High Court Madhya Pradesh High Court

Commissioner Of Income-Tax vs Shelley Products (No. 2) on 21 April, 1989

Madhya Pradesh High Court
Commissioner Of Income-Tax vs Shelley Products (No. 2) on 21 April, 1989
Equivalent citations: 1989 179 ITR 523 MP
Author: G Sohani
Bench: G Sohani, D Dharmadhikari


JUDGMENT

G.G. Sohani, Actg. C.J.

1. This is an application under Section 256(2) of the Income-tax Act, 1961 (hereinafter referred to as “the Act”).

2. The material facts giving rise to this application, briefly, are as follows : The assessee was assessed in the status of a registered firm. The assessment year in question is 1976-77. Aggrieved by the order of assessment, the assessee preferred an appeal before the Commissioner of Income-tax (Appeals) on the ground that the Inspecting Assistant Commissioner, Indore, had no jurisdiction under Section 144B of the Act to give directions to the Income-tax Officer (Special Investigation Circle)-I, Indore, who framed the assessment order. The appeal preferred by the assessee was dismissed. On further appeal before the Tribunal, the Tribunal held that the order of assessment deserved to be quashed as the Inspecting Assistant Commissioner (Assessment), Indore, had no jurisdiction to issue directions under Section 144B of the Act. The Revenue, therefore, submitted an application under Section 254(2) of the Act on the ground that there was a mistake apparent on the face of the record. The Tribunal held that there was no mistake apparent on the face of the record and in this view of the matter, the Tribunal rejected the application under Section 254(2) of the Act. Aggrieved by that order, the application preferred by the Revenue under Section 256(1) of the Act was rejected by the Tribunal. Hence, the Revenue has filed this application under Section 256(2) of the Act.

3. Having heard learned counsel for the parties, we have come to the conclusion that this application deserves to be rejected. It cannot be held that any question of law arises out of the order passed by the Tribunal rejecting the application under Section 254(2) of the Act. The application under Section 256(2) of the Act, therefore, deserves to be rejected.

4. The application is, accordingly, dismissed. There shall be no order as to costs of this application.