High Court Karnataka High Court

Commissioner Of Income-Tax vs Hindustan Machine Tools Ltd. on 26 March, 1996

Karnataka High Court
Commissioner Of Income-Tax vs Hindustan Machine Tools Ltd. on 26 March, 1996
Equivalent citations: 1998 229 ITR 191 KAR, 1998 229 ITR 191 Karn
Author: S R Babu
Bench: R Raveendran, S R Babu


JUDGMENT

S. Rajendra Babu, J.

1. Substantial questions of law have been referred for opinion as under :

“1. Whether, on the facts and in the circumstances of the case, the Appellate Tribunal is right in law in upholding the order of the Commissioner of Income-tax (Appeals) who directed the Income-tax Officer to include the value of work-in-progress, machinery and equipment in transit and under erection in the computation of capital for the purpose of relief under section 80J ?

2. Whether, on the facts and in the circumstances of the case, the Appellate Tribunal is right in law in upholding the order of the Commissioner of Income-tax (Appeals) who held that for the purpose of computing relief under section 80J profits and gains after (it should be before) allowing current depreciation should be the basis ?

3. Whether, on the facts and in the circumstances of the case, the Appellate Tribunal is right in law in upholding the order of the Commissioner of Income-tax (Appeals) who directed the Income-tax Officer to allow exemption under section 80HH on commercial profits after allowing current depreciation ?”

2. The questions raised in this reference are covered by the decision of this court in CIT v. HMT Ltd. [1993] 199 ITR 235.

3. Following the said decision and for the reasons stated therein, the questions raised herein are answered in the affirmative and against the Revenue.