Supreme Court of India
Commissioner Of Income-Tax vs National Palayacot Company on 3 April, 1996
Equivalent citations: 1997 228 ITR 476 SC
Bench: B J Reddy, S C Sen
ORDER
B.P. Jeevan Reddy, J.
1. In view of the findings recorded by the Tribunal that the expense in
question was incurred upon maintaining the branch in Penang (Malaysia) of the
assessee for promotion of sales of his products, the expenditure has been
rightly held to be falling under Section 35B of the Income-tax Act, as it stood
at the relevant time.
2. The appeals are accordingly dismissed. No costs.