Citation : 1989 Latest Caselaw 200 Del
Judgement Date : 26 March, 1989
JUDGMENT
Kirpal, J.
1. Heard. The question which is involved relates to the interpretation of section 11 of the Income-tax Act, 1961. In our opinion, a question of law does arise and we direct the Tribunal to state the case and refer the following question of law to this court : "Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the income received by the assessed by way of subscription from its members was not assessable to income-tax by virtue of section 11 of the Income-tax Act, 1961 ?
2. The petition is disposed of No costs.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!