Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cit vs Bahami Prints (P.) Ltd.
2004 Latest Caselaw 201 Del

Citation : 2004 Latest Caselaw 201 Del
Judgement Date : 26 February, 2004

Delhi High Court
Cit vs Bahami Prints (P.) Ltd. on 26 February, 2004
Equivalent citations: 2005 142 TAXMAN 348 Delhi
Author: P . B.C.

JUDGMENT

B.C. Patel, CJ.

These two references are at the instance of the revenue. The question raised being common in both the cases, the references are being disposed of by this common judgment and/or order. In IT Reference No. 379 of 1984, the question framed is as under:-

"Whether on the facts and in the circumstances of the case, the Tribunal is correct in law in holding that the provisions of section 40(c) and not section 40A(5) are applicable to the director employees and on that ground deleting the disallowance of perquisites provided by the assessed company to its directors in excess of the limits permitted in section 40A)?"

2. IT Reference No. 363 of 1984 also raises the same question. We are not required to deal with these matters in detail since the issue is covered by the decision of the Supreme Court in the case of CIT v. Indian Engg. & Commercial Corpn. (P) Ltd. (1993) 201 ITR 723 (SC), wherein the Supreme Court, while dismissing the department's appeal, held as under:-

2. IT Reference No. 363 of 1984 also raises the same question. We are not required to deal with these matters in detail since the issue is covered by the decision of the Supreme Court in the case of CIT v. Indian Engg. & Commercial Corpn. (P) Ltd. (1993) 201 ITR 723 (SC), wherein the Supreme Court, while dismissing the department's appeal, held as under:-

'The employees concerned herein also happen to be directors. The provision in clause (c) of section 40 applies to directors among others. Of course, section 40(c) is applicable only to companies whereas section 40A(5) is applicable to employees whether of companies or others. In the case of directors who are also employees, both the provisions will be attracted - the higher of the two ceilings has to be applied." (p. 728)

3. In the instant case, the higher ceiling is under section 40(c) and the same has been applied by the Tribunal.

3. In the instant case, the higher ceiling is under section 40(c) and the same has been applied by the Tribunal.

4. Accordingly, the references are disposed in favor of the assessed and against the revenue.

4. Accordingly, the references are disposed in favor of the assessed and against the revenue.

 
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