Bombay High Court High Court

Commissioner Of Income-Tax vs Hukumchand Mills Ltd. on 27 October, 1988

Bombay High Court
Commissioner Of Income-Tax vs Hukumchand Mills Ltd. on 27 October, 1988
Equivalent citations: 1990 185 ITR 60 Bom
Author: S Desai
Bench: S Desai, V Kotwal


JUDGMENT

S.K. Desai, J.

1. On perusing exhibit “E” which is the order of the Income-tax Appellate Tribunal rejecting the application under section 256(1) of the Income-tax Act, 1961, we find that the Tribunal has not indicated the basis of the rejection in the said order. In para 3 of the order, however, the Tribunal has referred to its earlier order for the assessment year 1972-73 and stated : AHEX”for the reasons given in the earlier order for the assessment year 1972-73, the present application is also rejected.” We must, therefore, have before us the reasoning process of the Tribunal in refusing a reference under section 256(1) of the Income-tax Act, before we can hold that the process is erroneous and direct a reference under section 256(2) of the Income-tax Act. The Department ought to be in the know of the earlier order and indeed should have annexed it to the Income-tax Application. That was not done and for four years thereafter the same state of affairs has continued. This clearly indicates that the Commissioner is not serious about prosecuting the Income-tax Application. In the result, the rule will stand discharged.

2. We may observe that, in our opinion, this method of disposal adopted by the Tribunal both in the principal appeal as well as in the reference application does not appear to be satisfactory. If the Tribunal chooses to rely on its earlier order, it must annex the relevant portion thereof or summarise the reasoning in that earlier order in the subsequent order. If the latter course is followed, then of course, the party moving the High Court will have to produce the earlier order if it is an earlier order in the party’s own case. A mere reference to an earlier order without reference to any portion thereof or a summary of the reasoning does not appear to be a sound practice. We make these observations since we were invited by both Mr. Bhatia and Mr. Jetley to say so, as considerable difficulty is felt by the court in deciding income-tax applications where the Tribunal has merely referred to its earlier decision without indicating even briefly the basis of the earlier decision which is applied. Subject to these observations, the rule is discharged but the parties are directed to bear their own costs.