Kerala High Court
The Commissioner Of Income Tax vs M/S.Aiswarya Trading Co on 19 March, 2010
Bench: C.N.Ramachandran Nair, P.S.Gopinathan
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 829 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. M/S.AISWARYA TRADING CO.,KUTTANAD,
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
For Respondent :SRI.A.KUMAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/03/2010
O R D E R
"CR"
C.N.Ramachandran Nair & P.S.Gopinathan, JJ.
==================================================
I.T.A.829 of 2009
==================================================
Dated this the 19th day of March, 2010.
JUDGMENT
Ramachandran Nair, J.
1.This appeal is filed against the order issued by the Tribunal refusing to entertain a rectification application filed by the Revenue under Section 254(2) of the Income Tax Act to rectify the order issued by the Tribunal in an earlier rectification application filed by the assessee to rectify the very same appellate order.
2.We have heard standing counsel appearing for the appellant and Adv.Sri.A.Kumar appearing for the respondent assessee.
ITA829/09 -:2:-
3.The respondent assessee contested its income tax assessment for the year 1994-95, in appeal before the Commissioner of Income Tax (Appeals) and later before the Tribunal, which remanded the matter to the assessing officer for re- consideration mainly on estimation of income from arrack business. The assessing officer issued revised order, which was again taken up in appeal on second round before the C.I.T (Appeals), who enhanced the assessment, after notice to the assessee. On second appeal filed by the assessee, the Tribunal refixed the net income from arrack at Rs.10 per litre. However, while deciding the appeal, the Tribunal did not consider one of the grounds raised by the assessee pertaining to the levy of interest under Section 220(2) of the Act in the revised assessment after the first round. Therefore, the ITA829/09 -:3:- assessee filed rectification application, M.P.30 of 2001 before the Tribunal to rectify the appellate order, which was allowed by the Tribunal. The Tribunal allowed the assessee's rectification application by holding that interest could not be levied under Section 220(2) on the demand of tax pursuant to first round of remand order by the Tribunal. The Department thereafter filed a rectification application M.P.42/2003 for rectifying the order issued by the Tribunal in assessee's rectification application, M.P.30/2001. The Tribunal, however, held that Department's rectification application is on the very same issue agitated by the assessee in their rectification application and allowed by the Tribunal and therefore it is not maintainable under Section 254(2) of the I.T.Act. The Tribunal relied on the decision of the Orissa High Court in Commissioner of Income Tax and ITA829/09 -:4:- another v. Income tax Appellate Tribunal and others (196 I.T.R. 838) against which this appeal is filed. The standing counsel relied on another decision of the very same Bench of the Orissa High Court reported at page 640 of the very same volume of the I.T.R. and contended that, by virtue of the merger of the rectification order in the appellate order, the application filed under Section 254(2) by the Revenue is still maintainable. According to the standing counsel, the rectification order issued under Section 254 (2) merges with the original appellate order issued under Section 254(1) and so much so a further application under Section 254(2) is maintainable. Counsel appearing for the assessee contended that, since the very same issue agitated by the Revenue in their rectification application is the one decided by the Tribunal, in the application filed by the assessee it is ITA829/09 -:5:- not maintainable.
4.After hearing both sides and after going through the appellate order, we are of the view that the second application on the very same issue is not maintainable before the Tribunal. In fact, merger applies only on issues decided in rectification proceedings and the Tribunal's order issued under Section 254(1) will remain unaffected on all matters other than those covered by the rectification order issued under Section 254(2). In other words, even after the Tribunal rectifies the appellate order under Section 254(2) on any issue raised, still the original order can be rectified on any other issue decided by the Tribunal. However, if the rectification application filed by one of the parties is allowed or rejected by the Tribunal, the very same issue cannot be agitated in another ITA829/09 -:6:- rectification application by the opposite party. If this is done and allowed to be entertained by the Tribunal, then what happens is that the Tribunal gets an opportunity to review its own order for which it has no powers under the statute. Therefore, once the rectification application filed by one of the parties is considered and decided by the Tribunal rightly or wrongly, another rectification application on same issue is not maintainable against the order issued by the Tribunal under Section 254(2) of the Act. In this case, the question of liability for interest payable by the assessee under Section 220(2) rightly or wrongly was decided by the Tribunal in the rectification application filed by the assessee in their favour and so much so, the Department cannot seek to rectify the very same order again under Section 254(2) by filing another application. As already held, the ITA829/09 -:7:- second rectification application by either party is maintainable only on issues not decided by the Tribunal in any other rectification application filed by either of the parties. We, therefore, clarify that the appellate order issued under Section 254(1) gets merged in rectification orders only on the issues raised in the rectification application and on all other issues decided by the Tribunal in the appeal, the appellate order under Section 254(1) survives and is available for rectification again on any other issue on an application filed by either of the parties. Consequently, we uphold the order of the Tribunal and dismiss the Department appeal.
C.N.Ramachandran Nair, Judge.
sl. P.S.Gopinathan, Judge.