Madras High Court
The Commissioner Of Income Tax vs M/S.Royal Rags Pvt Ltd on 9 October, 2012
Author: Chitra Venkataraman
Bench: Chitra Venkataraman, K.Ravichandrabaabu
IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated : 09.10.2012 Coram The Honourable Mrs.Justice CHITRA VENKATARAMAN and The Honourable Mr.Justice K.RAVICHANDRABAABU T.C.(A). No.2404 of 2006 The Commissioner of Income Tax Chennai ... Appellant -vs- M/s.Royal Rags Pvt Ltd 111, Greams Road Chennai-600 006 ... Respondent Tax Case (Appeal) against the order of the Income Tax Appellate Tribunal, Madras 'B' Bench, dated 10.03.2006 passed in ITA.No.405/Mds/1999. For Appellant : Mr.N.V.Balaji Standing Counsel for IT Dept For Respondent : Mr.R.Kumar JUDGMENT
(Judgment of the Court was made by CHITRA VENKATARAMAN ,J) The Revenue is on appeal as against the order of the Income Tax Appellate Tribunal, Madras 'B' Bench, dated 10.03.2006 passed in ITA.No.405/Mds/1999 relating to the assessment year 1993-94 raising the following question of law:-
"1. Whether in the facts and circumstances of the case, the Tribunal was right in directing the assessing officer to grant refund where the return was filed on 29.03.1996 after one year from the end of the assessment year in violation of the provision of the Section 239(2)(c) of the Act ?"
2. The assessee herein filed return of income for the assessment year 1993-94 on 29.03.1996. Admittedly, it was return filed beyond the limitation time. However, the Officer issued a notice under Section 143(2) of the Income Tax Act, 1961 (hereinafter called as the "Act") on 23.04.1996. Ultimately, the order of assessment was made on 29.10.1998. Both the orders state that it was under Section 143(3) of the Act and the time limit for passing the regular assessment had expired. One can only view this order as the order passed under Section 143(3) read with 147 of the Act as had been read in the order of the Commissioner of Income Tax (Appeals). The assessee claimed refund of Rs.4,03,675/-. However, the Assessing Authority rejected the claim based on Section 239(2)(c), wherein, the time limit for claim of refund is given as one year from the last day of relevant assessment year and since return was filed on 29.03.1996 i.e., after one year from the end of the assessment year, the claim was to be ignored.
3. The assessee filed appeal before the Commissioner of Income Tax (Appeals) on grounds of the quantum alone determined as income. The first Appellate Authority rejected the appeal. Aggrieved by the dismissal order, the assessee went on further appeal before the Income Tax Appellate Tribunal. In considering the claim of the assessee for refund, the Tribunal applied the decision in the case of R.Seshammal Vs. Income Tax Officer and another reported in (1999) 237 ITR 185 and in the case of Tiam House Service Ltd Vs. Central Board of Direct Taxes and Others reported in (2000) 242 ITR 539 and thereby allowed the appeal filed by the assessee. Aggrieved by this, the present appeal by the Revenue.
4. Learned Standing counsel appearing for the Revenue placed reliance on Section 239(2)(c) of the Income Tax Act, 1961 and submitted that when there was no claim made within one year from the last date of the said assessment year, rightly, the Officer rejected the claim and the Tribunal ignored the said provision, which is bad in law.
5. We reject the stand of the Revenue that the assessee was not entitled to refund. We also reject the reasoning of the Revenue based on Section 239(2)(c) of the Act. The said provision reads as under:-
"Form of claim for refund and limitation:-
239(2) No such claim shall be allowed, unless it is made within the period specified hereunder, namely
(a) ...
(b) ...
(c) :- where the claim is in respect of income which is assessable for any other assessment year, one year from the last day of such assessment year."
A bare reading of the provision under Section 239 shows the limitation prescribed on the claim for refund falling under different period. The refund claim and limitation is considered under Section 239 of the Act.
6. A reading of the Section shows that the refund claim that falls for consideration under Section 239 of the Act appears to be with reference to a self-assessment on a return, which results in a refund on the tax paid. The emphasis in the Section is that " the claim made is in respect of income, which is assessable for any assessment year". In contrast to this, Section 243 of the Act speaks of interest on the late refund. For the purpose of consideration, Section 243(1)(a) and (b) needs to be noted, which read as under:-
" Interest on delayed refunds.
243(1) If the Assessing Officer does not grant the refund-
(a) in any case where the total income of the assessee does not consist solely of income from interest on securities or dividends, within three month from the end of the month in which the total income is determined under this Act, and
(b) in any other case, within three months from the end of the month in which the claim for refund is made under this Chapter, the Central Government shall pay the assessee simple interest at fifteen per cent per annum on the amount directed to be refunded from the date immediately following the expiry of the period of three months aforesaid to the date of the order granting the refund."
While Clause (a) of Sub-Section (1) speaks about the grant of interest on a refund not made within a period of three months from the end of the month in which the total income is determined under the Act ; Clause (b) of Sub-Section (1) is with reference to interest payable on refund claims made under the Chapter, but not paid within three months in which claim was made. Thus, while Clause (a) was with reference to claim consequent on a determination of income under the Act, Clause (b) is in respect of claim for refund made under this Chapter.
7. The one and only provision available under this Chapter XIX of the Act relating to refunds, when the claim for refund has to be made and the situation to be satisfied is dealt with under Section 239 of the Act. Section 240 is the provision where, the refund is made consequent on the order passed in appeal or other proceedings under this Act, where the assessee need not make any such claim, but the Officer has to refund the amount even without an application from the assessee. Thus, on a reading of Sections 239, 240 and 243 of the Act, one will know that while Section 239 covers cases of the assessee on self-assessment making a claim for refund within the time limit specified therein, Section 240 provides for refund which is contemplated under the Act without even an application from the assessee, but must emanate from the Officer itself consequent on the order passed on appeal or other proceedings under the Act.
8. Barring these two provisions, there is no other provision, which speaks on refund to the assessee consequent on the assessment. Even in the absence of any such specific provision placing responsibility on the assessee / an Officer to seek or grant refund, Section 243 of the Act contemplates grant of interest in cases, where the assessee is entitled to refund even without making an application in contract to cases where on application, refund to be granted would carry no interest.
9. Thus, on a return filed, where there is determination of income under the Act and the assessment order relates to refund to be granted to the assessee as per Section 243(1)(a) of the Act, refund has to be granted within a period of three months. If the Assessing Officer does not grant the refund, the refund would carry interest as contemplated under Section 243(1)(b) of the Act.
10. Learned Standing counsel for the Revenue pointed out that even the case on hand would fall under Section 239 of the Act. We do not think such view could be sustained having regard to the fact that Section 243(1)(b) of the Act specifically speaks about interest payment at fifteen percent per annum, if the Assessing Officer does not grant the refund within three months from the end of the month in which the total income is determined under this Act. In view of the the provisions of the Act with regard to claim for refund, the limitation and interest on delayed refunds etc, a meaningful interpretation has to be given to Section 239 of the Act as well as to the phrase appearing in Section 243 of the Act.
11. In view of the above reasoning, we have no hesitation in rejecting the Revenue's appeal thereby confirming the order of the Income Tax Appellate Tribunal. Accordingly, the Tax Case Appeal stands dismissed. No costs.
(C.V.,J.) (K.R.C.B.,J.)
09.10.2012
Internet: Yes
nvsri
To
1. The Commissioner of Income Tax, Chennai
2.The Commissioner of Income Tax (Appeals) -IV, Chennai
3.The Income Tax Appellate Tribunal, Bench B, Chennai
CHITRA VENKATARAMAN, J.
and
K.RAVICHANDRABAABU, J.
T.C.(A).No.2404 of 2006
09.10.2012