Delhi High Court High Court

J. P. Gupta vs Commissioner Of Income Tax on 11 December, 2008

Delhi High Court
J. P. Gupta vs Commissioner Of Income Tax on 11 December, 2008
Author: Badar Durrez Ahmed
            THE HIGH COURT OF DELHI AT NEW DELHI

%                                          Judgment delivered on: 11.12.2008

+ ITA 1349/08, ITA 1350/08, ITA 1351/08, ITA 1352/08,
  ITA 1353/08 & ITA 1354/08


J. P. GUPTA                                                      ... Appellant

                                          - versus -


COMMISSIONER OF INCOME TAX                                       ... Respondent

Advocates who appeared in this case:

For the Appellant     : Mr O. S. Bajpai with Mr Rajiv Saxena
For the Respondent    : Mr R. D. Jolly

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE RAJIV SHAKDHER

1. Whether Reporters of local papers may be allowed to
see the judgment ?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported in Digest ?

BADAR DURREZ AHMED, J (ORAL)

1. In these appeals the common order dated 22.07.208 passed

by the Income Tax Appellate Tribunal is in question. The issue sought

to be raised in these appeals is whether the licence fee payable to the

railways for use of land as a depot, could be regarded as an accrued

liability or a contingent liability. It was pointed out by the learned

counsel for the appellant/ assessee that before the Tribunal he had taken

a specific plea that in the assessee’s own case for the assessment year

ITA Nos. 1349/08, 1350/08, 1351/08, 1352/08, 1353/08 & 1354/08 Page No.1 of 3
1995-1996, which had been decided by the Tribunal vide its order

dated 25.11.2004, the said licence fee has been construed to be an

accrued liability and, therefore, allowable as an expenditure in the year

of accrual. Unfortunately, the Tribunal has not returned any finding on

this aspect of the matter.

2. Consequently, we feel that the impugned order requires to be

set aside and the matters to be remanded to the Tribunal for a

consideration on this aspect of the matter. According to the learned

counsel for the appellant / assessee the matter stood concluded by

virtue of the decision of the Tribunal in respect of the assessment year

1995-1996 and, therefore, there was no occasion for re-entering into

the dispute of whether the licence fee payable was a contingent liability

or an accrued liability. The learned counsel for the appellant/ assessee

submits that the Tribunal ought to have followed its decision in respect

of the assessment year 1995-1996 particularly when no appeal

therefrom had been preferred by the revenue and the issue had become

final.

3. Mr Jolly, who appears on behalf of the revenue, submits that

he does not have any instructions whether any appeal has been

preferred from the order of the Tribunal pertaining to the assessment

year 1995-1996. In any event, since we are remanding the matters to

ITA Nos. 1349/08, 1350/08, 1351/08, 1352/08, 1353/08 & 1354/08 Page No.2 of 3
the Tribunal for a consideration on this aspect of the matter, the

Tribunal would examine as to whether the revenue had preferred any

appeal therefrom or not and the effect thereof.

4. The impugned order is set aside. The appeals are remanded

to the Tribunal for a consideration afresh as per the directions given

above. The matters be placed before the Tribunal on 15.01.2009 for

further directions.

The appeals stand disposed of.

BADAR DURREZ AHMED, J

RAJIV SHAKDHER, J
December 11, 2008
SR

ITA Nos. 1349/08, 1350/08, 1351/08, 1352/08, 1353/08 & 1354/08 Page No.3 of 3