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 2, Cited by 0]

Madras High Court

Commissioner Of Income Tax vs Smt. T. Manjula on 21 June, 2021

Author: M. Duraiswamy

Bench: M.Duraiswamy, R.Hemalatha

                                                                      T.C.A.Nos. 894 & 895 of 2013

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATE: 21.06.2021

                                                     CORAM:

                                   THE HON'BLE MR. JUSTICE M.DURAISWAMY
                                                    AND
                                   THE HON'BLE MRS.JUSTICE R.HEMALATHA

                                           T.C.A.Nos.894 & 895 of 2013

                     Commissioner of Income Tax,
                     Trichy                                        .. Appellant in both TCAs
                                                       v.

                     Smt. T. Manjula,
                     21, Vaduvood Middle street,
                     Thillai Nagar,
                     Tiruchy – 620 018.                        ... Respondent in both TCAs

                     T.C.A. No.894 /2012 :     Appeal preferred under Section 260A of the
                     Income Tax Act, 1961, against the order of the Income Tax Appellate
                     Tribunal,       Madras,   "A"    Bench,     dated     05.04.2013          in
                     ITA.No.1705/Mds/2012 for the Assessment Year 2005-2006.


                     T.C.A. No.895/2012 :      Appeal preferred under Section 260A of the
                     Income Tax Act, 1961, against the order of the Income Tax Appellate
                     Tribunal,       Madras,   "A"    Bench,     dated     05.04.2013          in
                     ITA.No.1706/Mds/2012 for the Assessment Year 2006-2007.




                     Page 1/5
https://www.mhc.tn.gov.in/judis/
                                                                          T.C.A.Nos. 894 & 895 of 2013




                               For Appellant       : Ms. V. Pushpa
                               (in both TCAs)        Standing Counsel

                               For Respondents : M. Kaushik
                               (in both TCAs)

                                                COMMON JUDGMENT

(Judgment was delivered by M. DURAISWAMY, J.) We have heard Ms. V. Pushpa, learned Standing Counsel for the appellant/Revenue and M. Kaushik, learned counsel for the respondent/assessee.

2. These appeals, filed by the Revenue under Section 260A of the Income Tax Act, 1961 (for short, the Act) are directed against the order dated 05.04.2013 made respectively in ITA.Nos.1705/Mds/2012 & 1706/Mds/2012 on the file of the Income Tax Appellate Tribunal, Chennai, ''C'' Bench (for brevity, the Tribunal) for the Assessment Years 2005-2006 and 2006-2007.

Page 2/5 https://www.mhc.tn.gov.in/judis/ T.C.A.Nos. 894 & 895 of 2013

3. The appeals were admitted on the following substantial questions of law:

“ (i) Whether on and facts and in the circumstances of the case, the Tribunal was right In holding that the gross profit rate is to be fixed at 10.5% as against 12.5% fixed by the assessing officer? ?

(ii) Whether on and facts and in the circumstances of the case, the Tribunal was right in holding that individual payments cannot be aggregated even if they are paid on the same day and thereby deleting the disallowance under Section 40A3?

(iii) Whether on and facts and in the circumstances of the case, the Tribunal was right in deleting the disallowance made under Section 40A3 on the ground that said disallowance cannot be made where the assessing officer had estimated the gross profit?”

4. The learned Standing Counsel appearing for the appellant submits that the above appeals are not pursued by the Revenue on account of the Low Tax Effect in terms of Circular No.17/2019 dated 08.08.2019 issued by the Central Board of Direct Taxes. By the said Circular, the monetary limit for filing or pursuing an appeal before the High Court has been increased to Rs.1 crore. It is further submitted that Page 3/5 https://www.mhc.tn.gov.in/judis/ T.C.A.Nos. 894 & 895 of 2013 the tax effect in this case is less than the threshold limit.

5. In the light of the said submissions, the above Tax Case Appeals are dismissed on account of the Low Tax Effect. The substantial questions of law framed are left open. In the event the tax effect in all these cases are above the threshold limit fixed in the said Circular, liberty is granted to the Revenue to make a mention to this Court to restore the appeals to be heard and decided on merits. No costs.




                                                                       [M.D., J.]   [R.H., J.]
                     Index : Yes/No                                            21.06.2021
                     Internet : Yes
                     Rj

                     To

The Income Tax Appellate Tribunal, Chennai,"A" Bench Page 4/5 https://www.mhc.tn.gov.in/judis/ T.C.A.Nos. 894 & 895 of 2013 M. DURAISWAMY, J.

and R.HEMALATHA,J Rj T.C.A.Nos. 894 & 895 of 2013 21.06.2021 Page 5/5 https://www.mhc.tn.gov.in/judis/