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 6]

Allahabad High Court

Commissioner Of Income-Tax vs Krishi Disc. P. Ltd. on 15 October, 2004

Equivalent citations: [2005]277ITR113(ALL)

Author: R.K. Agrawal

Bench: R.K. Agrawal, Prakash Krishna

JUDGMENT

R.K. Agrawal J.

1. The Income-tax Appellate Tribunal, Delhi, has referred the following two questions of law under Section 256(1) of the Income-tax Act, 1961, hereinafter referred to as "the Act" for opinion to this court :

"1. Whether, on the facts and in law, the Tribunal was right in holding that a new industrial undertaking for manufacture of knives and come into existence and was entitled to Section 80J deduction for the assessment years 1978-79 and 1979-80 ?
2. Whether on the facts and in the circumstances of the case, the Tribunal was right in holding that the assessee was entitled to deduction of Rs. 14,445 and Rs. 20,530 for the assessment years 1978-79 and 1979-80 on account of Central excise duty liability ?"

2. Briefly stated, the facts giving rise to the present reference are as follows :

The respondent-assessee was manufacturing and selling discs and knives. The present reference relates to the assessment years 1978-79 and 1979-80. The respondent claimed deduction under Section 80J of the Act in respect of the industrial undertaking for manufacture of knives. It may be mentioned here that the respondent had set up a unit for manufacture of discs (used in agricultural implements) in the accounting year relevant to the assessment year 1971-72 and had closed the same unit in the year 1980. It had installed machinery worth Rs. 1,02,519 for manufacture of knives which was an item separate and distinct from the discs already being manufactured by it for which the value of machinery installed was Rs. 4,95,060. According to the respondent after the discs unit was closed machinery worth Rs. 16,336 was sold and the balance machinery including general machines worth Rs. 1,40,224 relating to electric installation and maintenance were actually utilized for manufacture of knives. The Income-tax Officer disallowed the claim under Section 80J of the Act on the ground that no separate trading and profit and loss account for the said unit has been prepared or furnished and that the manufacture of discs and knives were connected process carried on by the same industrial undertaking and further it had never claimed deduction under Section 80J of the Act in the past. During the assessment year 1979-80 the respondent-assessee had claimed a deduction of Rs. 34,975 for the assessment year 1979-80 towards the excise duty. It had debited its books of account but had not actually paid the amount to the Central Excise Department. The Income-tax Officer had disallowed the amount of excise duty claimed by the respondent. In appeal, the Commissioner of Income-tax (Appeals) had confirmed the disallowance under Section 80J of the Act. He, however allowed a sum of Rs. 20,530 towards the excise duty as according to him the sum of Rs. 14,445 related to the assessment year 1978-79. Feeling aggrieved the respondent preferred separate appeals before the Income-tax Appellate Tribunal. In the appeal preferred for the assessment year 1978-79 the respondent raised an additional ground for the allowance of the claim of Rs. 14,445 which was permitted. The Tribunal has reversed the order of the assessing authority on the disallowance of Section 80J of the Act and had also granted relief of Rs. 14,445 to the respondent.

3. We have heard Sri A.N. Mahajan, learned standing counsel for the Revenue. Nobody has appeared for the assessee.

4. Learned counsel for the Revenue has submitted that the assessee was not entitled for deduction under Section 80J of the Act inasmuch as it had not maintained separate trading account of the two undertakings and further the machinery of the discs undertaking has been utilized after its closure in the knives undertaking. It may be mentioned that the Tribunal has found that the two units were separate and distinct and during the period the discs unit was in operation, the respondent had established the knives unit by installing machinery worth Rs. 1,02,519 which has not been formed by splitting up or reconstruction of business already in existence nor by transfer to a new business of machinery or plant previously used for any purpose. The Tribunal has further found that there is no dispute that the other conditions laid down in Section 80J(4) of the Act are satisfied and merely because the respondent has not made any claim under Section 80J of the Act in respect of this unit for the earlier two years that will not debar the assessee from claiming it in the year under consideration if he is otherwise entitled to it. On the findings given by the Tribunal we do not find any legal infirmity that the two units are separate and independent and have not been formed by reconstruction or splitting up of the existing unit and the respondent was rightly allowed deduction under Section 80J of the Act for the assessment years in question.

5. So far as the allowance of the deduction claimed by the assessee for the amount in question as excise duty is concerned because the assessee follows the mercantile system of accounting and the liability of excise duty imposed is statutory in nature and merely because it has not been paid to the Department it would not disentitle the respondent from claiming its deduction. Applying the principle laid down in Kedarnath Jute Mfg. Co. Ltd. v. CIT in the present case we do not find any infirmity in the order of the Tribunal on this issue.

6. In view of the foregoing discussion, we answer both the questions referred to us in the affirmative, i.e., in favour of the assessee and against the Revenue. However, there shall be no order as to costs.