Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax & ... vs M/S.Redico Khaitan Ltd.
2014 Latest Caselaw 2361 ALL

Citation : 2014 Latest Caselaw 2361 ALL
Judgement Date : 1 July, 2014

Allahabad High Court
Commissioner Of Income Tax & ... vs M/S.Redico Khaitan Ltd. on 1 July, 2014
Bench: Tarun Agarwala, Mahesh Chandra Tripathi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Court No.33
 

 
Income Tax Appeal No.24 of 2000
 

 
Commissioner of Income Tax,
 
Bareilly & another				   ........    Appellants
 

 
Vs.
 

 
M/s Redico Khaitan Ltd.			   ........    Respondent
 

 

 

 
******************
 

 
Hon'ble Tarun Agarwala, J.

Hon'ble Mahesh Chandra Tripathi, J.

(Per: Tarun Agarwala, J.)

The assessee filed the return of income for the assessment year 1990-91, which was processed under Section 143(1)(a) of the Income Tax Act, 1961 (hereinafter referred to as the Act). The Assessing Officer, while processing the return of income, made various adjustments including computation of book profits under Section 115-J of the Act. The adjustment so made was as under:

a. Difference in income and deduction 	  Rs.8,569/-.
 
b. Travelling expenses incurred in excess    Rs.2,16,696/-
 
    of rule 6-D of I.T. Rules-62
 
c. Investment allowance on distillery unit      Rs.10,26,678/-
 
d. Disallowance u/s 43-B of the IT Act       Rs.2,54,829/-
 
e. Loss of sale of asset				  Rs.10,156/-
 
f. Adjustment on account of depreciation
 

claimed by the assessee on Tube Well Rs.19,831/- As a result of the aforesaid adjustment, additional tax as well as a demand under Section 115-J of the Act was created. The assessee, being aggrieved, filed an application under Section 154 of the Act for rectification objecting to the various adjustments made by the Assessing Officer and also against the tax demanded from the assessee. The Assessing Officer, by its order dated 27th August, 1992 rejected the majority of the objections raised by the assessee. The income was revised on the total adjusted income of Rs. Nil and tax was levied on an income of Rs.18,26,602/- as computed under Section 115-J of the Act. Additional Tax under Section 143(1A) of the Act was computed on the amount of Rs.15,36,858/- added by way of adjustment. The assessee, being aggrieved, filed an appeal, which was partly allowed.

The appellate authority on merits found that the expenses made towards travelling, investment allowance on distillery unit, loss on sale of fixed assets and adjustments on account of depreciation claimed by the assessee on tube well was incorrect and that there was no justification for the Assessing Authority to make any disallowance by way of adjustment while processing the return under Section 143(1)(a) of the Act. The appellate authority, accordingly, held that the adjustment so made was liable to be rectified under Section 154 of the Act. The appellate authority however, found that the disallowance under Section 43-B of the Act was justifiable in view of the fact that the conditions laid down under Section 43-B of the Act was not satisfied by the appellant.

The appellate authority further found that the additional tax was incorrectly charged by the Assessing Officer holding that no additional tax was chargeable where the net result of adjustment was a negative figure. This view of the appellate authority was made by relying upon a judgment of the Allahabad High Court in Indo Gulf Fertilizers and Chemicals Corporation Ltd. Vs. Union of India and another, 195 ITR 485. The revenue, being aggrieved, by the order of the appellate authority filed an appeal before the Tribunal, which was dismissed. The revenue, being aggrieved by the order of the Tribunal, has filed the present appeal under Section 260-A of the Income Tax Act, which was admitted on the following questions of law:-

"(i) Whether on the facts and in the circumstances of the case, the Tribunal was justified in law in confirming the order of the C.I.T. (A) directing the A.O. To modify the order u/s 154 of the Act and to delete the additional tax in view of the jurisdictional High Court decision report in 195 ITR 485?

(ii) Whether on the facts and in the circumstances of the case, additional tax charged u/s 143(1A) could be deleted in proceedings u/s 154?"

We have heard Sri R.K. Upadhya, the learned counsel for the appellant and Sri R.S. Agrawal, the learned counsel for the assessee.

Section 143(1A) of the Act, provides for imposition of additional income tax, which is relevant for deciding the present controversy and is extracted hereunder:

"(1A) (a) Where, in the case of any person, the total income, as a result of the adjustments made under the first proviso to clause(a) of sub-section (1), exceeds the total income declared in the return by any amount, the Assessing Officer shall, -

(i) further increase the amount of tax payable under sub-section (1) by an additional income tax calculated at the rate of twenty per cent of the tax payable on such excess amount and specify the additional income tax in the intimation to be sent under sub-clause (I) of clause (a) of sub-section (1);

(ii) where any refund is due under sub-section (1), reduce the amount of such refund by an amount equivalent to the additional income tax calculated under sub-clause (i).

(b) where as a result of an order under section 154 or section 250 or section 254 or section 260 or section 262 or section 263 or section 264, the amount on which additional income tax is payable under clause (a) has been increased or reduced, as the case may be, the additional income tax shall be increased or reduced accordingly, and, -

(i) in a case where the additional income tax is increased, the Assessing Officer shall serve on the assessee a notice of demand under section 156;

(ii) in a case where the additional income tax is reduced, the excess amount paid, if any, shall be refunded.

Explanation: For the purposes of this sub-section, "tax payable on such excess amount" means,--

(i) in any case where the amount of adjustments made under the proviso to clause (a) of sub-section (1) exceed the total income, the tax that would have been chargeable had the amount of the adjustments been the total income;

(ii) in any other case, the difference between the tax on the total income and the tax that would have been chargeable had such total income been reduced by the amount of adjustments."

The Allahabad High Court in Indo Gulf Fertilizers and Chemicals Corporation Ltd. (supra) held that the scope of Section 143(1A) is limited and that the additional tax could not be levied where the losses continued after adjustment made under the first proviso to clause (a) of Section 143(1) of the Act. The said decision was reversed by the Supreme Court in Assistant Commissioner of Income Tax Vs. J.K. Synthetics Ltd., 251 ITR 200 wherein the Supreme Court held that even where the loss declared by the assessee had been reduced by reasons of adjustments even then additional tax could be imposed.

In the light of the aforesaid, the CIT (A) was not justified in holding that no additional tax was chargeable where the net result of adjustment was a negative figure. The Tribunal also committed an error in affirming this finding in view of the decision of the Supreme Court in J.K. Synthetics Ltd. (supra).

However, the decision of the Tribunal on this limited ground cannot be set aside, inasmuch as the appellant has no where indicated nor attacked the order of the CIT (A) on merits whereby the appellate authority held that the Assessing Authority was not justified in making the disallowance by way of adjustment while processing the returns under Section 143(1)(a) of the Act. The appellant has not filed the memo of appeal to show that necessary grounds were taken but was not considered by the Tribunal nor any ground has been raised in the present appeal to indicate that the findings of the appellate authority was also challenged before the Tribunal other than the finding given by the appellate authority on the issue of additional tax chargeable where the net result of adjustment was a negative figure.

Section 143(1A) provides that where the total income as a result of adjustment made by the Assessing Officer exceeds the total income declared in the return, the Assessing Officer would be obliged to levy additional income tax. The said provision makes it apparently clear that additional income tax is payable only as a result of adjustment made by the Assessing Officer but where the adjustments so made has been deleted by the appellate authority on merits, the question of payment of additional tax would not arise under Section 143(1A). Consequently, even though the Tribunal has affirmed the finding of a particular issue of the CIT (A) relying upon the decision of the Allahabad High Court in Indo Gulf Fertilizers and Chemicals Corporation Ltd. (supra), which has been reversed by the Supreme Court, it could not have any bearing to the ultimate result in so far as the merit of the case is concerned. Consequently, question nos.1 and 2 has now become academic and are answered accordingly.

Further, additional tax charged under Section 143(1A) of the Act could be deleted under Section 154 as is clear from a reading of Section 143(1A)(b) of the Act. An order passed under Section 250 or 254 of the Act by which the disallowance has been deleted has to be given effect to by a consequential act to be done by the Assessing Authority under Section 154 of the Act. The power exists with the Assessing Authority to delete the additional tax under Section 154 of the Act if it is not found payable pursuant to the order passed by the appllate authority.

For the reasons stated aforesaid, we do not find any merit in this appeal and is accordingly dismissed.

 
Date:1.7.2014
 
Bhaskar
 

 
(Mahesh Chandra Tripathi, J.)      (Tarun Agarwala, J.)
 
                     
 



 




 

 
 
    
      
  
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter