Allahabad High Court High Court

Commissioner Of Wealth-Tax vs Smt. Shanti Devi Kaushik on 31 July, 1990

Allahabad High Court
Commissioner Of Wealth-Tax vs Smt. Shanti Devi Kaushik on 31 July, 1990
Equivalent citations: 1991 187 ITR 623 All
Author: B J Reddy
Bench: B J Reddy, R Sharma

JUDGMENT

B.P. Jeevan Reddy, C.J.

1. For the reasons stated in our order in Wealth-tax Applications Nos. 205 to 210 of 1989 (CWT v. Suresh Kumar Kaushik alias Chakkarpani [1991] 187 ITR 343), disposed of today, question No. 1 alone in these cases is directed to be referred. Question No. 1 reads as follows :

“Whether the Income-tax Appellate Tribunal was factually and legally correct in directing the discounted value of compensation received by the assessee, being taken in relation to the assessment years 1976-77 and 1977-78 when the asset to be valued was agricultural land ?”

2. So far as questions Nos. 2 and 3 are concerned, they cannot be referred for the reasons recorded in the aforesaid order.

3. These wealth-tax applications are allowed in part. No costs.