Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 5 docs
The Companies (Profits) Surtax Act, 1964
The Income- Tax Act, 1995
Kerala Financial Corpn vs Cit on 12 May, 1994
Section 8(a) in The Companies (Profits) Surtax Act, 1964
Section 6(2) in The Companies (Profits) Surtax Act, 1964
Citedby 13 docs - [View All]
Farrukhabad Gramin Bank vs Income-Tax Officer on 23 November, 2004
Commissioner Of Income-Tax vs Sahara Investment India Ltd. on 18 November, 2003
Cit vs Sahara Investment India Ltd. on 18 November, 2003
Cit vs Hindustan Motors Finance Co. on 21 September, 2004
Cit vs Wajid Sons (P) Ltd. on 25 November, 2004

User Queries
Allahabad High Court
Cit vs Benares State Bank Ltd. on 22 April, 2003
Equivalent citations: 2004 139 TAXMAN 268 All

JUDGMENT

This appeal arises against the order of the Income Tax Appellate Tribunal passed in December, 1998, in I.T.A. No. 4 (All) of 1991 in relation to the assessment year 1986-87. The proceedings were taken against the assessee on the return being filed declaring the chargeable profits under the Companies (Profits) Surtax Act, 1964, at Rs. 1,03,950 filed on 18-3-1989. It was in response to the notice issued under section 8(a) of the Companies (Profits) Surtax Act, 1964.

2.

The Deputy Commissioner of Income Tax calculated the surtax at Rs. 32,41,000. Against the decision of the Deputy Commissioner of Income Tax, the department preferred three appeals under section 6(2) of the Surtax Act. The appeals for the assessment years 1984-85 and 1985-86 were dismissed and for the assessment year 1986-87 it was partly allowed. The department preferred a ST Appeal No. 4 of 1987, in respect of the assessment year 1986-87 on the ground that the appellate authority was not justified in directing the assessment of the assessee as per the order of the Commissioner (Appeals) and has worked out the charge of disputed amount at Rs. 84.44 lakhs only. The Tribunal had held that the interest on the sticky loans is not includible for the purpose of computing income-tax and it cannot be included for the purpose of said tax. This order of the Tribunal has been challenged in the present appeal.

3.

We have heard Sri Shambhu Chopra, learned standing counsel for the appellant, and Sri S.K. Garg, learned counsel for the respondent.

4.

Learned counsel for the appellant has submitted that the view taken by the Tribunal that the interest on the sticky advance is not to be included for the purpose of income-tax assessment is erroneous. He has placed reliance upon the decision in State Bank of Travancore v. CIT (1986) 158 ITR 102 (SC); Banque Nationale De Paris v. CIT (1999) 237 ITR 518 (Bom) and Kerala Financial Corpn. v. CIT (1994) 210 ITR 129 (SC). The decision in Kerala Financial Corpn's case (supra) has been specifically overruled in UCO Bank v. CIT (1999) 237 ITR 889 (SC).

5.

The Companies (Profits) Surtax Act, 1964, defines chargeable profits as under :

"(5) chargeable profits means the total income of an assessee computed under the Income Tax Act, 1961 (43 of 1961), for any previous year or years, as the case may be, and adjusted in accordance with the provisions of the First Schedule;"

In view of the aforesaid decision, the interest on the sticky loans cannot be included in the income-tax and, accordingly, no surcharge can be included for the purpose of surtax.

There is no merit in the appeal. It is hereby dismissed.