JUDGMENT
S.P. Bharucha, J.
1. The only question to be considered at the instance of the Revenue reads thus :
“Whether, on the facts and in the circumstances of the case, the Tribunal was right in allowing the assessee’s claim for gratuity liability of Rs. 77,760 notwithstanding the fact that the assessee did not have an approved gratuity fund under the Income-tax Act, 1961”
2. Counsel are agreed that the question must be answered in the negative and in favour of the Revenue in the light of the judgment of the Supreme Court in Shree Sajjan Mills Ltd. v. CIT [1985] 156 ITR 585.
3. The question is so answered.
4. No order as to costs.