Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cit vs Kammholz Kurt
2002 Latest Caselaw 2129 Del

Citation : 2002 Latest Caselaw 2129 Del
Judgement Date : 12 December, 2002

Delhi High Court
Cit vs Kammholz Kurt on 12 December, 2002
Equivalent citations: 2003 130 TAXMAN 270 Delhi
Author: D Jain

ORDER

D.K. Jain, J.

At the instance of the revenue, the Income Tax Appellate Tribunal Delhi Bench E has referred under section 256(1) of the Income Tax Act, the following question for the opinion of this court :

"Whether on the facts and in the circumstances of the case, the Tribunal was right in holding that the living allowance was exempt under section 10(14) of the Income Tax Act, 1961 ?"

2. There is no appearance an behalf of the assessed. Accordingly we have heard Mr. R.C. Pandey, learned senior standing counsel for the revenue.

2. There is no appearance an behalf of the assessed. Accordingly we have heard Mr. R.C. Pandey, learned senior standing counsel for the revenue.

3. As is apparent from the format of the question, the issue arising for consideration is as to whether the living allowance received by a foreign technician is exempt under section 10(14) of the Act. Since the issue is purely legal, we deem it unnecessary to state the facts.

3. As is apparent from the format of the question, the issue arising for consideration is as to whether the living allowance received by a foreign technician is exempt under section 10(14) of the Act. Since the issue is purely legal, we deem it unnecessary to state the facts.

Answer to the question stands concluded by the decision of the Apex Court in CIT v. Goslino Mario (2000) 241 ITR 312 (SC), wherein it has been held that the rupee payment taken in India in the shape of daily allowances for the foreign technician is exempt under section 10(14) of the Act. In view of the said authoritative pronouncement, our answer to the question referred is in the affirmative, i.e., in favor of the assessed and against the revenue.

4. The reference stands disposed of with no order as to costs.

4. The reference stands disposed of with 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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter