High Court Punjab-Haryana High Court

M/S Prime Leather vs Commissioner Of Income Tax on 10 December, 2009

Punjab-Haryana High Court
M/S Prime Leather vs Commissioner Of Income Tax on 10 December, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                      I.T.A. No. 532 of 2009
                                         DATE OF DECISION : 10.12.2009

M/s Prime Leather, Jalandhar

                                                            .... APPELLANT

                                   Versus

Commissioner of Income Tax, Jalandhar
                                                         ..... RESPONDENT


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE MEHINDER SINGH SULLAR


Present:    Mr. Akshay Bhan, Advocate,
            for the appellant-assessee.

                         ***


SATISH KUMAR MITTAL , J.

The assessee has filed this appeal under Section 260-A of the

Income Tax Act, 1961 (hereinafter referred to as `the Act’), against the order

dated 16.3.2009, passed by the Income Tax Appellate Tribunal, Amritsar

Bench, Amritsar (hereinafter referred to as `the ITAT’) in ITA No. 18 (Asr)/

2009, pertaining to the assessment year 2004-05, raising the following

substantial questions of law :-

(i) Whether on the facts and circumstances of the case, the
Tribunal was justified in holding that the export
incentives of Rs. 38,23,143/- were not eligible profits for
the purpose of deduction under Section 80-IB of the Act?

ITA No. 532 of 2009 -2-

In the present case, the assessee is engaged in the business of

manufacture and sale of leather products. For the assessment year 2004-05,

the assessee firm filed its return of income declaring an income of

Rs.12,90,376/-. The return was processed under section 143 (1) (a) of the

Act. Thereafter, the case was taken up for scrutiny and processed under

section 143 (3) of the Act. The Assessing Authority disallowed the

deduction claimed by the assessee under section 80-IB of the Act, while

holding that the receipt of export incentives of Rs. 38,23,143/- was not

eligible profit for the purpose of deduction under Section 80-IB of the Act.

Feeling aggrieved, the assessee filed an appeal before the Commissioner of

Income Tax (Appeals), Jalandhar [hereinafter referred to as `the CIT (A)],

who vide his order dated 29.10.2008 partly allowed the appeal. Against the

aforesaid order, the assessee firm filed an appeal, which has been dismissed

by the learned ITAT vide its order dated 16.3.2009. Against the said order,

the instant appeal has been filed by the assessee raising the aforesaid

substantial questions of law.

During the course of hearing, learned counsel for the appellant-

assessee could not controvert the fact that in the similar facts and

circumstances, the aforesaid question of law has already been decided by

this Court in favour of the revenue in the case of M/s Liberty India v.

Commissioner of Income-Tax, (2007) 293 ITR 520, which has been relied

upon by the learned ITAT in the aforesaid impugned order. The said

decision has been affirmed by the Hon’ble Supreme Court in Liberty India
ITA No. 532 of 2009 -3-

v. Commissioner of Income-Tax, (2009) 317 ITR 218.

In view of the aforesaid factual and legal position, we are of the

opinion that no substantial question of law is arising from the order of the

ITAT. Thus, the instant appeal stands dismissed.




                                          ( SATISH KUMAR MITTAL )
                                                   JUDGE



December 10, 2009                       ( MEHINDER SINGH SULLAR )
ndj                                               JUDGE