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 5, Cited by 2]

Madras High Court

Commissioner Of Income-Tax vs E.S.Premalatha on 11 November, 2005

Bench: P.D.Dinakaran, T.V.Masilamani

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 11/11/2005 

Coram 

The Hon'ble Mr.Justice P.D.DINAKARAN   
and 
The Hon'ble Mr.Justice T.V.MASILAMANI   

T.C.(A) No.1224 of 2005

Commissioner of Income-Tax,  
Chennai.                        ...                     Appellant

-Vs-

E.S.Premalatha                 ...                     Respondent

        The  above  T.C.(Appeal)  is  preferred  under  Section  260A  of  the
Income-Tax  Act,  1961 against the order of the Income Tax Appellate Tribunal,
Madras 'A' Bench, dated 9.2.2005 made in ITA No.1491/Mds/2004.  

!For Appellant          :  Mr.T.Ravikumar

^For Respondent         :       ---

:J U D G M E N T 

(Judgment of the Court was made by P.D.DINAKARAN, J.) The above tax case appeal is directed against the order of the Income-tax Appellate Tribunal in ITA.No.1491/Mds/2004, dated 9.2.2005.

2. The Revenue is the appellant. The assessment year involved is 2 001-2002. The case of the appellant is that the assessee/respondent herein, availed the benefit of the voluntary retirement scheme and claimed exemption of the amount of compensation received, both under Section 10(10C) and Section 89(1) of the Income Tax Act.

3. The Assessing Officer granted exemption as envisaged under Section 10(10C) of the Act, but denied the exemption under Section 89(1) of the Act, on the ground that once exemption under Section 10(10C) is allowed, Section 89(1) cannot be invoked. On appeal at the instance of the assessee, the Commissioner of Income-tax (Appeals), taking the view that it is possible to interpret the sections both ways, and where there is an ambiguity, the benefit should be given to the tax payer, allowed the appeal, which was confirmed by the Income Tax Appellate Tribunal, on appeal by the Revenue.

4. Aggrieved by the same, the Revenue has preferred this appeal raising the following substantial question of law:

"Whether in the facts and circumstances of the case, the Tribunal was right in holding that the assessee is eligible to claim simultaneous benefit under Section 10(10C) as well as Section 89(1) in respect of the compensation received under the voluntary retirement scheme ?"

5. It is fairly conceded by the learned counsel appearing for the Revenue that the issue raised in the above question is squarely covered against the Revenue by the decision of this Court in Commissioner of Income-tax Vs. G.V.Venugopal (273 ITR 307), wherein it is held as under:-

"The second proviso to section 10(10C) only refers to exemption claimed in any other year. Every assessment year is a self-contained unit and the mere fact that the relief under section 89 had been spread over several years, did not mean that the relief was not in respect of a particular assessment year. There was no prohibition to the twin benefits in respect of the amount received under the voluntary retirement scheme. The relief contemplated under section 89(1) is aimed to mitigate hardship that may be caused on account of the high incidence of tax due to progressive increase in tax rates. Payment under the voluntary retirement scheme is covered by the word "salary" which has been given a very wide definition in section 17. Since the assessee was covered by section 89, he would get both the benefits."

6. In view of the above settled proposition, we do not see any merit in the appeal and hence, it is dismissed. No costs.

Index : Yes Website: Yes sra