TAX CASE No.27 oF 1995
Reference against the statement of case drawn on 28th March,
1995 by Income Tax Appellate Tribunal, Patna Bench, Patna in
R.A.No. 10 (Pat) of 1995.
HOTEL CHANAKYA (P) LTD.------------------------------(Appellant)
Versus
DY.COMMISSIONER OF INCOME TAX---------------------(Respondents
----
For the Assessee : Sri A.K.Rastogi, Advocate
For the Revenue : Mr.S.K.sharan
****
P R E S E N T
THE HON'BLE MR. JUSTICE CHANDRAMAULI KUMAR PRASAD
THE HON'BLE MR. JUSTICE SHAILESH KUMAR SINHA
Prasad & This case has come up for our consideration on
Sinha, JJ.
reference being made by the Patna Bench of Income Tax
Tribunal.
The reference made is as follows :
“Whether, on the facts and in the circumstances of
the case, the Tribunal is justified in law in holding
that the appellant’s hotel building can not be treated
as plant within the meaning of sections 32 and
43(3) of the I.T.Act, 1961?
Mr. A.K.Rastogi appears on behalf of the assessee
whereas revenue is represented by Mr. S.K.Sharan.
It is common ground that identical reference was
made to this Court and same has been answered in the case
of Commissioner of Income-Tax V. Lawly Enterprises (P)
Ltd., reported in 225, I.T.R, 154.
After having heard the learned counsel for the
2
parties, we answer the reference in same terms as that of
Commissioner of Income-Tax V. Lawly Enterprises (P)
Ltd. (supra).
Reference is disposed of accordingly.
Let a copy of our opinion be forwarded to the
Patna Bench of Income Tax Tribunal.
( Chandramauli Kumar Prasad,J.)
Patna High Court
3rd July, 2008
Manish/-
( Shailesh Kumar Sinha,J.)