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

Cit vs Eicher Goodearth Ltd.
2002 Latest Caselaw 1353 Del

Citation : 2002 Latest Caselaw 1353 Del
Judgement Date : 13 August, 2002

Delhi High Court
Cit vs Eicher Goodearth Ltd. on 13 August, 2002
Equivalent citations: (2002) 177 CTR Del 379

ORDER

By the Court

Heard.

2. Admit.

2. Admit.

3. The following substantial question of law is framed for adjudication :

3. The following substantial question of law is framed for adjudication :

"Whether in the facts and circumstances of the case the Tribunal was correct in holding that the amount received by the assessed on surrender of tenancy rights, amounting to Rs. 6,83,017, is a casual and non-recurring receipt under section 10(3) of the Income Tax Act not chargeable to tax ?"

4. Insofar as, the first question proposed by the revenue is concerned, we find that the Tribunal has decided the issue in favor of the assessed by placing reliance on its earlier order in respect of assessment year 1989-90 and further the fact that in respect of assessment years 1986-87 and 1990-91 loss on account of foreign exchange fluctuation had been allowed by the assessing officer himself. The Tribunal has also found as a fact that there has been no change in the circumstances in the present assessment year.

4. Insofar as, the first question proposed by the revenue is concerned, we find that the Tribunal has decided the issue in favor of the assessed by placing reliance on its earlier order in respect of assessment year 1989-90 and further the fact that in respect of assessment years 1986-87 and 1990-91 loss on account of foreign exchange fluctuation had been allowed by the assessing officer himself. The Tribunal has also found as a fact that there has been no change in the circumstances in the present assessment year.

5. Mr. Jolly, learned senior standing counsel for the revenue does not dispute the aforenoted factual position. A similar claim having attained finality, no fault can be found with the order of the Tribunal on the issue.

5. Mr. Jolly, learned senior standing counsel for the revenue does not dispute the aforenoted factual position. A similar claim having attained finality, no fault can be found with the order of the Tribunal on the issue.

6. The appellant shall file within three months ten copies of the cyclostyled paper books, containing all documents on which reliance was placed before the Tribunal, including any order/orders, either in the case of the assessed itself or in case of any other assessed, which has been followed by the Tribunal.

6. The appellant shall file within three months ten copies of the cyclostyled paper books, containing all documents on which reliance was placed before the Tribunal, including any order/orders, either in the case of the assessed itself or in case of any other assessed, which has been followed by the Tribunal.

The appeal be listed for hearing in the regular course.

OPEN

 
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