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 0]

Income Tax Appellate Tribunal - Chennai

The Sholinghur Cooperative Milk ... vs Department Of Income Tax

     IN THE INCOMETAX APPELLATE TRIBUNAL: B- BENCH:CHENNAI
          (Before Shri Abraham P. George. Accountant Member and
                   Shri George Mathan, Judicial Member)

                            MA No.165/Mds/2010
                          In ITA No.1988/ Mds/08
                             Asst. year 2003-04

The Income-tax Officer,             vs   M/s The Sholinghur Co-op.
Ward I(6), Vellore                       Milk Producers Society Ltd,
                                         25, Venkatarayapillai St.,
                                         Sholinghur 631102
                                         PAN AAAJS3448J
(Applicant)                              (Respondent)



                   Applicant by:         Sri Shaji P.Jacob
                 Respondent by:          Sri T.N.Seetharaman


                                   ORDER



PER ABRAHAM P.GEORGE, ACCOUNTANT MEMBER--

In this Misc. Petition of the Revenue its grievance is that this Tribunal disposed of the appeal following its own order for a preceding year without considering the method of accounting followed by the assessee, which was cash system.

2. According to the revenue, in cash system, any provision made for expenditure or losses could not be considered. Ld. DR submitted that the decision relied on by this Tribunal while dismissing the appeal of the MP 148/Mds/10 2 Revenue, viz. that of Neyveli Lignite Corporation v. ACIT (2005) (2 SOT

863) was one, where the assessee was maintaining its account on mercantile basis. Hence, according to the ld. DR, reliance placed on the said decision was a mistake. For this proposition, ld. DR relied on the decision of the Hon'ble Karanataka High Court in the case of CIT vs. Electronic Research Ltd. (262 ITR 361), that of the Hon'ble Allahabad High Court in the case of CIT vs. U.P.Shoe Industries (235 ITR 663) and that of Hon'ble Rajasthan High Court in the case of Champalal Chopra vs. State of Rajasthan (257 ITR 74).

3. Per contra, the ld. AR supported the order of the Tribunal and submitted that there was no mistake therein.

4. The issue before this Tribunal was whether the CIT(A) was justified in deleting the addition on account of reserve for business loss on a ground that the assessee has been following that accounting practice regularly. Relevant finding of this Tribunal is reproduced hereunder:

"6. We have considered the rival contentions as well as the relevant records. The State Government fixes the procurement price of milk after the season is over and there is a delay in issuing the orders for enhancement in the procurement price of milk. The assessee is following consistently the practice of making provision for paying the enhanced MP 148/Mds/10 3 price of milk every year as fixed by the Government. As and when the order of enhancement is announced, the assessee reversed the provision and the same is offered as income by crediting in the P & L Account. The provision for expenditure for business loss is made on the basis of the past experience of enhancement of price by the State Government and, therefore, there is a scientific basis for making the provision. Moreover, when this practice is common and consistently followed by the assessee, then there is no reason to disturb the same by the Assessing Officer as there is no revenue loss. In these facts and circumstances, the decision relied upon by the learned Departmental Representative will not help the Revenue whereas in case of Neyveli Lignite Corporation Ltd. Vs. ACIT, this Tribunal has held in para 5 as under:-

"5. We have considered the rival submissions and have perused the records of the case. From the various judicial pronouncements noted earlier, it is clear that if liability had accrued during the relevant previous year and quite reasonably could be estimated on the basis of material available with the assessee, then merely because quantification of the same is done in a subsequent year, it cannot be said that the provision made for the said liability on a reasonable estimate basis was not allowable deduction. In the present case, we find that the Workers Progressive Union submitted its list of demands for the ensuing wage revision period starting from 1 st Jan., 1997 on 25th June, 1997 itself. Therefore, it MP 148/Mds/10 4 was an impending liability. Vide letter dt. 14th Jan., 1999 it was pointed out by the Government of India, Department of Public Enterprises that wage settlement should be negotiated by public sector enterprises for which broad guidelines were made. Thus, the process started in January, 1999 itself and the assessee was also informed of this decision of Government of India on 22nd Feb., 1999. In pursuance of this, P&A Department of company issued instructions on 26th March, 2001 in regard to revision of pay scales for executive w.eJ. 1st Jan., 1997. Thus, as far as provision in respect of wage revision relating to executives is concerned, there cannot be any dispute that the same has to be allowed. Negotiations with workers trade union were also going on simUltaneously and, therefore, that liability also was very much existing because under no circumstances wage revision to employees could be denied. Now we have to see whether the assessee could reasonably make estimate of liability on account of wage revision relating to workers. In this regard the assessee was having instructions of P&A Department of company dated 25th March, 2001 in regard to wage revision of executives and two settlements of public sector undertakings, viz., NTPC and BHEL prior to 31st March, 2001, where also wage revision was to be effected on the same lines as in the case of the assessee. Therefore, the assessee could reasonably estimate its accrued MP 148/Mds/10 5 liability as the services had already been rendered by 31 st March, 2001. It was, therefore, fully justified in making this provision. It was not a new event occurring in the case of this company. The learned Departmental Representative has pointed out that the assessee should have made this provision in the respective years. However, for arriving at the provision there should be some basis available to the assessee and that was in the form of settlements reached for pay revision of its executives and also by NTPC and BHEL which were also made available to the assessee before 31st March, 2001."

Following the earlier order of this Tribunal and in the facts and circumstances of the case, we do not find any error or illegality in the order of the Commissioner of Income Tax (Appeals). The same is upheld."

5. The question was not whether assessee was following mercantile or cash system but whether the provision for additional cost on account of increase in procurement price of milk could be allowed. The Tribunal has given a clear finding relying on its earlier order for the preceding year. What the Revenue is now seeking is a review in the guise of a Misc. Petition. This Tribunal has no power to entertain any Review upetition. We MP 148/Mds/10 6 do not find any mistake in the order of the Tribunal, much less any mistake apparent on record.

6. Nevertheless, it will be inappropriate on our part if we do not deal with the decisions relied on by the ld. DR. In the case before the Hon'ble Karnataka High Court in CIT vs. Electronic Research Ltd. (supra), assessee had applied for a delay condonation before the Tribunal and on that basis availed the benefit of Kar Vivad Samadhan Scheme. The Misc. Petition filed by Revenue on a ground that a fraud was played on the Tribunal by the assessee was dismissed. It was held by the Hon'ble High Court of Karnataka that there was jurisdiction available to the Tribunal when there was a plea of fraud. Here, on the other hand, there is no question of any fraud being played on the Tribunal by the assessee.

7. As for the second decision of Hon'ble Allahabad High Court in the case of CIT vs. U.P. Shoe Industries (supra), the Tribunal therein that one of the grounds had become redundant on a mistaken belief that relief was already allowed to the assessee. Hon'ble Allahabad High Court held that since the application of sec.154 was actually rejected, there was a rectifiable mistake in the order of the Tribunal. Here, on the other hand, revenue is arguing that the case of Neyveli Lignite Corporation Ltd. (supra) relied on by the Tribunal ought not have been relied on, since the said company was following mercantile system of accounting. There is no order MP 148/Mds/10 7 under sec.154 or any rejection thereof and hence we are of the opinion that the reliance placed on this decision is misplaced.

8. Coming to the last case of relied on by the DR viz. that of Hon'ble Rajasthan High Court vis. Champa Lal Chopra v. State of Rajasthan (supra) there was a factual mistake which was so apparent that it became necessary to correct the order of the Tribunal. Hon'ble Rajasthan High Court held that such a mistake could be rectified by recalling the order. Here, on the other hand, as already noted by us, whether the decision of Neyveli Lignite Corporation (supra) was rendered on the basis of the system of accounting followed by the said company, is not something apparent from the record and more so, since it requires detailed examination. Hence, in our opinion, this case also would not help the case of the Revenue.

9. In the result, the Misc. petition of the Revenue stands dismissed.

Order produced in open Court on 3-12--2010.

                   Sd/-                                   Sd/-

           (GEORGE MATHAN)                   (ABRAHAM P. GEORGE)
             Judicial Member                   Accountant Member

Chennai: 3rd Dec. , 2010

Nbr"

Cc:    Assessee/ Assessing Officer/ CIT(A)/ CIT/ D.R/ Guard File.