Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Ashok Leyland Ltd vs The Joint Commissioner Of Income ...
2021 Latest Caselaw 1650 Mad

Citation : 2021 Latest Caselaw 1650 Mad
Judgement Date : 25 January, 2021

Madras High Court
M/S.Ashok Leyland Ltd vs The Joint Commissioner Of Income ... on 25 January, 2021
                                                                     Tax Case Appeal No.1181 of 2008



                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 25.01.2021

                                                     CORAM

                                    THE HON'BLE MR.JUSTICE M. DURAISWAMY
                                                     AND
                                   THE HON'BLE MRS.JUSTICE T.V. THAMILSELVI

                                          Tax Case Appeal No.1181 of 2008


                     M/s.Ashok Leyland Ltd.,
                     19, Rajaji Salai,
                     Chennai – 600 002.                                     ...   Appellant

                                                        Vs.


                     The Joint Commissioner of Income Tax,
                     Special Range - II,
                     Chennai – 600 034.                                     ... Respondent

                               Tax Case Appeal filed under Section 260A of the Income Tax
                     Act, 1961 against the order of the Income Tax Appellate Tribunal,
                     Madras "A" Bench, dated 31.08.2007 passed in I.T.A.No.555/Mds/2000.
                               For Appellant    : Mr.R.Venkatanarayanan,
                                                  for M/s.Subbaraya Aiyar

                               For Respondent   : Mr.T.Ravi Kumar,
                                                  Senior Standing Counsel



                     Page 1/6
https://www.mhc.tn.gov.in/judis/
                                                                              Tax Case Appeal No.1181 of 2008



                                                       JUDGMENT

(Delivered by M.DURAISWAMY, J.)

This appeal filed by the assessee under Section 260A of the

Income Tax Act, 1961 ('the Act' for brevity), is directed against the order

dated 31.08.2007 passed by the Income Tax Appellate Tribunal, Madras

"A" Bench, ('the Tribunal' for brevity) in I.T.A.No.555/Mds/2000 for the

assessment year 1992-93. The appeal was admitted on 21.08.2008 on the

following Substantial Questions of Law:

“ 1) Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that scrap sales should be included in the total turn over for the purpose of computation of deduction u/s 80HHC of theAct? (covered in favour of the Assessee in the decision reported in 297 ITR 107)?

2)Whether on the facts and circumstances of the case, the Tribunal was right in law in holding that 90% of the rent and commission should be excluded from the profits of business under cl of (baa) to explanation 4 to Sec. 80HHC without considering the real nature of the receipts (connected case in TC.No.1163/08)?

3)Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that while

Page 2/6 https://www.mhc.tn.gov.in/judis/ Tax Case Appeal No.1181 of 2008

computing deduction u/s 80M, 2% of dividend income should be reduced as notional expenditure incurred towards earning dividend income?

4)Whether on the facts and circumstances of the case, the Tribunal was right in law in holding that the appellant is not entitled to set off of short term capital loss arising out of purchase and sale tax free bonds of PSU against other short term capital gains?

5)Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the appellant is not entitled to exemption u/s 10(15)(iv)(h) of the Act in respect of interest income from the tax free securities/bonds?”

2. We have heard Mr.R.Venkatanarayanan, learned counsel for the

appellant/assessee and Mr.T.Ravi Kumar, learned Senior Standing

Counsel for the respondent/Revenue.

3. It may not be necessary for this Court to decide the Substantial

Questions of Law framed for consideration on account of certain

subsequent developments. The Government of India enacted the Direct

Tax Vivad Se Vishwas Act, 2020 (Act 3 of 2020) to provide for

Page 3/6 https://www.mhc.tn.gov.in/judis/ Tax Case Appeal No.1181 of 2008

resolution of disputed tax and for matters connected therewith or

incidental thereto. The Act of the Parliament received the assent of the

President on 17th March 2020 and published in the Gazette of India on

17th March 2020.

4. We are informed by the learned counsel for the appellant/

assessee that the assessee has already been issued with Form – 3 on

31.12.2020 and the learned counsel for the appellant seeks permission of

this Court to withdraw the appeal.

5. In view of the submission made by the learned counsel for the

appellant, the Tax Case Appeal stands dismissed as withdrawn. No costs.




                                                                   [M.D., J.]   [T.V.T.S., J.]
                     Index           : Yes/No                          25.01.2021
                     Internet        : Yes                                (1/3)
                     va


                     To


                     Page 4/6

https://www.mhc.tn.gov.in/judis/ Tax Case Appeal No.1181 of 2008

1. Income Tax Appellate Tribunal, Madras "A" Bench

2.The Joint Commissioner of Income Tax, Special Range - II, Chennai – 600 034.

Page 5/6 https://www.mhc.tn.gov.in/judis/ Tax Case Appeal No.1181 of 2008

M. DURAISWAMY, J.

and T.V. THAMILSELVI, J.

va

Tax Case Appeal No.1181 of 2008 (1/3)

25.01.2021

Page 6/6 https://www.mhc.tn.gov.in/judis/

 
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