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

Cit vs National Cereals Products
2003 Latest Caselaw 1229 Del

Citation : 2003 Latest Caselaw 1229 Del
Judgement Date : 6 November, 2003

Delhi High Court
Cit vs National Cereals Products on 6 November, 2003
Equivalent citations: 2004 136 TAXMAN 445 Delhi

ORDER

This appeal by the revenue under section 260A of the Income Tax Act, 1961 is directed against order, dated 16-5-2002, passed by the Income Tax Appellate Tribunal, New Delhi (hereinafter referred to as the Tribunal) in IT Appeal No. 2777 (Delhi) of 1995 pertaining to the assessment year 1991-92.

2. The issue, sought to be raised by the revenue in this appeal, is as to whether the provision for payment for the employees towards accumulated privileged leave could be allowed as business expenditure or not?

2. The issue, sought to be raised by the revenue in this appeal, is as to whether the provision for payment for the employees towards accumulated privileged leave could be allowed as business expenditure or not?

3. We have heard learned counsel for the parties. We are of the view that the issue raised is no more res integra. In Bharat Earth Movers v. CIT (2000) 245 ITR 428, their Lordships of the Supreme Court have been pleased to hold that the provision made by a company for meeting the liability incurred by it under the leave encashment scheme, proportionate with the entitlement earned by the employees of the company, subject to the ceiling on accumulation as applicable on the relevant date, is entitled to deduction of this amount out of the gross receipts of the accounting year, during which the provision is made for the liability. It has been held that the liability is not a contingent liability.

3. We have heard learned counsel for the parties. We are of the view that the issue raised is no more res integra. In Bharat Earth Movers v. CIT (2000) 245 ITR 428, their Lordships of the Supreme Court have been pleased to hold that the provision made by a company for meeting the liability incurred by it under the leave encashment scheme, proportionate with the entitlement earned by the employees of the company, subject to the ceiling on accumulation as applicable on the relevant date, is entitled to deduction of this amount out of the gross receipts of the accounting year, during which the provision is made for the liability. It has been held that the liability is not a contingent liability.

4. In view of the said authoritative pronouncement, the view taken by this Tribunal cannot be faulted with. No substantial question of law survives for our consideration. Accordingly, we are decline to entertain the appeal.

4. In view of the said authoritative pronouncement, the view taken by this Tribunal cannot be faulted with. No substantial question of law survives for our consideration. Accordingly, we are decline to entertain the appeal.

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