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 2, Cited by 68]

Supreme Court of India

Commissioner Of Income Tax, Bombay vs Bennet Coleman And Co. Ltd. on 21 October, 1983

Equivalent citations: AIR1984SC159, [1984]146ITR524(SC), 1983(2)SCALE826, (1983)4SCC696, AIR 1984 SUPREME COURT 159, 1983 TAX. L. R. 1656, 1983 UJ (SC) 931, 1983 (15) TAX LAW REV 483, 1984 SCC (TAX) 7, 1984 UPTC 94, 1983 (4) SCC 696, (1983) 37 CURTAXREP 283, (1984) 146 ITR 524

Bench: E.S. Venkataramiah, R.S. Pathak

JUDGMENT

1. These appeals by the Commissioner of Income Tax, Bombay are directed against the judgment of the Bombay High Court disposing of a reference and answering the following two questions against the Revenue :

1. Whether wealth tax liability for the assessment year 1959-60 was allowable as a deduction in determining the net wealth of the company for the assessment year 1959-60 ?
2. Whether, on the facts and in the circumstances of the case, the amount of wealth tax liability relating to the assessment years in respect of which the assessments had not been finalised on the valuation date, which is to be allowed as a deduction in the computation of the net wealth, should be the wealth tax liability on the undisputed portion of the total wealth of the assessee as finally ascertained on completion of the assessments for those years after the valuation date, and not the wealth tax liability estimated with reference to the total net wealth declared by the assessee in its return of wealth for those years ?

2. After hearing learned Counsel, we are of opinion that the High Court is right and that the questions must be answered in favour of the assessee and against the Revenue. In view of the decision of this Court in H.H. Setu Parvati Bayi v. Commissioner of Wealth Tax, Kerala, the first question is answered in the affirmative. And in the view taken by us in The Commissioner of Wealth Tax, Gujarat, Ahmedabad v. Shri Vadilal Lallubhai etc. in Civil Appeal Nos. 1524 to 1547 of 1973, in which judgment has been delivered today, the second question must also be answered in the affirmative.

3. In the result, the appeals are dismissed, but there is no order as to costs.