Bombay High Court
Commissioner Of Income-Tax, Bombay ... vs Bombay Suburban Electricity Co. Ltd. on 25 August, 1981
Equivalent citations: [1983]142ITR298(BOM)
JUDGMENT S.K. Desai, J.
1. The question referred to this High Court by the Income-tax Appellate Tribunal, Bombay Bench 'C', under s. 256(1) of the I.T. Act, 1961, is as follows :
"Whether on a proper interpretation of sections 43(1) and 43(6)(b) of the Income-tax Act, 1961, in arriving at the actual cost/written down value of assets, which were in existence when the new Act came into force, any adjustment should be made on account of contributions paid by customers other than Government and public or local authorities, when such adjustment was not required to be made when the actual cost/written down value was determined for the first time under the repealed Act ?"
2. The counsel for both the sides are agreed that the answer to be given to the said question is concluded as far as this court is concerned by the decision of this court given in CIT v. Bassein Electric Supply Co. Ltd. [1979] 118 ITR 884. The counsel are also agreed that for the very reasons as are to be found in the above decision, the present question may also be answered in accordance with the answer given in the said decision. Accordingly, the said question in the present reference is answered in the affirmative and in favor of the Revenue.
3. The parties are directed to bear their own costs of the reference.