Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Principal Commissioner Of Income ... vs The Pazhavangadikkara Service ...
2024 Latest Caselaw 23276 Ker

Citation : 2024 Latest Caselaw 23276 Ker
Judgement Date : 2 August, 2024

Kerala High Court

The Principal Commissioner Of Income ... vs The Pazhavangadikkara Service ... on 2 August, 2024

Author: A.K.Jayasankaran Nambiar

Bench: A.K.Jayasankaran Nambiar

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT
   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                               &
        THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
  FRIDAY, THE 2ND DAY OF AUGUST 2024 / 11TH SRAVANA, 1946
                       ITA NO. 11 OF 2019
AGAINST THE ORDER/JUDGMENT DATED 09.07.2018 IN ITA NO.200
OF 2018 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/RESPONDENT

         THE PRINCIPAL COMMISSIONER OF INCOME TAX
         KOTTAYAM.
         BY ADVS.
         SRI.P.K.R.MENON,SENIOR COUNSEL, GOI(TAXES)
         SRI.JOSE JOSEPH, SC, FOR INCOME TAX


RESPONDENT/APPELLANT/ASSESSEE

         M/S.THE PAZHAVANGDIKKARA SERVICE CO-OPERATIVE
         BANK LTD
         RANNI,PATHANAMTHITTA-689673.
         BY ADVS.
         SRI.ANIL D. NAIR
         SRI.R.SREEJITH
         SRI.ACHYUT K PADMARAJ
         SHRI.GOKULRAJ L.
         SMT. ARYA ANIL

THIS INCOME TAX APPEAL HAVING COME UP FOR ADMISSION ON
02.08.2024, ALONG WITH ITA.15/2019, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
 ITA Nos.11 and 15 of 2019           2



             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
    THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                    &
           THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
  FRIDAY, THE 2ND DAY OF AUGUST 2024 / 11TH SRAVANA, 1946
                            ITA NO. 15 OF 2019
AGAINST THE ORDER/JUDGMENT DATED IN ITA NO.201 OF 2018 OF
I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/RESPONDENT/RESPONDENT

             THE PRINCIPAL COMMISSIONER OF INCOME TAX
             KOTTAYAM.
             BY ADVS.
             SRI.P.K.R.MENON,SENIOR COUNSEL, GOI(TAXES)
             SRI.JOSE JOSEPH, SC, FOR INCOME TAX


RESPONDENT/S:

             THE PAZHAVANGADIKKARA SERVICE CO-OPERATIVE BANK
             LTD. , PAZHAVANGADIKKARA P.O,
             RANNI,PATHANAMTHITTA-689673.
             BY ADVS.
             SRI.ANIL D. NAIR
             SRI.SREEJITH R.NAIR
             SRI.ACHYUT K PADMARAJ
             SHRI.GOKULRAJ L.
             SMT. ARYA ANIL


THIS INCOME TAX APPEAL HAVING COME UP FOR ADMISSION ON
02.08.2024, ALONG WITH ITA.11/2019, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
 ITA Nos.11 and 15 of 2019        3



                             JUDGMENT

============

Dr. A.K.Jayasankaran Nambiar, J.

The issue involved in these I.T.Appeals pertains to the

entitlement of the respondent-assessee to the benefit of the

deduction under Section 80P of the Income Tax Act ('the Act'

for short).

2. The learned Standing Counsel for the Income Tax

Department, Sri.Jose Joseph, brings to our notice a decision of

this Court dated 14.03.2023 in I.T.Appeal No.120 of 2019,

where it is held that in view of the express provision of Section

80A(5) of the Act, a claim for deduction under Section 80P of

the Act can be made by an assessee only in a return filed

within the time prescribed for filing such returns under

Sections 139(1), 139(4), 142(1) or Section 186 of the Act. In

as much as in the instant case, the assessee had not filed any

valid return, as per the statutory provisions aforementioned

within the time permitted by the statute, we find that their

claim for deduction under Section 80P of the Act, should not

have been allowed as was done by the Appellate Tribunal in

the orders impugned in these appeals.

Accordingly, following our own earlier judgment in

I.T.Appeal No.120 of 2019, we allow the I.T. Appeals by setting

aside the impugned order of the Tribunal and answering the

questions of law raised therein in favour of the revenue and

against the assessee.

Sd/-

DR. A.K.JAYASANKARAN NAMBIAR JUDGE

Sd/-

SYAM KUMAR V.M. JUDGE

smm

PETITIONER ANNEXURES ANNEXURE A ASSESSMENT ORDER U/S 143(3)DTD.27-12- 2016.

ANNEXURE B CIT (A)'S ORDER NO.ITA T.38/CIT(A)/KTM/2016-17 DATED 26-02- 2018.

ANNEXURE C ITAT'S ORDER IN ITA.NO.200/C0CH/2018 DATED 09/07/2018.

PETITIONER ANNEXURES ANNEXURE A ASSESSMENT ORDER U/S 143(3)DTD.29/03/2016 DATED 30.01.2014. ANNEXURE B CIT (A)'S ORDER NO.ITA T.13/CIT(A)/KTM/2016-17 DATED 26.02.2018.

ANNEXURE C ITAT'S ORDER IN ITA.NO.201/COCH/2018 DATED 09/07/2018.

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter