Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income-Tax vs Electric Construction Equipment ...
1988 Latest Caselaw 312 Del

Citation : 1988 Latest Caselaw 312 Del
Judgement Date : 11 October, 1988

Delhi High Court
Commissioner Of Income-Tax vs Electric Construction Equipment ... on 11 October, 1988
Equivalent citations: 1990 182 ITR 510 Delhi
Bench: A Verma, L Seth

JUDGMENT

1. The Commissioner of Income-tax, by this application under section 256(2) of the Income-tax Act, 1961, prays that the Tribunal be directed to state a case and refer the following three questions of law pertaining to the assessment year 1971-72 for the opinion of this court :

"1. Whether, on the facts and in the circumstances of the case, there was any evidence before the Income-tax Appellate Tribunal to hold that the sum of Rs. 6,80,850 paid to six parties as commission was expended exclusively for the purpose of the business and was thus an allowable deduction under section 37(1) of the Income-tax Act ?

2. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal had erred in ignoring the material evidence on record, collected by the Income-tax officer during the course of the assessment proceedings, in coming to the conclusion that the commission payments made by the assessed to six parties represented genuine payment to these parties ?

3. Whether, on the facts and in the circumstances of the case, the finding of the Income-tax Appellate Tribunal that the six parties had rendered services for earning commission is perverse having regard to the evidentiary material ? "

2. The assessed is a public limited company engaged in the manufacture of certain electrical goods which it supplies mainly to the State Electricity Boards. It claimed deductions as commission payments.

3. The Income-tax Officer held that commission payments of Rs. 6,80,850 was not expended wholly and exclusively for the purpose of the business and as such were not deductible.

4. The assessed appealed to the Commissioner of Income-tax and conceded that the initiation of proceedings under section 147(a) of the Income-tax Act was invalid; it also challenged the finding regarding disallowance of the sum of Rs. 6,80,850. The Commissioner of Income-tax held that the assessed had not disclosed fully and truly all material facts and as a result of the non-disclosure, income chargeable to tax had escaped assessment. Consequently, it upheld the initiation of proceedings under section 147(a) of the Income-tax Act. The Commissioner of Income-tax also confirmed the disallowance of the entire amount of Rs. 6,80,850.

5. The assessed preferred an appeal against both these findings to the Income-tax Appellate Tribunal. The Tribunal upheld the validity of the initiation of proceedings under section 147(a) of the Income-tax Act. However, on the question of merits, the Tribunal examined the matter in great detail with regard to the payment of commission to six parties totaling Rs. 6,80,850. Thereafter, it came to the conclusion that the commission paid to each of the six parties was genuine and that the expenditure had been laid out wholly and exclusively for the purpose of the business.

6. Consequently, the Commissioner of Income-tax moved an application under section 256(1) of the Income-tax Act for referring the above-mentioned questions for the opinion of this court. On January 13, 1982, the Income-tax Appellate Tribunal rejected the reference application as it was of the view that the conclusion of the Tribunal regarding the genuineness of the commission payments was arrived at after appraisal of the entire evidence and material on record and they were essentially of fact not giving rise to an interpretation of any legal principles.

7. It appears to us that the three questions which the Commissioner of Income-tax wants to be referred are basically different aspects of the same question. The first relates to whether there was any evidence before the Tribunal to come to the conclusion that the commission was expended exclusively for the purposes of the business; the Second relates to whether material evidence was ignored in coming to the conclusion that the commission payments were genuine and the third relates to whether the finding of the Tribunal that the six parties had rendered services for earning commission was perverse.

8. Mr. P. C. Pandey, learned counsel for the Commissioner of Income-tax, contended that the findings of the Tribunal are perverse as five of the six parties were not traceable and were not income-tax assesseds. He also contended that there is no proof that services were rendered, and since bank accounts were opened in places far away from the given addresses and amounts withdrawn and accounts closed thereafter, the genuineness of the transactions was in dispute.

9. There is no doubt that if there was no evidence before the Tribunal to come to the conclusion that the payments made as commission to the six parties were genuine and expended exclusively for the purposes of the business, the findings of the Tribunal would be perverse.

10. However, we find from the order of the Tribunal that it has dealt with each of the six cases separately and in detail. It has also dealt with the general argument of the parties and has examined the correspondence exchanged between the assessed and the commission agents. It has noticed that the payments were made by account payee cheques and drafts which were cleared through banks. It has also noticed that the total amount of deduction claimed as commission was Rs. 10,17,288 and the Income-tax Officer doubted the genuineness of only Rs. 6,80,850.

11. Dealing with the commission paid to Messrs. Emjay Trading Co., an income-tax assessed, the Tribunal held that the genuineness of the payment could not be doubted as it was clearly proved that it had been paid and had been included by the payee in its profit and loss account.

12. The Tribunal rejected the observations "that since profit sector under takings place orders through tenders, there is absolutely no necessity for securing the services of a middleman". In fact, it observed that such "services become necessary for several purposes such as passing information to the assessed about the likely demand for their goods by the purchasers, helping the assessed in submitting tenders, to prepare, submit, follow and to inform at all stages the position of tenders and to help the assessed in getting the payments from buyers and also in case of dispute to get the matter settled".

13. After considering all the material, the Tribunal came to the conclusion that the payments made to the six parties were genuine and that the expenditure had been laid out and expanded wholly and exclusively for the purpose of the assessed's business.

14. These findings are based on, inter alia, the correspondence between the parties and are findings of fact. This is not a case of no evidence. The Tribunal is the final fact-finding authority, and, if there is some evidence to support the Tribunal's findings, it cannot be a case of perversity. No interpretation of any legal principle is involved.

15. Consequently, we reject the application, but make no order as to costs.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter