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 6, Cited by 0]

Karnataka High Court

M/S Green Agro Pack (P) Ltd vs The Commissioner Of Income Tax on 25 August, 2014

Bench: N.Kumar, Rathnakala

                             1


     IN THE HIGH COURT OF KARNATAKA AT BANGALORE

        DATED THIS THE 25th DAY OF AUGUST 2014

                      PRESENT

           THE HON'BLE MR JUSTICE N. KUMAR

                         AND

         THE HON'BLE MRS JUSTICE RATHNAKALA

                     ITA 230/2008
BETWEEN:

       M/S GREEN AGRO PACK (P) LTD
       NO.2821, HAL II STAGE
       6TH CROSS, 18TH MAIN
       BANGALORE-8,REP BY ITS MD
       B M DEVAIAH            ...APPELANT

(By Sri K.P.Kumar, Sr. Adv. For Sri ATUL K ALUR)

AND

1.    THE COMMISSIONER OF INCOME TAX
      C R BUILDING
      QUEENS ROAD
      BANGALORE

2.    THE ASSISTANT COMMISSIONER
      OF INCOME TAX,CIRCLE 11(2)
      KORAMANGALA,BANGALORE. .. RESPONDENTS

(By Sri K V ARAVIND, Adv.)

     This appeal is filed u/S.260-A of I.T.Act, 1961
passed in ITA No. 16/BNG/2007 dated 07/12/2007 for
the Assessment Year 2003-2004, praying to allow the
appeal and set-aside the order passed by the ITAT,
Bangalore in TA No.16/BNG/2007, dated 07.12.2007.
                               2


    This appeal coming on for         admission this day, N
Kumar J., delivered the following:

                         JUDGMENT

The assessee has preferred this appeal against the order dated 07.12.2007 passed by the tribunal declining to include the interest and insurance claim as the income from the business and treating them as income from other sources.

2. The substantial question of law that arise for consideration in this appeal is as under:

"Whether in the facts and circumstances of the case, the tribunal was justified in treating the interest earned from the fixed deposits, interest earned on staff loans and fines collected from the staff and the insurance claim is not in connection with business as provided under Section 10B of the Income Tax Act".

3. In the assessee's case itself, for the assessment year 1998-99, this Court in ITA No.3112/2005 dated 13.04.2010 held the said income has to be included in the business income. This Court also had an occasion to consider this question in extenso in the case of the Commissioner of Income Tax vs Motorola India Electronics (P) Ltd. In ITA 428/2007 and other connected matter 3 disposed off on 11.12.2013 where interpreting Section 10B in particular, sub-section 4 held as under:

"By Finance Act, 2001, with effect from 01.04.2001, the present Subsection (4) is substituted in the place of old Subsection (4). No doubt Subsection 10(B) speaks about deduction of such profits and gains as derived from 100% EOU from the export of articles or things or computer software. Therefore, it excludes profit and gains from export of articles. But Subsection (4) explains what is the profit derived from export of articles as mentioned in Subsection (1). The substituted Subsection (4) says that profits derived from export of articles or things or computer software shall be the account which bares to the profits of the business of the undertaking and not the profits and gains from export of articles. Therefore, profits and gains derived from export of articles is different from the income derived from the profits of the business of the undertaking. The profits of the business of the undertaking includes the profits and gains from export of the articles as well as all other incidental incomes derived from the business of the undertaking. It is interesting to note that similar provisions are not there while dealing with computation of income under Section 80HHC. On the contrary, there is specific provisions like Section 80HHB which expressly excludes this type of incomes. Therefore, in view of the aforesaid provisions, it is clear that, what is exempted is not merely the profits and gains from the export of articles but also the income from the business of the undertaking".

4. In view of the aforesaid judgments, the impugned order passed by the tribunal cannot be sustained. Appeal is 4 allowed. The substantial question of law framed is answered in favour of the assessee and against the revenue.

Sd/-

JUDGE Sd/-

JUDGE Brn