Gujarat High Court High Court

Commissioner vs Unknown on 15 February, 2010

Gujarat High Court
Commissioner vs Unknown on 15 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/106/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 106 of 2009
 

 
 
=========================================================

 

COMMISSIONER
OF INCOME TAX-II - Appellant(s)
 

Versus
 

GUJARAT
POWERGEN ENERGY CORPORATION LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 15/02/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

1. The
Commissioner of Income Tax-II, Ahmedabad has filed the Tax Appeal
under Section 260A of the Income Tax Act, 1961 for assessment year
1997-1998 proposing to formulate the following substantial questions
of law for determination and consideration of this Court.

Whether
the Appellate Tribunal is right in law and on facts in confirming the
order passed by the CIT(A) deleting the addition of Rs.20,94,194/-
being interest on deposit for obtaining bank guarantee. ?

2. Heard
Mrs. Mauna M. Bhatt, Standing Counsel appearing for the revenue and
perused the orders passed by the authority below. The question was
considered by the CIT (Appeal) as well as the Tribunal in light of
the decision of the Apex Court in the case of Commissioner of
Income Tax v/s. Karnal Co-Operative Sugar Mills Ltd. reported in
(2000) 243 ITR 2,
wherein
it is held that any income on deposit is incidental to the
acquisition of assets for the setting up of the plant and machinery.
As such interest is held to be a capital receipt, which would go to
reduce the cost of asset. Both the Appellate Authorities have found
on facts that the interest received from bank on margin money has
direct nexus with project and hence it is a capital receipt. It is
not taken as income from other sources. Since the issue is concluded
by the decision of the Apex Court, we are of the view that no
substantial question of law arises out of the order of the Tribunal.
We, therefore, dismiss this Tax Appeal.

(K.A. Puj,J.) (Rajesh H. Shukla,J.)

rakesh/

   

Top