Gujarat High Court High Court

The vs Unknown on 29 July, 2008

Gujarat High Court
The vs Unknown on 29 July, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/364/2008	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No.364 of 2008
 

With


 

TAX
APPEAL No.365 of 2008
 

 
 
==========================================================


 

THE
COMMISSIONER OF INCOME TAX, RAJKOT-I - Appellant
 

Versus
 

PATIDAR
INTERMEDIATES PVT. LTD - Opponent
 

==========================================================
Appearance : 
MR
MANISH R BHATT for Appellant. 
None for
Opponent. 
==========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE K. A. PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE BANKIM N. MEHTA
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE K. A. PUJ)

The Revenue has filed these two
Tax Appeals under Section 260A of the Income Tax Act, 1961 [?Sthe
Act?? for short] for the assessment years 1998-99 and 1997-98
respectively proposing to formulate the following substantial
questions of law for determination and consideration of this Court:

Tax Appeal No.365 of
2008

?SA. Whether
the Appellate Tribunal was right in law and on facts in confirming
the order passed by the CIT (A) deleting the disallowance of
Rs.11,65,395/- on account of depreciation by holding that the
expenditure in respect of installing water treatment plant was
revenue expenditure?

B. Whether
the Appellate Tribunal was right in law and on facts in confirming
the order passed by the CIT (A) in holding that deduction u/s. 80HH
is not to be excluded from profit while computing deduction u/s.80HHC
of the Act???

Tax Appeal No.364 of
2008

?SA. Whether
the Appellate Tribunal was right in law and on facts in confirming
the order passed by the CIT (A) deleting the disallowance of
Rs.3,10,353/- on account of depreciation by holding that the
expenditure in respect of installing water treatment plant was
revenue expenditure?

B. Whether
the Appellate Tribunal was right in law and on facts in confirming
the order passed by the CIT (A) in holding that deduction u/s. 80HH
is not to be excluded from profit while computing deduction u/s.80HHC
of the Act???

2. Mrs.Mauna Bhatt, learned
Standing Counsel for the Revenue, has submitted that in view of the
Full Bench decision of Kerala High Court in the case of Commissioner
of Income Tax vs. Glen View Rubber Co. P. Ltd.,
[2007] 291 ITR 1
(Ker) [FB], which took the
view that the expenses incurred in water treatment plant are capital
expenditure, substantial question of law arises and, hence, the same
may be formulated.

3. Accordingly, we formulate
Question No.[A] proposed by the Revenue in both the Tax Appeals for
determination and consideration of this Court.

4. So far as Question [B] in
both the Tax Appeals is concerned, both the deduction under Section
80HH and 80HHC of the Act are separate deductions and, hence, there
is no question of exclusion of either one of these deductions while
computing the deduction under Section 80HHC of the Act. Hence,
Question [B] cannot be said to be substantial question of law.

5. In above view of the matter,
both these appeals are admitted only in terms of Question [A] as
indicated above.

6. Notice to other side.

Additional Paper-Book, if any, be filed within three months.

[K.A.

Puj, J.]

[Bankim
N. Mehta, J.]

Rajendra

   

Top