IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
ITA No.27 of 2004(O&M)
Date of decision: 12.10.2009
M/s Morinda Cooperative Sugar Mills Limited
-----Appellant
Vs.
Commissioner of Income tax II, Chandigarh.
----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR. JUSTICE GURDEV SINGH
Present:- Mr. M.R.Sharma, for the appellant in ITA Nos.27, 224
of 2004, 93 and 94 of 2005.
Mr. Rajesh Garg, Advocate for the appellant in
ITA Nos.637 of 2005 and 165 of 2005.
Ms.Urvashi Dhugga, Advocate for the respondent
In ITA Nos.27, 224 of 2004 and 94 and 165 of 2005.
Mr. SK Mukhi, Advocate for the respondent
In ITA No.165 of 2005.
Adarsh Kumar Goel,J.
This order will dispose of Income Tax Appeal Nos.27,
224 of 2004, 93, 94, 165 and 637 of 2005 under Section 260A of
the Income Tax Act, 1961 (in short, ‘the Act’), raising common
question of applicability of section 80P of the Act to the marketing
of sugar by members of the Cooperative Society.
Learned counsel for the parties state that legal issue has
since been decided in favour of the assessee by Full Bench of this
ITA No.27 of 2004(O&M) 2
Court in Budhewal Coop. Sugar Mills Limited v. CIT, (2009)
315 ITR 351.
In view of this development, impugned order of the
Tribunal is liable to be set aside and the matter is remanded for
fresh decision in accordance with law.
Accordingly, these appeals are allowed. The Impugned
order of the Tribunal is set aside. The matter is remanded to the
Tribunal for fresh order in accordance with law. The parties are
directed to appear before the Tribunal for further proceedings on
December 22, 2009.
(Adarsh Kumar Goel)
Judge
October 12, 2009 (Gurdev Singh)
'gs' Judge