Allahabad High Court High Court

Cit vs Jai Prakash Associates (P) Ltd. on 18 March, 2005

Allahabad High Court
Cit vs Jai Prakash Associates (P) Ltd. on 18 March, 2005
Equivalent citations: 2006 155 TAXMAN 392 All


ORDER

1. The Income Tax Appellate Tribunal, Allahabad, has referred the following questions of law under section 256(1) of the Income Tax Act, 1961 (hereinafter referred to as ‘the Act’) for opinion to this Court:

Questions at the instance of department

“1. Whether, on the facts and in the circumstances of the case, the Tribunal was legally justified in holding that the assessee is entitled to investment allowance under section 32A of the Income Tax Act, 1961 ?

2. Whether, on the facts and in the circumstances of the case, the Tribunal was legally justified in deleting the disallowance of interest paid on deposits in excess of interest at the rate of 15 per cent per annum

Questions at the instance of assessee

“1. Whether, on the facts and in the circumstances of the case the Income Tax Appellate Tribunal was legally correct in holding that the value of free residential accommodation provided by the assessee-company to its directors and employees should not be computed as per rule 3(e)(iii) of the Income-tax Rules, 1962, for the purpose of computing the disallowance under sections 40(c) and 40A(5) of the Income Tax Act, 1961, even though on similar facts and in similar circumstances such computation under rule 3(a)(iiz) was upheld by the Tribunal in the assessment year 1983-84 ?

2. Whether, on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was justified in holding that the expenditure on running and maintenance of jeeps as distinguished from such expenditure on motor cars should also be included for the purpose of computing the disallowance under section 37(3) of the Income Tax Act, 1961 ?

3. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was legally correct in holding that the cost of replacement of old carpets amounting to Rs. 37,164 was not a revenue expenditure ?

4. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was justified in upholding the finding of the Commissioner (Appeals) rejecting the additional ground raised by the appellant before him claiming a deduction of Rs. 4,87,892 ?”

2. Briefly stated the facts giving rise to the present reference are as follows:

The dispute relates to the assessment year 1985-86.

3. The assessee-company is engaged in the business of construction of tunnels, bridges, roads, etc. It claimed investment allowance under section 32A of the Act. The claim of investment allowance was disallowed by the assessing officer but was accepted in appeal by the Commissioner (Appeals) as well as in further appeal by the Tribunal. The controversy raised by the question No. 1 at the instance of the department with regard to the investment allowance to a building contractor has been settled by the Supreme Court in CIT v. N.C. Buddha Raja & Co. (1993) 204 ITR 412, wherein it has been held that the construction of road, tunnels, bridges does not amount to production of any article or thing within the meaning of section 32A of the Act. Therefore, to such contractor’s investment allowance is not allowable.

4. Respectfully following the aforesaid judgment of the Supreme Court, we answer the question No. 1 in negative, i.e., in favour of the department and against the assessee.

5. So far as the question No. 2 is concerned, the learned standing counsel fairly submitted that similar question has been answered in ITR No. 41 of 1987 decided on 8-4-2004 and in ITR No. 274 of 1991 decided on 11-3-2005 against the department.

6. Respectfully following the said decision, we answer the question No. 2 in affirmative, i.e,, in favour of the assessee and against the department.

7. As regards the questions referred at the instance of the assessee, none appeared to press the questions on behalf of the assessee. The questions referred at the instance of the assessee are returned unanswered.

8. The reference is decided as above.