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 2]

Madhya Pradesh High Court

Commissioner Of Income-Tax vs Bakhtawar Singh on 15 July, 1996

Equivalent citations: [1997]228ITR614(MP)

Author: A.K. Mathur

Bench: A.K. Mathur, Chief Justice

JUDGMENT
 

A.K. Mathur, C.J. 
 

1. This is an income-tax reference under Section 256(1) of the Income-tax Act, 1961, at the instance of the Revenue and the following three questions have been referred by the Tribunal for opinion of this court :

"(1) Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the various units established by the assessee at Korba, Anpara, Bhilai, Badarpur, Satpura, etc., were industrial undertakings and the plant and machinery owned by the assessee and used for the purpose of its business were entitled to relief under Section 32A ?
(2) Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the assessee was entitled to relief under Section 80HH in respect of its units in backward areas where the assessee had set up separate industrial undertakings for each of the units ?
(3) Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the units established by the assessee at Anpara, Bhilai, Bokaro, Badarpur, Korba, Satpura were industrial undertakings entitled to relief under Section 80I ?"

2. Suffice it to say that the assessee is a registered firm engaged in the business of manufacturing and supply of plant and equipment in the nature of ash handling and oil distribution system for thermal power plants and steel plants in the country on turnkey basis. It is also engaged in the manufacture, fabrication and erection of steel works for public sector undertakings and Government departments. It is further engaged in the construction of industrial foundations, public buildings and housing complexes for steel plants and thermal power plants. The assessee has established separate industrial undertakings at various work sites for manufacture, processing, erection, testing and commissioning of ash handling systems. In these circumstances, the assessee claimed relief under Sections 32A, 80HH and 80I of the Income-tax Act, but the Assessing Officer disallowed the claim of the assessee.

3. Aggrieved by the order of the Assessing Officer, the assessee preferred an appeal before the Commissioner of Income-tax (Appeals), who, following the order of the Income-tax Appellate Tribunal, Nagpur Bench, in the assessee's own case for the assessment years 1979-80 to 1984-85, allowed the appeal of the assessee. Aggrieved by the order of the Commissioner of Income-tax (Appeals), the Department preferred an appeal before the Tribunal and the Tribunal dismissed the appeal of the Department and confirmed the order of the Commissioner of Income-tax (Appeals). Hence, the Department approached the Tribunal to make a reference and, accordingly, the Tribunal has referred the aforesaid three questions for opinion of this court.

4. It would be relevant to mention here that after filing this reference, a decision was pronounced by the Supreme Court in the case of CIT v. N. C. Budharaja and Co. [1993] 204 ITR 412. Their Lordships of the Supreme Court have made a distinction between civil construction and industrial production or manufacture and have taken a view that so far as the industrial production or manufacture is concerned, they are entitled to the benefit of Sections 32A, 80HH and 80I of the Income-tax Act and in civil construction, the benefit is not permissible. In the present case, the assessee is engaged in building activity of civil construction as well as industrial establishment of industries for production and manufacture. This distinction has not been made in the facts which have been referred to us ; therefore, instead of answering these aforesaid three questions, we remand this case to the Tribunal to dispose of the matter in the light of the aforesaid decision, N. C. Budharaja and Co. [1993] 204 ITR 412 (SC). Accordingly, this reference is remanded back to the Tribunal to redetermine the issue in the light of the aforesaid decision, N.C. Budharaja and Co. [1993] 204 ITR 412 (SC).