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 0, Cited by 1]

Karnataka High Court

The Commissioner Of Income Tax vs M/S Vijayanand Roadlines Ltd on 28 August, 2013

Author: K.L. Manjunath

Bench: K.L. Manjunath

            IN THE HIGH COURT OF KARNATAKA,
                     DHARWAD BENCH

         DATED THIS THE 28th DAY OF AUGUST 2013

                          PRESENT

         THE HON'BLE MR. JUSTICE K.L. MANJUNATH

                               AND

       THE HON'BLE MR. JUSTICE S.N. SATYANARAYANA

                     ITA NO.1048/2008


BETWEEN:

1. THE COMMISSIONER OF INCOME TAX,
   2ND FLOOR, NAVANAGAR, HUBLI 580 025.

2. THE ASST. COMMISSIONER OF
   INCOME-TAX, CIRCLE 3(1), HUBLI.
                                          .. APPELLANTS
(BY SRI. Y.V. RAVIRAJ, ADV.)


AND:

M/S VIJAYANAND ROADLINES LTD.,
GIRIRAJ ANNEX, CIRCUIT HOUSE ROAD,
HUBLI.
                                             .. RESPONDENT
(BY SRI. S. PARTHASARATHI, ADV.)


     THIS ITA IS FILED UNDER SECTION 260 A OF INCOME
TAX ACT 1961 AGAISNT THE ORDER DATED 11/07/2008
PASSED IN ITA NO.302/BANG/2008 ON THE FILE OF THE
INCOME TAX APPELLATE TRIBUNAL, BANGALORE BENCH A
PARTLY ALLOWING THE APPEAL.
                               2




      THIS ITA COMING ON FOR FINAL HEARING THIS DAY,
K.L. MANJUNATH J., DELIVERED THE FOLLOWING :


                        JUDGMENT

The revenue has come up in this appeal aggrieved by the order passed by the Income Tax Appellate Tribunal in ITA No.302/Bang/2008 dated 11/07/2008 for the assessment year 2003-2004.

2. The assessee is engaged in the business of transport. Return of income was filed on 28/11/2003 declaring income of Rs.1,83,90,075/-. At the time of assessment, the Assessing Officer made certain additions and order of assessment was passed on 29/03/2006.

3. Aggrieved by the order of assessment, an appeal came to be filed before the Commissioner of Income Tax(Appeals), Bangalore, which appeal came to be dismissed on 28/12/2007 confirming the order of the Assessing Officer.

3

4. Aggrieved by the same, an appeal came to be filed by the assessee before the Income Tax Appellate Tribunal, Bangalore, which appeal came to be allowed. Therefore, the present appeal is filed.

5. The appeal was admitted on 22/10/2009 to consider the following substantial question of law:

Whether the finding of the Tribunal in deleting the addition made by the Assessing Officer as unexplained investment in respect of previous year expenses, differences in cost of building and interest is perverse and arbitrary being contrary to law and material on record?

6. We have heard Mr. Raviraj, for the revenue and Mr. Parthasarathi for the assessee.

7. The short question that arises for our consideration is:

Whether the assessee has explained the investment made and the expenses incurred in 4 case of construction of building and whether the interest has to be disallowed or not?

8. So far as this point is concerned, admittedly it is a question of fact. The question whether assessee has incurred any expenses for the previous year, is required to be taken into consideration while passing the order of assessment. This aspect of the matter has not been considered by the authorities below. The Assessing Officer has to consider the same in accordance with law and pass an order on merits after providing an opportunity to the assessee to explain the expenditure incurred by him for the previous assessing year. Therefore, we are of the opinion that for answering the question of law framed herein, the matter requires to be reconsidered by the Assessing Officer afresh as stated supra. In the circumstances, the appeal is allowed. The order passed by the Assessing Officer which has been affirmed by the Commissioner of Income Tax(Appeals), Bangalore 5 and further modified by the Income Tax Appellate Tribunal are set aside. The matter is remanded to the Assessing Officer for fresh consideration in accordance with law.

Sd/-

JUDGE Sd/-

JUDGE kmv