Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income-Tax vs Ram Kishan Mal Ladha Singh
1989 Latest Caselaw 575 Del

Citation : 1989 Latest Caselaw 575 Del
Judgement Date : 5 December, 1989

Delhi High Court
Commissioner Of Income-Tax vs Ram Kishan Mal Ladha Singh on 5 December, 1989
Equivalent citations: 1990 184 ITR 297 Delhi
Author: Kirpal
Bench: B Kirpal, C Chaudhary

JUDGMENT

Kirpal, J.

1. After hearing counsel for the parties, we direct the Tribunal to state the case and refer the following two questions of law to this court :

"1. Whether, on the facts and in the circumstances of the case, the Tribunal is correct in law in deleting the addition of Rs. 68,421 made by the Income-tax Officer under section 41(1) of the Income-tax Act ?

2. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal is correct in holding that the trade creditor recovering the sums due from the assessed from the broker who wrote off the dues in his books does not amount to cessation of liability in the hands of the assessed within the purview of section 41(1) of the Income-tax Act ?"

2. There will be 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