Gujarat High Court High Court

The vs Unknown on 6 July, 2011

Gujarat High Court
The vs Unknown on 6 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/864/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 864 of 2008
 

 
 
=========================================================

 

THE
COMMISSIONER OF INCOME TAX, CENTRAL - II - Appellant(s)
 

Versus
 

AJANTA
ELECTRONICS PVT. LTD. - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH BHATT, SR COUNSEL
for
Appellant(s) : 1, 
RULE SERVED for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 06/07/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
is in appeal against judgement of the tribunal dated 18.10.2007.
Following question was framed by the Bench while admitting the
appeal on 13.4.2009 :

“Whether
the Appellate Tribunal is right in law and on facts in holding that
export incentive can be stated to be derived from export activity
eligible for deduction under Section 80IA and thereby restoring the
issue tot he file of the Assessing Officer?”

Question
pertains to assessment year 1998-1999.

Counsel
for the Revenue pointed out that this issue is covered in favour of
the Revenue by virtue of judgement of Supreme Court in case of
Liberty India v. Commissioner of Income-tax reported in
(2009) 317 ITR 218(SC).

We
find that in the above judgement, the Apex Court held as under :

“In
the circumstances, we hold that duty drawback receipt/DEPB benefits
do not form part of the net profits of eligible industrial
undertaking for the purposes of section 80-I/80-IA/80-IB of the
1961 Act.”

Issue
being identical, this question is answered in favour of the Revenue.
Tax appeal is allowed. Judgement of the tribunal dated 18.10.2007 is
set aside. Tax Appeal is disposed of accordingly.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top