JUDGMENT
S. P. GOYAL J. – Learned counsel for the parties are agreed that all the three questions are covered by the decision of this court in Amritsar Transport Co. P. Ltd. v. CIT [1986] 161 ITR 18, wherein, between the parties, these very questions were answered against the assessee relating to the assessment year 1970-71. Learned counsel for the assessee, however, on question No. 3, wanted us to review that decision on the basis of a decision of the Delhi High Court in Santlal Kashmirilal v. CIT [1986] 157 ITR 422. The earlier decision, referred to above, is based on a Full Bench decision of this court in CIT v. Khem Chand Bahadur Chand [1981] 131 ITR 336. It is not open to us to doubt the correctness of the Full Bench decision on the basis of a Division Bench decision of the Delhi High Court nor to seek a reference to a larger Bench on that ground. We being bound by the decision of the Full Bench, all the three questions are answered against the assessee and In favour of the Revenue. No costs.