THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 14.05.2010
+ ITA 533/2010
THE COMMISSIONER OF INCOME TAX-IV ..... Appellant
- versus -
INFOGAIN INDIA BPO PVT. LTD ..... Respondent
Advocates who appeared in this case:-
For the Appellant : Mr Sanjeev Sabharwal For the Respondent : None CORAM:- HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MR JUSTICE V.K. JAIN
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)
CM 5207/2010
The delay in re-filing the appeal is condoned.
This application stands disposed of.
ITA 533/2010
1. This appeal is directed against the order of the Income Tax
Appellate Tribunal dated 27.02.2009 in ITA 2609/Del/2007 relating to the
assessment year 2004-05.
2. The assessee had paid certain settlement expenses. The
Assessing Officer had disallowed an amount of Rs 29,05,678/- on account
ITA533/2010 Page No.1 of 3
of rent. The Commissioner of Income Tax (Appeals) had also confirmed the
disallowance both under Section 30 as well as 37 (1) of the Income Tax Act,
1961 (hereinafter referred to as ‘the said Act’). The Income Tax Appellate
Tribunal came to the conclusion that though the amount was not allowable
under Section 30 of the said Act, the same could be allowed under Section
37(1) as it had been incurred for a business purpose.
3. The Income Tax Appellate Tribunal had placed reliance on the
decision of this Court in the case of CIT v. Microsoft Corporation of India
Private Limited: ITA 111/2008 decided on 21.08.2008. This Court in the
case of Microsoft Corporation (supra), inter alia, concluded that an
expense would be allowed under Section 37(1) of the said Act if it is shown
to have been commercially expedient and that commercial expediency must
be viewed from the perspective of a prudent businessman and not from the
point of view of the revenue. Considering the said decision, the Tribunal
came to the conclusion that the settlement in the present case was also by
way of commercial expediency and the amount was paid in terms thereof.
The Tribunal particularly noted that, in fact, the assessee in the present case
was in a better footing than in the case of Microsoft Corporation (supra)
because the liability to pay the rent for a minimum period of nine months
was a contractual liability and the amount finally settled was actually less
than the amount which would have been payable by it as per the agreement.
4. Consequently, the Tribunal held that the amount in question paid
by the assessee on account of compensation was deductable under Section
37(1) having been incurred wholly and exclusively for the purpose of its
ITA533/2010 Page No.2 of 3
business. The Tribunal has correctly applied the law. No interference is
called for with the factual findings of the Tribunal as no perversity has been
pointed out.
The appeal is dismissed.
BADAR DURREZ AHMED, J
V.K. JAIN, J
MAY 14, 2010
SR
ITA533/2010 Page No.3 of 3