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 3, Cited by 60]

Bombay High Court

Commissioner Of Income Tax vs Zoeb Y. Topiwala on 22 August, 2005

Equivalent citations: [2006]284ITR379(BOM)

Bench: V.C. Daga, J.P. Devadhar

JUDGMENT

1. By this appeal filed under Section 260A of the IT Act, 1961, the Revenue has challenged the order dt. -- July, 2001, passed by the Tribunal, Mumbai, and. raised the following substantial question of law :

Whether, oh the facts and in the circumstances of the case and in the law, the Tribunal is correct in dismissing the appeal of the Revenue and confirming the order of the CIT(A) as regards the expenses claimed by the assessee for earning the incentive bonus, other than the standard deduction?

2. Heard the learned Counsel for the appellant.

3. Learned Counsel for the appellant Revenue invited our attention to the instructions issued by the CBDT, New Delhi, dt. 27th March, 2000, wherein monetary limit for the Department for filing reference/appeal to the High Court earlier fixed for Rs. 50,000 came to be revised and fresh instructions are issued by the Board to file reference only in cases where tax effect exceeds Rs. 2,00,000. Learned Counsel for the appellant-Revenue fairly admits that the stake of Revenue in this case is Rs. 6,000 to Rs. 7,000.

4. This Court in the case of CIT v. Cameo Colour Co. ruled that the above instructions are binding on the Department. This judgment is followed by this Court in CIT v. Pithwa Engg. Works and held that it is not open for the Department to contend that this circular is binding only with respect to the new cases and not with respect to the old cases even if the tax is less than Rs. 2 lakhs. The same policy for old matters needs to be adopted by the Department.

5. The above instructions dt. 27th March, 2000, reflects the policy decision taken by the Board not to raise questions of law where the tax effect is less than the amount prescribed in the instructions with a view to reduce litigations before High Courts and Supreme Court. The circular is binding on the Revenue. There is no justification to proceed with the appeal having tax effect less than Rs. 7,000.

6. We, thus, do not think it necessary to entertain this appeal and answer the question raised by the appellant-Revenue. Accordingly, appeal stands dismissed with no order as to costs.