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 7, Cited by 6]

Calcutta High Court

Commissioner Of Income-Tax vs Nagpur Steel And Alloys (P.) Ltd. on 17 June, 1986

Equivalent citations: [1988]169ITR466(CAL)

JUDGMENT
 

Dipak Kumar Sen, J.  
 

1. On an application of the Revenue under Section 256(1) of the Income-tax Act, 1961, the following questions have been referred as questions of law arising out of the order of the Tribunal for the opinion of this court:

"(1) Whether, on the facts and in the circumstances of the case, and having regard to the provisions of Section 139(9) of the Income-tax Act, 1961, limiting the time within which loss should be declared, the Tribunal was justified in holding that the assessee was entitled to carry forward the loss even though the loss return was not filed within the time prescribed under Section 139(3) as amended by the Taxation Laws (Amendment) Act, 1970 ?
(2) Whether the Tribunal was right in holding that the relief under Section 80J of the Income-tax Act, 1961, was admissible in law as such for the entire year and should not be calculated proportionately with reference to the period for which the undertaking was in operation during the year ?"

2. The controversy raised in the first question is covered by a decision of this court in Presidency Medical Centre (P) Ltd. v. CIT [1977] 108 ITR 838. Following the said decision, we answer the question in the affirmative and in favour of the assessee.

3. The controversy in question No. (2) is also covered by a decision of this court in CIT v. Oyster Packagers (P) Ltd. [1985] 152 ITR 471. Following the said decision, we answer the question in the affirmative and also in favour of the assessee.

4. There will be no order as to costs.

Monjula Bose, J.

5. I agree.