JUDGMENT
S.P. Bharucha, J.
1. The question that rises in this reference reads thus:
“Whether on the facts and in the circumstances of the case, the Tribunal was right in holding that the assessee-company was entitled to allowance of depreciation an development rebate on Rs. 50,000, the price paid for the acquisition of technical know-how documentations ?”
2. Mr. Jetley, learned counsel for the Revenue, has fairly drawn our attention to the judgment of the Supreme Court in Scientific Engineering House Pvt. Ltd. CIT and the judgment of this court in CIT v. Sudarshan Chemical Industries Pvt. Ltd. [1986] 159 ITR 629, having regard to which the question must be answered in the affirmative and in favour of the assessee. The question is so answered. No order as to costs.