Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranbaxy Laboratories Ltd. vs The Commissioner Of Income Tax New ...
2008 Latest Caselaw 2232 Del

Citation : 2008 Latest Caselaw 2232 Del
Judgement Date : 11 December, 2008

Delhi High Court
Ranbaxy Laboratories Ltd. vs The Commissioner Of Income Tax New ... on 11 December, 2008
Author: Badar Durrez Ahmed
             THE HIGH COURT OF DELHI AT NEW DELHI

%                                   Judgment delivered on: 11.12.2008


+             ITA 682/2007

RANBAXY LABORATORIES LTD.                                 ... Appellant

                                   - versus -

THE COMMISSIONER OF INCOME TAX
NEW DELHI                                                 ... Respondent

Advocates who appeared in this case: For the Appellant : Mr Ajay Vohra with Ms Kavita Jha and Mr Sriram Krishna For the Respondent : Ms Rashmi Chopra

CORAM:-

HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MR JUSTICE RAJIV SHAKDHER

1. Whether Reporters of local papers may be allowed to see the judgment ?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported in Digest ?

BADAR DURREZ AHMED, J (ORAL)

Admit.

The following substantial question of law arises for the

consideration of this Court:-

(1) Whether on the facts and circumstances of the case the Income Tax Appellate Tribunal erred in law in denying deduction under Section 80IA of the Income Tax Act, 1961 on duty drawback and profit on sale of REP licences?

We find that this question has been recently considered in the

context of Section 80IB of the Income Tax Act in CIT v. Dharampal

Prem Chand Limited: ITA 1441/2006 decided on 27.11.2008. We can

dispose of this question straightaway. We find that the language

employed in Section 80IA and 80IB, in the context of the question

raised above, is virtually identical. Following the view that we have

taken in Dharampal Prem Chand (supra), the question raised above, is

answered in favour of the assessee and against the revenue.

To that extent the impugned order is set aside. The appeal

stands allowed to this extent.

BADAR DURREZ AHMED, J

RAJIV SHAKDHER, J December 11, 2008 SR

 
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