ITA No. 347 of 2008
IN THE HIGH COURT AT CALCUTTA
Special Jurisdiction(Income Tax)
ORIGINAL SIDE
COMMISSIONER OF INCOMETAX, CENTRAL-I Plaintiff/Petitioner/Applicant
Versus
MERLIN LEISURES PVT. LTD. Defendant/Respondent
BEFORE:
The Hon’ble JUSTICE PINAKI CHANDRA GHOSE
The Hon’ble JUSTICE SANKAR PRASAD MITRA
Date : 1st August, 2008.
The Court : After hearing the learned Advocates for the parties, the
appeal is admitted and the following substantial question of law is referred for
adjudication:
“Whether on the facts and in the circumstances of the case the Income Tax
Appellate Tribunal is justified in law dismissing three appeals by allowing
membership fees as capital receipts armed with a decision in the case of Diners
Business Service Pvt. Ltd. vs. CIT (263 ITR Page 1) although the said decision
has no bearing with all the three appeals?
Let paper book be prepared by the appellant and be served upon the
respondent within eight weeks from date.
Let the appeal appear ten weeks hence.
All parties concerned are to act on a signed copy of the minutes of this
order on the usual undertakings.
Urgent xerox certified copy of this order, if applied for, be supplied
to the parties subject to compliance with all requisite formalities.
(PINAKI CHANDRA GHOSE, J.)
(SANKAR PRASAD MITRA, J.)
km