Citation : 2021 Latest Caselaw 1393 Kant
Judgement Date : 25 January, 2021
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 25TH DAY OF JANUARY 2021
PRESENT
THE HON'BLE MR. JUSTICE ALOK ARADHE
AND
THE HON'BLE MR. JUSTICE NATARAJ RANGASWAMY
I.T.A. NO.167 OF 2017
BETWEEN:
1. PR. COMMISSIONER OF INCOME TAX-4
BMTC COMPLEX, KORAMANGALA
BANGALORE
2. THE DEPUTY COMMISSIONER OF INCOME TAX-III
CIRCLE-12(1), BANGALORE.
.... APPELLANTS
(BY MR. E.R. INDRAKUMAR, SR. COUNSEL FOR
MR. E.I. SANMATHI, ADV.,)
AND:
M/S. MENZIES AVIATION
BOBBA (B'LORE) PVT. LTD.,
PLOT NO.C-041, BANGALORE
INTERNATIONAL AIRPORT
DEVANAHALLI
BANGALORE-560300
PAN: AAECM 6862D.
... RESPONDENT
(BY MR. A. SHANKAR, SR. COUNSEL FOR
MR. M. LAVA, ADV.,)
---
THIS I.T.A. IS FILED UNDER SEC. 260-A OF INCOME TAX
ACT 1961, ARISING OUT OF ORDER DATED 24.06.2016 PASSED
2
IN ITA NO.22/BANG/2014 FOR THE ASSESSMENT YEAR 2010-11,
PRAYING TO 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 AND SET ASIDE THE
COMMON APPELLATE ORDER DATED 24-06-2016 PASSED BY THE
ITAT, 'C' BENCH, BENGALURU, IN APPEAL PROCEEDINGS NO ITA
NO.22/BANG/2014 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 FINAL HEARING, THIS DAY,
ALOK ARADHE J., DELIVERED THE FOLLOWING:
JUDGMENT
This appeal under Section 260-A of the Income Tax
Act, 1961 (hereinafter referred to as 'the Act', for short) has
been filed 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
24.01.2018 on the following substantial questions of law:
"1. Whether, on the facts and in the circumstances of the case, the Tribunal is justified in law in holding that the cargo handling contract entered into with BIAL by assessee is with statutory body satisfying condition set forth in section 80IA(4) when BIAL is only a company whose motive only making profit and is only a instrument of State?
2. Whether on the facts and in the circumstances of the case, the Tribunal is right in law in holding that assessee is eligible for deduction under Section 80IA(4)(ib) of the Act even when the assessee has not satisfied the conditions set out in the said provision to make such a claim as the assessee has not entered into agreement with Government nor is involved in development of infrastructure activity as defined in the Act?"
2. For the reasons assigned by us in ITA No.186/2016
c/w ITA No.262/2014, the substantial questions of law
framed in this appeal are answered against the revenue and
in favour of the assessee.
In the result, the appeal fails and is hereby dismissed.
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!