Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income-Tax vs Chuni Lal And Sons
2000 Latest Caselaw 814 Del

Citation : 2000 Latest Caselaw 814 Del
Judgement Date : 21 August, 2000

Delhi High Court
Commissioner Of Income-Tax vs Chuni Lal And Sons on 21 August, 2000
Equivalent citations: 2000 246 ITR 736 Delhi
Author: A Pasayat
Bench: A Pasayat, D Jain

JUDGMENT

Arijit Pasayat, C.J.

1. At the instance of the Revenue, the following question has been referred under Section 256(1) of the Income-tax Act, 1961 (in short the "Act"), for the opinion of this court by the Income-tax Appellate Tribunal, Delhi Bench "C" (in short "the Tribunal") :

"Whether, on the facts and in the circumstances of the case, the Tribunal was justified in following its order dated March 28, 1974, in the case of the assessee for the assessment year 1965-66 and thereby allowing interest of Rs. 2,400 claimed as a deduction by the assessee on the loan of Rs. 20,000 in the name of Smt. Shanti Devi, in its books ?"

2. We have heard learned counsel for the Revenue. None appears for the assessee in spite of notice.

3. The Tribunal for its decision relied on the decision of this court in Rattan Lal v. ITO [1975] 98 ITR 681. In view of the fact that the apex court has overruled the said judgment of this court in Jamunaprasad Kanhaiyalal v. CIT [1981] 130 ITR 244, the answer to the question has to be in the negative, in favour of the Revenue and against the assessee. Ordered accordingly.

4. The reference stands disposed of.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter