High Court Rajasthan High Court

Commissioner Of Income Tax vs Soni Traders. on 28 November, 1995

Rajasthan High Court
Commissioner Of Income Tax vs Soni Traders. on 28 November, 1995
Equivalent citations: (1996) 133 CTR Raj 309
Author: B R Arora


ORDER

B. R. ARORA, J. :

The Tribunal, Jaipur Bench, Jaipur, for the asst. yr. 1987-88, referred the following question of law under s. 256(1) of the IT Act for the opinion of the High Court :

“Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that unpaid sales-tax liability, if paid within time allowed under Sales-tax Act should not be disallowed by virtue of s. 43B and thus cancelling the order passed under s. 263 of the IT Act, 1961 ?”

2. The material facts, on the basis of which the above question of law is to be decided, is similar to those in DB IT Ref. No. 9 of 1992 CIT vs. Achaldass Dhanraj decided on 27th March, 1995 [reported at (1995) 128 CTR (Raj) 325]. The question referred for the opinion of the High Court is identical with the question which was referred in DB IT Ref. No. 9 of 1992. While answering the reference in DB IT Ref. No. 9 of 1992 CIT vs. Achaldass Dhanraj (supra), this Court held as under :

“The Tribunal was justified in directing that the amount of unpaid sales-tax liabilities to the last date of previous year could not be disallowed if it is found to have been paid subsequently within the time allowed under the relevant Sales-tax Act. The proviso to s. 43B for that purpose is to be interpreted as clarificatory and applicable to the assessment year from 1984-85 to 1987-88”.

3. For the reasons given in DB IT Ref. No. 9 of 1992 CIT vs. Achaldass Dhanraj decided on 27th March, 1995 (supra), the question referred is answered in favour of the assessee and against the Revenue.

4. Consequently, the reference is answered in favour of the assessee and against the Revenue and it is held that the unpaid sales-tax liability, if paid within the time allowed under the Sales-tax Act should not be disallowed by virtue of s. 43B and the Tribunal was justified in cancelling the order passed under s. 263 of the IT Act, 1961.