Karnataka High Court
Commissioner Of Income Tax vs Sri Vasavi Multipurpose Souharda ... on 27 June, 2014
Bench: N.Kumar, B.Manohar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27TH DAY OF JUNE, 2014
PRESENT
THE HON'BLE MR. JUSTICE N KUMAR
AND
THE HON'BLE MR. JUSTICE B MANOHAR
ITA NO. 505/2013
BETWEEN:
1. The Commissioner of Income Tax
No.55/1, 'Shilashree',
Vidyarany Complex,
Vishveshwaranagar,
Mysore 570 008.
2. The Income Tax Officer
No.55/1, 'Shilpashree',
Vidhyaranya,
Vishveshwaranagar,
Mysore 570 008. ...Appellants
(By Sri E.I. Sanmathi, Adv.)
2
AND:
Vasavi Multipurpose
Souharda Sahakari Niyamita,
VVS Bhavan,
Nekar Street,
Chikkamagalur. ...Respondent
(By Sri K.R. Prasad, Adv.)
This ITA filed under Section 260-A of I.T. Act, 1961
arising out of order dated 10.05.2013 passed in ITA
No.97/Bang/2013, for the Assessment year 2007-2008,
praying to (i) formulate the substantial questions of law
stated therein; (ii) set aside the appellate order dated
10.05.2013 passed by the ITAT, 'C' Bench, Bangalore in ITA
No.97/Bang/2013.
This ITA coming on for hearing this day, N. KUMAR J
delivered the following:
JUDGMENT
This appeal is preferred by the revenue against the order passed by the Tribunal granting deduction under Section 80P of the Income Tax Act, 1961 (for short 'the Act') and also holding that the Commissioner of Income Tax committed an error in exercising its jurisdiction under Section 263 of the Act.
3
2. The two substantial questions of law which arise for consideration are as under:
(i) "Whether in the circumstances of the case, the Tribunal is right in holding that assessee is entitled for deduction under Section 80P ignoring provisions of Section 80P(4) read with Section 2(24)(viia) introduced in statute with effect from 01.04.2007?
(ii) Whether the Tribunal is right in cancelling order passed under Section 263 on the ground that the assessment order passed is not prejudicial to the interests of revenue, though detailed reasons were recorded in order under Section 263 as to how the assessment order passed is prejudicial to interest of revenue?"
3. Insofar as the first question of law is concerned, this Court had an occasion to consider the said question in ITA No.5006/2013 dated 05.02.2014 in the case of THE COMMISSIONER OF INCOME TAX vs. SRI BILURU GURUBASAVA PATTINA SAHAKARI SANGHA NIYAMITHA, 4 BAGALKOT, where, after referring to the relevant provisions of the Income Tax Act, and the banking Regulation Act, held as under:
"If a Co-operative Bank is exclusively carrying banking business, then the income derived from the said business cannot be deducted in computing the total income of the assessee. The said income is liable for tax. A Co-operative bank as defined under the Banking Regulation Act includes the primary agricultural credit society or a primary co-operative agricultural rural development bank. The Legislature did not want to deny the said benefit to a primary agricultural credit society or a primary co-operative agricultural and rural development bank. They did not want to extend the said benefit to a co- operative bank which is exclusively carrying on banking business i.e., the purport of the amendment. If the assessee is not a Co-operative bank carrying on exclusively banking business and if it does not possess a license from the Reserve Bank of India to carry on business, then it is not a Co-operative bank. It is a Co-operative society which also carries on the business of 5 lending money to its members which is covered under Section 80P(2)(a)(i) i.e., carrying on the business of banking for providing credit facilitates to its members. The object of the aforesaid amendment is not to exclude the benefit extended under Section 80P(i) to the society."
Therefore, the said issue was held in favour of the assessee and against the revenue.
4. Insofar as the second question of law is concerned, in the aforesaid judgment this Court has held, when status of the assessee is a co-operative society and not a co-operative bank, the order passed by the Assessing Authority extending the benefit of the exemption from payment of tax under Section 80P(2)(a)(i) of the Act is correct. There is no error. When there is no error, question of order being prejudicial would not arise and therefore, the order passed by the revisional authority is not at all with jurisdiction and rightly the tribunal entertained the appeal 6 against this order and set aside the said order. The same holds good even in this case.
5. Thus, the substantial question of law is answered in favour of the assessee and against the revenue.
(SD/-) JUDGE (SD/-) JUDGE VP/-