Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs M/S Siclair Exports Ltd
2010 Latest Caselaw 2109 Del

Citation : 2010 Latest Caselaw 2109 Del
Judgement Date : 21 April, 2010

Delhi High Court
Commissioner Of Income Tax vs M/S Siclair Exports Ltd on 21 April, 2010
Author: Badar Durrez Ahmed
                THE HIGH COURT OF DELHI AT NEW DELHI

%                                     Judgment delivered on: 21.04.2010

+               ITA 352/2010

COMMISSIONER OF INCOME TAX                                      ... Appellant

                                      - versus -

M/S SICLAIR EXPORTS LTD                                         ... Respondent

Advocates who appeared in this case:

For the Appellant       : Mr Abhishek Maratha, Sr Std Counsel
For the Respondent      : None

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE V.K. JAIN

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)

1. This is an appeal filed by the Revenue against the order dated

14.05.2009 passed by the Income Tax Appellate Tribunal in respect of the

Assessment Year 1995-96 and it arises from the assessee's appeal before the

Tribunal, being ITA No.762/DEL/2008.

2. The assessee had claimed deduction under Section 80HHC

without reducing brought forward losses. In the quantum proceedings, the

additions have been confirmed by the Tribunal. In separate proceedings

under Section 271(1)(C) of the Income Tax Act, 1961, both the Assessing

Officer and the Commissioner of Income Tax (Appeals) imposed penalty on

the assessee. However, the Income Tax Appellate Tribunal, by virtue of the

impugned order, deleted the said penalty on the ground that the assessee's

claim of deduction in 80HHC without reducing brought forward losses was

passed in view of the three decisions of High Courts. The Tribunal further

held that the matter was ultimately decided against the assessee by the

Tribunal following the decision of the Supreme Courts in the case of IPCA

Laboratories Limited: 266 ITR 521 (SC). The Tribunal correctly took the

view that when the assessee filed return, there was a difference of opinion

and there were three decisions in favour of the assessee which was

ultimately decided against the assessee only after the return was filed by him

and consequently, the assessee cannot be accused of concealment of

particulars of income or of furnishing inaccurate particulars of income.

3. The learned counsel for the Revenue submitted before us that all

the three decisions referred to by the Tribunal did not apply to the facts of

this case and there was only one of them, namely, CIT vs. Gogineni

Tobacco Limited : 238 ITR 970 (AP) which was relevant to the facts and

circumstances of the present case. Be that as it may, as long as there was a

decision of a High Court and there was no contrary decision of the

jurisdictional High Court or of the Supreme Court when the assessee filed

the return, it cannot be said that the assessee, having placed reliance on the

decision of the Andhra Pradesh High Court, had concealed any particulars or

had furnished inaccurate particulars of income. There is no question of

imposing a penalty in such a case. The Tribunal has correctly decided in

favour of the assessee and deleted the penalty. No substantial question of

law arises for our consideration.

The appeal is dismissed.

BADAR DURREZ AHMED, J

V.K. JAIN, J

APRIL 21, 2010 bg

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter