Commissioner Of Income-Tax vs Amalgamations Ltd on 26 March, 1997

0
39
Madras High Court
Commissioner Of Income-Tax vs Amalgamations Ltd on 26 March, 1997
Equivalent citations: 1999 236 ITR 430 Mad
Author: N B Balasubramanian

JUDGMENT

N. B. Balasubramanian J.

1. At the instance of the Revenue, the Appellate Tribunal has stated a case and referred the following questions of law under section 256(1) of the Income-tax Act, 1961, for the opinion of this court for the assessment year 1979-80 :

“1. Whether, on the facts and in the circumstances of the case, the Tribunal was correct in holding that the guarantee commission should be assessed to tax as business income and the expenses incurred on items of depreciation, legal expenses, payment of urban land tax, property tax, interest and loss under section 32, constitute deduction under section 37(1) of the Income-tax Act ?

2. “Whether the Tribunal was right in holding that only the net dividend income after deduction of tax deducted at source from abroad, should be brought to tax and not the gross dividend ?”

2. Mr. P. P. S. Janarthana Raja, learned counsel for the assessee, has undertaken to file vakalat on February 26, 1977, and at the time of hearing he has stated that he will file vakalat within a period of one week. Recording the said undertaking, learned counsel for the assessee is directed to file vakalat within one week.

3. In so far as the first question is concerned, Mr. C. V. Rajan, learned counsel for the Revenue, has fairly stated that the issue raised in this question is covered against the Revenue by the decision of this court in the assessee’s own case in CIT v. Amalgamations (P.) Ltd. [1977] 108 ITR 895, wherein this court has held that the guarantee commission and the miscellaneous income received should be assessed under the head “Business”. Following the decision of this court rendered in the assessee’s own case, we answer the first question referred to us in the affirmative and against the Revenue.

4. In so far as the second question is concerned, the point that arises is whether the gross dividend income should be brought to tax or the net dividend after deduction of tax deducted at source from abroad should be brought to tax. This court in A.F.W. Low v. CIT [1995] 211 ITR 213, has held that only the gross dividend income that should be brought to tax. Mr. P. P. S. Janarthana Raja, fairly concedes that the above decision would fully apply to the facts of the present case. Hence, the view of the Appellate Tribunal that the net dividend should be brought to tax is not sustainable in law. Following the decision in A.F.W. Low v. CIT [1995] 211 ITR 213 (Mad), we answer the second question in the negative and in favour of the Revenue. There will be no order as to costs.

LEAVE A REPLY

Please enter your comment!
Please enter your name here