High Court Rajasthan High Court

Commissioner Of Income Tax vs Hindustan Zinc Limited. on 29 March, 1985

Rajasthan High Court
Commissioner Of Income Tax vs Hindustan Zinc Limited. on 29 March, 1985
Equivalent citations: (1986) 50 CTR Raj 222


ORDER

By the Court – Heard ld. counsel.

The CIT has filed this application under s. 256(2) of the IT Act, 1961 (No. XLIII of 1961) (for short the Act) for a direction to the ITAT, Jaipur Bench, Jaipur (the Tribunal therein) to state the case and refer the following questions of law for our opinion, which are said to arise out of its order dt. 27-10-1983, passed in Misc. Applications No. 32 and 33/Jp/80, which arose out of ITA Nos. 1106 and 1107/Jp/76-77 :

“(1) Whether on the facts and in the circumstances of the case, the Tribunal was legally justified in considering the miscellaneous application of the assessee and rectifying the original order beyond the time limit prescribed under s. 254(2) of the IT Act, 1961 ?

(2) Without prejudice to the above, whether the Tribunal was justified in holding that there was really a mistake apparent from record in the original order ?”

By order dt. 27-10-1983, the Tribunal has rectified its order dt. 12-6-1978, passed on the assessees appeal relating to the asst. yrs. 1974-75 and 1975-76.

2. We have considered the order dt. 27-10-1983. The two questions proposed by the CIT in his application under s. 256(2) do not arise out of it. No finding in respect thereof has been recorded by it. The Tribunal has rectified its order dt. 12-6-1978 on the basis of the decision of the Supreme Court in Rajapalayam Mills Ltd. v. CIT, by its order dt. 22-5-1984 on the law arises in the facts and circumstances of the case. That decision is correct.

3. The reference application under s. 256(2) of the Act is dismissed.