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

Commissioner Of Income Tax vs Delhi Automobiles
2004 Latest Caselaw 518 Del

Citation : 2004 Latest Caselaw 518 Del
Judgement Date : 20 May, 2004

Delhi High Court
Commissioner Of Income Tax vs Delhi Automobiles on 20 May, 2004
Equivalent citations: (2004) 192 CTR Del 575, 2005 272 ITR 381 Delhi
Bench: B Patel, B D Ahmed

JUDGMENT

1. This reference is at the instance of the Revenue for the asst. yr. 1975-76 and the following two questions have been referred which are as under :

"1. Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the sum of Rs. 3,500 paid by the assessed as penalty for late payment of sales-tax was an allowable deduction ?

2. On the facts and in the circumstances of the case, the Tribunal was not right in holding that the sum of Rs. 13,170 being the unclaimed balances written off by the assessed was not taxable ?"

2. So far as the first question is concerned, on examination of the facts, the Tribunal has recorded that the amount was not paid by the assessed as penalty for late payment of sales-tax but it was by way of interest. And if that be so, the answer is required to be given in favor of the assessed and against the Revenue. So far as the second question is concerned, the Tribunal, relying, upon the decision reported as J.K. Chemicals Ltd. v. CIT , decided the issue in favor of the assessed. The said decision of the Bombay High Court was examined by the Supreme Court in the case of CIT v. Sugauli Sugar Works (P) Ltd. . The Supreme Court has pointed out as under:

"There is another judgment of the Bombay High Court which was rendered much earlier in J.K. Chemicals Ltd. v. CIT . The Bench observed :

'The transfer of an entry is a unilateral act of the assessed, who is a debtor to its employees. We fail to see how a debtor, by his own unilateral act, can bring about the cessation or remission of his liability. Remission has to be granted by the creditor. It is not in dispute, and it indeed cannot be disputed, that it is not a case of remission of liability. Similarly, a unilateral act on the part of the debtor cannot bring about a cession of his liability. The cessation of the liability may occur either by reason of the operation of law, i.e., on the liability becoming unenforceable at law by the creditor and the debtor declaring unequivocally his intention not to honour his liability when payment is demanded by the creditor, or a contract between the parties, or by discharge of the debt--the debtor making payment thereof to his creditor. Transfer of an entry is neither an agreement between the parties nor payment of the liability.'

This judgment has been quoted by the High Court in the present case and followed. We have no hesitation to say that the reasoning is correct and we agree with the same."

3. In view of the said decision of the Supreme Court, the second question is also required to be answered 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