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 0]

Madhya Pradesh High Court

Cit vs Shantilal Chhajed on 29 September, 2004

Equivalent citations: [2005]142TAXMAN398(MP)

ORDER

This is a reference made at the instance of the revenue under section 256(1) of the Income Tax Act by the Tribunal to answer the following question of law for opinion:

"Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that the assessee was entitled to claim 40% expenses out of the amount received by him by way of incentive bonus or commission?"

2. Heard Shri R.L. Jain, learned counsel for petitioner. Despite repeated summons sent to the assessee, he has not chosen to either accept the summons or receive the summons. Under these circumstances, we have no option but to proceed to answer the reference made to this court by the Tribunal.

3. Having heard the learned counsel for the revenue and having perused the record of the case including the statement of the case drawn by the Tribunal, we are of the opinion that the question involved in this case and as referred to by the Tribunal to this court referred (supra) stands already answered by the Division Bench of this court in a case in CIT v. A.K. Ghosh (2003) 263 ITR 536 (MP).

4. It is in this case i.e., A.K. Ghosh (supra) question referred to this court was examined and answered in favour of the revenue and against the assessee. We sitting as a coordinate bench is bound by the law laid down by the Division Bench of this court in the case of A.K. Ghosh (supra). Moreover, we have not been able to find any contrary view taken by the Supreme Court of India on the question referred to this court, subsequent to the decision by D.B. in the case of A.K. Ghosh (supra) which may entitle us to take a view taken by the Supreme Court on the aforesaid question.

5. Accordingly and in view of the aforesaid discussion and in view of the law laid down by this court in the case of A.K. Ghosh (supra), we do not wish to burden our order by narrating the entire facts except to answer the question referred to us in favour of the revenue and against the assessee.

6. Accordingly and in view of the aforesaid discussion, we answer the reference made to this court in affirmative i.e., in favour of the revenue and against the assessee. In other words, we hold that the Tribunal was not justified in holding that the assessee was entitled to claim 40% expenses out of the amount received by him by way of incentive bonus or commission.

No costs.