IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
I.T.A. No.470 of 2006 (O&M)
Date of decision: 12.11.2009
Commissioner of Income Tax-III
-----Appellant
Vs.
M/s Nahar Spinning Mills Ltd.
-----Respondent
CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MR. JUSTICE GURDEV SINGH
Present:- Mr. Rajesh Sethi, Sr. Standing Counsel
for the revenue.
Mr. Sanjay Bansal, Sr. Advocate with
Mr. Prashant Bansal, Advocate
for the assessee.
---
ORDER:
1. This appeal has been preferred by revenue under
Section 260A of the Income Tax Act, 1961 (for short, “the Act”)
against the order dated 31.5.2005 of the Income Tax Appellate
Tribunal, Chandigarh Bench ‘A’ in I.T.A. No.5/Chandi/1996 for the
assessment year 1993-94, proposing to raise following
substantial questions of law:-
1. “Whether on the facts and circumstances of the
case, the Hon’ble ITAT was right in law in
holding that Central Sales Tax and Sales Tax be
ITA No.470 of 2006 2excluded from the total turnover of the assessee
while computing deduction u/s 80 HHC?”
2. “Whether on the facts and in the circumstances
of the case, the ITAT was correct in law in
directing not to reduce 10% of the interest
income portfolio income, investment income,
Misc. receipt and rental income from the profit of
business for the purpose of computation of
deduction under section 80 HHC of I.T. Act,
1961?”
3. “Whether on the facts and in the circumstances
of the case, the Hon’ble ITAT was justified in
allowing pre-operative expenses of
Rs.6011,744/- by ignoring provisions of section
35(D)(2)(d) of I.T. Act, 1961 which requires to
be treated as capital expenditure?”
2. Learned counsel for the revenue fairly states that
question No.1 can no longer be pressed in view of judgment of
the Hon’ble Supreme Court in Commissioner of Income Tax v.
Lakshmi Machine (2007) 290 ITR 667 and judgment of this
Court in Commissioner of Income Tax v. Vardhman Polytex
Ltd. (2008) 296 ITR 382.
3. With regard to question No.2, it is submitted that after
filing of the appeal, identical question has been considered by the
Hon’ble Supreme Court in Hero Exports v. Commisisoner of
Income Tax (2007) 295 ITR 454 and in view of said judgment,
the matter will require reconsideration by the Tribunal.
ITA No.470 of 2006 3
4. As regards question No.3, it is submitted that the said
question arose before the Tribunal but has not been adjudicated
upon.
5. Learned counsel for the assessee does not dispute
the above position.
6. Accordingly, this appeal is allowed. The order of the
Tribunal is set aside and the matter is remanded to the Tribunal
for fresh decision in accordance with law.
(ADARSH KUMAR GOEL)
JUDGE
November 12, 2009 ( GURDEV SINGH )
ashwani JUDGE