Citation : 2021 Latest Caselaw 1145 Kant
Judgement Date : 18 January, 2021
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 18TH DAY OF JANUARY 2021
PRESENT
THE HON'BLE MR. JUSTICE ALOK ARADHE
AND
THE HON'BLE MR. JUSTICE NATARAJ RANGASWAMY
I.T.A. NO.219 OF 2017
BETWEEN:
1. PR. COMMISSIONER OF INCOME TAX-5
BMTC COMPLEX, KORMANGALA
BANGALORE.
2. DY. COMMISSIONER OF INCOME TAX
CIRCLE-5(1)(2), BMTC COMPLEX
KORAMANGALA, BANGALORE.
... APPELLANTS
(BY SRI. E.I. SANMATHI, ADV.,)
AND:
M/S. ONMOBILE GLOBAL LTD.,
TOWER 1, 94/1
VEERSANDRA VILLAGE
ATTIBELE HOBLI, ANEKAL TALUK
ELECTRONIC CITY PHASE-I
BANGALORE-560100
PAN: AAACO3900E.
... RESPONDENT
(BY SRI. K.R. VASUDEVAN, ADV.)
---
THIS I.T.A. IS FILED UNDER SEC. 260-A OF INCOME TAX
ACT 1961, ARISING OUT OF ORDER DATED 26.08.2016 PASSED
IN ITA NO.1513/BANG/2015 FOR THE ASSESSMENT YEAR 2010-
11, PRAYING TO:
2
(i) DECIDE THE FOREGOING QUESTION OF LAW AND/OR
SUCH OTHER QUESTIONS OF LAW AS MAY BE FORMULATED BY
THE HON'BLE COURT AS DEEMED FIT.
(ii) SET ASIDE THE APPELLATE ORDER DATED 26-08-2016
PASSED BY THE ITAT, 'C' BENCH, BANGALORE IN APPEAL
PROCEEDINGS NO ITA NO.1513/BANG/2015 FOR ASSESSMENT
YEAR 2010-11, AS SOUGHT FOR IN THIS APPEAL; AND TO GRANT
SUCH OTHER RELIEF AS DEEMED FIT, IN THE INTEREST OF
JUSTICE.
THIS I.T.A. COMING ON FOR HEARING, THIS DAY,
ALOK ARADHE J., DELIVERED THE FOLLOWING:
JUDGMENT
This appeal under Section 260A of the Income Tax
Act, 1961 (hereinafter referred to as the Act for short)
has been preferred by the revenue. The subject matter
of the appeal pertains to the Assessment year 2010-11.
The appeal was admitted by a bench of this Court vide
order dated 05.12.2017 on the following substantial
questions of law:
"(i) Whether on the facts and in the circumstances of the case, the Tribunal is right in law in holding that the assessee is entitled for depreciation at 60% on certain electronics items like NMS CG Cards, Tax Cards, Switches etc by treating them as computers when the same has been rightly
held by assessing authority as plant and machinery and as the assessee's business was for providing telecom services and not IT enabled services and thereby restricted the depreciation claim to 15%?
(ii) Whether on the facts and in the circumstances of the case, the Tribunal is right in law in holding that the assessee is entitled for deduction under section 80JJA of the Act when same was rightly denied by assessing authority as assessee is not in the manufacture of any article or thing?
(iii) Whether on the facts and in the circumstances of the case, the Tribunal is right in law in setting aside disallowance of section 10A claim when the assessee is engaged in providing telecom services which are not in the nature of IT enabled services?".
2. For the reasons assigned by us in ITA
No.340/2014 passed today, the impugned order dated
26.08.2016 is hereby quashed insofar as it dismisses the
appeal of the revenue to the extent of challenge of the
claim of the assessee under Section 80JJAA of the Act is
hereby quashed and the matter is remitted to the
Tribunal to decide the claim of the assessee for
deduction under Section 80JJAA of the Act afresh in
accordance with law.
In the result, the appeal is disposed of.
Sd/-
JUDGE
Sd/-
JUDGE RV
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!