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 1, Cited by 1]

Supreme Court of India

Commissioner Of Income-Tax vs Jaiswal Chemicals P. Ltd. on 1 October, 1999

Equivalent citations: [2001]248ITR106(SC), AIRONLINE 1999 SC 168, (2001) 166 CUR TAX REP 506, (2001) 116 TAXMAN 328, 2001 (10) SCC 570, (2001) 248 ITR 106, (1995) 31 ATC 516, (1995) 71 FACLR 879, 1995 SCC (L&S) 1428, 1995 SCC (SUPP) 3 597

Bench: B.N. Kirpal, S. Rajendra Babu

ORDER

C.A. Nos. 5671-72 of 1999 at S.L.P. (C.) Nos. 8892-93 of 1999 :

1. Leave granted. After hearing learned counsel for the appellant, in our opinion, questions of law did arise. We, therefore, allow this appeal and direct the Tribunal to state the case and refer the following two questions of law to the High Court :
"Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in upholding the Commissioner of Income-tax (Appeals) in directing the Assessing Officer to treat the interest income as eligible profits of the business while computing the deduction under Section 32AB of the Act ?
Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in upholding the order of the Commissioner of Income-tax (Appeals) in directing the Assessing Officer to include the interest income in the gross total income while computing the relief under Section 80-I of the Act ?

2. There will be no order as to costs.

C.A. No. 5673 of 1999 at S.L.P. (C) No. 9107 of 1999 :

3. Special leave granted. After hearing learned counsel for the appellant, in our opinion, a question of law did arise. We, therefore, allow this appeal and direct the Tribunal to state the case and refer the following question of law to the High Court :

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was justified in upholding the order of the Commissioner of Income-tax (Appeals) in granting relief to the assessee under Section 32AB of the Income-tax Act, 1961, on the interest component of the income earned out of the monies invested in short term deposits for the assessment year 1990-91?"

4. There will be no order as to costs.