Madras High Court
M/S. Ttk Lig Ltd vs The Assistant Commissioner Of ... on 20 July, 2010
Author: M.M.Sundresh
Bench: F.M.Ibrahim Kalifulla, M.M.Sundresh
In the High Court of Judicature at Madras
Dated : 20.07.2010
Coram :-
THE HON'BLE MR.JUSTICE F.M.IBRAHIM KALIFULLA
and
THE HON'BLE MR.JUSTICE M.M.SUNDRESH
Tax Case (Appeal) No.698 of 2010
M/s. TTK LIG Ltd.
No.6, Cathedral Road
Chennai 600 006. .. Appellant
vs.
The Assistant Commissioner of Income-tax
Company Circle III (2), Chennai. .. Respondent
Prayer: Tax Case Appeal filed under Section 260A of the Income Tax Act, 1961, against the order of the Income Tax Appellate Tribunal, Madras 'B' Bench, dated 08.01.2010 passed in I.T.A.No.865/Mds/2009.
For Appellant : Mr.R.Venkatanarayanan for
M/s.Subbaraya Aiyar Padmanabhan
For Respondent : Mr.J.Narayanasamy
Standing Counsel for Income-tax
---
Judgment
(Judgment of the Court was delivered by
M.M.SUNDRESH,J.)
The assessee has come up on appeal challenging the order passed by the Commissioner of Income-tax exercising the power under Section 263 of the Income-tax Act, which has been confirmed by the Tribunal, by formulating the following substantial questions of law:
"1. Whether on the facts and in the circumstances of the case, the Tribunal was justified in upholding the jurisdiction of the Commissioner of Income Tax u/s.263 of the Act, in revising the assessment order?
2. Whether on the facts and in the circumstances of the case, the Tribunal was right in holding that the assessment order is erroneous and prejudicial to the interests of the Revenue when the assessment was completed after considering the reply filed by the appellant in response to the query raised by the Assessing Officer?"
2. Facts in brief:
i. An order of assessment was passed on 21.12.2006 for the assessment year 2004-2005. The said order was passed in pursuance of the notice issued under Section 143(2) of the Act and after the scrutiny under Section 143(3) of the Act. Before passing the order, the Assessing Officer has called for the particulars, which were provided by the assessee.
ii. Subsequently, the Commissioner of Income-tax, in exercise of the power under Section 263 of the Act, has issued a notice stating that the order passed by the Assessing Officer is both erroneous and prejudicial to the interests of the Revenue. Pursuant to the said notice, the assessee gave a reply for the following issues, viz., exclusion of interest income from computation under Section 80HHC of the Act, logo & royalty charges and closing stock of Pondicherry unit.
iii. After considering the reply, the Commissioner of Income-tax has held that in so far as the inclusion of interest income for the purpose of computation under Section 80HHC of the Act, is concerned, it is erroneous and prejudicial to the interests of the Revenue, inasmuch as the Assessing Officer after treating the interest income as income from other sources, has failed to exclude the same for the purpose of computation.
iv. Similarly, in so far as the logo and royalty charges as well as the closing stock of Pondicherry unit are concerned, the Commissioner of Income-tax has set aside the order passed by the Assessing Officer and remanded the matter back to him for reconsidering the same, inasmuch as the Assessing Officer has not taken into consideration of the materials available on record. The Commissioner of Income-tax has also taken into consideration of the further fact that in so far as the logo and royalty charges are concerned, the Assessing Officer has not taken into consideration of the earlier assessment order for the assessment year 2001-2002 wherein the same has been treated as capital. The said decision was made for the assessment year 2001-2002 by the Assessing Officer in the reassessment order while exercising the power under Section 147 of the Act.
v. Challenging the same, the assessee filed a further appeal to the Tribunal. The Tribunal has in turn dismissed the appeal by holding that the assessment order in question is erroneous and prejudicial to the interests of the Revenue. Not satisfied with the said orders, the assessee has filed the present appeal.
3. The learned counsel appearing for the appellant/assessee submitted that there is no specific finding to the effect that the assessment order is prejudicial to the interests of the Revenue. Learned counsel has made strong reliance on the judgment of the Apex Court in Malabar Industrial Co. Ltd. vs. Commissioner of Income-tax (243 ITR 83) and submitted that in the absence of any specific finding that the assessment order in question is prejudicial to the interests of the Revenue, the power under Section 263 of the Act, cannot be invoked.
4. We are not persuaded by the submissions made by the learned counsel for the appellant. In the case on hand, the Commissioner of Income-tax while invoking the power under Section 263 of the Act, has clearly stated that the order passed by the Assessing Officer is both erroneous and prejudicial to the interests of the Revenue. Further, a perusal of the order dated 27.03.2009 passed by the Commissioner of Income-tax would clearly disclose that the assessment order is erroneous and prejudicial to the interests of the Revenue. Even while discussing the exclusion of interest income for computation under Section 80HHC of the Act, the Commissioner of Income-tax was pleased to hold that the assessment order passed is both erroneous and prejudicial to the interests of the Revenue. In so far other issues are concerned, the Commissioner of Income-tax after holding that the orders are erroneous inasmuch as the earlier order passed by the Assessing Officer and the materials placed before him have not been considered for coming to such a conclusion and consequently the assessment order on those issues has been set aside and remanded back to the Assessing Officer for re-consideration. Therefore, the above facts would clearly indicate that the Commissioner of Income-tax has exercised the power under Section 263 of the Act, by holding that the assessment order is both erroneous and prejudicial to the interests of the Revenue. For passing an order of remand after holding that the order is erroneous, no specific finding will be required to show that the same is prejudicial to the interests of the Revenue. As observed earlier, the Commissioner of Income-tax has already held that the order is both erroneous and prejudicial to the interests of the Revenue and after holding so, he was proceeding to give reasons for the same. Further, the Tribunal while upholding the order of the Commissioner of Income-tax has also given a specific finding that the assessment order is both erroneous and prejudicial to the interest of the Revenue.
5. In Malabar Industrial Co. Ltd. vs. Commissioner of Income-tax (cited supra), the Hon'ble Apex Court has clearly held that the scheme of the Act is to levy and collect tax in accordance with the provisions of the Act and this task is entrusted to the Revenue. It was further observed that if due to an erroneous order of the Income-tax Officer, the Revenue is losing tax lawfully payable by a person, it will certainly be prejudicial to the interests of the Revenue. We further find that the facts involved in the case dealt with by the Hon'ble Apex Court are more or less similar to the facts of the present case on hand. The Hon'ble Apex Court was pleased to observe that the Assessing Officer has come to the conclusion and passed an erroneous order without considering the materials available on record and in such a case, exercise of power by the Commissioner of Income-tax under Section 263 of the Act, is just and proper and since that would amount to erroneous order, it is prejudicial to the interests of the Revenue. The observation made by the Hon'ble Apex Court is extracted hereunder:
"... Every loss of revenue as a consequence of an order of the Assessing Officer cannot be treated as prejudicial to the interests of the Revenue. For example, when an Income-tax Officer adopted one of the courses permissible in law and it has resulted in loss of Revenue or where two views are possible and the Income-tax Officer has taken one view with which the Commissioner does not agree, it cannot be treated as an erroneous order prejudicial to the interests of the Revenue, unless the view taken by the Income-tax Officer is unsustainable in law. ..."
6. Applying the ratio laid down by the Apex Court to the present case on hand, we do not find that any question of law that would arise for consideration. We do not find any illegality in the exercise of power by the Commissioner of Income-tax under Section 263 of the Act. Hence the appeal fails and the same is dismissed. No costs.
Index : yes (F.M.I.K.J) (M.M.S.J.)
Internet: yes 20.07.2010.
ATR
To
1. The Secretary
Central Board of Direct Taxes
New Delhi.
2. Income Tax Appellate Tribunal
Madras 'B' Bench
Madras.
3. The Commissioner of Income Tax
Chennai-I, Room No.701, VII Floor
New Block, No.121
Uthamar Gandhi Road, Chennai-34.
4. The Joint Commissioner of Income Tax
Company Range-III, Chennai-34.
F.M.IBRAHIM KALIFULLA,J,
and
M.M.SUNDRESH,J.
ATR TC (A) No.698 of 2010 20.07.2010.