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 14, Cited by 1]

Allahabad High Court

The Commissioner Of Income Tax vs Himalaya Cold Storage And Iron ... on 31 January, 2005

Equivalent citations: (2005)197CTR(ALL)129

Author: R.K. Agrawal

Bench: R.K. Agrawal, Prakash Krishna

JUDGMENT
 

 R.K. Agrawal, J. 
 

1. The Income Tax Appellate Tribunal, Allahabad has referred the following questions of law under Section 256(2) of the Income Tax Act, 1961 (hereinafter referred to as "the Act") for opinion to this Court:-

"1. Whether on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was correct in law in holding that allowability of investment allowance to Cold Storage is a disputable issue when the issue stands already settled following decisions of Hon'ble Supreme Court in case of Chowgule & Co. (P) Ltd. (1981) 47 STC 124 which was followed by Hon'ble High Courts in cases of C.I.T. the Revenue Delhi Cold Storage (P) Ltd., 156 ITR 97 and C.I.T. v. Mittal Ice & Cold Storage (159 ITR 46)?
2. Decision of the Hon'ble Supreme Court in case of Chowgule & Co. (P) Ltd. (1981) 47 STC 124 on interpretation of definition of 'manufacturing processing' amount to a declaration of law as contemplated by Article 141 of the Constitution of India, whether on these facts, ITAT was correct in law in holding that provisions of Section 154 did not apply because allowability of investment allowance to a cold storage plant was disputable law point?"

2. The reference relates to the Assessment Year 1979-80. Briefly stated, the facts giving rise to the present reference are as follows:-

The respondent assessee is running a cold storage. It claimed investment allowance with regard to the cold storage which was accepted by the Assessing Officer while framing the regular assessment. Later on, the Assessing Officer felt that granting of investment allowance to a cold storage was a mistake. He accordingly issued notice under Section 154 of the Act and withdrew the investment allowance earlier granted. Feeling aggrieved, the respondent assessee preferred an appeal. The Appellate Assistant Commissioner rejected the appeal. Still feeling aggrieved, the respondent assessee preterred a second appeal before the Tribunal. The Tribunal after hearing the learned counsel for the parties held that the question as to whether investment allowance is admissible on plant and machinery installed in a cold storage is a debatable issue inasmuch as various High Courts had taken different views at that point of time. It has found that the Punjab and Haryana High Court, reported in 178 ITR 585, had held that the investment allowance was allowable with regard to a cold storage plant. However, the other High Courts, namely, the Delhi High Court in the case of Commissioner of Income Tax v. Delhi Cold Storage Pvt. Ltd., 156 ITR 97 and Commissioner of Income Tax v. Mittal Ice & Cold Storage, 159 ITR 46, had taken a contrary view. It may be mentioned here that this Court in the case of Addl. Commissioner of Income Tax v. Farrukhabad Cold Storage P. Ltd., (1977) 107 ITR 816, had held that in a cold storage processing is involved and, therefore, it is an industrial undertaking within the meaning of Section 2(7)(d) of the Finance Act, 1966 and 1967 which provisions are similar to the provisions of Section 32A of the Act. In view of the conflicting opinion by various High Courts, the Tribunal had held that as he issue was debatable, the order under Section 154 of the Act could lot have been passed as there was no mistake apparent on record.

3. We have heard Sri A.N. Mahajan, learned Standing Counsel for the Revenue. No body has appeared on behalf of the respondent assessee.

4. The learned Standing Counsel submitted that even though at that point of time when the proceeding under Section 154 of the Act was initiated by the Assessing Officer, there was a conflict of opinion between various High Courts but as the matter had been set at rest in the case of Delhi Cold Storage P. Ltd. v. Commissioner of Income-tax, (1991) 191 ITR 656, the decision of the Hon'ble Supreme Court should be treated as a declaration of law under Section 141 of the Constitution of India and, therefore, it was a mistake apparent on the face of record which was rightly corrected in exercise of power under Section 154 of the Act.

5. The contention is misconceived. The mistake which is sought to be rectified under Section 154 of the Act should exist at the point of time when either the order has been passed or when the proceeding has been initiated. At that point of time when the order was passed or proceedings have been initiated some time in the year 1982 to 1986, there was a conflict of opinion amongst the various High Courts regarding allowability of investment allowance under Section 32 of the Act in respect of plant and machinery installed in a cold storage. Thus, it was a highly debatable issue and it cannot be said that there was any mistake which was apparent on record and could have been rectified under Section 154 of the Act. In the year 1976-77, this Court had already taken the view that in cold storage processing of potato takes place and it is an industrial undertaking within the meaning of Section 2(7)(d) of the Finance Act, 1966 and 1967 which corresponds o the provisions of Section 32A of the Act. Subsequent declaration of law by the Apex Court would no doubt constitute existence of a mistake apparent on record but that declaration of law by the Apex Court should be available at the time when the proceedings for rectification had been initiated.

6. The Apex Court in the case of Commissioner of Income Tax, Bhopal v. G.M. Mittal Stainless Steel (P) Ltd., (2003) 11 SCC 441, while considering the provision of Section 263 of the Act, which empowered the Commissioner of Income Tax to initiate proceeding to revise an order which is erroneous and prejudicial to the interest of the Revenue has held as follows:-

"6. In this particular case, the Commissioner has not recorded any reason whatsoever for coming to the conclusion that the Assessing Officer was erroneous in deciding that the power subsidy was capital receipt. Given the fact that the decision of the jurisdiction High Court was operative at the material time, the Assessing Officer could not be said to have erred in law. The fact that this Court had subsequently reversed the decision of the High Court would not justify the Commissioner in treating the Assessing Officer's decision as erroneous. The power of the Commissioner under Section 263 of the Income Tax Act must be exercised on the basis of the material that was available to him when he exercised the power. At that time, there was no dispute that the issue whether the power subsidy should be treated as capital receipt had been concluded against the Revenue. The satisfaction of the Commissioner, therefore, was based on no material, either legal or factual which would have given him the jurisdiction to take action under Section 263 of the Income Tax Act."

7. The Apex Court had further held in paragraph 9 as under:-

"9. Apart from the language of Section 263 of the Income Tax Act, if we were to accept the submission of the appellant that the Revenue Authorities within the State could refuse to follow the jurisdictional High Court's decision on the ground that the decision of some other High Court was pending disposal by this Court, it would lead to an anarchic situation within the State. If at the time when the power under Section 263 was exercised the decision of the jurisdictional High Court had not been set aside by this Court or at least had not been appealed from it would not be open to the Commissioner to have proceeded on the basis that the High Court was erroneous and that the Assessing Officer who had acted in terms of the High Court's decision had acted erroneously."

8. Similar principles would also be applicable for proceedings under Section 154 of the Act and, therefore, in view of the decision of the jurisdictional High Court, i.e., our own Court, in the case of Farrukhabad Cold Storage P. Ltd. (supra) which was binding on all the authorities in State of Uttar Pradesh till such time it is reversed or overruled by the Apex Court or a contrary view is expressed by the Apex Court, the investment allowance already allowed on plant and machinery installed in a cold storage cannot be withdrawn by invoking the provisions of Section 154 of the Act as it cannot be said that any error apparent on the record existed.

9. In view of the foregoing discussions, we are of the considered opinion that no mistake apparent on the record existed when the

10. Assessing Officer initiated the proceeding under Section 154 of the Act.

11. We, therefore, answer the questions of law referred to as in the affirmative, i.e., in favour of the assessee and against the Revenue. There shall be no order as to costs.