JUDGMENT
V.C. Daga, J.
1. By this reference under Section 256 of the IT Act, 1961, the Tribunal has referred the following question of law for the opinion of this Court :
1. Whether, on the facts and in the circumstances of the case, the sum of Rs. 95,000 is liable to be taxed in accordance with the provisions of Section 17(3)(i) r/w Section 17(1)(iv) of the Act for the asst. yr. 1980-81 ?
2. It is not in dispute that the assessee was in service with M/s Sandvik Asia Ltd. as an industrial officer. He expressed his desire to leave the service and sought waiver of six months’ notice period by accepting his resignation w.e.f. 25th May, 1979 allowing him to avail earned leave due to him from 2nd March, 1979 to 24th May, 1979. It appears that the request of the assessee was accepted by his employer M/s Sandvik Asia Ltd. and on the same day, i.e., on 7th Feb., 1979, his resignation was accepted permitting him to avail earned leave from 2nd March, 1979 to 24th May, 1979. In the result, resignation became effective from 25th May, 1979. With the operation of the resignation, master and servant relationship came to an end on 25th May, 1979 itself.
3. It appears from the statement of facts that the assessee was offered employment by competitors of M/s Sandvik Asia Ltd., like M/s Widia & Drilleco. In order to prevent the assessee from accepting such offer, it appears that M/s Sandvik Asia Ltd. had offered additional amount of Rs. 96,000 to the assessee on his agreeing not to accept similar job in any other competing organisation for a minimum period of two years from 13th July, 1979 and not to disclose or impart with any information/knowledge or know-how of the company products/ processes which he may have acquired during his tenure with them. The assessee, on receipt of the said amount, executed restrictive covenant and undertook not to take any employment with any other competitors in lieu of payment of Rs. 96,000. This payment of Rs. 96,000, thus, can hardly be linked up with the salary, or perquisites and profits. The receipt of this amount is after cessation of the employer and employee relationship. This receipt of amount, thus, can only be capital receipt. The Tribunal was, thus, not justified in treating it as part of the salary for the asst. yr. 1980-81. In view of our finding, the question is answered in the negative, i.e., in favour of the assessee and against the Revenue.
Reference accordingly stands disposed of with no order as to costs.