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 5, Cited by 4]

Allahabad High Court

Commissioner Of Income-Tax vs R.B. Multanimal Modi And Sons on 13 December, 1990

Equivalent citations: [1991]189ITR730(ALL)

Author: B.P. Jeevan Reddy

Bench: B.P. Jeevan Reddy

JUDGMENT
 

  B.P. Jeevan Reddy, C.J.  
 

1. Under Section 256(1) of the Income-tax Act, 1961, the Income-tax Appellate Tribunal has referred the following question for the opinion of the court:

"Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the entire gross dividend of Rs. 16,781 and not the net dividend after giving deductions under Sections 80L and 80M of the Income-tax Act, 1961, was deductible from the total income of, the assessee in computing the chargeable profits in accordance with, Clause
(viii) of Rule 1 of the First Schedule to the Companies (Profits) Surtax Act, 1964 ?"

2. It is stated by counsel for the Revenue as well as counsel for the assessee that this question has to be answered in the negative, i.e., in favour of the Department and against the assessee in view of the judgment of the Supreme Court in Distributors (Baroda) P. Ltd. v. Union of India [1985] 155 ITR J20. The question is, accordingly, answered in the negative, i.e., in favour of the Revenue and against the assessee.

3. No costs.