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 19, Cited by 103]

Madras High Court

Commissioner Of Income Tax vs Madras Refineries Ltd. on 8 January, 1997

Equivalent citations: [1997]228ITR354(MAD)

JUDGMENT  
 

 Thanikkachalam, J.  
 

1. At the instance of the Department, the Tribunal referred the following question, for the opinion of this Court, under s. 256(1) of the IT Act, 1961, hereinafter referred to as the "Act" :

"Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the interest on term deposits should be treated as 'business income'?"

2. The assessee, M/s Madras Refineries Ltd., is a public limited company, carrying on business in refining of petroleum products. The assessment year involved in this case is 1974-75 in respect of which the previous year ended on 30th June, 1973. During the course of the assessment, the assessee claimed relief under s. 80J of the IT Act, 1961. During the course of the assessment proceedings, for the asst. yr. 1974-75, the assessee received a total sum of Rs. 29,73,601 as interest in the following manner :

Rs.
(a) Interest on term deposits with banks in India          29,30,573
(b) Interest on time deposits with FNCB, New York             31,844
(c) Interest on trade deposits with Government securities     11,184
                                                           ----------
                                          Total            29,73,601
                                                           ----------
  
 

The assessee claimed that this interest income is to be regarded as part of its business income. The ITO treated it as income from 'other sources'. According to the ITO, interest received was directly relatable to deposits made in the banks and such interest must be taken as income under the head 'other sources' and there was no scope to consider it as profit derived from industrial undertaking.

3. On appeal, the AAC confirmed the order passed by the ITO. The assessee filed a second appeal before the Tribunal. Before the Tribunal, it was argued that the deposit of these moneys in the banks was so inter-linked with the carrying on of the business that it could not be regarded de hors the carrying on of the business and was incidental to and directly sprang from the carrying on of the business, and therefore, the income should be regarded only as income from 'business' and not otherwise. The Tribunal held that the investing of the surplus moneys in term deposits was indisputably inter-connected with the carrying on of the assessee's business that it is very difficult to see its activity as a separate and distinct activity. In the course of the assessee's business, the assessee received money on several counts. The money not immediately required is always deposited with the banks, which would serve two objectives; one was easy accessibility of the money when needed and the other was earning of an interest, which would reduce the cost of borrowing. The Tribunal also observed that this interest could be linked to the interest that the assessee-company charges from its customers on overdue payments, which would also be regarded as business income and never treated as income from 'other sources'. The Tribunal also found on an analysis of s. 56 of the IT Act, 1961, which alone permits taxation of income from 'other sources' that the language used in that section also supports the view that the income earned by the assessee from deposits could only be taxed as income from 'business' because the deposits sprang directly from the carrying on of the business and not de hors it and it was good cash management to produce the income. Accordingly, the Tribunal reversed the view taken by the authorities below and directed the ITO to treat the interest income as 'business income'.

4. Before us, the learned junior standing counsel appearing for the Department submitted that the assessee is doing business in refining of petroleum products. Moneylending or financing is not the business of the assessee. Business is not the source for deposit, which earned the interest income. The interest income is relatable to the deposit made in the bank. Only the profits earned in carrying on the business can be treated as 'business income'. The Tribunal was not correct in stating that earning interest from the bank deposit is the income earned from the business of the assessee. According to the learned standing counsel merely because the bank deposit is treated as capital employed, it does not follow interest earned should be treated as income from business, since the assessee is not doing business in moneylending or financing. Therefore, according to the learned standing counsel for the Department, the provisions of s. 28 of the Act will not apply to the facts of this case and the provisions of s. 56 of the Act alone would apply. In order to support his contention, the learned standing counsel for the Department relied upon the following decisions :

(1) Murli Investment Co. vs. CIT (1987) 167 ITR 368 (Raj), (2) CIT vs. Rajasthan Land Development Corpn.
(3) Bokaro Steel Ltd. vs. CIT (1988) 170 ITR 545 (Pat) (4) Collis Line Pvt. Ltd. vs. ITO

5. On the other hand, the learned counsel appearing for the assessee submitted as under :

This interest income is in the nature of business income, because it was realised by depositing the cash relating to business, but not immediately required. The term deposits were made in the course of the assessee's business activities and it was nothing but good cash management, which would otherwise remain idle. By investing the money in fixed deposits for a brief period, the assessee-company was able to reduce its financial burden. The amount of interest realised should, therefore, be regarded as income from business. These deposits were treated as capital employed in the business for the purpose of s. 80J of the Act, and as a consequence, the interest realised should also be treated as business income. The deposit of these moneys with the bank is so inter-linked with the carrying on of the business, that it cannot be regarded de hors carrying on of the business and is incidental to and directly springs from the carrying on of the business, and, therefore, the interest should be regarded as income from business and not from other sources. In order to support his contention, the learned counsel appearing for the assessee relied upon a decision of this Court in CIT vs. Tamil Nadu Dairy Development Corpn. Ltd. , CIT vs. A. P. Industrial Infrastructure Corpn. Ltd. Progetti SPA vs. Addl. CIT (1981) 132 ITR 70 (Del). The learned counsel also brought to our notice another judgment of the Andhra Pradesh High Court in Andhra Pradesh State Financial Corpn. vs. CIT .

6. We have heard both the learned standing counsel appearing for the Department as well as the learned counsel appearing for the assessee. The point for consideration is whether the interest earned on bank deposits made, viz., Rs. 29,73,601 can be treated as income 'from business'. According to the assessee, the bank deposit was made in the course of the business out of the profit earned and the bank deposit is inextricably interlinked with the business of the assessee, and therefore, the interest income from the bank deposit should be treated as income 'from business', especially when this bank deposit was claimed and accepted as capital employed in the new industrial undertaking for relief under s. 80J of the Act. On the other hand, the case of the Department was that the assessee is not doing moneylending business or financing business, and, therefore, the bank deposit made by the assessee is unconnected with its oil refining business. Hence, the interest earned from the bank deposit should be treated as income from "other sources" and not income 'from business'.

7. In Collis Line Pvt. Ltd. vs. ITO (supra), the Kerala High Court, while considering the provisions of s. 33 of the IT Act, 1961, held that "where money was invested in a bank by the assessee, a shipping company, because the money was lying idle and it was safer and wiser to put it in a bank, the interest earned on the deposit would be incidental to the main purpose of the deposit, which was safe keeping and not earning of profits. Therefore, the interest earned cannot be said to be received in the course of business so as to make it part of the profits and gains of the assessee's business. It should be assessed as income from "other sources".

8. In Bokaro Steel Ltd. vs. CIT (supra), the Patna High Court while considering the provisions of s. 56 of the IT Act, 1961, held that the surplus money not required for business, had been kept in short-term deposits in banks. The bank deposits were not incidental to the business of the assessee, nor were they incidental to the construction of the factory of the assessee. The interest on short-term deposits constituted income of the assessee and it was assessable under s. 56 of the IT Act, 1961, as income from "other sources".

9. In Murli Investment Co. vs. CIT (supra), the Rajasthan High Court, while considering the provisions of ss. 28, 56 and 57 of the IT Act, 1961, held the activity indulged in by the assessee did not constitute moneylending business since the assessee merely invested its funds when they were not required for the time being and, therefore, the interest earned by the assessee was assessable as income from other sources under ss. 56 and 57 of the IT Act, 1961, and was not assessable as business income under s. 28.

10. In CIT vs. Rajasthan Land Development Corpn. (supra), the Rajasthan High Court, while considering the provisions of ss. 28 and 56 of the IT Act, 1961 held (i) interest on fixed deposits and other deposits before the commencement of business is an income from other sources; (ii) income from interest on deposits of surplus money during the construction period is also to be considered as income from other sources; (iii) interest income in respect of surplus money, not required for business and deposited in banks, or with persons as idle money, for safe-keeping, would be assessable as income from other sources; (iv) in respect of investment of surplus fund, there is divergence of opinion between different High Courts and the Rajasthan High Court has held that if the surplus funds are invested, instead of keeping them idle, the income by way of interest should be treated as income from other sources; (v) if the surplus funds emerge out of business regularly carried on by the assessee and with the intention to carry on the business of moneylending, the loan is advanced, the income therefrom would be income from business. The intention has to be gathered with reference to all the activities of advancing money, which should be permitted by the objects of the company and also by the resolution of the board of directors to carry on the business of moneylending.

11. In CIT vs. Tamil Nadu Dairy Development Corpn. Ltd. (supra), this Court, while considering the provisions of ss. 32, 28 and 56 of the IT Act, 1961, following the decision of the Supreme Court in CIT vs. Calcutta National Bank Ltd. held that the term "business" is a word of very wide connotation and by no means determinate in its scope and has to be considered with reference to each particular kind of activity and occupation of the person concerned. Upon the peculiar facts of this case, we are of the opinion that the interest accrued on short-term deposits of the assessee's company, which were made out of the business funds available with the assessee-company before the same were utilised for actual business and as such the same is incidental to the business activity of the assessee-company and as such the interest on the short term deposits should be treated as business income. According to the learned counsel appearing for the assessee the abovesaid decision would be applicable to the facts of this case on all fours. However, the learned standing counsel appearing for the Department submitted that the Supreme Court in cited supra is concerned with the proviso to s. 2(5) of the Excess Profits Tax Act, 1940. The definition of "business" under the Excess Profits Tax Act is wider than the definition of that term under the IT Act [s. 2(4) & s. 2(19) of the Act]. According to the learned standing counsel, the proviso to s. 2(5) of the Excess Profits Tax Act is concerned with deemed business. Therefore, according to the learned standing counsel, the decision rendered in (1995) 216 ITR 535 (supra) would not be relevant in a case where the subject-matter is under s. 2(13) of the IT Act, 1961, which is an inclusive definition. Further, the learned standing counsel submitted that the decision in (1995) 216 ITR 535 (supra) was rendered on the peculiar facts available in that case.

12. In Andhra Pradesh State Financial Corpn. vs. CIT (supra), the Andhra Pradesh High Court held that the surplus realised on the sale of the securities was assessable as business income.

13. In Snam Progetti S. P. A. vs. Addl. CIT (supra), the Delhi High Court while considering the provisions of ss. 71 and 72 of the IT Act, 1961, held that the assessee had not come from Italy to make bank deposits in India but had come to carry on business, and the income earned by it by depositing the spare funds in banks and earning interest thereon would also be business income and for the purpose of setting off, it could not be treated as separate from business income. Therefore, the loss brought forward from the asst. yr. 1970-71 had to be set off also against the interest income for the asst. yr. 1971-72.

14. In CIT vs. A. P. Industrial Infrastructure Corpn. Ltd. (supra), the Andhra Pradesh High Court, while considering the provisions of ss. 28 and 56 of the IT Act, 1961, has held that the Tribunal was justified in the circumstances of that particular case in holding that the income from deposits should not be taxed as income from other sources but should be treated as income from business.

15. Thus, a careful reading of the decisions cited supra of the various High Courts, would go to show that the High Courts are not uniform in coming to the conclusion whether the interest earned on deposit, should be assessed under the head 'business' or under the head 'other sources'. Each case has got to be decided on the peculiar facts arising in that case. In the present case, the bank deposit made by the assessee is not merely a deposit, since the said deposit money was not required for business for a temporary period. On the other hand, the deposit made by the assessee was claimed as capital employed so as to include the same in the capital base for the purpose of claiming relief under s. 80J of the Act. This claim of the assessee was accepted by the Department. According to the assessee the deposits have been treated as capital employed in the business for the purpose of s. 80J of the Act in the assessment order under appeal. The assessee, therefore, submits that it would be a contradiction in terms to treat the income earned from these deposits as income from other sources, while the deposits, which have earned income have thus been treated as business assets. In fact, the assessee has requested to treat the interest income as part of business income in the assessment covering the first year of operation. The assessee's request was allowed and interest income was treated as part of the business income. The AAC in ITA No. 177/1975-76, in his order, dt. 11th Jan., 1977, for the asst. yr. 1972-73, has held that the moneys kept in term deposits by the company represent moneys required for the assessee's business. Therefore, it was requested that the income should be taxed under the head 'business' as returned by the assessee. However, it is the case of the Department that the income earned from the said term deposits and fixed deposits does not really stem from the assessee's business as a new industrial undertaking or rather the income is not attributable to the industrial undertaking and, therefore, it has to be considered only under the head 'other sources'. The Department sought to make a distinction between the profits, which are incidental to the carrying on of the business and the profits accruing which can be ascribed per se to the carrying on of the industrial undertaking, which is the subject-matter in the appeal. The fact remains that the bank deposits made out of the profit earned from the business was not treated as a mere deposit for earning interest income. On the other hand, a claim was made by the assessee to treat the said deposit as the capital employed for the purpose of getting relief under s. 80J of the Act and the Department accepted the same. In such a case, if the deposit made by the assessee in the bank is capital employed, that would become part of the capital of the new industrial undertaking. Any income earned by the capital employed would automatically become the business income of the assessee and it cannot be treated as income earned from 'other sources'. Therefore, there is no infirmity in the order passed by the Tribunal in holding that the interest income on bank deposits should be assessed under the head 'business income'. In that view of the matter, we answer the question referred to us in the affirmative and against the Department. No costs.