Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income Tax vs Dr.L.Saravanan
2022 Latest Caselaw 13324 Mad

Citation : 2022 Latest Caselaw 13324 Mad
Judgement Date : 25 July, 2022

Madras High Court
The Commissioner Of Income Tax vs Dr.L.Saravanan on 25 July, 2022
                                                                               T.C.A.No.403 of 2021




                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 25.07.2022

                                                      CORAM :

                           THE HONOURABLE MR. JUSTICE R. MAHADEVAN
                                              AND
                         THE HONOURABLE MR. JUSTICE MOHAMMED SHAFFIQ

                                              T.C.A.No.403 of 2021


                  The Commissioner of Income Tax,
                  Chennai.                                                          ... Appellant


                                                       Versus

                  Dr.L.Saravanan
                                                                                   ... Respondent



                            Appeal preferred under Section 260A of the Income Tax Act, 1961,
                  against the common order dated 29.10.2018 passed by the Income Tax
                  Appellate Tribunal, “C” Bench, Chennai, in I.T.A.No.1617/Chny/2018.


                            For Appellant         :      Mr.T.Ravikumar
                                                         Senior Standing Counsel

                            For Respondent        :      Mr.S.Sridhar


                  Page 1/5
https://www.mhc.tn.gov.in/judis
                                                                                    T.C.A.No.403 of 2021




                                                     JUDGMENT

(Judgment of the Court was delivered by R.MAHADEVAN, J.)

This tax case appeal has been filed by the appellant / Revenue,

challenging the common order dated 29.10.2018 passed by the Income Tax

Appellate Tribunal, “C” Bench, Chennai, in I.T.A.No.1617/Chny/2018,

relating to the assessment year 2008-09.

2.By order dated 28.07.2021, this court admitted the aforesaid tax case

appeal on the following substantial questions of law:

“(i) Whether on the facts and in the circumstances of the case, the Tribunal was right in law in deleting the additions made under section 2(22)(e) of the Income Tax Act especially when the decision of the Madras High Court in the case of T.K.Abubucker reported in 259 ITR Page 507 clearly held that the even advance to shareholders for building construction purposes which are later taken on loan by the Company and such advances are to be set off against future rent, still was held to be deemed dividend and the same was taxable under the Income Tax Act?

Page 2/5 https://www.mhc.tn.gov.in/judis T.C.A.No.403 of 2021

(ii) Whether on the fact and in the circumstances of the case, the Tribunal was right in law in deleting the additions made Section 69/69A of the Income Tax Act by the CIT (Appeals) in respect of powers conferred on him under section 251(1) for enhancement of income/assessment?

(iii) Whether the Tribunal ought to have applied the decision of the Apex Court in the case of Kanpura Coal Syndicate Case reported in 53 ITR 225 (SC) wherein it was held by the Three Judge Bench the powers of the CIT (Appeals) are coterminous with the power of the assessing officer?"

3.When the matter was taken up for consideration, the learned counsel

for the appellant / Revenue brought to the notice of this court the Circular

No.17/2019 dated 08.08.2019 issued by the Central Board Direct Taxes,

wherein, it is stipulated that appeal shall not be filed/pursued by the

Department before the High Court in cases where the tax effect does not

exceed Rs.1,00,00,000/- (Rupees One Crore). It is also submitted that the tax

effect in this appeal is less than the threshold limit.

Page 3/5 https://www.mhc.tn.gov.in/judis T.C.A.No.403 of 2021

4.In the light of the aforesaid submissions made by the learned counsel

for the appellant / Revenue, the present appeal, wherein, the tax effect is said

to be less than the monetary limit imposed, is dismissed as withdrawn,

keeping open the substantial questions of law for determination in an

appropriate case. No costs.

                                                                    (R.M.D., J.)    (M.S.Q., J.)
                                                                             25.07.2022

                  Internet : Yes
                  Index : Yes / No
                  av


                  To

1. The Income Tax Appellate Tribunal, “C” Bench, Chennai.

2. The Commissioner of Income Tax, Chennai.

3. The Income Tax Officer, Corporate Ward-1(1), Chennai.

4. The Commissioner of Income Tax (Appeals), Chennai.

Page 4/5 https://www.mhc.tn.gov.in/judis T.C.A.No.403 of 2021

R. MAHADEVAN, J.

and MOHAMMED SHAFFIQ, J.

av

T.C.A.No.403 of 2021

25.07.2022 (1/6)

Page 5/5 https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter