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 3, Cited by 12]

Supreme Court of India

Commissioner Of Income Tax, Bombay vs M/S Kanji Shivji & Co on 25 January, 2000

Equivalent citations: AIR 2000 SUPREME COURT 774, 2000 (2) SCC 253, 2000 AIR SCW 320, 2000 TAX. L. R. 242, 2000 (1) SCALE 250, 2000 (2) SRJ 268, (2000) 1 JT 350 (SC), (2000) 108 TAXMAN 531, 2000 (1) LRI 672, (2000) 242 ITR 124, (2000) 3 PAT LJR 233, (2000) 157 TAXATION 576, (2000) 1 SUPREME 261, (2000) 1 SCALE 250, (2000) 158 CURTAXREP 537

Bench: S.P.Bharucha, A.P.Misra, N.Santosh Hegde

           PETITIONER:
COMMISSIONER OF INCOME TAX, BOMBAY

	Vs.

RESPONDENT:
M/S KANJI SHIVJI & CO.

DATE OF JUDGMENT:	25/01/2000

BENCH:
S.P.Bharucha, A.P.Misra, N.Santosh Hegde




JUDGMENT:

Order This appeal stands referred to a Bench of three Judges because it was found that a Bench of two learned Judges had taken the view that the conclusion of an earlier Bench of three learned Judges was difficult to accept. The issue relates to whether Explanation (2) to Section 40(b) of the Income Tax Act, 1961, introduced with effect from 1st April, 1985, is prospective in operation or only declaratory.

In Brij Mohan Das Laxman Das vs. Commissioner of Income Tax (223 I.T.R./825) two learned judges concluded that the said Explanation was declaratory. This view was accepted by a Bench of three learned judges in Suwalal Anandilal Jain vs. Commissioner of Income Tax (224 I.T.R.

753).

In the case of Rashik Lal & Co. vs. Commissioner of Income Tax (229 I.T.R.458) this view was doubted. A Bench of two learned Judges observed that it was difficult to accept the proposition that the said Explanation was only clarificatory for the reason that if what was contained in the said Explanation was already the law in force, then giving effect to the said Explanation from 1st April, 1985 did not make any sense. But the Bench immediately noted, "Hkowever, in the case before us, no question of payment of any interest in involved". In other words, the application of Section 40(b) and the said Explanation was not really in issue in Rashik Lal's case relative to the said Explanation must, therefore, betreated as obiter dicta.

The conclusion of the court in the earlier cases of Brij Mohan Das Laxman Das and Suwalal Anandilal jain still represents the correct exposition of the law. Fkollowing these decisions, the civil appeal must be dismissed./ We are abliged to Mr. B.Sen, learned counsel, for his assistance at our request.

Appeal dismissed.

No order as to costs.