Delhi High Court High Court

Commissioner Of Income-Tax vs K.G. Hawkins on 19 April, 1990

Delhi High Court
Commissioner Of Income-Tax vs K.G. Hawkins on 19 April, 1990
Equivalent citations: 1990 185 ITR 593 Delhi
Author: B N Kirpal
Bench: B Kirpal, C Chaudhary


ORDER–Cannot be referred.

Income Tax Act 1961 s.256

Reference–QUESTION NOT ARISING OUT OF TRIBUNAL’S ORDER–Could not be referred.

Income Tax Act 1961 s.256

JUDGMENT

B. N. Kirpal, J.

1. The petitioner seeks reference of the following question of law to this court :

“That the living allowances should be treated as exempt without verifying whether the said living allowance granted to the assessed to meet expenses were wholly. Necessarily and exclusively incurred in the performance of his duties and without certifying whether the assessed actually and wholly spent the said living allowances ?”

2. The petitioner had sought reference of four questions to this court in an application filed under section 256(1). The Tribunal has referred three questions to this court, but the question which is now proposed to be referred was not referred by the Tribunal on the ground that this question does not arise from the Tribunal’s order. The other questions of law were referred. We are in agreement with the Tribunal’s conclusion that the question which is now proposed did not arise out of the Tribunal’s order and, therefore, the decision of the Tribunal does not call for any interference.

3. Petition is dismissed. No costs.