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 97]

Madras High Court

The Commissioner Of Income Tax vs M/S.Sri Mangayarkarasi Mills (P) Ltd on 18 December, 2006

Bench: P.D.Dinakaran, P.P.S.Janarthana Raja

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 18.12.2006

CORAM

THE HONOURABLE MR.JUSTICE P.D.DINAKARAN
AND
THE HONOURABLE MR.JUSTICE P.P.S.JANARTHANA RAJA

T.C. (A) No.30 of 2005




The Commissioner of Income Tax
Madurai	.					..Appellant 

	Vs.

M/s.Sri Mangayarkarasi Mills (P) Ltd
Madurai.					..Respondent 




	Appeal under Section 260A of the Income Tax Act, 1961 against the order of the Income Tax Appellate Tribunal, Madras 'C' Bench dated 16.6.2004 made in ITA No.1139/Mds/1998 for the assessment year 1995-96.


	For Appellant  : Mrs.Pushya Sitaraman,	Sr.Standing Counsel (Taxes)

	For Respondent : Mr.J.Balachander
	


J U D G M E N T

(Delivered by P.D.DINAKARAN, J.) The above tax case appeal is directed against the order of the Income-tax Appellate Tribunal dated 16.6.2004 made in ITA No.1139/Mds/1998 for the assessment year 1995-96.

2. The Revenue is the appellant. The issue raised in this appeal relates to the assessment year 1995-96. The Assessing Officer, on completing the assessment, disallowed the claim of the assessee in respect of replacement cost of machineries and treated the same as capital expenditure. Aggrieved, the assessee went on appeal and the Commissioner of Income-tax (Appeals) held in favour of the assessee. The Revenue took up the issue before the appellate Tribunal and the Tribunal held the issue in favour of the assessee. Hence, this appeal by the Revenue raising the following questions of law:

"(i) Whether in the facts and circumstances of the case, the Tribunal was right in allowing a deduction of the amounts spent on replacement of machinery as revenue expenditure? and
(ii) Whether in the facts and circumstances of the case, replacement of independent complete machinery can be treated as revenue expenditure?

4. Heard both sides. Mrs.Pushya Sitaraman, learned Senior Standing Counsel for the appellant fairly concedes that the issue raised in this appeal is covered against the Revenue in view of the decision of this Court in COMMISSIONER OF INCOME-TAX v. JANAKIRAM MILLS LTD., [2005] 275 ITR 403.

5. The question whether the expenditure on replacement of machinery is capital or revenue is not determined by the treatment given in the books of account or in the balance sheet. The claim has to be determined only by the provisions of the Act and not by the accounting practice of the assessee. In the instant case, the Appellate Tribunal, finding that replacement of machinery is revenue expenditure, held that the claim of the assessee cannot be disallowed.

6. This Court, in COMMISSIONER OF INCOME-TAX v. JANAKIRAM MILLS LTD., referred supra, held that all plant and machinery put together amounts to a complete spinning mill which is capable of manufacturing yarn and hence, each replaced machine could not be considered as an independent one and no intermediate marketable product was produced.

7. The above view was also taken by this Court in Commissioner of Income Tax v. Loyal Textile Mills Ltd., [2006] 284 ITR 658. In view of the ratio laid down by this Court in the decisions cited supra, the substantial questions of law are answered in favour of the assessee and against the Revenue and accordingly, the appeal is dismissed. No costs. sasi To

1. The Assistant Registrar, Income Tax Appellate Tribunal Madras Bench "C"

Chennai.

2. The Secretary, Central Board of Direct Taxes, New Delhi.

3. The Commissioner of Income Tax (Appeals-I), Madurai.

4. The Commissioner of Income Tax, Madurai.

[PRV/9122]