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

Kajaria Ceramics Ltd. vs Union Of India (Uoi) And Ors.
2006 Latest Caselaw 315 Del

Citation : 2006 Latest Caselaw 315 Del
Judgement Date : 21 February, 2006

Delhi High Court
Kajaria Ceramics Ltd. vs Union Of India (Uoi) And Ors. on 21 February, 2006
Equivalent citations: 128 (2006) DLT 385, 2007 288 ITR 393 Delhi
Author: M Katju
Bench: M Katju, M B Lokur

JUDGMENT

Markandeya Katju, C.J.

1. By means of this Writ Petition, the petitioner has prayed for setting aside the Notification SO 165 dated 19.12.1986 in so far as it excludes Sikandrabad Block of Bulandshahar District from the list of backward areas for the purpose of getting the benefit under Section 80HH of the Income Tax Act. The petitioner has also prayed for quashing of the Circular issued by the CBDT in so far as it restricts the benefit of the deduction under Section 80HH of the Income Tax Act to units set up in the excluded areas vide Notification No. SO 165 dated 19.12.86. The petitioner has also prayed for setting aside the assessment orders for the assessment year 1995-96, 1996-97 and 1997-98.

2. We have heard learned counsel for the parties and gone through the record.

3. Section 80HH was inserted in the Income Tax Act by the Direct Taxes (Amendment) Act, 1974 which provided for an incentive to entrepreneurs to set up industries in backward areas. The Section, inter alia, provided for a deduction of 20% from the profits and gains from the business of an industrial undertaking, which sets up its business in a backward area.

4. Backward areas were specified in the 8th Schedule to the Act and District Bulandshahar was mentioned in its entirety as quoted in para 4 of the Writ petition.

5. The petitioner applied for land to set up a unit at Sikandrabad, District Bulandshahar on 27.09.1985. The U.P. State Industrial Development Corporation Ltd. allotted land to the petitioner for manufacturing of ceramic glazed tiles. A copy of this allotment letter is annexed as Annexure-1 to the Writ Petition. The petitioner took various steps for setting up the project.

6. Subsequently, an amendment was made to Section 80HH in the Taxation Laws (Amendment and Miscellaneous Provisions) Act, 1986 by which the explanation to Section 80HH was substituted by Sub-section (11). The newly introduced Sub-section (11) reads:-

(11) For the purposes of this Section, 'backward area'means such area as the Central Government may, having regard to the stage of development of that area, by notification on the Official Gazette, specify in this behalf.

Provided that any notification under this Sub-section may be issued so as to have retrospective effect to a date not earlier than the 1st day of April, 1983.

7. In pursuance of Section 80HH, a Notification SO 165 dated 19.12.1986 was issued by the Central Government which redefined the backward areas with retrospective effect from 01.04.1983. A copy of the Notification is annexed as Annexure-A2 to the Writ Petition. Sikandrabad block of Bulandshahar District was excluded from the list of backward areas.

8. Learned counsel for the petitioner submitted that this action was arbitrary, illegal, discriminatory and ultra vires of Articles 14 and 19(1)(g) of the Constitution of India. However, we do not find any discrimination. It is for the Government to decide which area is to be treated as backward.

9. Learned counsel for the petitioner submitted that the principle of promissory estoppel applies in this case. However, we are not impressed with this submission. It is well-settled that there is no estoppel against the statute.

10. Learned counsel for the petitioner has relied upon a judgment of the Hon'ble Supreme Court in State of Punjab v. Nestle India Ltd. and Anr. . In our opinion, the said decision is clearly distinguishable, and it has no relevance to the present case. In the present case, the law has been amended by Parliament, and we cannot ignore this amendment. There was no amendment to the law in the case of State of Punjab v. Nestle India Ltd. (Supra). Hence, the petitioner can derive no benefit from that decision. Admittedly by the notification dated 19.12.1986 Sikandrabad Block, where the petitioner's industry has been set up, is no longer regarded as a backward area. There is no force in the Writ Petition and it is 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