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

Gsc Industries (P) Ltd. vs Colilussioner Of Income Tax
1999 Latest Caselaw 516 Del

Citation : 1999 Latest Caselaw 516 Del
Judgement Date : 12 July, 1999

Delhi High Court
Gsc Industries (P) Ltd. vs Colilussioner Of Income Tax on 12 July, 1999
Equivalent citations: (1999) 156 CTR Del 267
Author: A U Kumar

ORDER

AR UN KUMAR, J.

Under s. 256C) of the Income Tax Act, 1961 (for short 'the Act'), the Tribunal has referred the following question of law in respect of the assessment year 1970-71, for the opinion of this Court :

1. "Whether the seats installed in the cinema auditorium constitutes plant within the meaning of s. 43(3) and whether the assessee is entitled to development rebate in respect thereof under s 33 of the Act, 1961 ?"

2. The question whether the chairs installed in an auditorium could be treated as "plant" within the meaning of s. 43(3) of the Act and whether the assessee was entitled to claim development rebate in respect thereof, under section 33 of the Act, came up for consideration before the Bombay High Court in CIT v. N.L. Mehta Cinema Enterprises (P) Ltd. (1994) 121 CTR (Bom) 223 : (1995) 216 IM 437 (Bom) and relying on a decision of the Supreme Court in CIT v. Tal Mahal Hotel 1973 CTR (SC) 480 : (1971) 82 ITR 44 (SC) 0 and on a decision of the Karnataka High Court in Santosh Enterprises v. CIT (1993) 200 ITR 353 (Kar) 1, the Court held that the chairs in the auditorium of a cinema theatre are "plant and the assessee was entitled to development rebate in respect of them. While holding so, the Court observed that the chairs and the auditorium are essentially functional in nature, being integral part of the exhibition of films.

3. Following the ratio of the said decision, with which we are in respectful agreement, we answer the question in the affirmative i.e., in favour of the assessee and against the department.

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