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 0, Cited by 18]

Supreme Court of India

M/S.Saraswati Industrial Syndicate ... vs The Commissioner Of Income Tax, ... on 10 March, 1999

Equivalent citations: AIR 1999 SUPREME COURT 1218, 1999 (3) SCC 141, 1999 AIR SCW 884, 1999 TAX. L. R. 361, 1999 (4) SRJ 118, 1999 (2) LRI 104, 1999 (2) ADSC 368, 1999 (2) SCALE 15, (1999) 103 TAXMAN 395, 1999 ADSC 2 368, (1999) 2 JT 108 (SC), (1999) 237 ITR 1, (1999) 149 TAXATION 505, (1999) 2 SCALE 15, (1999) 3 SUPREME 15, (1999) 152 CURTAXREP 470

Bench: R C Lahoti, S P Bharucha, Syed Shah Mohammed Quadri

           PETITIONER:
M/S.SARASWATI INDUSTRIAL SYNDICATE LTD.,YAMUNANAGAR,HARYANA

	Vs.

RESPONDENT:
THE COMMISSIONER OF INCOME TAX, HARYANA, ROHTAK

DATE OF JUDGMENT:	10/03/1999

BENCH:
R C Lahoti, S P Bharucha, Syed Shah Mohammed Quadri




JUDGMENT:

Bharucha, J.

Under appeal are the judgments and orders of Division Benches of the Punjab and Haryana High Court. The assessment years involved are Assessment Years 1970-71 to 1977-78. The High Court answered in the negative and in favour of the Revenue the following question :

Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the words corrosive chemicals employed in entry (ii)B(7) of Para III of Part I of Appendix I to the Income-tax Rules, 1962, contemplates not only free chemicals but also non-free chemicals of corrosive effect.
The assessee is in appeal. The assessee manufacturers, among other things, sugar. It claimed depreciation at the higher rate of 15% on machinery it used in the manufacture of sugar, which was detailed in a statement placed before the Income tax Officer. It did so having regard to Item 3(ii)B(7) of Para III of Part I of Appendix I to the Income Tax Rules, 1962, which reads thus :
Machinery and plant coming rate of depreciation 15% into contact with corrosive chemicals.
The assessee filed in support of its case the opinion of an expert. The Income Tax Officer rejected the assessees claim of higher depreciation at the rate of 15% on such machinery. He declined to consider the expert opinion on the ground that the assessee was unable to produce the expert for cross-examination. He referred to the meaning of the word chemical and concluded that cane juice was not something which was obtained through a chemical process nor was it used for chemical effect. The contention of the assessee that, during the manufacture of sugar, the juice was treated with corrosive chemicals like sulphuric and phosphoric acid, which had corrosive effect on the sugar machinery, could not be given any importance as the quantity used was quite small and it was not those acids which came into contact with the machinery. They formed a very small part and their use was confined to a particular stage. It was the cane juice which was the main substance that came into contact with the machinery. The Appellate Assistant Commissioner dismissed the assessees appeal. His view was that depreciation was allowable at the higher rate on such plant and machinery in which chemicals with high corrosive potentials were used for manufacturing purposes and the manufacture of sugar did not fall in such category. The Income Tax Appellate Tribunal disagreed. It noted that the only criticism directed against the statement which had been tendered by the assessee before the Income Tax Officer was that it included machinery that came in contact, not with corrosive chemicals, but with cane juice and molasses, which were not corrosive chemicals but, at best, corrosive materials. The Tribunal found no force in this criticism for the reason that the corrosive chemicals contemplated in the said entry were not only free chemicals but also non-free chemicals provided they were corrosive in effect so far as metals are concerned.
Out of the order of the Tribunal the question, quoted above, was referred to the High Court. The High Court disagreed with the Tribunal for the reason that, according to it, lime and sulphuric acid were mixed with the sugarcane juice to filter and purify the juice but, by their mixture, the juice itself was not converted into a chemical. Reference was made to the dictionary meaning of the word chemical and it was said that it was obvious therefrom that sugarcane juice could not be covered by the term simply because some acid has been mixed with it for its filtration. The acid and the lime were mixed in the sugarcane juice for the purpose of its filtration and once the chemical reaction had been caused, most of its effect was lost. Whatever remained settled down along with the sediments at the bottom. Thereafter, the filtered sugarcane juice which came into contact with the machinery before it was converted into crystallised sugar could not be said to be a corrosive chemical.
We can understand that the authorities declined to rely upon the experts opinion because he was not produced for cross-examination. But neither the Income Tax Officer nor, indeed, the High Court were entitled to make statements on technical matters for which no basis had been laid on the record by either the Revenue or the assessee. If the High Court was of the view that further material was required , the appropriate course was to require the Tribunal to take further evidence and draw up a Supplemental Statement of Case.
This apart, there appears to be some misunderstanding of what the said entry is intended to convey. Depreciation at a higher rate is allowed to machinery that comes into contact with corrosive chemicals. Corrosive chemicals corrode the machinery. They erode and, by reason of such erosion, the life of the machinery is truncated. To compensate, depreciation is allowed at a higher rate. It is not intended that the machinery must come into contact with a pure corrosive chemical. It is enough that what passes through the machinery contains chemicals which are corrosive and which, therefore, have the effect of wearing it down.
In the instant case, with this understanding of the said entry in mind, the Tribunal shall take further evidence, giving both the assessee and the Revenue the opportunity of producing it, and, based thereon, shall decide whether the machinery for which the assessee claims depreciation at the higher rate is entitled to it. It shall then draw up a Supplemental Statement of Case and the matter shall be re-heard by the High Court, having regard to what is found by the Tribunal and to this judgment. The appeals are allowed. The judgments and orders under appeal are set aside. The matters are remanded to the Tribunal to be proceeded with as set out hereinabove.
This order shall also govern Appeal No.5671/85 where reference of the question of law aforementioned was declined. Even in this matter the Tribunal shall conduct a further enquiry as indicated above and draw up a Supplemental Statement of Case and it shall then refer the question aforementioned to the High Court.
No order as to costs.
Learned counsel for the intervenors submits that he is entitled to the same order as we have just passed. We cannot pass such an order in an intervention application. The only purpose of granting an intervention application is to entitle the intervenor to address arguments in support of one or the other side. Having heard the arguments, we have decided in the assessees favour. The intervenors may take advantage of that order.
Order on the intervention application accordingly.