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 5]

Supreme Court of India

Tamil Nadu Civil Supplies Corporation ... vs Commissioner Of Income-Tax on 5 December, 2000

Equivalent citations: [2001]249ITR214(SC), (2004)9SCC361, 2001 AIR SCW 4777, 2004 (9) SCC 361, (2001) 249 ITR 214, (2001) 161 TAXATION 520, (2001) 166 CURTAXREP 214, (2001) 116 TAXMAN 369

Bench: S.P. Bharucha, N. Santosh Hegde

ORDER

1. The question for consideration in this appeal by the assessee against the judgment and order of a Division Bench of the High Court at Madras reads (see [1997] 228 ITR 399, 401) thus :

"Whether, on the facts and in the circumstances of the case, the petitioner is entitled to depreciation and/or development rebate as claimed in respect of the assessment years 1973-74 and 1974-75 ?"

2. The High Court answered the question in the negative and against the assessee. The authorities and the Tribunal had also taken the view that the assessee was not entitled to depreciation under Section 32 of the Income-tax Act, 1961, for the two assessment years in question, namely, assessment years 1973-74 and 1974-75, the previous years whereof ended on March 31, 1973, and March 31, 1974, respectively.

3. Learned counsel on behalf of the assessee has placed great emphasis upon the decision of this court in Mysore Minerals Ltd. v. CIT [1999] 239 ITR 775 which has interpreted the word "owned" in Section 32 broadly. It did so in the following circumstances :

The assessee before it had purchased certain houses from the Housing Board and had made part payment thereof. It had acquired possession of the houses but the deed of conveyance was not executed until after the financial year in question. Even so, the assessee's claim for depreciation of the buildings, which it had used for the purpose of its business, was upheld on the basis that it had acquired dominion over the buildings.

4. We will assume the correctness of the judgment but, on the facts found, it is not possible to reach the conclusion that the assessee had acquired dominion over the mills in question. There is nothing on the record which indicates this nor is that the finding of the Tribunal.

5. In the circumstances, the appeal is dismissed with costs.