Gujarat High Court High Court

Commissioner vs Gujarat on 15 November, 2011

Gujarat High Court
Commissioner vs Gujarat on 15 November, 2011
Author: D.A.Mehta, Honourable Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/9/2004	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No.9 of 2004
 

In


 

INCOME
TAX REFERENCE No.206 of 1992
 

With


 

MISC.
CIVIL APPLICATION No.10 of 2004
 

In
INCOME TAX REFERENCE No.206 of 1992
 

To


 

MISC.
CIVIL APPLICATION No.11 of 2004 

 

In
INCOME TAX REFERENCE No.206 of 1992
 

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

COMMISSIONER
OF INCOME-TAX-I - Applicant(s)
 

Versus
 

GUJARAT
CARBON LTD - Respondent(s)
 

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


Appearance
: 
MR KM PARIKH for Applicant(s) :
1, 
MR JP SHAH for Respondent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 


Date
: 10/09/2008 

 


 COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

In
these three applications, the applicant-revenue is seeking leave to
file appeal against common judgment rendered on 17.07.2002 in Income
Tax Reference Nos.206 of 1992, 206A of 1992 and 206B of 1992.

The
Assessment Years in question are 1981-82 to 1983-84.

Following
question was raised before by this Court:

?SWhether,
the Appellate Tribunal is right in law and on facts in treating the
amounts paid for royalty to collaborators as revenue expenditure???

In
relation to the aforesaid question the High Court has followed its
own decision for Assessment Year 1980-81 in assessee’s own case
while deciding the reference. Learned advocate for the applicant is
not in a position to inform as to whether the applicant-revenue has,
or has not, challenged the earlier judgment for Assessment Year
1980-81, despite having been granted sufficient opportunities in
this regard. Considering the fact that the said judgment was
rendered on 05.12.2001 as reported in [2002] 254 ITR 294, the issue
in relation to the question stands concluded by a judgment of the
High Court. Hence, in so far as the decision in relation to
aforesaid question is concerned, no leave is required to be granted.

Accordingly,
these Misc. Civil Applications stand rejected. There shall be no
order as to costs.

Registry
to place a copy of this order in connected matters.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[BANKIM
N. MEHTA,J]

***

Bhavesh*

   

Top