Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax, ... vs M/S Dcm Sriram Consolidated ...
2008 Latest Caselaw 2062 Del

Citation : 2008 Latest Caselaw 2062 Del
Judgement Date : 21 November, 2008

Delhi High Court
Commissioner Of Income Tax, ... vs M/S Dcm Sriram Consolidated ... on 21 November, 2008
Author: R.S. Sodhi
       *            THE HIGH COURT OF DELHI AT NEW DELHI
                                               Judgment reserved on     : 03.10.2008
       %                                      Judgment delivered on    : 21.11.2008

                                ITA No. 1249/2007

       COMMISSIONER OF INCOME TAX DELHI-IV,
       NEW DELHI                                                       ..... Revenue
                                          -versus-

       M/S DCM SRIRAM CONSOLIDATED LTD                                 ..... Respondent

Advocates who appeared in this case:

For the Revenue : Ms Prem Lata Bansal For the Respondent : Mr M.S.Syali, Sr.Advocate with Mr V.P.Gupta, Mr Aseem Mowar and Mr Basant Kumar, Advocates CORAM :-

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

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

2. To be referred to Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

RAJIV SHAKDHER, J

1. This is an appeal under Section 260A of the Income Tax Act, 1961

(hereinafter referred to as the "Act") against the judgment dated 09.03.2007

passed by the Income Tax Appellate Tribunal (hereinafter referred to as the

"Tribunal") in ITA No.3155/Del/2003, pertaining to, the assessment year

2000-01.

2. By an order dated 03.10.2008, we have framed the following substantial

question of law :-

"Whether the Income Tax Appellate Tribunal was correct in law in allowing the assessee's claim of alleged profits derived by the assessee from the business of generation of power while computing the book profits under Section 115 JA of the Income Tax Act, 1961, particularly when the electricity power generated was entirely for captive consumption?"

3. At this stage, it is pertinent to note that in the assessee's own case, the

aforesaid issues arose for consideration, in the assessment year 1997-98 before

the Tribunal. The Tribunal by a judgment dated 02.05.2005 passed in ITA No.

1400/Del/2001 dismissed the appeal of the Revenue.

3.1 In the judgment of the Tribunal, impugned in the instant appeal, the

Tribunal has relied upon its own judgment dated 02.05.2005 passed in ITA

No.1400/Del/2001, in respect of, assessment year 1997-98. In view of the fact

that an appeal, bearing ITA No. 1187/2005, was preferred by the Revenue to

this Court against the aforesaid judgment of the Tribunal dated 02.05.2005;

which has been dismissed by us today, the present appeal will suffer the same

fate. In the result, the appeal is dismissed.

RAJIV SHAKDHER, J

BADAR DURREZ AHMED, J November 21, 2008 da

 
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