Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pala Marketing Co-Operative ... vs Commissioner Of Income Tax
2022 Latest Caselaw 8114 Ker

Citation : 2022 Latest Caselaw 8114 Ker
Judgement Date : 1 July, 2022

Kerala High Court
Pala Marketing Co-Operative ... vs Commissioner Of Income Tax on 1 July, 2022
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                 THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                    &
              THE HONOURABLE MR.JUSTICE BASANT BALAJI
         FRIDAY, THE 1ST DAY OF JULY 2022 / 10TH ASHADHA, 1944
                           WA NO. 2233 OF 2016
    AGAINST THE ORDER/JUDGMENT IN WPC 17664/2013 OF HIGH COURT OF
                                 KERALA
APPELLANT/S:

           PALA MARKETING CO-OPERATIVE SOCIETY LTD.
           P.B NO 33, PALA, KERALA, REPRESENTED BY ITS SECRETARY, K.C.
           JOSEPH.

           BY ADVS.
           ENOCH DAVID SIMON JOEL
           S.SREEDEV
           RONY JOSE
           SUZANNE KURIAN
           CIMIL CHERIAN KOTTALIL
           LEO LUKOSE



RESPONDENT/S:

1          COMMISSIONER OF INCOME TAX
           KOTTAYAM 686 001.

2          JOINT COMMISSIONER OF INCOME TAX ASSESSMENT
           SPECIAL RANGE, KOTTAYAM 686 001.

           BY ADVS.
           SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
           SRI.JOSE JOSEPH, SC, FOR INCOME TAX




      THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 01.07.2022, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WA No.2233/2016
                                       -2-




                                 JUDGMENT

S.V.Bhatti,J.

We have heard Mr. Leo Lukose for the appellant and

Mr.P.K.R Menon learned Sr.Counsel for the respondents.

2. Pala Marketing Co-operative Society Ltd/petitioner in

W.P.(C) No.17664/2013 is the appellant. The Commissioner of

Income Tax and another are the respondents. Parties are referred

to as arrayed in the writ petition. The petitioner prayed for the

following reliefs:

"i) Issue a writ of certiorari or other appropriate writ order or direction quashing Ext.P9.

ii) Issue a writ of mandamus or other appropriate writ order or direction, directing the respondents to pay interest on refund as per Section 244(A) of the Income Tax Act in favour of the petitioner from 01.04.1997 till the date of refund.

iii) Issue such other appropriate writ order or direction that may be deemed to be just and equitable in the facts and circumstances of the case."

3. Through Ext.P9, the request of the petitioner for WA No.2233/2016

interest on refund of advance tax paid was rejected. The

petitioner prays for payment of interest in terms of Section 244 A

of the Income Tax Act, 1961 (for short, 'the Act) for the period

01.04.1997 to 11.02.2008.

4. The petitioner is a Co-operative Society, registered

under the Kerala Co-operative Societies Act, 1969 (for short, 'the

Societies Act, 1969'). The subject matter of the litigation relates

to the assessment year 1997-98. The petitioner paid advance tax

of Rs.10,00,000/- during the accounting year 1996-97 and a sum of

Rs.47,957/- was recovered from the petitioner's bills towards the

Tax Deducted at Source (TDS). Thus, the total tax deposited or

deducted on account of the petitioner amounts to Rs.10,47,957/-.

On 01.02.2000, upon completion of statutory audit under the

Societies Act, 1969, the petitioner filed returns beyond the period

stipulated for the assessment year 1997-98. The petitioner filed an

application under Section 119(2)(b) of the Act, before the Central

Board of Direct Taxes (CBDT) for condoning the delay in filing the

refund application. On 17.11.2006 the request of the petitioner for WA No.2233/2016

condoning the delay in filing the refund application was rejected.

The petitioner challenged the order dated 17.11.2006 in W.P.(C)

No.21977/2007. On 26.11.2007, W.P.(C) No.21977/2007 was

allowed and the operative portion of the said judgment reads as

follows:

"In the circumstances, I quash Ext.P9 declaring petitioner's entitlement for condonation of delay under Section 119(2)(b) of the Act and consequently direct the 4th respondent to process petitioner's claim for refund under Section 237 and grant refund to the extent found eligible within a period of three months from the dates production of copy of this judgment by the petitioner."

5. On 11.02.2008, the Assistant Commissioner of Income

Tax, Circle-1, had given effect to the judgment of this Court dated

26.11.2007. The order reads thus:

On giving effect to the order of the Kerala High Court cited above in the case of M/s.Pala Marketing Coop. Society Ltd., Palai for the A.Y 1997-98, the refund payable is arrived at as under:

                            Advance tax paid                  Rs. 10,00,000
                            TDS                               Rs.47,957
                                                              ---------------
                            Total pre-paid tax                Rs.10,47,957

                            Refund due                        Rs.10,47,957

                                                           ==============
 WA No.2233/2016




Interest u/s. 244A is due as the assessee did not file a valid return of income.

The petitioner aggrieved by the denial of the interest under

Section 244A of the Act, filed appeal before the Commissioner of

Income Tax (Appeals), Kochi, which was dismissed by the order

dated 11.11.2008. The petitioner filed appeal before the Income

Tax Appellate Tribunal, Cochin, and on 13.01.2011 allowed the

matter for statistical purposes and remitted the matter to the

Assessing Officer to decide the issue afresh. The application filed

before the Commissioner of Income Tax, Kottayam under Section

244A of the Act, on the denial of the interest was finally heard and

disposed of by the order dated 25.03.2013. The operative portion

of the order reads thus:

"(10) I am quoting from the letter dated 06-05-2008 from Shri M.A. Augusthy, Secretary of the Society: "We may submit that even if your observation is correct, the delay attributable to us can be only upto the date of filing the return i.e. 01 02-2000 and we are entitled to get interest u/s 244A (2) from 1-2- 2000 till the date of issue of refund i.e. 11-02-2008). It may be noted that we having file the return on 01- 02-2000 the delay in issuing the refund till 11-02- 2008 was entirely due to reason attributable to the department".

WA No.2233/2016

(11) Here, the Secretary is talking as if both the delays - delay up to 01-02-2000 (filing of return) and delay from 01-02-2000 to 11-02-2008 (issue of refund)

- are independent events. In fact, they are not. One is the cause and the other is the effect. The logic behind assessee's claim of refund from 01-02-2000 is also difficult to understand. On the said date there was no valid return available before the department and hence the refund can, by no means, be issued to the assessee It was only on the order of the Hon. High Court (dated 26-11-2007) that the return became valid. As directed by the High Court, the refund was issued within three months of receipt of the order. Hence, there is no delay whatsoever in issuing the refund and the question of interest on refund does not arise at all.

(12) Hence, after considering the counter arguments as well as facts and based on the merits of the case I am to conclude that the assessee has already "received the refund to the extent found eligible" as directed by the High Court and within the time period mentioned by the High Court. There was no delay attributable to the department from the date the return was treated as valid and hence, the question of issuing interest u/s 244A does not arise. Hence, the petition u/s 264 stands rejected."

The petitioner filed W.P.(C) No.17664/2013 challenging the order

dated 25.03.2013 (Ext.P9). Through the judgment under appeal,

the writ petition was dismissed. Hence the appeal.

6. Adv.Leo Luckose appearing for the petitioner contends

that an error in appreciation of circumstances resulted in denial

of interest on refund of advance tax credited by the petitioner. He WA No.2233/2016

separates the periods viz. between 31.10.1997 and 01.02.2000 on

one hand, and on other hand, between 01.02.2000 to 01.02.2008.

Assuming without admitting that the returns filed on 01.02.2000,

then the former period referred to above can be attributed as

delay or omission on the part of the assessee disentitling interest

on refund of advance tax. The assessee moved an application

under Section 119 (2) (b) of the Act, for condoning the delay in

filing the application for refund of advance tax. The request for

condoning the delay in filing the application for refund was

considered by the Court in judgment dated 26.11.2007 in W.P.(C)

No.21977/2007 and the delay once is condoned by the court, it is

deemed that the omission in filing the return is also condoned and

the petitioner is entitled to interest on the tax amount refunded

by the Department. The petitioner cannot be blamed for the

period 01.02.2000 to 01.02.2008 and the delay is on account of the

disposal of the writ petition by this Court. The principle of actus

curiae neminem gravabit and the remedy of refund are statutorily

protected and the remedy is available in common law for interest. WA No.2233/2016

Therefore, the appreciation of delay by the judgment in appeal is

erroneous. He places reliance on South Eastern Coalfields Ltd

v. State of M.P and others 1 and Kerala State Electricity Board

and another v. M.R.F Limited2, mainly for the proposition of

restitution together with the compensation to the person who was

denied the amount. He refers to the Full Bench judgment of this

Court in State Bank of India v. Chief Commissioner of Income

Tax (W.A No.1939/2018) and informs that the principle laid down

by Full Bench, ought to be appreciated as considering the scope

and ambit of Section 244A(2) in normal circumstances, and is not

applicable to a case, where refund necessitated on account of

adjudication by a writ court. The relevant paragraph in the Full

Bench judgment reads thus:

"6.2 In our view, the Supreme Court has laid down, as emphasised in the preceding paragraphs, that no interest is payable on refund of excess tax received for the delayed period in finalisation of assessment on account of assessee's fault (wholly or partially).

The construction principles are well established and familiar enough that by applying the golden rule of construction, the section must receive a meaning, as

(2003) 8 SCC 648

(1996) 1 SCC 597 WA No.2233/2016

spelt out in the enactment. Section 244A, when construed by the golden rule of interpretation, we hold that refund of any amount firstly becomes due to the assessee upon order of assessment made by the assessing officer. In addition to a refund of excess tax received or collected, the assessee is also entitled to interest on the excess refunded by order of assessment; however, the period of interest is governed by Section 244A (2). Section 244A (2) provides that the period taken by the assessee to cure the defects in finalising the assessment is excluded for interest calculation. As it stood for the applicable assessment years, sub-Section (2) merely refers to reasons attributable to the assessee. Therefore, omission or commission in the return filed by the assessee resulting in a delay in assessment is attributable to the assessee; hence, the time taken to cure those omissions and defects is excluded for interest calculation. Having availed the time for rectifying the defects and claiming interest for the defect rectification time is unavailable. Such an interpretation does not fit into the requirement of filing a return fully compliant with the order of assessment, levy of interest, refund etc. The period taken by the assessee for curing the defects cannot be excluded while calculating interest; then, for no fault of the Department, the Department is called upon to compensate by way of interest."

7. Learned Sr. Advocate P.K.R Menon invites our

attention to the application made under Section 119(2)(b) of the

Act and submits that the prayer was for condoning the delay in

filing the application for refund of excess tax paid by the

petitioner. Keeping the prayer in the application filed by the

petitioner before CBDT and the view taken by this Court in WA No.2233/2016

judgment dated 26.11.2007 in W.P.(C) No.21977/2007, the

Department merely implemented what is directed by this Court in

the said judgment. The excerpted portion clearly indicates the

course of action to be done after the delay is condoned. Since

there is no direction for payment of interest on the refunded tax

amount, the claim for interest is rightly rejected by Ext.P9 order

as well by the judgment under appeal.

7.1 He further contends that the Department should not

also suffer for the delay that occasioned in disposing of the writ

petition by this Court. The request for payment of interest

independent of earlier adjudication is also unavailable.

According to him, the case attracts the prohibition incorporated

in Section 244A(2) of the Act, for awarding interest on refund of

the tax and also the extent to which the petitioner is entitled to

decide and defined by this Court. He prays for dismissing the

appeal.

8. In the instant intra-court appeal, we would refrain WA No.2233/2016

from revisiting the view taken by the Commissioner in Ext.P9 as

well as the learned Single Judge while dismissing the writ petition.

For our purpose, we would look at the claim of the petitioner from

this perspective. The petitioner before us did not press for

interest for the period 31.10.1997 to 01.02.2000. Now the interest

claim is confined to the period 01.02.2000 and 01.02.2008 on the

ground that once the refund is ordered, payment of interest

follows suit.

8.1 The contention that the judgment of this Court

automatically enables claim for interest for the period 2000 to

2008 is not based on proper appreciation of the relief granted by

this Court and/or the entitlement of the writ petitioner. The

petitioner claimed for refund by condoning the delay. The delay

is condoned and held that the petitioner is entitled to refund.

Now the Department is strictly implementing what has been

directed by this Court in W.P.(C) No.21977/2007. Therefore, it is

not a case of the petitioner that either inspite of a direction for

payment of interest, the interest is not paid to the petitioner. WA No.2233/2016

Therefore, any claim for interest by referring to the judgment in

this appeal is unsustainable and the claim is accordingly rejected.

Then coming to the explanation of the petitioner that because of

limitations under Section 64 of the Societies Act, 1969 returns

could not be filed in time. At best it could be said the delay

between 1997 to 2000 alone could be attributed to the petitioner

and the delay between 2000 to 2008 cannot be attributed to the

petitioner as the delay occasioned in the adjudication of the writ

petition. The argument though appears to be persuasive and fails

to notice that the delay in adjudication of the petition filed for

condonation of the delay for refund cannot burden the

Department for payment of interest as compensation. The refund

claim is complying with the direction of this Court.

8.3 According to us, the effort was to get refund, the

refund was ordered by this Court and what happened in the

interregnum since cannot prejudice the writ petitioner and

should not also prejudice the Department by directing the

payment of interest for the delay period. The claim of the WA No.2233/2016

petitioner for interest on the refunded amount is rightly

considered and rejected by both the Commissioner in Ext.P9 and

the judgment under appeal. The judgments relied on by the

petitioner, after going through the circumstances and ratio laid

down therein, we are of the view that the judgments are

distinguishable in all fours. No other ground is canvassed.

Hence, the appeal fails, dismissed accordingly. No order as

to costs.

Sd/-

S.V.BHATTI JUDGE

Sd/-

BASANT BALAJI JUDGE

JS

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter