Rajasthan High Court - Jaipur
Commissioner Of Income-Tax vs Dr. J.C. Sharma on 29 August, 1988
Equivalent citations: [1990]186ITR173(RAJ)
Author: J.S. Verma
Bench: J.S. Verma
JUDGMENT J.S. Verma, C.J.
1. This is a reference under Section 256(1) of the Income-tax Act, 1961 ("the Act"), at the instance of the Revenue to answer the following questions of law, namely :
"1. Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in holding that the assessee was entitled to deduct the full amount of tax deducted at source by the Iranian Government on his foreign salary earned in Iran from the tax payable on the said income in India ?
2. Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in stating that, under Section 16(1) of the Income-tax Act, 1961, the assessee is entitled to standard deduction in respect of salary received from each employer separately ?"
2. The relevant assessment year is 1976-77. The material facts on the basis of which the above questions of law have to be decided are similar to those in CIT v. Dr. R.N. Jhanji [1990] 185 ITR 586 (Raj) [Income Tax Reference No. 36 of 1982, dated August 29, 1988]. The above-quoted question No. 1 is identical with the question for decision in Dr. R.N. Jhanji's case, [1990] 185 ITR 586 (Raj). For the same reasons, the above-quoted question No. 1 is decided in favour of the Revenue and against the assessee in the same manner.
3. The above quoted question No. 2 has to be answered on the basis of Explanation 1 inserted in Clause (i) of Section 16 of the Act, by the Taxation Laws (Amendment) Act, 1984, retrospectively with effect from April 1, 1975 which is as under :
''Explanation 1.--For the removal of doubts, it is hereby declared that where, in the case of an assessee, salary is due from, or paid or allowed by, more than one employer, the deduction under this clause shall be computed with reference to the aggregate salary due, paid or allowed to the assessee and shall in no case exceed the amount specified under this clause."
4. After the insertion of this Explanation retrospectively with effect from April 1, 1975, there is no controversy that the assessee is entitled to standard deduction with reference to the aggregate salary due from all the employers and the amount shall in no case exceed the amount specified under this clause. Accordingly, the assessee is not entitled to a separate standard deduction in respect of the salary received from each employer. Accordingly, the Tribunal's view in favour of the assessee on this point also cannot be sustained.
5. Consequently, the reference is answered in favour of the Revenue and against the assessee as under ;
Question No. 1.--The Tribunal was not justified in holding that the assessee is entitled to relief under Section 91(1) of the Act of the full amount of tax paid on the total foreign income in the foreign country ; and that the assessee is entitled to the relief under Section 91(1) only of the amount of tax paid on 50 per cent. of the total foreign income.
Question No. 2.--The Tribunal was not justified in holding that, under Section 16(i), the assessee is entitled to standard deduction in respect of the salary received from each employer separately.
6. No costs.