IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
ITA No. 224 of 2009 (O&M)
Date of decision: 11.8.2009
Commissioner of Income Tax, Chandigarh-II
......Appellant
Vs.
The Investment Trust of India Ltd.,Chennai
[now M/s HFCL Infotel Ltd. Mohali]
...Respondent
CORAM:- HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS.JUSTICE DAYA CHAUDHARY
PRESENT: Ms.Urvashi Dhugga, Standing Counsel for Revenue.
****
ADARSH KUMAR GOEL, J. (Oral)
1. The revenue has preferred this appeal under Section 260A of the
Income Tax Act, 1961 (for short, “the Act”) against the order of Income Tax
Appellate Tribunal, Chennai Bench-A in ITA No. 122 /Mds/99 dated
19.5.2006, for assessment year 1994-95, proposing to raise the following
substantial question of law:
” Whether the Hon’ble ITAT is
justified in law in allowing
depreciation on an asset which is
claimed to be purchased and leased
back to the seller whereas the
purchase and lease back transaction is
on papers only just to avoid tax by
adopting colourable device/dubious
ITA No. 224 of 2009 [2]methods.”
2. The assessee claimed depreciation on Biogas Generating
System, which was leased out. The business of the assessee was to invest
in the machinery and to earn income by leasing out of the same. The
Assessing Officer rejected the claim on the ground that the machinery
which was claimed to have been leased out never existed. This finding was
reversed by the CIT(A) by holding that the delivery was proved to have
taken place and claim for depreciation was permissible in view of the
judgment of the Hon’ble Supreme Court in CIT v. Shann Finance Pvt.
Limited, 231 ITR 308. The Tribunal affirmed the finding of CIT(A).
3. Only contention raised by learned counsel for revenue is that
the assessee purchased and leased some machinery to the seller, which was
only a paper transaction to avoid tax by adopting colourable device.
4. In view of the findings concurrently recorded by the CIT(A) as
well as the Tribunal that the assets were delivered to the assessee and
thereafter the assessee leased out the same, we are unable to hold that the
question proposed can be held to be a substantial question of law.
5. The appeal is dismissed.
(ADARSH KUMAR GOEL)
JUDGE
(DAYA CHAUDHARY)
August 11, 2009 JUDGE
raghav
Note: Whether this case is to be referred to the Reporter? ……..Yes/No
ITA No. 224 of 2009 [3]
ITA No. 224 of 2009 [4]