Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.R.K.Industries vs The Assistant Commissioner Of ...
2021 Latest Caselaw 11050 Mad

Citation : 2021 Latest Caselaw 11050 Mad
Judgement Date : 29 April, 2021

Madras High Court
M/S.R.K.Industries vs The Assistant Commissioner Of ... on 29 April, 2021
                                                                         Tax Case Appeal No.1088 of 2008

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 29.04.2021

                                                      CORAM

                                    THE HON'BLE MR.JUSTICE M. DURAISWAMY
                                                     AND
                                    THE HON'BLE MRS.JUSTICE R. HEMALATHA

                                           Tax Case Appeal No.1088 of 2008


                M/s.R.K.Industries,
                No.15, Race Course Road,
                Guindy,
                Chennai – 600 032.                                            ...   Appellant

                                                        Vs.

                The Assistant Commissioner of Income Tax,
                Circle-IV,
                Chennai.                                                      ... Respondent



                          Tax Case Appeal filed under Section 260A of the Income Tax Act, 1961
                against the order of the Income Tax Appellate Tribunal, Madras “B” Bench,
                dated 02.11.2007 passed in I.T.A.No.1917/Mds/2006.


                          For Appellant      : Mr.M.P.Senthil Kumar

                          For Respondent     : Mr.M.Swaminathan
                                               Senior Standing Counsel
                                               and Mrs.V.Pushpa
                                               Standing Counsel


https://www.mhc.tn.gov.in/judis/
                Page 1/6
                                                                             Tax Case Appeal No.1088 of 2008




                                                    JUDGMENT

(Delivered by M. DURAISWAMY, J)

The appeal filed by the assessee under Section 260A of the Income Tax

Act, 1961 ('the Act' for brevity), is directed against the order, dated 02.11.2007,

passed by the Income Tax Appellate Tribunal, Madras “B” Bench, Chennai

('the Tribunal' for brevity) in I.T.A.No.1917/Mds/2006 for the Assessment Year

2003-04. The above appeal was admitted on 01.08.2008 on the following

Substantial Questions of Law:

"1.Whether on the facts and in the circumstances of the case the Income Tax Appellate Tribunal was right in law in holding that the deduction u/s.80HHC has to be computed on the profits of the business after reducing the deduction allowed u/s.80IA of the Income Tax Act, 1961?

2.Whether on the facts and in the circumstances of the case the Income Tax Appellate Tribunal was right in not appreciating that the deduction u/s.80HHC must be allowed first and then the deduction u/s.80IA of Income Tax Act, 1961?”

2. We have heard Mr.M.P.Senthil Kumar, learned counsel for the

appellant/ assessee and Mr.M.Swaminathan, learned Senior Standing Counsel

https://www.mhc.tn.gov.in/judis/ Page 2/6 Tax Case Appeal No.1088 of 2008

and Mrs.V.Pushpa, learned Standing Counsel for the respondent/Revenue.

3. It may not be necessary for this Court to decide the Substantial

Questions of Law framed for consideration on account of certain subsequent

developments. The Government of India enacted the Direct Tax Vivad Se

Vishwas Act, 2020 (Act 3 of 2020) to provide for resolution of disputed tax

and for matters connected therewith or incidental thereto. The Act of the

Parliament received the assent of the President on 17 th March 2020 and

published in the Gazette of India on 17th March 2020.

4. We are informed by the learned counsel for the appellant/assessee that

the assessee has already filed the requisite Forms 1 & 2 on 26.12.2020 under

Section 4 of the Act.

5. In the light of the fact that the assessee has already availed the benefit

under the Act, no useful purpose would be served in keeping the appeal

pending. At the same time, safeguarding the interest of the assessee in the

event the order to be passed by the Department under the Act is not in favour of

the assessee. Accordingly, the Tax Case Appeal stands disposed of on the

ground that the assessee has already filed the requisite Forms 1 & 2 and the

https://www.mhc.tn.gov.in/judis/ Page 3/6 Tax Case Appeal No.1088 of 2008

Department shall process the application at the earliest in accordance with the

said Act and communicate the decision to the assessee at the earliest. As

observed, the assessee is given liberty to restore the appeal in the event the

ultimate decision to be taken on the declaration filed by the assessee under

Section 4 of the said Act is not in favour of the assessee. If such a prayer is

made, the Registry shall entertain the prayer without insisting upon any

application to be filed for condonation of delay in restoration of the appeal and

on such request made by the assessee by filing a Miscellaneous Petition for

Restoration, the Registry shall place such petition before the Division Bench

for orders.

6. With this observation, the Tax Case Appeal stands disposed of with

the aforementioned liberty and consequently, the Substantial Questions of Law

are left open. No costs.

                                                                     [M.D., J.]      [R.H., J.]
                                                                          29.04.2021


                Index              : Yes/No
                Internet           : Yes
                mkn



https://www.mhc.tn.gov.in/judis/
                Page 4/6
                                                                  Tax Case Appeal No.1088 of 2008

                To

1.The Income Tax Appellate Tribunal, Madras “B” Bench

2.The Assistant Commissioner of Income Tax, Circle-IV, Chennai.

https://www.mhc.tn.gov.in/judis/ Page 5/6 Tax Case Appeal No.1088 of 2008

M. DURAISWAMY, J.

and R. HEMALATHA, J.

mkn

Tax Case Appeal No.1088 of 2008

29.04.2021

https://www.mhc.tn.gov.in/judis/ Page 6/6

 
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