Andhra High Court High Court

Commissioner Of Income-Tax vs Adoni Agricultural Market … on 31 July, 1996

Andhra High Court
Commissioner Of Income-Tax vs Adoni Agricultural Market … on 31 July, 1996
Equivalent citations: 1998 232 ITR 806 AP
Author: S S Quadri
Bench: B Raikote, S M Quadri


JUDGMENT

Syed Shah Mohammed Quadri, J.

1. This is an application filed under section 256(2) of the Income-tax Act, 1961, for a direction to the Income-tax Appellate Tribunal to state the case and refer the following question of law to this court for opinion, viz;

ether, on the facts and in the circumstances of the case, the Appellate Tribunal is correct in law in holding that the assessee is a ‘local authority’ and that the income derived by it is exempt from tax ?”

2. In view of the judgment of this court in CIT v. Agricultural Market Committee , taking the view that the Agricultural Marketing Committee is a “local authority” within the meaning of section 10(20) of the Income-tax Act, 1961, and is, therefore, entitled to exemption, we are of the view that the Tribunal is right in coming to the conclusion that no referable question of law arises. The I.T.C. is, there fore, dismissed.