High Court Karnataka High Court

Commissioner Of Income-Tax vs Kalburgi Wine Distributors on 28 July, 1994

Karnataka High Court
Commissioner Of Income-Tax vs Kalburgi Wine Distributors on 28 July, 1994
Equivalent citations: 1998 230 ITR 159 KAR, 1998 230 ITR 159 Karn
Author: S B Majmudar
Bench: S Majmudar, T S Thakur

JUDGMENT

S. B. Majmudar, C.J.

1. The following common question is referred for our opinion by the Income-tax Appellate Tribunal, Bangalore Bench, Bangalore at the instance of the Revenue.

“Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in reversing the order of the Commissioner of Income-tax (Appeals) who had confirmed the disallowance, made under Section 40(b), of the salary paid by the firm to the partners who were representing their respective Hindu undivided family ?”

2. Having heard learned counsel for the parties, we find that answer to this question is squarely covered by the Division Bench judgment in CIT v. Mangalore Ganesh Beedi Works , dated September 27, 1991. In the said decision the referred question is answered in favour of the assessee and against the Revenue.

3. Accordingly, the referred common question is answered in the affirmative, in favour of the assessee and against the Revenue.

4. References are disposed of accordingly.

No costs.