High Court Punjab-Haryana High Court

Roxy Industrial Corporation vs Commissioner Of Income-Tax … on 13 January, 2009

Punjab-Haryana High Court
Roxy Industrial Corporation vs Commissioner Of Income-Tax … on 13 January, 2009
ITA No.822 of 2008                                                         1


        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                                                  Date of Decision:-13.1.2009

Roxy Industrial Corporation.
                                                               ---Appellant
                                         Versus

Commissioner of Income-Tax (Central), Ludhiana.
                                                               ---Respondent

CORAM:- HON’BLE MR.JUSTICE J.S.KHEHAR
HON’BLE MR.JUSTICE NAWAB SINGH

Present:- Mr.Pankaj Jain, Advocate for the appellant.

J.S.KHEHAR, J.(ORAL)

Through the instant appeal, the appellant has impugned the

order passed by the Income Tax Appellate Tribunal dated 14.11.2007

(Annexure A3).

The order passed by the Income Tax Appellate Tribunal dated

14.11.2007 is based on the decision rendered by the Apex Court in C.I.T.

Versus British Paints India Limited, 188 ITR 44 wherein it has been laid

down that a discretion is vested with the assessee to determine, the value of

the stock, either on the basis of the actual costs thereof or at the market

value thereof, with a further discretion to calculate the value of stock on the

basis of the chosen option. By exercising the above option, the assessee has

the right to choose the method by which two stocks are assessed at the lower

value. In so far as the assessment of the cost at market value is concerned,

the same can be adopted to show lower value of the stock in hand if the

market value of such stock is shown to have drastically fallen. Since in so

far as the present controversy is concerned, it is not the case of the appellant
ITA No.822 of 2008 2

that the market value of the stock in question had drastically fallen, there

was no option at the hands of the assessee except to depict the market value

of the stock on the basis of valuation of stock in trade at cost.

Rather than adopting the sole option, which was available to

the assessee, the assessee alleged that he had sold the stock as scrap/junk

and had assessed the value thereof at the price realized by selling the stock

as scrap/junk. This option was clearly not open to the assessee in terms of

the decision rendered by the Apex Court in the case of British Paints India

Limited’s (supra).

In view of the above, we find no merit in the instant appeal and

the same is dismissed.




                                                           (J.S.Khehar)
                                                                Judge



                                                          (Nawab Singh)
13.1.2009                                                      Judge
AS