Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income-Tax vs Modi Industries Ltd. (No. 4)
1992 Latest Caselaw 571 Del

Citation : 1992 Latest Caselaw 571 Del
Judgement Date : 13 October, 1992

Delhi High Court
Commissioner Of Income-Tax vs Modi Industries Ltd. (No. 4) on 13 October, 1992
Equivalent citations: 1993 200 ITR 350 Delhi
Author: B Kirpal
Bench: B Kirpal, P Bahri

JUDGMENT

B.N. Kirpal, J.

1. This judgment will dispose of the aforesaid reference. Income-tax Reference No. 74 of 1982 is in respect of the assessment years 1965-66 and 1966-67, while I. T. R. No. 71 of 1982, is in respect of the year 1967-68. The point involved in both the cases pertains to the computation of the annual letting value, though the questions of law have been differently worded. In respect of the assessment years 1965-66 and 1966-67 (I. T R. No. 74 of 1982), the question of law referred is as follows :

"Whether, on the facts and in the circumstances of the case, the Tribunal was legally right in coming to the conclusion that the bona fide annual letting value of the property in question was Rs. 9,133 in the assessment year 1965-66 and Rs. 11,741 in the assessment year 1966-67 ? "

2. In respect of the assessment year 1967 68 (I. T. R. No. 71 of 1982), the question of law referred is as follows :

"Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the income from quarters let out to M/s. Modi Spinning and Weaving Mills Co. Ltd. and to outsiders should be assessed on the basis of rent actually received or receivable by the assessed and not at Rs. 49,397?"

3. The facts as found by the Tribunal, in both the references, are similar as they pertain to the same property. It appears that some residential quarters were constructed by the assessed in the year 1948. Three-fourths of those quarters were let out to M/s. Modi Industries Limited some time in the year 1949. The balance one-fourth of the quarters were in the possession of the assessed and had been allotted by it to its employees. It is the Modi Industries Limited which had let out the three-fourths of the quarters either to their employees or to some outsiders. Be that as it may, the finding of fact recorded by the Tribunal is that all these quarters had been let out a number of years ago.

4. The assessed claimed before the Income-tax Officer that the actual rent received by it should be taxed. The Income-tax Officer, however, came to the conclusion that the assessment should be at the notional value and not at the figure of the actual rent received by the assessed.

5. The Appellate Assistant Commissioner allowed the appeal of the assessed by following the decision of the Tribunal dated June 25, 1975,

given in an appeal filed by Modi Spinning and Weaving Mills Co. Ltd., where a similar question had been raised. In the case of Modi Spinning and Weaving Mills Co. Ltd: also the residential quarters had been constructed in the year 1948 and had been let out to Modi Industries Limited in the year 1949 and the Tribunal came to the conclusion that keeping in view the provisions of the U. P. Rent Control Act, it is the actual rent received which could be taxed and not the notional rent arrived at by the Income-tax Officer.

6. The Appellate Assistant Commissioner having allowed the appeals in respect of all the three assessment years, the Department came up in appeal before the Income-tax Tribunal. Following its early decision in the case of Modi Spinning and Weaving Mills Co. Ltd. the Income-tax Tribunal reiterated that under the provisions of the U. P. Rent Control Act, the rent which had been first agreed to be paid by the tenant could not be increased. The Income-tax Tribunal, therefore, came to the conclusion that the actual rent which was received alone could be regarded as the fair market value or the notional value on which the assessed could be taxed.

7. While the Income-tax Tribunal passed a common order in respect of the assessment years 1965-66 and 1966-67, a separate order was passed for the assessment year 1967-68, where it followed its earlier order in the case of the assessed. At the instance of the Department, thereafter the aforesaid two questions were referred to this court.

8. It appears to us that the conclusion arrived at by the Tribunal, in the instant case, was correct. As has already been noticed, a similar question had arisen in the case of a sister concern of the assessed, namely, that of Modi Spinning and Weaving Mills Co. Ltd. After the decision of the Tribunal in that case, a question of law had been referred and the Allahabad High Court in the case of CIT v. Modi Spinning and Manufacturing Mills Co. Ltd. [1980] 125 ITR 361 upheld the decision of the Tribunal and came to the conclusion that under the provisions of the U. P. Rent Control Act, if a property, is let out under an agreement, then the fair rent would be the rent agreed upon between the parties. It was also noticed by the Allahabad High Court that it had not been contended that the agreed rent was not a fair and reasonable rent at the time when the property was let out. Therefore, it came to the conclusion that where the letting out of a property was subject to the limitation provided under the Rent Control enactment and there was nothing on the record to show that the agreed rent is not fair and reasonable, then the actual rent received

by the assessed should be regarded as the fair annual letting value of the property concerned.

9. We are in respectful agreement with the aforesaid decision of the Allahabad High Court. In the present case also, it is not the contention on behalf of the Department that the rent which was agreed between the assessed and the tenants was not a fair and a reasonable rent at the time when the properties were let out. It is also not disputed that the provisions of the If. P. Kent Control Act were applicable and this being so, the ratio of the decision of the Allahabad High Court in Modi Spinning and Manufacturing Mills Co.'s case [1980] 125 ITR 361 is clearly applicable.

10. In our opinion, therefore, the questions of law have to be answered in the affirmative and against the Department.

11. 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter