Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income-Tax vs East West Linkers (P.) Ltd.
2001 Latest Caselaw 491 Del

Citation : 2001 Latest Caselaw 491 Del
Judgement Date : 9 April, 2001

Delhi High Court
Commissioner Of Income-Tax vs East West Linkers (P.) Ltd. on 9 April, 2001
Equivalent citations: (2002) 178 CTR Del 294, 2001 250 ITR 83 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 for the opinion of this court under section 256(1) of the Income-tax Act, 1961 (in short "the Act") by the Income-tax Appellate Tribunal, Delhi Bench-C ("the Tribunal", in short) :

"Whether, on the facts and in the circumstances of the case, the Tribunal is correct in law in holding that the assessed was an industrial undertaking in terms of section 80J of the Income-tax Act, 1961, and thus entitled to the deduction under that section ?"

2. The dispute relates to the assessment year 1976-77.

3. In a nut-shell, the factual position is as follows :

The assessed is a private limited company carrying on business in manufacturing and export of garments, etc. The assessed claimed that it was a newly established industrial undertaking, and that its manufacturing unit had started functioning during the assessment year in question and, therefore, it was entitled to relief under section 80J of the Act. The Income-tax Officer, however, was of the view that the business carried on by the assessed could not be held to bo an industrial undertaking and, therefore, the assessed was not entitled to deduction under section 80J. The Commissioner of Income-tax (Appeals) ("the CIT(A)", in short), however, held that the assessed was producing garments manufactured from cloth and the unit for producing garments was an industrial undertaking within the meaning of section 80J of the Act. The matter was carried in appeal before the Tribunal by the Revenue. The Tribunal referred to some earlier judgments rendered by it and held that the assessed was an industrial undertaking and was entitled to the benefit of section 80J of the Act. Accordingly, the appeal was dismissed. On being moved for reference, the question as set out above has been referred for the opinion of this court.

4. We have heard learned counsel for the Revenue. There is no appearance on behalf of the assessed in spite of notice.

5. Learned counsel for the Revenue submitted that the business carried on by the assessed was not one which could be called an industrial undertaking and, therefore, it was not entitled to relief under section 80J of the Act.

6. A similar question had come up for consideration by this court in Nu-Looh (P.) Ltd. v. CIT [1986] 157 ITR 253 wherein it was held that the activity undertaken by the assessed came within the definition of "industrial company" in section 2(6)(d) of the Finance Act, 1968. That being the position, we answer the question referred in the affirmative, in favor of the assessed and against the Revenue.

7. 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 : IJJ

 
 
Latestlaws Newsletter