Madras High Court
Commissioner Of Income-Tax, Tamil ... vs S. Balasubramanian on 27 March, 1981
Equivalent citations: [1982]138ITR815(MAD)
JUDGMENT Sethuraman, J.
1. In the reference made under s. 256(1) of the I.T. Act, 1961, hereinafter referred to as "the Act", the following question is referred :
"Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in holding that the provisions of section 155(5) of the Income-tax Act, 1961, are not applicable to the facts of the case and that the development rebate allowed for assessment years 1960-61 to 1965-66 cannot be withdrawn by the Income-tax Officer ?"
2. In making the original assessment for the year 1960-61 to 1965-66, development rebate was allowed on the new machinery and plant installed by the HUF of which one Srinivasa Iyer was the karta and his son was a coparcener. It is not necessary for us to trouble ourselves with the figures. There was a partial partition of this family under which the machinery and plant were allotted to the two coparceners at their written down value. After the partition, the two members sold the said machinery and plant allotted respectively to them to the Gemini Pictures Circuit Private Ltd. On coming to know of the sale within a period of eight years from their installation the ITO proposed by his letter dated 6th February, 1971, to withdraw the development rebate on the ground that the machinery had been sold within the statutory period.
3. For the assessee-family it was contended before the ITO that the person to whom the development rebate was allowed, namely, the HUF, did not sell or transfer the same and that s. 155(5) of the Act would not be attracted. This contention was rejected by the ITO and he passed orders withdrawing the development rebate allowed for the relevant assessment years 1960-61 to 1965-66. On appeal, the AAC upheld the order of the ITO and the assessee carried the matter in appeal to the Tribunal. The Tribunal held that the provisions of s. 34(3)(b) were not attracted, since the HUF to whom the development rebate was originally granted did not sell or otherwise transfer the machinery and plant before the expiry of eight years from the end of the previous year in which they were installed. It was also held that s. 155(5) was not attracted because the HUF had not sold the machinery or plant nor had it ceased to utilise the amount credited to the reserve fund as contemplated by s. 34(3). The result was that the withdrawal of the development rebate by the ITO was held to be wrong. Aggrieved by this decision of the Tribunal, the matter has been brought to this court by the Department raising the question already extracted.
4. In order to appreciate the controversy it would be necessary to refer to the relevant statutory provisions. Section 33 provides for allowance of development rebate in respect of machinery and plant owned by the assessee and wholly used by the assessee for the purposes of the business. The relevant conditions for the allowance are to the found in s. 34. Section 34(3)(a) provides that the deduction referred to in s. 33, namely, allowance of development rebate, was not to be allowed unless an amount equal to 75 per cent. of the development rebate to be actually allowed was debited to the profit and loss account of the relevant previous year and credited to reserve account to be utilised by the assessee during a period of eight years next following for the purpose of the business of the undertaking. There were, however, two exception to the manner of user. The assessee could not distributed the amount by way of dividends or profit and the assessee could not also utilise the amount for remittance outside India as profits or for the creation of any asset outside India. In other words, the utilisation of the reserve must be in a manner other than by way of distribution of dividends or profits, or remittance outside India as profits or for the creation of any asset outside India. Section 34(3)(b) provides that if any ship, machinery or plant is sold or otherwise transferred by the assessee to any person at any time before the expiry of eight years from the end of the previous year in which it was acquired or installed, any allowance of development rebate by s. 33 is to be deemed to have been wrongly made for the purposes of the Act and the provisions of sub-s. (5) of s. 155 would apply accordingly. The transfer of machinery as a result of nationalisation or on amalgamation or succession has been excepted from the category of transfers as a result of which the provision came to be attracted.
5. Section 155(5) provides that where an allowance by way of development rebate has been made wholly or partly to an assessee in respect of the machinery or plant installed and subsequently at any time before the expiry of eight years from the end of the previous year in which the machinery or plant was installed, the said machinery or plant was sold or otherwise transferred "by the assessee" to any person other than the Government or in connection with any amalgamation or succession, or at any time before the expiry of the period of eight years the amount is utilised for distribution by way of dividends or profits or for remittance outside India as profits or of the creation of any asset outside India or for any other purpose which is not a purpose of the business of the undertaking, then the development rebate originally allowed is to be deemed to have wrongly allowed, and the ITO is authorised to recompute the total income of the assessee for the relevant previous year and make the necessary amendment to the assessment by rectification. The provisions of s. 154, in so far as they are necessary, would apply to such an amendment, the period of four years contemplated by s. 154(7) being reckoned from the end of the previous year in which the sale or transfer took place or the money was so utilised.
6. One word of explanation is necessary at to why the words "distribution by way of profits" of "remittance outside India as profits" are used. In the case of a company the amount is likely to be used for distribution of dividends. In the case of assessee, there than companies, the amount will be available for distribution to others and in the case of firms for distribution among partners. This is prohibited. Similarly, the assessee may utilise the amount for remittance as profits or for the creation of any asset outside India. The idea is to ensure circulation of the money in the business. This provision is intended to catch those cases and withdraw the relief already granted where the amount is utilised by the assessee for the offending purposes contrary to the statutory intent.
7. In the present case, the ITO has applied s. 155(5). The question is whether it was proper for him, to do so. It is not in dispute that when a joint family is partitioned there is no transfer of any asset from the joint family to the erstwhile member when a particular asset is so allotted to him. We have already, in summarising the provisions, underlined the words "by the assessee" in order to emphasise that the transfer or sale contemplated by the provision is to be effected by the assessee and not by any other person. The joint family having gone out of existence, as far as this particular asset is concerned, there cannot be any sale or transfer by the joint family.
8. The only point that survives for consideration is whether the sale by the member after the joint family had ceased to exist with reference to that particular asset is such as to attract the operation of the provision, namely, s. 155(5). There are no wards in the provision to comprehend cases where the transfer is not by the assessee, but by some other person to whom the assets have been allotted. Therefore, the assessee-family in the present case cannot be subjected to an order under s. 155(5). The sale by the divided member does not offend the provision.
9. Realising the difficulty that stands in the way of the Department, the learned standing counsel for the Department drew our attention to s. 155(5)(ii). According to him, the joint family had ceased to utilise the amount credited to the reserve for the purpose of its business. When the HUF has ceased to exist then there is no question of its being in a position to utilise the amount of the amount being utilised by it for any other purpose. With the disappearance of the joint family, the capacity to utilise the amount transferred to the reserve for any offending purpose set out in the provision also ceases. Therefore, on a plain reading of the provision, it is not possible to hold that s. 155(5) is attracted.
10. The learned counsel for the Revenue drew our attention of two decisions. One is reported in Addl. CIT v. Dalmia Magnesite Corporation . In that case, the assessee was a firm consisting of three limited companies as partners with equal shares. The firm carried on an industrial undertaking for prospecting of magnesite ores and manufacture of dead burnt magnesite. On June 16, 1959, there was a change in the constitution of the firm by the retirement of two of the partners. Certain changes took place also as a result of a scheme framed by the High Court. On 1st January, 1964, the firm ceased to exist by virtue of the fact that one of the two partners of the firm got extinguished and there remained thereafter only the other erstwhile partner. The question was whether the development rebate originally granted was liable to be withdrawn for certain of the year which was the subject-matter of the reference to the High Court. There was also a refusal of the development rebate with reference to some of they years even in the original assessment. We are not really concerned with what happened in the original assessment because our case is one where s. 155(5) is being applied. With reference to the asessment years, for which s. 155(5) was applied, the Division Bench of this court held (p. 941) :
"It is not enough if there is a transfer in order that the clause may be attracted. There must be a transfer by the assessee... We are not able to posit that there has been a transfer by the assessee of the plant or machinery and that any change in the ownership of the assets had been effectuated by an order which vested the rights of one of the partners in the assets in the other partners. This can by no stretch of imagination be stated as a transfer by the assessee of the plant and machinery. In view of this, clause (i) of sub-s. (5) of s. 155 would not be attracted."
11. Regarding the applicability of s. 155(5)(ii), the learned judges pointed out (p. 942) :
"The question is whether the firm, that is, the assessee, had utilised the amounts credited to the reserve for any purpose other than the business of the undertaking. We are not able to say so. In view of this, the order passed by the ITO rectifying the original assessment order purporting to act under s. 155(5) is not sustainable."
12. The only difference between that case and the present case is that in that case the Bench was concerned with the dissolution of the firm, while in the present case, we are concerned with partial partition in the joint family. We do not find that there is any scope for differentiating a firm and a joint family as far as the present provisions are concerned. Whatever applies to the dissolution of the firm would equally apply to the partial or complete partition of a joint family. Thus, this decision, which has actually ruled out the applicability of s. 155 in the case of the dissolved firm, cannot support the contention of the Revenue.
13. With reference to the other years, the learned judge had come to the conclusion that the development rebate should not be granted to the assessee. But as far as this part of the decision is concerned, we have to consider it in the light of a decision of the Supreme Court in Malabar Fisheries Co. v. CIT . That was a case of a firm consisting of four partners carrying on six different businesses. During the account period relevant to the assessment years 1960-61 to 1963-64, the firm had installed various items of machinery in respect of which it received development rebate in its respective tax assessments under s. 33. The firm was dissolved on 31st March, 1963, and under a deed of dissolution one of the firm's businesses was taken over by one of the partners, and the other five by two of the other partners. The fourth partner received a large sum in lieu of his share in the assets of the firm. The question was whether the rebate allowed to the firm could be withdrawn on the ground that there was a sale or transfer of the machinery within the meaning of s. 34(3)(b) read with s. 2(47). It was held that s. 34(3)(b) was not applicable to the case and the development rebate allowed to the firm could not be withdrawn. At p. 54, their Lordships observed :
"Section 155(5) is a procedural provision enabling the ITO in a case falling under s. 34(3)(b) to recompute the total income of the assessee for the relevant previous year and make the necessary amendments."
14. The observations would go to show that s. 155(5) is the only machinery to effectuate the withdrawal and is limited in its application only to cases coming under s. 34(3)(b). Referring to s. 34(3)(b), their Lordships further observed (p. 54) :
"On a plain reading of s. 34(3)(b) it will appear clear that before that provision can be invoked or applied three conditions are required to be satisfied : (a) that the ship, machinery or plant must have been sold or otherwise transferred, (b) that such sale or transfer must be by the assessee, and (c) that the same must be before the expiry of 8 years from the end of the previous year in which it was acquired or installed. It is only when these three conditions are satisfied that any allowance made under s. 33 shall be deemed to have been wrongly made and the ITO action under s. 155(5) will be entitled to withdraw such allowance."
15. At p. 60, the following passage occurs in relation to s. 34(3)(b) :
"It is necessary that the sale or transfer of assets must be by the assessee to a person. Now every dissolution must in point of time be anterior to the actual distribution, division or allotment of the assets that takes place after making up accounts and discharging the debts and liabilities due by the firm. Upon dissolution the firm ceases to exist, then follows the making up of accounts, then the discharge of debt and liabilities and thereupon distribution, division or allotment of assets takes place inter se between erstwhile partners by way of mutual adjustment of rights between them. The distribution, division of allotment of asset to the erstwhile partner, is not done by the dissolved firm. In this sense there is no transfer of assets by the assessee (dissolved firm) to any person."
16. It is, in these circumstances, the Supreme Court held that the second condition required to be satisfied for attracting s. 34(3)(b) could not be said to have been satisfied in that case. If in the above passage, we substitute the words "Hindu undivided family" for the word "firm", then the whole passage would squarely fit in the situation which is before us and the passage setting out the legal position is apposite to cover the problem before us.
17. We have already adverted to the contention of the learned counsel for the Commissioner that s. 34(3)(a) and (b) are the provisions with reference to which s. 155(5) has been brought into the statute and that it may not be proper to look at. s 34(3)(b) alone for seeing whether s. 155(5) applied or not. In s. 155(5), apart from the sale or transfer by the assessee, clause (ii) provides for situations where the assessee utilises the amount credited to the reserve for distribution of dividends, for remittances outside India and for any purpose which is not a purpose of the business of the undertaking. It is possible to apply s. 155(5) with reference to this situation provided all of them are done by the assessee. For instance, a distribution by way of dividends is possible only by a company which is in existence. Similarly, distribution of profits is possible only by an assessee who continues his business. As regards remittances outside India or creation of assets outside India the position is in no way different and the person who created the asset outside India must exist. The position cannot be different when we come to clause (c) of s. 155(5)(ii), that is, the utilisation for any other purpose which is not a purpose of the business of the undertaking. Utilisation can only be by the assessee, who got the rebate, continuing to exist and if it did not utilise the reserve for its business but for certain there purposes set out in the statute then the ITO would be justified in applying s. 155(5). As the HUF did not continue to exist in the present case, there is no scope for attraction clause (ii) of s. 155(5) either. Neither with reference to the time when the development rebate was granted nor with reference to the time of the disruption of the family, is there any finding that the profits were utilised for any non-business purpose. When those conditions were satisfied when the grant of development rebate was made, the subsequent disruption of the family and the sale by the erstwhile member cannot affect the validity of the rant of allowance, having regard to the language of s. 34(3) read with s. 155(5). The section does not prevent the disruption of the family. When it ceases to exist those provisions also cease to operate in relation to it.
18. We would take leave to point out at this stage that the decision of this court in Addl. CIT v. Dalmia Magnesite Corporation [1979] 120 ITR 930, would require reconsideration in the light of the decision of the Supreme Court in Malabar Fisheries Co. v. CIT [1979] 120 ITR 49. In so far as the Supreme Court has pointed out that the provisions of s. 34(3) could be operated only through the mechanism of s. 155(5), the view taken by the court that even in the original assessment there can be a refusal of development rebate to the assessee would be open to doubt.
19. The result is that the reference is answered in the affirmative and in favour of the assessee. The assessee will be entitled to his costs. Counsel's fee Rs. 500 (one set). as cons