Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs Escorts Ltd.
1992 Latest Caselaw 544 Del

Citation : 1992 Latest Caselaw 544 Del
Judgement Date : 24 September, 1992

Delhi High Court
Commissioner Of Income Tax vs Escorts Ltd. on 24 September, 1992
Equivalent citations: 1993 203 ITR 682 Delhi
Bench: B Kirpal, P Bahri

JUDGMENT

By The Court

1. The petitioner seeks reference of the following questions :

"1. Whether, on the facts and in the circumstances of the case, the Tribunal was correct in law in holding that the disallowance of Rs. 15,000 confirmed by the CIT(A) in respect of payment made to Sh. H. P. Aggarwal does not fall under the purview of s. 80VV of the IT Act and thereby deleting the disallowance ?

2(a). Whether, on the facts and in the circumstances of the case, the Tribunal was correct in law in holding that the liabilities for payment of cess in respect of the land in section 27, Faridabad, as also the land in section 15A of Faridabad, accrued in the year to the extent provided by the assessed ?

(b) Whether, on the facts and in the circumstances of the case, the Tribunal was correct in law in holding that the liability was allowable as revenue expenditure although the assessed received enduring benefit by paying the development cess ?

3. Whether, on the facts and in the circumstances of the case, the Tribunal was correct in law in holding that the dealers' contribution to the Dealers' Development Fund and also the income earned in relation thereto cannot be held to be assessed's income for tax purposes and thereby deleting the addition of Rs. 1,58,718 and of Rs. 58,169 respectively ?"

2. In our opinion, the aforesaid questions No. 1, 2(a) and 3 on the facts of this case cannot be regarded as questions of law. As regards question No. 1 is concerned there is no finding of fact that provisions of s. 80VV of the Act were applicable. In order that the said provision applies, it must be found as a fact that expenditure was incurred by the assessed in respect of the proceedings before the IT Authority or Tribunal or in Court. In the absence of such finding, the answer to question No. 1 is self-evident.

3. As regards question No. 2(a) is concerned, the Tribunal, on the facts of this case and keeping in view the correspondence which has been exchanged, has come to the finding that liability had accrued in the year in question and this is an inference of fact.

4. As regards question No. 3 is concerned, the Tribunal has found as a fact that the amount which was contributed was never utilised by the assessed and the said amount was, subsequently transferred to separate legal fund. The amount contributed by the dealers could, under no circumstances, be regarded as the income or money of the assessed. The answer to the said question is also, therefore, self-evident.

5. In our opinion, the question of law does arise in view of the decision of the Supreme Court in the case of Arvind Mills Ltd. vs. CIT and we direct the Tribunal to state the case and refer the following question to this Court :

"Whether, on the facts and in the circumstances of the case, the Tribunal was correct in law in holding that the liability for payment of tax was allowable as a revenue expenditure ?"

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter