document before the Assessing Officer is not sufficient reason to treat as full disclosure as explained in SL Lumax Ltd (2021) 437 ITR 549 (Madras)?"
3. Learned counsel for the assessee submits that the tax effect in this appeal is less than Rs.2 Crores and therefore, the appeal should not be entertained at the instance of the revenue in view of the Circular No.09/2024 dated 17.09.2024 issued by the Central Board of Direct Taxes. It is also submitted that the aforesaid Circular binds the revenue.
4. On the other hand, learned counsel for the revenue submits that he be granted liberty to revive the appeal in case the matter falls within the exceptions under -5- NC: 2024:KHC:41199-DB ITA No. 155 of 2023 the aforesaid Circular dated 17.09.2024 and Circular No.5/2024 dated 15.03.2024.
5. In view of the aforesaid submissions, the appeal is disposed of with liberty as prayed for by the learned counsel for the revenue. However, the question of law is kept open to be adjudicated in an appropriate proceeding.
Sd/-
(S.G.PANDIT) JUDGE Sd/-
(C.M. POONACHA) JUDGE BS List No.: 4 Sl No.: 32