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 16, Cited by 5]

Madras High Court

The Commissioner Of Income-Tax vs M/S.Investment Trust Of India Ltd on 25 November, 2002

Author: K.Raviraja Pandian

Bench: K.Raviraja Pandian

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 25/11/2002

CORAM

THE HONOURABLE MR.JUSTICE N.V.BALASUBRAMANIAN
and
THE HONOURABLE MR.JUSTICE K.RAVIRAJA PANDIAN

T.C.No.306 of 1998

The Commissioner of Income-tax,
Tamil Nadu III, Madras.                 ...   Applicant.

-Vs-

M/s.Investment Trust of India Ltd.,
Madras.                                 ...   Respondent.

                Reference arising out of the  Order  dated  3.7.1995  made  in
ITA.No.92 6/Mds/89, on the file of the Income-tax Appellate Tribunal, A-Bench,
Madras, at the instance of the Revenue.

!For applicant          ::  Mr.J.Nareshkumar, Jr.SC.for IT

^For respondent         ::  Mr.J.Narayanaswamy

:JUDGMENT

N.V.BALASUBRAMANIAN,J.

The Income-tax Appellate Tribunal, in pursuance of the order of this Court in T.C.P.No.348 of 1996 dated 1.4.1997, has stated a case and referred the following questions of law:

"1. Whether on the facts and in the circumstances of the case, the Appellate Tribunal was right in holding that the assessee company is entitled to investment allowance under section 32A of the Act on machinery leased out in the course of its business of leasing?
2. Whether on the facts and in the circumstances of the case, the Appellate Tribunal was right in law in holding that the expenditure incurred on advertisement inviting fixed deposits from public does not form part of the sales promotion expenses calling for disallowance under section 37(3A) of the Act?"

2. The assessment year with which we are concerned is 1984-85 and as far as the first question of law referred to us is concerned, it is fairly submitted by the learned counsel for the Revenue that the issue raised in the first question is covered against the Revenue by a decision of the Supreme Court in the case of C.I.T. v. SHAAN FINANCE (P.) LTD (231 ITR 308). Following the decision of the Supreme Court in C.I.T. v. Shaan Finance (P.) Ltd. (231 ITR 308), the first question of law is answered in the affirmative, against the Revenue and in favour of the assessee.

3. The second question deals with the allowability of the expenditure incurred by the assessee on advertisements inviting fixed deposits from the public. The assessee claimed a total sum of Rs.2,93,340/- as advertisement expenditure for collecting fixed deposits. The Income-tax Officer applied the provisions of sub-section 3A of section 37 of the Income-tax Act, 1961 and disallowed a portion of the expenditure as provided in the section on the ground that the expenditure was incurred towards advertisements and towards sales promotion expenditure and hence, disallowance has to be made under section 37(3A) of the Income-tax Act. The Commissioner of Income-tax (Appeals), on appeal, allowed the claim of the assessee on the ground that the expenses were sale promotion oriented expenses. The order of the Commissioner of Income-tax (Appeals) was confirmed by the Appellate Tribunal, on appeal.

4. The case of the Revenue is that the assessee had incurred the expenditure on advertisements in newspapers inviting fixed deposits from the public and the expenditure was incurred by way of advertisements and by way of sales promotion and therefore, the expenditure would qualify for disallowance under section 37(3A) of the Income-tax Act. learned counsel for the Revenue placed reliance on the decision of the Supreme Court in the case of E SKAYEF v. C.I.T. (245 ITR 116) wherein the Supreme Court has held that the distribution of samples of drugs to the medical practitioners would tantamount to publicity and sales promotion expenses falling within the scope of section 37(3A) of the Income-tax Act, subject to the limitations as to allowability therein contained. Learned counsel for the Revenue therefore submitted that the Supreme Court referred to the decision of the Andhra Pradesh High Court in the case of C.I.T. v. J and J Dechane Laboratories (P.) Ltd. (222 ITR 11) and held that the distinction made by the High Court between the expenditure that is essential to the running of the business and other expenditure is not correct and all the expenditure for publicity or sales promotion would fall within the scope of section 37(3A) of the Income-tax Act. Learned counsel therefore submitted that since the expenditure incurred was an advertisement expenditure and sales promotion expenditure, the entire expenditure is not allowable, but it is allowable subject to the restrictions contained in section 37(3A) of the Income-tax Act. Learned counsel also relied upon the decision of the Supreme Court in the case of HINDUSTAN AERONAUTICS LTD. v. C.I.T. (243 ITR 808) and submitted that the Supreme Court has held that the circulars or instructions of the Central Board of Direct Taxes cannot override the view of the High Court or the Supreme Court. Learned Counsel therefore submitted that the circular issued by the Central Board of Direct Taxes which has been relied upon by the learned counsel for the assessee cannot override the law laid down by the Supreme Court in the case of ESKAYEF v. C.I.T. (245 ITR 116 ). He therefore submitted that the view taken by the Appellate Tribunal is not correct and not in consonance with the decision of the Supreme Court.

5. Mr.J.Narayanaswamy, learned counsel for the Revenue, on the other hand, submitted that the assessee had incurred expenditure on advertisements in compliance of the provisions of section 58A of the Companies Act, 1956 and the amount spent on advertisements is allowable as business expenditure. He submitted that the Central Board of Direct Taxes has issued the circular No.240, dated 17.5.1978 explaining that the provision of section 37(3A) of the Income-tax Act would not apply in relation to an expenditure incurred for publication in any newspaper of any notice required to be published by or under any law. He therefore submitted that the Appellate Tribunal was correct in holding that the amount of expenditure does not qualify for disallowance under section 37(3A) of the Income-tax Act.

6. We carefully considered the submissions of the learned counsel for the Revenue and the learned counsel for the assessee. Section 37 of the Act provides that any expenditure incurred, laid out or expended wholly and exclusively for the purpose of the business other than the capital expenditure or personal expenditure is allowable as business expenditure. Sub-section 3A of section 37 of the Income-tax Act was inserted by Finance Act, 1983 with effect from 1.4.1984 and under section 37(3A), any expenditure incurred on advertisement, publicity and sales promotion would be allowable subject to the disallowance provided in section 37(3A) of the Income-tax Act. Section 37(3A) of the Income-tax Act was subject matter of consideration by the Supreme Court in ESKAYEF v. C.I.T. (245 ITR 116) and the Supreme Court was dealing with the case of an expenditure incurred by a pharmaceutical company on distribution of free samples of drugs to the medical practitioners and the question arose whether the expenditure incurred by the company would be an expenditure in the nature of publicity and sales promotion expenditure. The Supreme Court held that the expenditure incurred by the company on distribution of free samples of drugs to the medical practitioners would be in the nature of publicity and sales promotion expenditure and would fall within the scope of section 37(3A) of the Income-tax Act and would be subject to the limitation as to the allowability therein contained.

7. The assessee herein had incurred the expenditure by way of advertisements in the newspapers for inviting deposits from the public. Under section 58-A of the Companies Act, no company is permitted or allowed to invite deposits from the public unless the deposits are invited in accordance with the Rules made under the section and the statutory advertisement should contain the statement showing the financial position of the company and the advertisement shall be issued by the company in such form and in such manner as may be prescribed under the Rules. Sub-section (4) of section 58A of the Companies Act provides that if any deposit is accepted in contravention of the Rules, the company is required to return the amount of deposit and further, if there is any contravention in relation to the deposit, the company is also punishable with fine which may extend to Rs.1,00,000/- but shall not be less than Rs.5,000/-. In other words, the company desiring to invite deposits from the public has to comply with the provisions of section 58A of the Companies Act and publish the advertisement in the form prescribed inviting deposits from the public. In other words, it is not open to the company to invite deposits in any other form. The statutory form prescribed is fairly a lengthy one under the Companies (Acceptance of Deposits) Rules, 1975 and it requires that the advertisement shall be made in a leading English newspaper and in one vernacular newspaper circulating in the State in which the registered office of the company is situate. The text of the advertisement shall contain the information regarding the name of the company, the date of incorporation of the company, the business carried on by the company and its subsidiaries, brief particulars of the management of the company, names, addresses and occupations of the directors, the profits of the company before and after making provision for tax for the three financial years immediately preceding the date of advertisement, the dividends declared by the company in respect of the said years and a summarised financial position of the company as in the two audited balance sheets immediately preceding the date of advertisement in the form prescribed in the Rules. We are therefore of the view that in view of the statutory provision contained in section 58 A of the Companies Act, the assessee company has to advertise the notice calling for deposits and if there is any breach, the company is liable to be proceeded against under the relevant provisions of the Companies Act. Since there is a statutory compulsion on the assessee company to advertise the notice calling for deposits from the public, we hold that the expenditure on advertisements is revenue in nature.

8. The only question is whether in view of the specific provision contained in section 37(3A) read with section 37(3B) of the Incometax Act, the expenditure incurred for the advertisements is allowable subject to the limitations of allowability as prescribed in section 37 (3A) of the Income-tax Act. We are of the view, when the assessee has complied with the statutory provisions and issued advertisements calling for deposits from the public, it would not amount to sale promotion expenditure falling under section 37(3A) of the Income-tax Act. It must be remembered that section 37(3A) of the Income-tax Act was introduced to curb the extravagant and socially wasteful expenditure on advertisement at the cost of the excheq uer. Keeping in view of the object behind the introduction of sections 37(3A) and 37(B) of the Income-tax Act, we are of the view that the advertisements effected by the assessee which the assessee was required to make under the provisions of a law cannot be regarded as an expenditure falling within the scope and ambit of section 37(3A) read with section 37(3B) of the Income-tax Act. The Central Board of Direct Taxes in Circular No.2 40 dated 17.5.1978 has realised the position and issued the circular stating that the provision would not apply to the expenditure incurred by the tax payer, inter alia, on the publication in any newspaper or any notice required to be published by or under any law. The above circular was noticed by the Madhya Pradesh High Court in C.I.T. v. MOHD. ISHAQUE GULAM (232 ITR 869) and the Court held that the circular clarifies the meaning of the expression, publicity and sales promotion.

9. A similar question was considered by the Madhya Pradesh High Court in C.I.T. v. M.P.S.HANDLOOM WEAVERS' SOCIETY (233 ITR 62) and in the case before the Madhya Pradesh High Court, the State Government has issued directions under 49C of the Madhya Pradesh Co-operative Societies Act, 1960 to all Co-operative Societies in the State to popularise the co-operative movement by effecting an advertisement and the Co-operative Society in question incurred certain expenditure towards propaganda and the question arose whether the expenditure incurred by the assessee for propaganda would constitute advertisement on sales promotion within the meaning of section 37(3A) read with section 3 7(3B) of the Income-tax Act. The Madhya Pradesh High Court held that the directives of the State Government to the Co-operative Societies were statutory in nature and in compliance of the directives, the expenditure was incurred by the assessee and hence, the expenditure would constitute a business expenditure and the expenditure was not subject to the limitation of allowability prescribed in section 37(3 A) of the Income-tax Act. We are in respectful agreement with the view expressed by the Madhya Pradesh High Court in M.P.S.Handloom Weavers' Co-operative Society's case. The assessee had incurred expenditure on advertisements for collecting fixed deposits and the advertisements were statutory advertisements and therefore the provisions of section 37(3A) read with section 37(3B) of the Income-tax Act do not apply to the said expenditure.

10. As far as the decision of the Supreme Court in ESKAYEF v. C.I. T. (245 ITR 116) is concerned, the Supreme Court was dealing with a case of non-statutory expenditure and the expenditure was incurred on the distribution of physician's sample for the purpose of publicity and sales promotion and therefore, the decision in Eskayef's case (245 ITR 116) is not applicable to the facts of the case.

11. Learned counsel for the Revenue relied upon the decision of the Supreme Court in HINDUSTAN AERONAUTICS LTD. v. C.I.T. (243 ITR 808) wherein the Supreme Court held that the circular of the Central Board of Direct Taxes cannot override the decision of the Supreme Court or the High Court. We are of the view that the above decision of the Supreme Court does not assist the counsel for the Revenue as the Board has not issued the circular in contravention of the view expressed by the High Court or the Supreme Court. On the other hand, the Supreme Court in PAPER PRODUCTS LTD. v. C.C.E. (247 ITR 128) has held that the circulars issued by the Board would bind the department and the department is precluded from challenging the correctness of the circulars even on the ground of the same being inconsistent with the statutory provision. Hence, the circular issued by the Central Board of Direct Taxes would bind the department.

12. In the result, we hold that the Appellate Tribunal was correct in holding that the expenditure incurred for inviting deposits from the public does not form part of the sales promotion expenses. Accordingly, we answer the second question of law referred to us in the affirmative, against the Revenue and in favour of the assessee. However, in the circumstances, there will be no order as to costs.

Index: Yes Web site: Yes na.

To

1. The Assistant Registrar, Income-tax Appellate Tribunal, Rajaji Bhavan, Besant Nagar, Chennai 600 090 (five copies with records)

2. The Secretary, Central Board of Direct Taxes, New Delhi (3 copies)

3. The Commissioner of Income-tax, Tamil Nadu III, Madras.

4. The Commissioner of Income-tax (Appeals), Madras.

5. The Income-tax Officer, Central Circle XIII, Madras.