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

Enkay (India) Rubber Co. (P) Ltd. vs Cit
2003 Latest Caselaw 338 Del

Citation : 2003 Latest Caselaw 338 Del
Judgement Date : 26 March, 2003

Delhi High Court
Enkay (India) Rubber Co. (P) Ltd. vs Cit on 26 March, 2003
Equivalent citations: 2003 132 TAXMAN 35 Delhi

ORDER

Learned counsel appearing for the appellant has submitted that on the facts and circumstances of the case, expenditure of Rs. 1,00,917 and Rs. 52,940 incurred on the education of Sh. Pankaj Jain and Sh. Manish Jain was allowable as business expenditure under section 37 of the Income Tax Act and he further submitted that the orders of the Appellate Tribunal and the assessing officer have omitted to consider the relevant facts and have taken into consideration irrelevant material. The matter pertains to assessment year 1993-94. The matter pertaining to the year 1992-93 has been dealt with by us and we have disposed of the same vide an order today itself in ITA No. 93/2003. The Tribunal has disposed of both the matters by the common judgment. In respect of the assessment year 1992-93, we have found that no question of law arises.

2. In the instant case, learned counsel pointed out that the persons have joined the company and, therefore, the assessed ought to have been granted the benefit. Our attention is also drawn to the order made by the assessing officer at Annexure A-3. It is pointed out as under :

2. In the instant case, learned counsel pointed out that the persons have joined the company and, therefore, the assessed ought to have been granted the benefit. Our attention is also drawn to the order made by the assessing officer at Annexure A-3. It is pointed out as under :

"Sh. Manish Jain claimed to be serving with effect from August, 1995 on a salary of Rs. 3,000 per month + other perquisites as per the rules."

It is also pointed out that :

"Sh. Pankaj Jain is stated to have joined the company with effect from July, 1994 on a salary of Rs. 3,100 per month."

3. It is required to be noted that the court is concerned with the assessment year 1993-94, i.e., year ending on 31-3-1993. Therefore, even if the claim is accepted, they did not join during the year ending 31-3-1993 and joined subsequently. It is clear that the benefits were extended to the children of the directors in successive years as found by the assessing officer and confirmed by the Tribunal. Thus, on appreciation of facts, the decision has been rendered. No question of law arises and we find that there is no substance in the appeal. Learned counsel submitted that it is difficult to distinguish what were the relevant facts taken into consideration by the Tribunal from wholly irrelevant facts. In the opinion of the court during the relevant year, amount was spent not for the persons working in the company or as per any scheme prepared by the company, but for the outsiders and who were close relatives of the directors. We find no substance in the appeal and, therefore, the appeal stands dismissed.

3. It is required to be noted that the court is concerned with the assessment year 1993-94, i.e., year ending on 31-3-1993. Therefore, even if the claim is accepted, they did not join during the year ending 31-3-1993 and joined subsequently. It is clear that the benefits were extended to the children of the directors in successive years as found by the assessing officer and confirmed by the Tribunal. Thus, on appreciation of facts, the decision has been rendered. No question of law arises and we find that there is no substance in the appeal. Learned counsel submitted that it is difficult to distinguish what were the relevant facts taken into consideration by the Tribunal from wholly irrelevant facts. In the opinion of the court during the relevant year, amount was spent not for the persons working in the company or as per any scheme prepared by the company, but for the outsiders and who were close relatives of the directors. We find no substance in the appeal and, therefore, the appeal stands dismissed.

 
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