Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 1]

Punjab-Haryana High Court

The Commissioner Of Income Tax-Ii vs M/S Big Ben Exports on 26 September, 2011

Bench: Hemant Gupta, Jaswant Singh

Income Tax Appeal No.628 of 2010                                     #1#

  IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH.


                                               Income Tax Appeal No.628 of 2010

                                                      Date of Decision:-26.09.2011

The Commissioner of Income Tax-II, Ludhiana.
                                                                      ......Appellant.

                                      Versus

M/s Big Ben Exports.
                                                                    ......Respondent.

CORAM:- HON'BLE MR. JUSTICE HEMANT GUPTA
        HON'BLE MR. JUSTICE JASWANT SINGH

Present:-    Ms. Savita Saxena, Advocate
             for the Appellant.

                           ***

HEMANT GUPTA, J.(ORAL)

The Revenue is in appeal under Section 260A of the Income Tax Act, 1961(for short the Act) claiming the following substantial questions of law:-

1. Whether on the facts and in the circumstances of the case, the Tribunal was legally justified in dismissing the appeal of the department though the said disallowance was made by the assessing officer under Section 36(ib) of the Income Tax Act, 1961?
2. Whether on the facts and in the circumstances of the case, the Tribunal was legally justified in dismissing the appeal of the department by holding that the partner is an employee for the purpose of Keyman Insurance?
3. Whether on the facts and in the circumstances of the case, the Tribunal was legally justified in dismissing the appeal of the department regarding computation of deduction under Section 80HHC of the Income Tax Act 1961 and confirming the order of the CIT(A) directing the A.O. to consider the cost of trading goods exported attributable to export turnover excluding the turnover of Rs.15,71,637/-, the sale proceeds in respect of which payments were not realized in stipulated time?

During the course of arguments learned Counsel for the revenue pressed questions no.1 & 2 as arising out of the order of the Tribunal.

The assessee firm is engaged in exports and declared income of Income Tax Appeal No.628 of 2010 #2# Rs.57,63,520/- in its return filed on 30.10.2004. The assessee debited Rs.10,00,000/- as Keyman Insurance and claimed expenditure in terms of Section 37(1) of the Act. The Keyman Insurance Policy in terms of Section 10(10D) of the Act means a Life Insurance Policy taken by a person on the life of another person who is or was the employee of the first mentioned person or is or was connected in any manner whatsoever with the business of the first mentioned person.

The assessing officer allowed such deductions. The said finding has been affirmed by the Commissioner and later by the Income Tax Appellate Tribunal.

Learned Counsel for the revenue has argued that the insurance premium was paid not in respect of the employee but in respect of a partner, therefore, the deduction under Section 36(ib) is not available as the amount of premium paid by an assessee as an employer to avail or get insurance for the health of his employees alone is allowable deduction.

Having heard learned Counsel for the revenue we do not find any substantial question arises for consideration. Section 36(1)(ib) of the Act contemplates deduction of the amount of premium paid on the insurance policy of an employee by the employer. A partner can also be an employee when he manages the affairs of the firm on whole time basis and get salary. It is not a case of the revenue that such partner on whose life premium is being paid was not a whole time employee of the firm.

In view of the said fact we do not find any substantial question of law arises for consideration.

Dismissed.

( HEMANT GUPTA ) JUDGE ( JASWANT SINGH ) JUDGE September 26, 2011 Vinay