Madras High Court
Cit vs Salem Co-Operative Spinning … on 3 December, 2001
Equivalent citations: 2002 258 ITR 360 Mad
JUDGMENT
R. Jayasimha Babu, J.
There is no merit in this appeal. The Tribunal has rightly held that the amounts paid towards provident fund and E.S.I. dues were amounts which were required to be deducted while computing the taxable income of the assessee. The amounts had been paid within the grace period provided under the relevant statutes. The appeal is dismissed.
OPEN