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 4, Cited by 5]

Madhya Pradesh High Court

V.P. Warrier vs Commissioner Of Income-Tax on 15 September, 1989

Equivalent citations: [1990]181ITR303(MP)

JUDGMENT

G.G. Sohani, Actg. C.J.

1. By this reference under Section 256(1) of the Income-tax Act, 1961, the Income-tax Appellate Tribunal, Indore Bench, Indore, has referred the following question of law to this court for its opinion :

"Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that a sum of Rs. 3,600 was includible in the income of the assessee under Section 28(iv) of the Income-tax Act, 1961 ?"

2. The material facts giving rise to this reference, briefly, are as follows : The assessee is a partner in a partnership firm carrying on business in the name and style of Divya Industrial Products, Bhopal. For the assessment year 1979-80, while framing the assessment of the assessee, the Income-tax Officer found that the assessee was allowed by the firm the use of its residential premises, car and telephone. The Income-tax Officer, therefore, included a sum of Rs. 15,000 as the value of perquisites in the income of the assessee under Section 28(iv) of the Act. On appeal, the Appellate Assistant Commissioner reduced the value of perquisites to Rs. 9,500. On further appeal before the Tribunal, the Tribunal rejected the contention urged on behalf of the assessee that the aforesaid benefits received by the assessee from the firm did not amount to perquisites under Section 28(iv) of the Act. The Tribunal, however, held that a sum of Rs. 3,600 only was liable to be included in the income of the assessee. In this view of the matter, the Tribunal partly allowed the appeal. Aggrieved by the order passed by the Tribunal, the assessee sought reference and it is at the instance of the assessee that the aforesaid question of law has been referred to this court.

3. Having heard learned counsel for the parties, we have come to the conclusion that the reference must be answered in the affirmative. As held by the Supreme Court in CIT v. P. M. Muthuraman Chettiar [1962] 44 ITR 710 and CIT v. Ramniklal Kothari [ 1969] 74 ITR 57, the business of a firm is a business carried on by everyone of its partners. The value of any benefit or perquisite received by the assessee arising from business would, therefore, be chargeable to income-tax by virtue of Section 28(iv) of the Act. The Tribunal was, therefore, right in holding that a sum of Rs. 3,600 was includible in the income of the assessee under Section 28(iv) of the Act.

4. For all these reasons, our answer to the question referred by the Tribunal is in the affirmative and against the assessee. In the circumstances of the case, parties shall bear their own costs of this reference.