High Court Rajasthan High Court

Commissioner Of Income Tax vs Heera Lal Bhat on 24 September, 1999

Rajasthan High Court
Commissioner Of Income Tax vs Heera Lal Bhat on 24 September, 1999
Equivalent citations: (2003) 184 CTR Raj 554
Author: N Mathur
Bench: N Mathur, A Singh


JUDGMENT

N.N. Mathur, J.

1. Heard Mr. Sandeep Bhandawat for the Revenue applicant and Mr. Suresh Ojha for the respondent-assessee.

2. Both these applications under Section 256(2) of the IT Act, 1961, hereinafter referred to (as the Act of 1961), which pertain to the asst. yr. 1994-95, have been filed at the instance of the Revenue seeking mandamus to the Tribunal for drawing up statement of case and to refer the following common question for the opinion of this Court :

“Whether on the facts and in the circumstances of the case, the Tribunal was correct in holding that in the case of a firm where profit is computed by applying net profit rate, deduction for salary and interest is separately allowable under Section 40(b) of the IT Act, when in fact Section 40(b) does not provide for any deduction, but places ceiling on the deduction allowable ?”

3. It is submitted by Mr. Sandeep Bhandawat, learned counsel for the Department that on the same point, the Department has already filed Reference Application under Section 256(2) of the Act, which has been registered as CIT v. Jain Construction Co. (D.B. IT Case No. 12 of 1998). We have decided the said reference today. Thus, for the reasons and conclusions arrived at in the decision rendered by us in the said Reference, no question of law arises out of the order of the Tribunal.

4. It is next submitted by the learned counsel for the Revenue Mr. Bhandawat that the Tribunal has erred in law in not appreciating the fact that the proviso to Section 44AD(2), which allows deduction of salary and interest paid to its partners, refers to computation of income made under Section 44AD(1) whereas the assessment was finalised under Section 44AD(5). The proviso has no application to the assessment completed under Section 44AD(5).

5. It is submitted by Mr. Ojha that reference to the aforesaid provision is not relevant as the said question was not raised before the Tribunal by the Revenue. He has also submitted that Sub-section (5) of Section 44AD is no bar for allowing deduction as claimed by the respondent.

6. In view of this submission made by Mr. Ojha, the contention raised by Mr. Bhandawat, learned counsel for the Revenue, cannot be entertained.

7. No referable question of law arises out of the order of the Tribunal and, accordingly, both the applications filed under Section 256(2) at the instance of the Revenue are rejected.