Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 10]

Supreme Court of India

Vibhuti Glass Works vs Commissioner Of Income Tax, Lucknow on 28 April, 1989

Equivalent citations: 1989 AIR 1443, 1989 SCR (2) 797, AIR 1989 SUPREME COURT 1443, 1989 TAX. L. R. 569, (1989) 44 TAXMAN 182, 1990 SCC(TAX) 70, (1989) 2 JT 257 (SC), (1989) 77 CURTAXREP 77, 1989 SCC (SUPP) 2 431, (1989) 177 ITR 439, (1989) 2 COMLJ 167

Author: R.S. Pathak

Bench: R.S. Pathak, Misra Rangnath

           PETITIONER:
VIBHUTI GLASS WORKS

	Vs.

RESPONDENT:
COMMISSIONER OF INCOME TAX, LUCKNOW

DATE OF JUDGMENT28/04/1989

BENCH:
PATHAK, R.S. (CJ)
BENCH:
PATHAK, R.S. (CJ)
MISRA RANGNATH

CITATION:
 1989 AIR 1443		  1989 SCR  (2) 797
 1989 SCC  Supl.  (2) 431 JT 1989 (2)	257
 1989 SCALE  (1)1141


ACT:
    Income  Tax Act,  1961: Section 28--Income--Accrual	 of-
Factory	 owned	by  assessee--State  Government	 allowed  to
manage for 20 years as condition for grant of  loan--Profits
earned--Applied	 by  managing State  Government	 for  paying
assessee's debts--Whether assessee assessable.



HEADNOTE:
    The	 assessee Company had a glass factory besides  other
business. Since the glass factory business had been  suffer-
ing losses for several years, resulting in increasing  debt,
the assessee took loans from the State Government and  mort-
gaged the land, buildings and machinery. Later, under a deed
executed by it the assessee allowed the State Government  to
take  over running of the glass factory for a period  of  20
years  and permitted it to have a share of the business,  if
and when they exceeded a prescribed limit, as conditions for
guaranteeing  repayment of a loan of Rs.20 lakhs granted  by
the Industrial Finance Corporation.
    During  assessment proceedings for the  assessment	year
1962-63,  the assessee contended that the profits earned  by
the  glass  factory  business during that  period  were	 not
assessable  in	its  hands, but in the hands  of  the  State
Government, which had taken over the factory and was running
the  business,	and  that, in any event, only  half  of	 the
profit	could  be included in its assessment  as  the  State
Government was entitled to 50 per cent of profits under	 the
deed. Rejecting the contentions, the Income-tax officer held
that  the assessee was liable to be assessed in	 respect  of
the entire profits earned by the glass factory.
    The assessee's appeals were dismissed by both the Appel-
late Assistant Commissioner and the Appellate Tribunal. On a
reference  made at assessee's instance, the High  Court	 af-
firmed the Tribunal's finding that the entire profits of the
factory,  and not half of them accrued to the  assessee.  It
also  rejected	assessee's contention that  the	 income	 was
diverted  through an overriding title before it reached	 the
assessee.
Dismissing the appeal of the assessee, this Court,
798
    HELD:  The present case is one where the income  accrued
to the assessee directly and was merely, upon such  accrual,
applied to discharge an obligation of the assessee. [.801B]
    Although the Deed executed by the assessee is  described
as  a  lease-deed  and provides that the  glass	 factory  is
demised to the State Government, in substance possession  of
the factory was transferred to the State Government only for
the  purpose of enabling it to manage and run the  business.
[800F]
    The entire income earned during the year under consider-
ation  was the income of the assesee and was merely  applied
by  the	 managing State Government for the  payment  of	 the
assessee's  debt,  and there was no over-riding	 title.	 The
profits earned during the year under consideration were	 not
sufficient for the State Government to enjoy a share in	 the
profits in accordance with the terms of the Deed, and there-
fore, no part of the profits could be regarded as assessable
in  the hands of the State Government. In point of fact,  no
part of the profits was actually taken by the State  Govern-
ment. [801C-D]
    Commissioner  of Income-tax, Bombay City H	v.  Sitaldas
Tirathdas, [1961] 41 ITR 367, relied on.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1442 (NT) of 1975.

From the Judgment and Order dated 14.3.1974 of the Allahabad High Court in I.T.R. No. 437 of 1971. E.C. Agarwala for the Appellant.

S.C. Manchanda, Ms. A Subhashini and M.B. Rao for the Respondent.

The Judgment of the Court was delivered by PATHAK, CJ. This appeal by certificate granted by the Allahabad High Court is directed against a judgment of the High Court answering the following questions in favour of the Revenue and against the assessee in an income tax refer- ence:

"(1) Whether on the facts and in the circumstances of the case, and on a correct interpretation of the leasedeed 799 dated 22.8.1960, the Tribunal was fight in holding the profits of the Glass factory during the relevant accounting year accrued to the assessee-company?
(2) If the answer to the question no. 1 is in the affirmative, whether the Tribunal was right in holding that the entire profits and not one half of the profits of the glass factory during the relevant accounting year accrued to the assessee-company?"

The assessee, Messrs. Vibhuti Glass Works is a public limited company. It has a glass factory and also carries on other business. The accounts of the glass factory are closed on 31 March each year, while the assessee closes its ac- counts on 30 September each year. We are concerned with the assessment year 1962 -63.

For several years the glass factory business had been suffering losses resulting in increasing debt. It took heavy loans from the Banaras State Bank, Varanasi, for which purpose its stocks and stores were hypothecated to the Bank. It also took loans from the Uttar Pradesh Government and the land, buildings and machinery were mortgaged accordingly. The assessee found it difficult to emerge out of its finan- cial embarrassment. It discovered also that it needed cer- tain equipment in order to produce better quality goods and also required funds for its working capital and for repaying loans to other creditors. It approached the industrial Finance Corporation, New Delhi, and the State Finance Corpo- ration for financial assistance and the Industrial Finance Corporation agreed to grant a loan of Rs.20 lakhs on condi- tion (a) that the State Government guaranteed repayment and

(b) that the State Government postponed their charge under the mortgage deeds and the Industrial Financial Corporation was allowed to have the first charge. The State Government agreed to those conditions provided the assessee allowed the State Government to take over the running of the glass factory for a period of 20 years. The State Government also stipulated that if and when the profits of the business exceeded a prescribed limit, a share of those profits would go to the State Government. The assessee agreed to this arrangement and executed a document dated 22 August, 1960 incorporating the requisite conditions.

For the relevant accounting period the glass factory business disclosed a profit of Rs.92,960 while the assessee suffered a loss of Rs.3,47,656 according to its separate profit and loss account. During 800 assessment proceedings for the assessment year 1962-63 it was contended by the assessee before the Income Tax Officer that the profit of Rs.92,960 earned by the glass factory business was not assessable in the hands of the assessee but in the hands of the Uttar Pradesh Government which had taken over the factory and was running the business. It was con- tended that in any event only half of the profits could be included in the assessment of the assessee, the remaining profit being assessable in the hands of the State Government which was entitled to 50 per cent of the profits under the Deed dated 22 August, 1960. Both contentions were rejected by the Income Tax Officer, who held that the assessee was liable to be assessed in respect of the entire profits earned by the glass factory. He set off the profit against the loss declared by the assessee and computed a net loss of Rs.2,54,785.

The assessee appealed to the Appellate Assistant Commis- sioner of Income Tax, but without success. A second appeal by the assessee filed before the Income Tax Appellate Tribu- nal was also dismissed. At the instance of the assessee the Appellate Tribunal referred the two questions of law set forth earlier to the High Court of Allahabad. The High Court considered the various provisions of the Deed dated 22 August, 1960 and answered both the questions in favour of the Revenue and against the assessee.

It is apparent that this appeal must be disposed of on a consideration of the terms of the Deed dated 22 August, 1960. A perusal of the conditions set forth in that document discloses that the State Government was given the power to manage the glass factory business for a period of 20 years from the date it assumed possession. Although the Deed is described as a lease-deed and it provides that the glass factory is demised to the State Government, in substance possession of the glass factory was transferred to the State Government only for the purpose of enabling it to manage and run the business. The High Court has given good reason for reaching that conclusion.

Clause (c) of paragraph 7 of the Deed provides "that if upon the expiration or sooner determination of this demise it is found that the working of the factory has shown prof- its after meeting the entire liabilities of the company the balance profits, after accounting for all charges and ex- penses incurred by the State Government, shall be divided between the company and the Governor in equal proportion." It was contended by the assessee before the High Court that the 801 income was diverted through an overriding title before it reached the assessee. The High Court. in our opinion, has rightly rejected the contention, holding that there was no overriding title and in fact it was a case of mere applica- tion of the income. The proper test to be applied in such a case has been laid down by this Court in Commissioner of Income-tax, Bombay City H v. Sitaldas Tirathdas, [1961] 41 ITR 367 and we are satisfied that the present case is one where the income accrued to the assessee directly and was merely applied upon such accrual to discharge an obligation of the assessee. The entire income earned during the year under consideration was the income of the assessee and was merely applied by the managing State Government for the payment of the assessee's debts.

We are also in agreement with the High Court that the profits earned during the year under consideration were not sufficient for the State Government to enjoy a share in the profits in accordance with the terms of the Deed, and no question, therefore, arises of any part of the profits being regarded as assessable in the hands of the State Government. In point of fact, it appears that no part of the profits was actually taken by the State Government.

In the result, the appeal fails and is dismissed but in the circumstances there is no order as to costs.

N.P.V.				      Appeal dismissed.
802