Delhi High Court
Commissioner Of Income-Tax, Delhi ... vs Raunaq International Ltd. on 2 January, 1986
Equivalent citations: [1986]158ITR701(DELHI), 1986RLR155B
Author: S. Ranganathan
Bench: S. Ranganathan, Yogeshwar Dayal
JUDGMENT S. Ranganathan, J.
1. These are two applications under section 256(2) of of the Income-tax Act, 1961, by the Commissioner of Income-tax. They relate to the assessment years 1973-74 and 1976-77, respectively. They seek the reference to this court of a question as to whether the Income-tax Appellate Tribunal was correct in holding that certain categories of expenditure incurred in India by the assessed qualify for the weighted deduction under section 35B of the Income-tax Act, 1961.
2. The assessed is a private limited company and it has been found as a fact that 89-41% of its total sales represent export sales. For the assessment year 1973-74, the assessed claimed, inter alia, deduction under section 35B in respect of repairs and renewals (Rs. 7,141), directors' remuneration (Rs. 28,102), electricity and power (Rs. 8,092) and expenditure on foreign customers (Rs. 3,201). The Appellate Tribunal has held the assessed to be entitled to deduction under section 35B in respect of 75% of the first three items of expenditure and 100% of the last item. In respect of repairs and renewals, it pointed out that weighted deduction had already been allowed in respect of rent at 75% and that, therefore, weighted deduction on repairs and renewals should also be allowed to the same extent. In respect of directors' remuneration, it was held that the position was similar to that of the expenditure on salaries and allowances on 75% of which weighted deduction had already been allowed by the Commissioner of Income-tax (Appeals). In respect of Rs. 8,092 incurred on electricity and power, the finding was that the expenditure had been incurred for maintaining the office which is maintained for purposes of export. In respect of the last item, it was held to be an item of expenditure on foreign customers and hence entitled to deduction under section 35B. For the assessment year 1976-77, the deductions claimed by the assessed were under the heads : (i) publicity and pamplets for distribution out of India (Rs. 48,198); (ii) rent (Rs. 1,53,293); (iii) printing and stationery (Rs. 46,772); (iv) directors' remuneration (Rs. 13,458); (v) water and electricity charges (Rs. 5,607); and (vi) repairs and renewals (Rs. 6,515). The Appellate Tribunal directed weighted deduction to be given on the entire sum of Rs. 48,198 on 50% of the claims under the head "Rent" and "Printing and stationery" and on 75% of the amount claimed under the other heads.
3. Two points were made on behalf of counsel for the petitioner. One is that these were items of expenditure incurred in India and were, therefore, not entitled to weighted deduction. The second was that the assessed had not established the deductibility of these items under various specific clauses set out in section 35B(2) and, therefore, was not entitled to weighted deduction. So far as the first of these points is concerned, the language of section 35B itself shows that, except for expenditure falling under clause (iii), the expenditure incurred under the other clauses need not be necessarily in India; all that is necessary is that the expenditure should promote development of exports in the various aspects referred to in those clauses. This is clear not only from the language of the section but also from the decision of the Madras High Court in CIT v. Southern Sea Foods P. Ltd. [1983] 140 ITR 855 and of this court in CIT v. Jay Engineering Works [1984] 149 ITR 297 referred to by the learned counsel for the parties. There is, therefore, no substance in this contention.
4. Regarding the second contention, some of the items of expenditure claimed are in the nature of general expenditure on establishment and administration. It has been pointed out in an earlier decision of this court in Handicrafts Handloom Export Corporation of India v. CIT [1983] 140 ITR 532 that the assessed is entitled to a deduction even on broad heads of expenditure provided a correlation can be established between these items of expenditure and the heads referred to in the various clauses of section 35B(2). In the present case, as already pointed out, the assessed company is one which has its main business as Export. More than 80% of its sales are export sales. The Tribunal has found that the expenditure incurred under the various heads referred to above are all items of expenditure that promote export development. The only question is to what extent these items of expenditure can be related to export sales of the assessed as opposed to the small magnitude of other turnover inside the country which the assessed had during the years of account. This apportionment is a question of fact. The Tribunal has broadly accepted the apportioned percentage arrived at by the Commissioner of Income-tax against which the Department had preferred no appeal. We find that the Appellate Tribunal has given reasons for treating these items of expenditure as attributable to export sales to the extent to which they have permitted the weighted deduction. We, therefore, do not consider that any question of law arises out of this aspect of the order.
5. Counsel for the Department submitted, relying upon a decision of the Allahabad High Court in CIT v. Vindeshwari Trading Corporation [1978] 113 ITR 791, that even though a question may have been decided by this court earlier, it can be referred under section 256(1)/(2) so long as there is no authoritative pronouncement of the Supreme Court. In this case, the conclusion which the Tribunal had arrived at follows directly from the language used in the statutory provision and there is no ambiguity or difficulty of interpretation. Apart from the decisions of this court, the learned counsel has not brought to our notice any decision to the contrary of any other High Court or any good reason for considering that there is any debatable or arguable point of law on the interpretation of the statutory provision in relation to the aspect involved here. We are, therefore, of the opinion that the principle referred to in the decision of the Allahabad High Court has no application here.
6. For the above reasons, we are of the opinion that the view taken by the Tribunal is based upon a clear and unambiguous interpretation of the statutory provision and does not call for any reference. These applications, therefore, fail and are dismissed with costs. counsel's fee Rs. 500 (one set).