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

Commissioner Of Income Tax Iv vs M/S. L&T Housing Finance Ltd
2021 Latest Caselaw 17883 Mad

Citation : 2021 Latest Caselaw 17883 Mad
Judgement Date : 1 September, 2021

Madras High Court
Commissioner Of Income Tax Iv vs M/S. L&T Housing Finance Ltd on 1 September, 2021
                                                                               T.C.A.No.377 of 2016

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 01.09.2021

                                                     CORAM :

                                THE HON'BLE MR. JUSTICE T.S. SIVAGNANAM
                                                       AND
                          THE HON'BLE MR. JUSTICE SATHI KUMAR SUKUMARA KURUP

                                                T.C.A.No.377 of 2016

                   Commissioner of Income Tax IV,
                   No.121, Nungambakkam High Road,
                   Chennai-600 034.                                                ... Appellant
                                                  Vs.

                   M/s. L&T Housing Finance Ltd.
                   (formerly knows as Indo Pacific Housing
                   Finance Ltd.)
                   Unit No.205 & 206, 2nd Floor,
                   Capital Towers, Kodambakkam High Road,
                   Nungambakkam, Chennai-600 034.
                   PAN: AAA CW 1328 G                                           ... Respondent

                         Appeal filed under Section 260A of the Income Tax Act, 1961, against
                   the order of the Income Tax Appellate Tribunal, Madras 'D' Bench dated
                   31.07.2015 in ITA No.328/Mds/2013.

                                For Appellant      : Mr.Karthik Ranganathan
                                                     Senior Standing Counsel
                                For Respondent     : Mr.Sandeep Bagmar

                                                 JUDGMENT

(Judgment was delivered by T.S. SIVAGNANAM, J.)

Page 1/4 http://www.judis.nic.in T.C.A.No.377 of 2016

We have heard Mr.Karthik Ranganathan, learned Senior Standing

Counsel for the appellant/Revenue and Mr.Sandeep Bagmar, learned counsel

for the respondent/assessee.

2.The appeal, filed under Section 260A of the Income Tax Act, 1961,

against the order of the Income Tax Appellate Tribunal, Madras 'D' Bench

dated 31.07.2015 in ITA No.328/Mds/2013.

3.The appeal was admitted on 07.06.2016 on the following substantial

question of law:

“Whether on the facts and in the circumstances of the case and in law, the Appellate Tribunal was correct in holding that Rule 8D has no retrospective effect and therefore, it cannot be applied for the assessment year 2007

- 08 when disallowance under Section 14A shall be made in accordance with the method prescribed under Rule 8D and the provisions of Rule 8D and the provisions of Rule 8D are procedural in nature?"

4.The learned Senior Standing Counsel for the appellant submits that

Page 2/4 http://www.judis.nic.in T.C.A.No.377 of 2016

the above appeal is not pursued by the Revenue on account of the Low Tax

Effect in terms of Circular No.17/2019 dated 08.08.2019 issued by the

Central Board of Direct Taxes. By the said Circular, the monetary limit for

filing or pursuing an appeal before the High Court has been increased to

Rs.1 Crore. It is further submitted that the tax effect in this case is less than

the threshold limit.

5.In the light of the said submissions, the above Tax Case Appeal is

dismissed on account of the Low Tax Effect. The substantial question of law

framed is left open. In the event the tax effect in this case is above the

threshold limit fixed in the said Circular, liberty is granted to the Revenue

to make a mention to this Court to restore the appeal to be heard and decided

on merits. No costs.

                                                                      (T.S.S., J.)     (S.S.K., J.)
                                                                               01.09.2021
                   Internet : Yes
                   Index : Yes / No
                   Sgl/mka
                                                                    T.S. SIVAGNANAM, J.
                                                                                   and
                                                       SATHI KUMAR SUKUMARA KURUP, J.


                   Page 3/4
http://www.judis.nic.in
                                                              T.C.A.No.377 of 2016

                                                                       Sgl/mka


                   To

The Income Tax Appellate Tribunal, Maras, “D” Bench.

T.C.A.No.377 of 2016 (1/2)

01.09.2021

Page 4/4 http://www.judis.nic.in

 
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