ITA No.478 of 2009 2
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Income Tax Appeal No.478 of 2009
Date of Decision:- 4.12.2009
Home Tex,77,Sector 29, HUDA, Panipat
---Appellant
Versus
Commissioner of Income Tax, Karnal
---Respondent
CORAM:- HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
HON'BLE MR.JUSTICE MEHINDER SINGH SULLAR
Present:- Mr.Devinder Kumar, Advocate for the appellant.
SATISH KUMAR MITTAL, J. (ORAL)
The assessee has filed the instant appeal under section 260-A
of the Income Tax Act, 1961 against the order dated 28.3.2008 passed by
the Income Tax Appellate Tribunal, Delhi Bench (hereinafter referred to as
“the ITAT”) in ITA No.950/Del/2007, in the case of assessee for the
Assessment Year 2002-2003, raising the following substantial questions of
law:-
I. Whether the Tribunal order is sustainable being exparte
which is against the principles of justice for granting
“opportunity” of being heard?
II. Whether the Duty draw back received is an amount
derived and eligible for claim u/s 80IB?
III.Whether the Duty Entitlement Pass Book Scheme
received is an amount derived and eligible for claim u/s
80IB?
IV.Whether on the true and correct interpretation of the
ITA No.478 of 2009 2provisions of sec.80HHC r.w. section 80IA(9) r.w.
Section 80IB(13) the Tribunal has erred in restricting the
claim of deductions under the Act?
Learned counsel for the assessee very fairly concedes that all
the aforesaid substantial questions have already been decided against the
assessee by this Court in Liberty India v. Commissioner of Income Tax
(2007) 293 ITR 520, which has been affirmed by the Hon’ble Supreme
Court of India in Liberty India v. Commissioner of Income Tax (2009)
317 Income Tax Reports 218 (SC).
In view of above, this appeal is dismissed, as no substantial
question of law is arising from the impugned order.
(Satish Kumar Mittal)
Judge
(Mehinder Singh Sullar)
4.12.2009 Judge
AS