hvn
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INCOME TAX APPEAL NO. 496 OF 2005
The Commissioner of Income Tax,
Thane-II, Vardan, MIDC Building,
9th Floor, Room No. 16,
Wagale Industrial Estate,
Thane (W) ... Appellant
App
Versus
M/s. S.C.Thakur & Bros.,
At Post Gavan, Tal. Panvel,
Dist. Raigad ... Respondents
Mr.Vimal Gupta i/by Ms. Devki Iyer for the
Appellant.
Ms. Aasifa Khan for Respondents.
CORAM: F.I. REBELLO, &
R.S. MOHITE, JJ.
DATED: JANUARY 27, 2009
ORAL JUDGMENT (Per F.I. Rebello,J.):
. The Revenue has come in appeal on the following
question :
(a) The substantial question of law which
arises in the present appeal is regarding
the correct interpretation of Section 32 of
the Income Tax Act and other relevant
provisions of the Act and whether on the
facts and in the circumstances of the case
and in law, the Hon’ble Tribunal erred in
confirming the order of CIT(A) and allowing
the depreciation to the assessee @ 50% and
40% respectively for A.Ys.1991-92 and
1996-97 on the value of trucks/dumpers owned
by the assessee and further failed to
appreciate that the assessee was only a
::: Downloaded on – 09/06/2013 14:16:46 :::
civil contractor and was not engaged in thebusiness of, wisely out asset i.e.
trucks/dumpers transportation.”
2. On behalf of the appellant the learned counsel
submits that considering the judgment of the Supreme
Court in C.I.T. Vs. Gupta Global Exim (P) Ltd.
(2008) 171 Taxmann 474 (SC) the correct test which
the authorities below had to apply was whether the
appellant was in the business of transportation and
whether the vehicles were used in the said business.
3. In the instant case, the learned C.I.T. for the
assessment
year 1996-97 recorded a finding that the
appellant was required to transport the earth from
one place to another for filling and the earth so
transported did not belong to the assessee and as
such the appellants business receipts to a large
extent, can be held to be price of the charges
received for transporting the goods from one place
to another. The learned tribunal also recorded a
finding that the appellant had also shown
transportation income from third parties such as
Bharat Petroleum Ltd. in its asssessment year
1996-97. Considering these facts the learned C.I.T.
(A) arrived at the conclusion that the appellant is
entitled to deprecation at higher rate as set out in
its order.
4. In appeal the learned tribunal relied on the
circular No. 652 dated 14.6.1997 issued by the
C.B.D.T. which reads as under :
::: Downloaded on - 09/06/2013 14:16:46 :::
"Subject : Section 32 of the Income Tax
Act, 1961 - Rate of depreciation on motor
lorries used in the business of
transportation of goods – Regarding.
Under sub item 2(ii) of Item No. III of
Appendix 1 to the Income Tax Rules, 1962,
higher rate of depreciation is admissible on
motor buses, motor lorries and motor taxis
used in a business of running tem on hire.
A question has been raised as to whether for
deriving the benefit of higher depreciation,
motor
lorries must be hired out to some
other person and whether the user of the
same in the assessee’s business of
transportation of goods on hire would
suffice.
2. In Board’s Circular No. 609 dated 29th
July, 1991, it was clarified that where a
tour operator or travel agent uses motor
business or motor taxis owned by him in
providing transportation services to
tourists, higher rate of depreciation would
be allowed on such vehicles. It is fuhrer
clarified that higher depreciation will also
be admissible on motor lorries used for the
assessee’s business of transportation of
goods on hire. The higher rate of
depreciation however, will not apply if the
motor business, motor lorries etc. are used
::: Downloaded on – 09/06/2013 14:16:46 :::
in some other non-hiring business of the
assessee.”
5. A perusal of the said circular would make it
clear that the higher rate of depreciation is also
admissible when the motor lorry is used by the
assessees in his own business of transportation of
goods on hire. Considering the findings recorded by
CIT (A) and the Boards Circular and the judgment of
Supreme Court in Gutpa Global Exim (supra), in our
opinion, no error can be found in the orders of the
CIT (A) as also that of I.T.A.T.
6. In the light of that appeal dismissed.
(R.S. MOHITE, J.) (F.I. REBELLO,J.)
::: Downloaded on – 09/06/2013 14:16:46 :::