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 1]

Bombay High Court

Commissioner Of Income-Tax vs Trade Wings Ltd. on 22 March, 1993

Equivalent citations: [1994]205ITR540(BOM)

JUDGMENT

Dr. B.P. Saraf J.

1. The assessee carries on the business of travel agents and conducts and makes arrangements for tours in India for foreign tourists including reservation and booking of accommodation by railway, air, etc. It is also said to have a net work of a large number of agents in foreign countries to publicise its services and to canvass customers therefor and, for these and other purposes, it is necessary for the executives of the assessee to undertake foreign travel involving substantial expenditure thereon. For the assessment year 1972-73, the assessee-company had claimed weighted deduction under section 35B of the Act in respect of an amount of Rs. 58,408, which represented foreign travel expenses including cost of gift articles distributed to foreign travel agents abroad, cost of travel folders for distribution abroad and membership subscription of certain travel association. The claim of the assessee was allowed by the Income-tax Officer (the "Income-tax Officer").

2. The Commissioner of Income-tax (the "Commissioner"), however, called for the assessment records of the assessee for the year in question and, on a perusal of the same, felt that the Income-tax Officer had erroneously allowed deduction under section 35B on the above items of expenditure. A notice under section 263 of the Act was, therefore, issued to the assessee asking it to show cause why the order of the Income-tax Officer should not be considered to be erroneous and prejudicial to the interests of the Revenue and why an order should not be passed suitably modifying the assessment order passed by the Income-tax Officer. The assessee showed cause, vide its letter dated September 10, 1976, justifying the order of the Income-tax Officer. The Commissioner, however, was not satisfied with the contention of the assessee. According to him "the Income-tax Officer had allowed weighted deduction under section 35B without investigating the facts stated in the return, when the circumstances were such as to make such an enquiry prudent". He, therefore, set aside the order of the Income-tax Officer with a direction to redo the assessment afresh in accordance with law after giving the assessee an opportunity of being heard.

3. The assessee preferred an appeal against the order of the Commissioner before the Income-tax Appellate Tribunal (the "Tribunal"). The Tribunal upheld the contention of the assessee on both the counts, viz., allowability of weighted deduction under section 35B as well as the power of the Commissioner to set aside the order of the Income-tax Officer. The Tribunal held that the assessee was entitled to weighted deduction under section 35B of the Act in respect of the amount in question. It also did not approve of the order of the Commissioner passed under section 263 of the Act whereby the Income-tax Officer was directed to make a fresh scrutiny of the expenditure and decide the claim for deduction afresh. In that view of the matter, the Tribunal set aside the revisional order of the Commissioner and restored the relief originally granted by the Income-tax Officer to the assessee. At the instance of the Revenue, the following two questions were proposed to be referred to this court for opinion :

"(1) Whether the Tribunal was right in law in holding that the services rendered by the assessee by way of conducting and making arrangements for tours in India of foreign tourists rendered in India, the assessee is entitled to the weighted deduction under section 35B of the Income-tax Act in respect of the expenses aggregating to Rs. 57,832 ?
(2) If the answer to question No. 1 is in the negative, whether the Tribunal was justified in law in setting aside the order passed by the Commissioner under section 263 of the Income-tax Act, 1961 ?"

4. The Tribunal agreed to make a reference and prepared a draft statement of the case. When the draft statement was taken up for finalisation, the Tribunal felt that the second question was not a question of law. This is evident from the following observations of the Tribunal in the concluding part of statement of the case :

"The question as to whether, on the facts of this case, the Tribunal was justified in setting aside the order does not involve any question of law but a finding of fact on consideration of the facts."

5. From the above observation of the Tribunal, it is clear that what has been referred to this court is only question No. 1. Apparently, the second question which relates to the correctness of the part of the order of the Tribunal, by which the order of the Commissioner under section 263 of the Act was set aside has not been referred by the Tribunal to this court as, according to it, it is a question of fact. The admitted position is that the Revenue did not file any application under section 256(2) of the Act to this court for a direction to the Tribunal to refer the second question also nor did it take out a notice of motion for that purpose. Under the circumstances, the only question before us is question No. 1. The result of the refusal of the Tribunal to refer the second question is that its decision setting aside the order of the Commissioner under section 263 of the Act has become final. The order of the Income-tax Officer got restored. The Tribunal has also made this position clear in its order by specifically stating : "We set aside the order of the Commissioner of Income-tax and restore the relief originally granted to the assessee." The first question referred to us, therefore, has become academic.

6. In such a situation, we decline to answer the first question which is the only question referred to us, the same being academic.

7. Under the facts and circumstances of the case, we make no order as to costs.