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

Commissioner Of Income-Tax vs Delhi Automobiles (P.) Ltd.
1998 Latest Caselaw 601 Del

Citation : 1998 Latest Caselaw 601 Del
Judgement Date : 28 July, 1998

Delhi High Court
Commissioner Of Income-Tax vs Delhi Automobiles (P.) Ltd. on 28 July, 1998
Equivalent citations: 1999 238 ITR 627 Delhi
Bench: R Lahoti, C Mahajan

JUDGMENT

1. Heard finally.

2. This is a petition under Section 256(2) of the Income-tax Act, 1961, seeking a mandamus to the Income-tax Appellate Tribunal to draw up a statement of case and refer the following questions of law (referable to the assessment year 1983-84) for the opinion of the High Court :

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal is correct both on facts and in law in :

(a) cancelling the order dated March 25, 1988, passed by the Commissioner of Income-tax under Section 263 of the Income-tax Act, 1961, by holding that the amounts received by the assessee to the extent of 2.5 per cent, of the deposits made by the customers did not have the character of income to be assessable under the Income-tax Act, 1961, during the relevant accounting period and were merely the 'deposits' received under an executory contract, while the facts and circumstances of the case show-

(i) The real nature of the receipts was not that of deposit ;

(ii) That the amounts to the extent of 25 per cent, of the deposits were received by the assessee by virtue of and in terms of its agreement dated June 18, 1981, with Bharat Hotels Ltd. and the receipts had no relation, whatsoever, with the said executory contract between assessee and the prospective customers of the commercial space being built by Bharat Hotels Ltd. The fact remains that the assessee received such amounts at 25 per cent, of the deposits from Bharat Hotels Ltd. as per the agreement with them even in respect of deposits directly collected by Bharat Hotels Ltd. ;

(iii) That the assessee had no licence or any other rights in the proposed building site, it having assigned the licence rights to Bharat Hotels Ltd. It neither was authorised nor it constructed any building and, hence, the amounts collected by it were not in the nature of advance for meeting the cost of construction as held by the Income-tax Appellate Tribunal. The fact remains that the assessee received as consideration for

purchase of shops space for and on behalf of Bharat Hotels Ltd. out of which it got 25 per cent, thereof ;

(iv) That the finding of the Income-tax Appellate Tribunal in para. 22.0 of the order is in contradiction to its observations in paras. 13 to 17 of the order, where the receipts were held to be mere advances in consideration of the accommodation agreed to be given to the customers and not as mere deposit. In any case, in the facts and circumstances of the case, these amounts were not deposits as defined by the Supreme Court in the case of CIT v. Bazpur Co-operative Sugar Factory Ltd. [19881 172 ITR 321 ; (v) That the Income-tax Appellate Tribunal is incorrect on facts in observing in para. 21 of its order that the assessee is an original promoter of the hotel project and the director of the assessee-company promoted and are substantially interested in Bharat Hotels Ltd. and its decision is based on perverse findings of facts ;

(vi) That the subsequent event of refund of these amounts by the assessee-company to Bharat Hotels Ltd., as relied on by the Income-tax Appellate Tribunal in para. 14 of its order was not relevant or material to decide the issue of accrual and arising of income and its taxability in the previous year under consideration."

3. Learned counsel for the Revenue pointed out that similar questions arising for decision in a connected matter relevant to the assessee, Bharat Hotels Ltd., have been referred by the Tribunal for the opinion of the High Court. A copy of the order dated March 20, 1996 (passed in RA 498/DEC/95 in ITA 5403/DEL/94) (assessment year 1987-88), have been made available for the perusal of the court.

4. The application has been opposed by learned counsel for the respondent-assessee submitting that the petition does not lie. Having heard learned counsel for the parties at length we are satisfied that the questions which are sought to be referred by the Revenue do arise as questions of law and from the order of the Tribunal. The Tribunal was not correct in rejecting the departmental prayer made under Section 256(1) of the Act. The petition is allowed. The Tribunal shall draw up a statement of case and refer the questions stated hereinabove for the opinion of the High Court.

 
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