Income Tax Appellate Tribunal - Mumbai
Dcit Cen Cir 32, Mumbai vs Department Of Income Tax on 12 May, 1998
IN THE INCOME TAX APPELLATE TRIBUNAL
"E" BENCH, MUMBAI
BEFORE SHRI D.K. AGARWAL, JUDICIAL MEMBER AND
SHRI J. SUDHAKAR REDDY, ACCOUNTANT MEMBER
ITA no. 5373/Mum./2009
(Assessment Year : 2006-07)
Date of Hearing - 27.6.2011
Sun Pharma Exports
F.P. 145, Ram Mandir Road
Vile Parle (East), Mumbai 400 057 ....................... Appellant
PAN - AAAFS1160M
v/s
Dy. Commissioner of Income Tax
Central Circle-32, Mumbai ................... Respondent
Assessee by : Mr. Farookh V. Irani a/w
Mr. Vijay Mehta
Revenue by : Mr. B. Jaya Kumar
ORDER
PER J. SUDHAKAR REDDY, A.M.
This appeal preferred by the assessee, is directed against the impugned order 28th July 2009, passed by the Commissioner (Appeals)-VIII, Mumbai, for assessment year 2006-07.
2. Brief facts of the case are that, the assessee, a partnership firm, filed its return of income on 29th October 2006, for assessment year 2006-07, declaring nil income. The Assessing Officer noticed that the assessee has no business activity. The assessee, in response to a query raised by the Assessing Officer, replied that the Balance Sheet of the Partnership firm 2 Sun Pharma Exports ITA no.5373/M/2009 continues to be what was in the preceding year. It was further stated that the assessee firm had assigned its business as a going concern including assets and liabilities vide agreement dated 12th May 1998, to Sankalp Laboratories Pvt. Ltd., whose name was subsequently changed to Sun Pharmaceutical Exports Ltd. which was later merged with Sun Pharmaceutical Industries Ltd. (herein after for short "SPIL") Hence, the undisputed fact is that there is no business activity in the firm since the date of assignment i.e., 12th May 1998.
3. On 7th December 1998, a search and seizure operation was conducted at the premises of the assessee. Consequent to block assessment, a demand of approximately ` 9,46,41,273, was raised. As the demand had to be paid and as the firm did not have the financial resources, it is stated that there was an agreement that SPIL would provide necessary loan to the assessee to enable it to pay the tax demand.
4. A supplementary deed of partnership dated 5th January 2001, was entered. The assessee claims that, as per the supplementary partnership deed, the funds were to be granted by way of a loan from the partner SPIL and that the loan should be utilized solely for meeting the tax demand and in case, the tax demand is reduced or cancelled and interest is paid by the tax department, the partner which provided the fund i.e., SPIL would be entitled to the interest. The interest entitlement would be lower than the following two figures viz. (a) interest received by the assessee from the tax department on the refund granted; (b) interest payable at a rate prescribed under section 40(b)(iv) of the Income Tax Act, 1961 (for short "the Act"). In case, tax demand is not reduced, then all partners should bear the demand proportionately in their respective profit sharing ratio.
5. The assessee had received certain funds from SPIL and paid the tax demand. Later, the Tribunal deleted the tax demand and the assessee was refunded the tax along with the interest of ` 2,71,69,134. The assessee submitted that the interest income was offered by it to tax, in the year of receipt and as the assessee was liable to pay interest on the fund received 3 Sun Pharma Exports ITA no.5373/M/2009 from SPIL, as per the terms of supplementary partnership deed, interest payable was worked out and claimed as a deduction. The interest payable was restricted by the assessee in view of the provisions of section 40(b)(iv) which was claimed as deduction. The Assessing Officer disallowed the claim of interest by holding as follows:-
"5. The submissions given by the assessee are perused but not found tenable due to following reasons:-
i) While going through the balance sheet of the assessee it is seen that there is capital of ` 12,49,76,576 in the name of M/s. Sun Pharmaceutical Industries Ltd. as a partner of the firm. The said amount is not reflected in the return of income in the earlier years. So, it has to be treated as the capital introduced by the partner during the year.
ii) After going through the return it is seen that the said amount is not shown as loan so the claim of the assessee that the loan is taken from the partner is not correct.
iii) In the A.Y. 2005-06, the capital in the name of M/s. Sun Pharmaceutical Industries Ltd. was only ` 152. It is also seen from the earlier records that there is no interest paid on the capital of the partners.
iv) From the records of the earlier years it is seen that the assessee had submitted the partnership deed dated 1.10.1994. After perusing the same it is seen that there is no provision for the interest payment on partner's capital account.
v) The interest payment to the partners has to be made according to section 40(b)(iv) of the Act and the same has to be incorporated in the partnership deed. If there is no such provision in the partnership then the interest cannot be paid to the partners.
vi) The claim of the assessee that the interest payment is according to section 40(b) is not correct because as per the partnership deed there is no clear provision regarding the interest payment on partners capital account. In absence of the same, interest cannot be allowed on the said amount.
vii) Furthermore it is to be mentioned here that the assessee has admitted that the said amount was brought in by the partner for the payment of taxes. The borrowed funds are not utilized for the business of the assessee but for the payment of taxes. Hence, the same is not allowable as business expenditure under section 36(1)(iii) of the Act."
4 Sun Pharma Exports ITA no.5373/M/2009
6. He relied on the following case laws for the proposition that when borrowed funds are utilised for the payment of tax, then, the interest on such funds is not allowable as business expenditure.
Roopchand Chabildas & Sons & Ors. v/s CIT, (1967) 63 ITR 166 (Mad.) East India Pharmaceutical Works Ltd. v/s CIT, (1997) 224 ITR 627 (SC)
7. He also rejected the submissions of the assessee that, as the interest income was offered for taxation by SPIL in their return of income, corresponding expenditure should be allowed in assessee's case by holding that they are two different entities and do not have bearing in each others' income. Aggrieved, the assessee carried the matter in appeal without any success. Further aggrieved, the assessee is in appeal before the Tribunal on the following grounds.
"1. On the facts and in the circumstances of the case and in law, the learned CIT(A) grossly erred in upholding the action of the Assessing Officer in assessing interest on refund as income of the appellant without appreciating that the said income was diverted by overriding title to the partner.
2. Without prejudice to the above, on the facts and in the circumstances of the case and in law, the learned CIT(A) erred in upholding the action of the Assessing Officer in disallowing interest expenditure on loan taken from the partner, M/s. Sun Pharmaceutical Industries Ltd. without appreciating that the interest payment was covered within the ambit of section 40(b) and was authorised by the supplementary deed of partnership."
8. The assessee filed an additional ground of appeal which reads as follows:-
"On the facts and in the circumstances of the case and in law, if the interest income is assessed as income from other sources, then the interest paid to the partner ought to be allowed as a deduction as expenditure incurred to earn the interest income."
5 Sun Pharma Exports ITA no.5373/M/2009
9. Learned Counsel, Mr. Farookh V. Irani, along with Mr. Vijay Mehta, appearing on behalf of the assessee, submits that the addition ground is a legal ground and in terms of the judgment of Hon'ble Supreme Court in National Thermal Power Co. Ltd. v/s CIT, (1998) 229 ITR 383 (SC), the same should be admitted. On merits, he submits the following propositions -
(a) The first proposition is that the amount in question is allowable as deduction under section 57(iii) of the Act.
The learned Counsel submits that interest on income tax refund is taxable only under the head "Income From Other Sources". His case is that, the amount was borrowed to pay the income tax demand and the interest paid has a direct nexus with the interest earned. Referring to the judgments relied upon by the Assessing Officer, the learned Counsel submits that in the case of Roopchand Chabildas & Sons & Ors. (supra) and in the case of East India Pharmaceutical Works Ltd., the Hon'ble Courts were dealing with the allowability of a claim under section 36(1)(iii) and not a claim under section 57(iii);
(b) The second proposition is that, no income accrues to the assessee under real income theory.
Learned Counsel submits that in reality, the assessee has not earned any income and applying the proposition laid down by Hon'ble Supreme Court in Godhra Electricity Co. Ltd. v/s CIT, (1997) 225 ITR 746 (SC), no income has accrued or arising to the assessee; and
(c) The third proposition is that, no income accrues to the assessee due to application of doctrine of diversion of income by overriding title.
6 Sun Pharma Exports ITA no.5373/M/2009 Learned Counsel submits that what was agitated before the higher appellate authorities, was disputed liability and not payment of tax liability. By virtue of supplementary agreement, the interest earned on the income tax refunds has to be necessarily handed over to SPIL and, thus, the income has not, at any date, accrued to the assessee. For this proposition, he relied on the following case laws:-
Mathubhai C. Patel v/s CIT, (1982) 133 ITR 303 (Guj.); and Amaintit International Holding Ltd., In RE, Authority for Advance Rulings, (2010) 322 ITR 678.
10. Learned Counsel also submits that the Commissioner (Appeals) has wrongly relied upon section 188A of the Act. He referred to section 188A, and submits that there is a joint and several liabilities of partners for payment of tax of a partnership firm and this has nothing to do with the theory of diversion of income by overriding title or the real income theory.
He emphasised on the doctrine of overriding title and submits that the appeal of the assessee should be allowed.
11. Learned Departmental Representative, Mr. B. Jaya Kumar, on the other hand, submits that the assessee has filed an additional ground for allowing the expenditure under section 57(iii). He points out that in the computation of income, the interest was claimed under section 36(1)(iii) and was made subject to the provisions of section 40(b). He submits that the undisputed fact is that the business of the assessee has been completely closed down and the assessee also stopped filing of return of income. Hence, he submits that no business loss can be allowed as there is no business. Regarding section 188A, he submits that the Act provides that the income tax is the personal liability of each of the partners along with that of the firm and such liability cannot be transferred. He took this Bench to Para-3 to 3.7 of the Commissioner (Appeals)'s order and argued that the assessee's claim under 7 Sun Pharma Exports ITA no.5373/M/2009 the real income theory is not sustainable as it cannot be said that there is no accrual of income to the assessee. He submits that the sole issue is, whether or not a particular deduction can be allowed under the Act. He distinguished the case laws relied upon by the assessee. On the issue of doctrine of overriding title, he submits that payment of tax was also the liability of the partners. He pointed out that the taxes were paid by the firm and the interest is income of the firm only. Regarding the claim under section 57(3), Learned Departmental Representative referred to section 58(1)(a)(i), which prohibits allowance of personal expenditure and submits that payment of taxes is a personal liability and interest paid on borrowed funds for payment of income tax is not allowable. He distinguished each of the case laws relied upon by the assessee. He emphasised the point that the amount has been brought into the partnership firm only by way of induction of capital by SPIL and this is not a loan fund.
12. Learned Counsel, in the rejoinder, submits that section 188A lays down a general principle only. He submits that liability to pay tax has not been diverted and only interest has been diverted. On section 58(a)(i) of the Act, he submits that this is not a personal expenditure.
13. Rival contentions heard. On a careful consideration of the facts and circumstances of the case and on perusal of the papers on record, as well as the case laws cited before us, we hold as follows:-
i) The assessee, along with return of income, has filed the following statement of total income:-
Statement of Total Income Net profit as per Profit & Loss account Nil Less: Interest income considered separately ` 2,71,69,134 Business Loss ` (2,71,69,134) Income from Other Sources Interest Income ` 2,71,69,134 Total Income Nil 8 Sun Pharma Exports ITA no.5373/M/2009
ii) The Assessing Officer, in his order, has brought out that SPIL has introduced capital in the assessee's firm as a partner. There was no loan given by SPIL to the assessee firm. For A.Y. 2005-06, the capital balance in the name of SPIL was only ` 152 and whereas, for the assessment year 2006-07, it was ` 12,49,76,576. The interest on this capital balance was agreed to be charged within the limits stipulated under section 40(b). On this factual matrix, we are now examining the arguments of the learned Counsel.
iii) The first argument is that, the interest paid to SPIL is allowable as deduction under section 57(iii) of the Act. This argument cannot be accepted for the reason that what is paid is the interest on partners' capital. This is not a case where the assessee has taken a loan. In fact, it was agreed between the partners that the rate of interest on outstanding capital should not be more than what is stipulated under section 40(b)(iv) of the Act. The assessee has claimed expenses under section 36(1)(iii) in the return of income. Interest on partners' capital account is not paid for the purpose of earning interest income. Hence, in our opinion, the claim for deduction 57(iii), is devoid of merit.
iv) The next contention is that, real income theory would apply. Under the real income theory, the Courts have held that the assessee should have earned income in the real sense. It has been held that the assessee has to have right to receive a particular income and then only it can be said that there is accrual of income. Profits have to be arrived on commercial principles, subject to the provisions of the Act. It is well settled that income does not result at all, there cannot be a tax, even though in book keeping, entries are made about hypothetical income which does not materalise at all. In the case on hand, the income by way of interest on income tax refund, has accrued to the assessee and in fact, the assessee has received the same. The assessee has recognised accrual of income and has filed a return of income offering the income to tax. Hence, the question of invoking real income theory does not arise at all. You cannot file a return of income, 9 Sun Pharma Exports ITA no.5373/M/2009 declaring certain income as accrued and then argue that no income accrued under the real income theory.
v) The only issue is, whether the claim of the assessee for deduction of interest paid on capital balances under section 36(1)(iii) is allowable under the facts and circumstances of the case. In our opinion, real income theory cannot be invoked under such circumstances. Income has accrued to the assessee and he it offering the same to tax under the head "Income From Other Sources". A separate claim has been made of interest paid under the head "Profits & Gains of Business or Profession". We are concerned with the claim of interest deduction made under the head "Profits & Gains of Business or Profession" and as the interest in question has been paid on capital contribution, the allowability of the same has to be examined from the fact that the assessee has discontinued business from a very long time and has no income under the head "Profits & Gains of Business or Profession". We, thus, reject the real income theory invoked by the assessee.
vi) We now consider the submissions that the interest income is diverted by the doctrine of overriding title. Firstly, we find that the assessee suo-moto disclosed interest income from income tax refund as its own income in the return of income filed. The tax liability is that of the assessee and just because the partners contributed capital for discharge of this tax liability, it does not result in interest income earned on income tax refund being diverted at source to the partners who are contributed capital on the doctrine of overriding title. The case laws relied upon by the assessee are distinguishable.
vii) In Mathubhai C. Patel (supra), the Hon'ble Gujarat High Court was considering the case where the assessee inherited assets as well as liabilities from her father. The liability was of ` 2,47,000, in respect of over draft from the bank taken by the assessee's father for the purpose of paying tax liabilities. Shares have been pledged with the bank by assessee's father as security for the over draft. The assessee's claim of deduction of interest 10 Sun Pharma Exports ITA no.5373/M/2009 payment to the bank from the income earned from the assets inherited. The ITO rejected the claim. Hon'ble Gujarat High Court held that the interest which the assessee had to pay to the bank, which is a secured creditor represented a part of revenue receipts which were diverted from the assessee and were directed to the secured creditors. It was held that what was received by the secured creditors was not the assessee's income. In the case before us, there is no such circumstances where the assessee has certain receipts from a particular source and the expenditure is also connected with the source and only the net amount is to be brought to tax in the hands of the assessee. As already pointed out, the capital was brought in by the partners and interest on capital is only a mode of appropriation of profit. In the case of Amaintit International Holding Ltd. (supra), the facts and circumstances are that, the shares were transferred without consideration and in such circumstance, it was held that there is no accrual of income. Coming to the judgment Hon'ble Jurisdictional High Court in CIT v/s Tata Sons Ltd., the Court was considering a case where the managing agency of the company were entitled under the managing agency agreement to receive commission based on profits. As there was a financial crunch, Mr. Dinshaw, agreed to lend ` 1,00,00,000 to Tata Iron & Steels Co. Ltd. on a condition that the assessee gave and assigned to him a share of six anas in a rupee in the commission and other remuneration which the assessee might be entitled to recover from the Tata Iron & Steel Co. Ltd. The Hon'ble Court held that in view of the agreement, the shares assigned would cease to be the income of the assessee. It further held that even if there was no assignment, the agreement on the part of the assessee to share their commission that Dinshaw was part of the terms on which they manage to obtain finance and in such circumstances, the payment to Dinshaw of his share of the commission was an expenditure incurred by the assessee solely for the purpose of earning profit and gains in the conduct of agency business. The proposition laid down in this case law do not apply the case on hand for the reason that there is no business conduct by the assessee and there is no loan taken but only capital contributed on a mutual understanding between the partners. Neither there is any assignment nor 11 Sun Pharma Exports ITA no.5373/M/2009 any transfer of income at source. On these facts and circumstances of the case, we uphold the following findings of the Commissioner (Appeals):-
"3.1 The partners of the appellant firm have entered into in its supplementary partnership deed dated 5.1.2001. According to this supplementary partnership deed, it is agreed that the additional funds required for the purpose of the payment of income-tax liability shall be brought in by the partners, M/s. Sun Pharmaceutical Industry Ltd. The interest on such funds brought in shall be payable only in the event of refund being granted by the I.T. Deptt. The interest shall be calculated at a rate not exceeding the rate as prescribed in the I.T. Act, 1961. It is further agreed that if the demand raised by the deptt. is not reduced or cancelled in the appellate proceeding, then the other partners shall also be required to bring the funds in their respective profit shareing ratio and in such case, no interest shall be payable by the partnership firm to the partners. According to this partnership, the interest income received from the deptt. amounting to ` 2,71,69,134 has been paid to M/s. Sun Pharmaceutical Industries Ltd. and claimed as deduction in the hands of the firm.
3.2 As per Clause-v of the partnership deed dtd. 30.8.1994, the business of the partnership shall be that of exporting, trading, manufacturing and generally dealing in drugs, pharmaceuticals, chemicals, general health care products and general merchandise, growth to the business carried on by the party of the first part as proprietor of the aforesaid M/s. Sun Pharma Exports and such other business as the parties may agree from time to time. But the appellant firm has assigned its business as going concerned to M/s. Sankalp Laboratories with effect from 12.5.1998, therefore, there was no business carried on by the appellant firm as stipulated in the partnership deed. Therefore, the business of the firm is discontinued after assignment of running business. Therefore, supplementary partnership deed dated 3.1.2001, has been executed to borrowed funds to pay income tax demand. The legislature has made a special provision under section 189(1) that where any business or profession carried on by a firm has been discontinued or where a firm is dissolved, the Assessing Officer shall make an assessment of the total income of the firm as if no such discontinuance or dissolution had taken place, and all the provisions of this Act, inlcuding the provisions relating to the levy of penalty or any other sum chargeable under any provision of this Act, shall apply, so far as may be, to such assessment. Therefore, any supplementary deed, which has not been even filed with the income tax deptt. by the appellant is nothing but an arrangement of funds for payment of taxes.
3.3 According to the section 188A, the person who was, during the previous year, a partner of a firm, and the legal representative of any such person who is deceased, shall be jointly and severally liable along with the firm for the amount of tax, penalty or other sum payable by the firm for the assessment year to which such previous year is relevant, and all the provisions of this Act, so far as may be, shall apply to the assessment of such tax or imposition or levy of such
12 Sun Pharma Exports ITA no.5373/M/2009 penalty or other sum. Thus, it was the liability of the partner, M/s. Sun Pharmaceutical Industries Ltd. to pay the taxes and no interest can be allowed to the partner of a firm if the money has been introduced in the firm to pay the taxes and not as a capital for the purpose of business. The appellant firm has not maintained any books of account and the amount of money borrowed from M/s. Sun Pharmaceutical Industries Ltd., one of the partner has not been shown in the books of account or in the capital account of the partner in the returns filed with the Deptt. The appellant firm has not taken any loan and advances on the other two partners or any other person after discontinuation of business. Therefore, it is established that the funds brought by one of the partners, M/s. Sun Pharmaceutical Industries Ltd. on account of discharge of its liability, as per provisions of section 188A, and no interest can be paid on the funds borrowed for the purpose of payment of taxes which is personal liability of the firm as well as the partners.
3.4 The appellant firm has not shown amount of ` 12,47,76,576 as loan in the return of income filed and only capital has been shown in the name of M/s. Sun Pharmaceutical Industries Ltd. The capital in the name of M/s. Sun Pharmaceutical Industries Ltd., was only ` 152 in assessment year 2005-06, after perusal of Partnership deed, it is seen there is no provision for payment of interest to the partners. The payment of the partners has to be made according to section 40(b)(iv) of the Act and the same has to be incorporated in the partnership deed. If there is no provision in the partnership deed then the interest cannot be paid to the partners. Therefore, the Assessing Officer has rightly disallowed the claim of the assessee as payment of interest to partner under section 40(b) of the Act.
3.5 The appellant has further stated that the demand raised on the assessment on which assessee is in appeal cannot be considered as payment of taxes. It is a disputed liability, which is crystallized and thus attains the nature of tax only when the same cases to be disputed before the appellate authorities or courts. Disputed demand cannot be equated with tax. This contention of the appellant is not correct as the demand raised under the Act and demand notice served as per provisions of section 156 is a tax and no interest on fund borrowed for the payment of taxes is not allowable as business expenditure. Since the business of the appellant firm was discontinued, therefore, any capital introduced by the partner subsequently for the purpose of payment of tax, no interest can be allowed as business expenditure against payment of taxes. Hon'ble Supreme Court in the case of East India Pharmaceuticals Work Ltd. v/s CIT, 224 ITR 627, have held that no interest is allowable as expenditure if the funds have been borrowed for the payment of taxes. Similar decision has been given by Hon'ble Madras High Court in the case of Roopchand Chhabidas & Sons v/s CIT, 63 ITR 166, and Hon'ble Calcutta High Court in the case of CIT v/s Birla Cotton Mills Ltd., 82 ITR 166. Thus, the Assessing Officer has rightly disallowed the interest payment of ` 2,71,69,134 following the decision of Hon'ble Supreme Court.
3.6 The appellant has further stated that the appellant firm has received interest income from the I.T. deptt. as income from other 13 Sun Pharma Exports ITA no.5373/M/2009 sources and any expenditure incurred to earn interest income is an allowable deduction under section 57(iii) of the Act. This contention of the appellant is not acceptable, as the fund has not been borrowed for the purpose of business or investment to earn interest income but to discharge the income tax liability. Therefore, no expenditure incurred on borrowed funds to pay the taxes cannot be allowed as deduction under section 36(1)(iii) of the Act. Reliance has been placed on the decision of Hon'ble Supreme Court in the case of East India Pharmaceuticals Work Ltd. v/s CIT, 224 ITR 627 (supra).
3.7 The appellant has further stated that in the present case the interest though received by the appellant do not belong to the appellant itself since it was clearly provided that in the case of any interest income is received by the appellant, the same would be paid to SPIL. Therefore, the interest received from the I.T. deptt. as diversion of income by overriding title. The appellant has made reference to the supplementary partnership deed filed in this regard. As discussed in earlier paragraph, the payment of taxes is a joint and several liability of the partners and it cannot be shifted by any agreement to anyone else except the person concerned. Therefore, the payment of taxes was also the liability of the partner, M/s. Sun Pharmaceutical Industries Ltd. having 80% share in the partnership firm and the partner has discharged this liability, therefore, and there is no diversion of income by overriding title. Since the payment of taxes were made by the firm therefore, interest income belongs to the firm and entire refund as well as interest has been received by the appellant firm from I.T. deptt. and it cannot be diverted as there is no express 'provision' either in the Partnership Act or under I.T. Act for diversion of tax liability. Therefore, this claim of the appellant that income of interest is a diversion of income by overriding title is rejected. The case law relied upon by the appellant are distinguishable of fact and no help to the appellant. In view of this fact, the disallowance of interest payment of ` 2,71,69,134 made by the Assessing Officer is confirmed. The ground of appeal no.1 and 2 is decided against the appellant."
14. In view of the above, we dismiss the ground raised by the assessee.
15. In the result, assessee's appeal is dismissed.
Order pronounced in the open Court on 29.7.2011
Sd/- Sd/-
D.K. AGARWAL J. SUDHAKAR REDDY
JUDICIAL MEMBER ACCOUNTANT MEMBER
MUMBAI, DATED: 29.7.2011
14 Sun Pharma Exports
ITA no.5373/M/2009
Copy to:
(1) The Assessee;
(2) The Respondent;
(3) The CIT(A), Mumbai, concerned;
(4) The CIT, Mumbai City concerned;
(5) The DR, "E" Bench, ITAT, Mumbai.
TRUE COPY
BY ORDER
Pradeep J . Chowdhu ry ASSISTANT REGISTRAR
Sr. Private Secretary ITAT, MUMBAI BENCHES, MUMBAI
Date Initial
1. Draft dictated on 15.7.2011 Sr.PS
2. Draft placed before author 18.7.2011 Sr.PS
3. Draft proposed & placed 20.7.2011 JM/AM
before the second
member
4. Draft discussed/approved 20.7.2011 JM/AM
by Second Member
5. Approved Draft comes to 220.7.2011 Sr.PS/PS
the Sr.PS/PS
6. Date of pronouncement 29.7.2011 Sr.PS
7. File sent to the Bench 29.7.2011 Sr.PS
Clerk
8. Date on which file goes to
the Head Clerk
9. Date of dispatch of Order