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 1]

Rajasthan High Court - Jaipur

Commissioner Of Income-Tax vs Sunil Synchem Ltd. on 11 February, 2002

Equivalent citations: [2004]268ITR382(RAJ)

Author: N.N. Mathur

Bench: N.N. Mathur

JUDGMENT

1. We have heard learned counsel for the parties.

2. This reference application under Section 256(2) of the Income-tax Act, 1961, (for short, "the Act"), at the instance of the Revenue is with respect to the assessment year 1977-78, seeking reference on a question of law from the order of the Income-tax Appellate Tribunal dated July 28, 1988. It appears that the respondent-assessee sought capitalisation of pre-operative expense of Rs. 10,99,538. The Income-tax Officer allowed the claim for a sum of Rs. 4,31,417 and disallowed it for a sum of Rs. 6,68,120. In the opinion of the Commissioner of Income-tax (Appeals), the assessee was entitled to depreciation of pre-operative expense, i.e., before the commencement of production. Accordingly, he allowed the claim. The order of the Commissioner of Income-tax (Appeals) was upheld by the Income-tax Appellate Tribunal.

3. It is contended by Mr. R. B. Mathur, learned counsel for the Department, that under the provisions of Section 32 of the Act depreciation is available only in respect of building, machinery, plant or furniture owned by the asses-see. It is also submitted that if the amount has been spent which is not liable to the cost of building, machinery, plant or furniture then no depreciation is allowable and it raises a question of law. Learned counsel invited our attention to the provision of Section 32 wherein the word "tangible" has been used. On the other hand, Mr. J. K. Ranka learned counsel for the respondent-assessee, submits that no referable question of law arises, as the controversy is concluded by decision of the apex court in the case of Challapalli Sugars Ltd. v. CIT [1975] 98 ITR 167. The word "tangible" as referred to by Mr. Mathur did not exist in the statute under Section 32 at the relevant time of the assessment year 1977-78. We have read the said judgment. The apex court in the case of Challapalli [1975] 98 ITR 167 has proceeded on the basis of definition of "actual cost". In view of this it cannot be said that the controversy involved is concluded by the Challapalli case [1975] 98 ITR 167. In our view a referable question of law arises in the instant reference application. The Income-tax Appellate Tribunal erroneously rejected the application to make a reference to this court.

4. Consequently, we allow this application and direct the Income-tax Appellate Tribunal, Jaipur, to state the statement of case and refer the following question of law for the opinion of this court:

"Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that except the staff selection expenses of Rs. 13,124 all the other pre-operative expenses were to be capitalised for the purposes of depreciation allowance ?"