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

Commissioner Of Income-Tax vs Honeywell Dace (India) Ltd.
2006 Latest Caselaw 439 Del

Citation : 2006 Latest Caselaw 439 Del
Judgement Date : 8 March, 2006

Delhi High Court
Commissioner Of Income-Tax vs Honeywell Dace (India) Ltd. on 8 March, 2006
Equivalent citations: 2007 292 ITR 169 Delhi
Bench: T Thakur, J Malik

JUDGMENT

1. For the assessment year 2001-02, the respondent-assessed declared a loss of Rs. 5,28,942 in its return filed on October 31, 2001. This amount included a sum of Rs. 1,01,957 towards loss on account of sale of shares. The Assessing Officer disallowed the losses on the ground that the asses-see had not carried on any business activity during the relevant period. The loss claimed on account of sale of shares was also similarly disallowed on the ground that no proof regarding the said loss had been furnished. That order attained finality as the assessed did not prefer any appeal against the same. Penalty proceedings under Section 271(1)(c) of the Income-tax Act, 1961, were thereafter initiated which culminated in a penalty of Rs. 2,09,006 being imposed upon the assessed.

2. The assessed appealed to the Commissioner of Income-tax (Appeals), who directed deletion of the penalty holding that the assessed had not furnished any incorrect particulars and that the requisite details had been disclosed by him in the profit and loss account while filing the return. The Commissioner was also of the view that the assessed had been established only to transact business with the Ministry of defense and that it could not have sold the imported goods to any other consumer. The Tribunal has, in a further appeal, preferred by the Revenue against the deletion of penalty, affirmed the order passed by the Commissioner.

3. We have heard Mr. Jolly, counsel appearing for the Revenue and perused the orders referred to above.

4. The Commissioner as also the Tribunal have both concurrently come to the conclusion that the assessed had not furnished any incorrect particulars in the return filed by it and that merely because the assessed had not been able to substantiate its claim for deduction of the amounts suffered towards losses, was no ground for holding that the expenses were not genuine. There is, in our view, no error of law in that view to warrant interference by this Court. Since the assessed had on the findings recorded by the Commissioner and the Tribunal furnished all the particulars relating to the expenditure claimed in its profit and loss account and also loss on account of sale of shares, the deletion of penalty by the Commissioner and the Tribunal was legally justified.

5. No substantial question of law arises for our consideration in this appeal, which fails and is hereby 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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter