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 21, Cited by 2]

Income Tax Appellate Tribunal - Ahmedabad

Meghmani Organics Ltd.,, Ahmedabad vs Department Of Income Tax on 16 March, 2012

       IN THE INCOME TAX APPELLATE TRIBUNAL,
               " B " BENCH, AHMEDABAD
  Before Shri MUKUL KUMAR SHRAWAT , JUDICIAL MEMBER
       and Shri A. K. GARODIA, ACCOUNTANT MEMBER

                      M.A. No.23 & 26/Ahd/2010
                                  IN
              I.T.A. No.249 / Ahd/2005 & 1347/Ahd/2004
           (Assessment year 2002-03 & 2001-02 respectively)


ACIT, Circle 4, Ahmedabad            Vs. M/s. Meghmani Organics Ltd.,
                                         183/184, Phase II, GIDC Vatva,
                                         Ahmedabad

       PAN/GIR No. : AABCM0644E

         (APPELLANT)                    ..          (RESPONDENT)


          Appellant by:                 Shri B.L. Yadav, Sr. DR
          Respondent by:                Shri S N Soparkar, Sr. Adv.
                                        Ms. Urvashi Shodhan


             Date of hearing:      16.03.2012
             Date of pronouncement: 30.03.2012


                                      ORDER

PER SHRI A. K. GARODIA, AM:-

These two miscellaneous applications are filed by the revenue and it has been submitted by the revenue in the miscellaneous application that as per the tribunal order dated 12.06.2009, it was held by the tribunal that deduction is allowable to the assessee u/s 80-IB in respect of DEPB benefit and while doing so, the tribunal has relied upon the decision of 2 M.A.No.23 &26 /Ahd/2010 Hon'ble Gujarat High Court rendered in the case of CIT Vs India Gelatine and Chemicals Ltd., 275 ITR 284 and the judgement of Hon'ble Delhi High Court rendered in the case of Eltek SGSP Ltd. As reported in 300 ITR 06. It is also submitted in the miscellaneous application that this issue of DEPB and allowability of deduction u/s 80-IB has been settled by Hon'ble Apex Court in the case of Liberty India Ltd. Vs. CIT as reported in 317 ITR 218 which was delivered on 31.08.2009. It is submitted by the revenue that as per the judgment of Hon'ble Apex court rendered in the case of Saurashtra Kutrch Stock Exchange Ltd., as reported in 305 ITR 227, even if the judgment of Hon'ble Apex Court or the judgment of Hon'ble Jurisdictional High Court is of a later date, it will be a mistake apparent from the record in the tribunal order if the tribunal order is not in line with such subsequent judgment of Hon'ble Apex court or Hon'ble Jurisdictional High Court. It has been submitted by the revenue in the miscellaneous application that since it is a mistake apparent from record in the tribunal order and therefore, the same should be rectified. Reliance was also placed on the tribunal order in the case of Amit Estate Organizers Vs ITO in M.A. 295, 296, 302, 329 to 332/Ahd/2008 dated 04.09.2009, copy of which was submitted. In reply, it was submitted by the Ld. Counsel for the assessee that similar issue was considered by the Hon'ble Karnataka High Court rendered in the case of CIT Vs TTK Prestige Ltd. as reported in 322 ITR 393 wherein it was held that when the deduction was allowed by the A.O. u/s 80-IA, the rectification of the same to withdraw such deduction on export incentive/ duty drawback is a debatable matter and hence rectification u/s 154 is not permissible. It was submitted that against this judgement of Hon'ble Karnataka High Court, SLP was filed by the revenue before the Hon'ble 3 M.A.No.23 &26 /Ahd/2010 Apex Court and the same was dismissed with reasons. He submitted a copy of this order of Hon'nle Apex court regarding rejection of the SLP No. CC21280/09 dated 05.01.2010 and it was pointed out that the SLP was dismissed with reasons where it is stated by the Hon'ble Apex Court that it is dismissed only on the ground that Section 154 is not permissible regarding deduction u/s 80-IA/80-IB and hence, the present tribunal order also cannot be rectified u/s 254(2) also. Reliance was placed on the judgement of Hon'ble Apex Court rendered in the case of Kunhayammed and others Vs State of Kerala as reported in 245 ITR 360 in support of this contention that when the SLP is dismissed by the Hon'ble Apex Court with reasons, it is a binding decision under Article 141 of the Constitution of India. It was submitted that in preference to the judgement of Hon'ble Apex Court rendered in the case of Saurashtra Kutch Stock Exchange Ltd. (supra), this decision of Hon'ble Apex Court should be followed because it is directly on the issue as to whether the deduction earlier allowed u/s 80-IA/80-IB can be withdrawn by way of rectification.

2. Reliance was also placed on the judgment of Hon'ble Apex Court rendered in the case of Mepco Industries Ltd. Vs CIT as reported in 319 ITR 208 in support of this contention that the decision on debatable point of law cannot be treated as mistake apparent from record. In rejoinder, it was submitted by the Ld. D.R. that both these judgments cited by the Ld. Counsel for the assessee are not applicable in the present case because the facts are different.

4

M.A.No.23 &26 /Ahd/2010

3. We have considered the rival submissions and perused the material on record and have gone through the impugned Tribunal order and the judgements cited by both the sides. We find that it was held by the tribunal in the miscellaneous application order passed in the case of Amit Estate Organizers (supra), that an order of the tribunal has to be rectified u/s 254(2) to bring it in conformity with the judgment of Hon'ble Jurisdictional High Court as has been held by the Hon'ble Apex Court in the case of ACIT Vs Saurashtra Kutch Stock Exchange Ltd. (supra). It was also held that even if the judgment of Hon'ble Jurisdictional High Court / Hon'ble Apex Court is of a later date i.e. after the date of the tribunal order, then also, it is an apparent mistake in the tribunal order and the same has to be rectified u/s 254(2) of the Act. The judgement of Hon'ble Apex Court rendered in the case of liberty India (supra) is directly on the issue as to whether deduction u/s 80-IA/80-IB is allowable or not in respect of DEPB and duty drawback or export incentive and it was held that these incentive profits are not profits derived from the eligible business and, therefore, these receipts do not form part of the net profit of the industrial undertaking for the purpose of section 80-IA/80-IB in respect of export incentive such as DEPB/duty drawback. The tribunal order in the present case dated 12.06.2009 is not in conformity with this later decision of Hon'ble Apex Court and as per the judgment of Hon'ble Apex Court rendered in the case of Saurashtra Kutch Stock Exchange Ltd. (supra), and as per the tribunal order in the case of Amit Estate Organizer (supra), this is an apparent mistake in the tribunal order, which should be rectified u/s 254(2) of the Act.

5

M.A.No.23 &26 /Ahd/2010

4. We deem it fit and proper that the relevant portion of the judgment of the Hon'ble apex court rendered in the case of Saurashtra Kutch Stock Exchange Ltd. (supra) be reproduced for the sake of ready reference. We therefore reproduce the relevant portion from placitum 41 and 42 of this judgment of Hon'ble apex court, which is as under:-

"A similar question came up for consideration before the High Court of Gujarat in Suhrid Geigy Ltd. v. Commissioner of Surtax [1999] 237 ITR 834. It was held by the Division Bench of the High Court that if the point is covered by a decision of the jurisdictional court rendered prior or even subsequent to the order of rectification, it could be said to be a "mistake apparent from the record" under section 254(2) of the Act and could be corrected by the Tribunal.
In our judgment, it is also well-settled that a judicial decision acts retrospectively. According to Blackstonian theory, it is not the function of the court to pronounce a "new rule" but to maintain and expound the "old one". In other words, judges do not make law, they only discover or find the correct law. The law has always been the same. If a subsequent decision alters the earlier one, it (the later decision) does not make new law. It only discovers the correct principle of law which has to be applied retrospectively. To put it differently, even where an earlier decision of the court operated for quite some time, the decision rendered later on would have retrospective effect clarifying the legal position which was earlier not correctly understood."

5. From the above two paras of this judgment of Hon'ble apex court, it is seen that it was held by Hon'ble jurisdictional High Court in the case of Suhrid Geigy Ltd. (supra) that if the point is covered by a decision of the jurisdictional court rendered prior or even subsequent to the order of rectification, it could be said to be a mistake apparent from the record u/s.254(2) of the IT Act and could be corrected by the Tribunal. Hence, the issue before us is squarely covered by this judgment of Hon'ble jurisdictional court and also by the Hon'ble apex court rendered in the 6 M.A.No.23 &26 /Ahd/2010 case of Saurashtra Kutch Stock Exchange Ltd. (supra) and by respectfully following these two judgements, we hold that the MAs filed by the Revenue should be allowed. We hold accordingly.

6. Now, we deal with the arguments advanced by the Ld. counsel for the assessee. Ld. Counsel for the assessee has placed reliance on the judgment of Hon'ble Karnataka High Court rendered in the case of CIT vs TTK Prestige Ltd. as reported in 322 ITR 390 (Karn) against which, SLP was filed by the revenue before the Hon'ble Apex Court, which was dismissed by the Hon'ble Apex Court with reasons. It is also submitted by the Ld. Counsel for the assessee that since it was held by the Hon'ble Karnataka High Court in that case that the order passed by the A.O. granting deduction u/s 80-IA in respect of export incentive is not rectifiable u/s 154 and the Hon'ble Apex Court had dismissed the SLP filed against this judgment with reasons, this judgment of Hon'ble Karnataka High Court duly confirmed by the Hon'ble Apex Court should be followed in preference to the judgment of Hon'ble Apex Court rendered in the case of Saurashtra Kutch Stock Exchange Ltd. (supra). We find that in that case, it is noted by the Hon'ble Karnataka High Court that it is relevant to note that export incentive should qualify for deduction u/s 80-IA of the Income tax Act or not, is a highly debatable matter and there are judgements on both the sides with regard to the issue as to whether the export incentive will qualify for this deduction. Under these facts, it was held by the Hon'ble Karnataka High Court that since it is a debatable matter, it does not come within the purview of Section 154 of the I.T. Act. At that point of time, this judgment of Hon'ble Apex Court rendered in the case of Liberty India (supra) was not available 7 M.A.No.23 &26 /Ahd/2010 because this judgment was rendered on 31.08.2009 and this goes to show that the rectification order passed by the A.O. was not on the basis of any subsequent judgements of Hon'ble jurisdictional High Court or Hon'ble Apex court whereas, in the present case, the miscellaneous application filed by the revenue is on the basis of the judgment of Hon'ble Apex Court rendered in the case of Liberty India (supra) and hence, because of this factual difference, this judgement of Hon'ble Karnataka High court against which SLP was dismissed by the Hon'ble Apex Court is not applicable in the present cause because order u/s 154 in that case, was passed by the A.O. much earlier and precisely, it was passed on 31.03.1998 and hence, this judgement is of no help to the assessee.

7. Similarly, the judgment of Hon'ble Apex Court rendered in the case of Mepco Industries Ltd. (supra) is also of no help to the assessee in the present case because the facts are different. In that case, the decision was on this basis that it is a debatable point of law and hence cannot be treated as mistake apparent from record. The issue in that case was as to whether subsidy received by the assessee was capital receipt or revenue receipt. In that case, in the original return of income, the assessee offered this receipt of subsidy as revenue receipt and later on, the assessee sought revision of the assessment order contending that subsidy amount was capital receipt and not liable to be taxed and Ld. Commissioner allowed the revision petition u/s 264. Thereafter, by following the judgement of Hon'ble Apex Court rendered in the case of Sahney Steel and Press Works Ltd. vs CIT as reported in 228 ITR 253 (S.C.) wherein it was held that incentive subsidy was revenue receipt, Ld. Commissioner of Income Tax passed rectification order u/s 154. In that case, the decision of Ld. 8 M.A.No.23 &26 /Ahd/2010 CIT for rectification was on that basis that power tariff subsidy given to the assessee was admissible only after commencement of production and hence, it constitutes operational subsidy and not capital subsidy. This goes to show that this rectification decision by CIT in that case was not simply on the basis of a subsequent judgment of Hon'ble Ape Court but it was on factual aspect as to whether the subsidy was received after commencement of production or before commencement of production for the question as to whether it is revenue receipt or capital receipt, it was held to be dependent on this aspect. In the present case, the request of the revenue for rectification of the tribunal order u/s 254(2) is based on only the subsequent judgment of Hon'ble Apex Court rendered in the case of Liberty India Ltd. (supra) and not on any debatable factual aspect as in that case and hence, this judgment of Hon'ble Apex Court is also of no help to the assessee in the present case.

8. As per the above discussion, we have seen that both the judgments cited by the Ld. Counsel for the assessee, are not applicable in the present case and the request of the revenue for rectification of the impugned tribunal order u/s 254(2) is squarely covered in favour of the revenue by the judgment of Hon'ble Apex Court rendered in the case of Saurashtra Kutch Stock Exchange Ltd. (supra) and by the judgment of Hon'ble jurisdictional court rendered in the case of Suhrid Geigy Ltd. (supra) and by the Tribunal order in the case of Amit Estate Organizers (supra). Respectfully following the same, we hold that this is a apparent mistake in the impugned tribunal order because the same is not in conformity with the subsequent decision of Hon'ble Apex Court rendered in the case of liberty India Ltd. (supra). We rectify this mistake and hold that the 9 M.A.No.23 &26 /Ahd/2010 assessee is not eligible for deduction u/s 80-IB/80-IA in respect of duty drawback income and profits on sale of DEPB and to that extent, the tribunal order dated 12.06.2009 stands rectified.

9. In the result, both the miscellaneous applications of the Revenue stand allowed.

10. Order pronounced in the open court on the date mentioned hereinabove.

Sd./-

(MUKUL KUMAR SHRAWAT)                                    (A. K. GARODIA)
JUDICIAL MEMBER                                     ACCOUNTANT MEMBE
Sp/*Dkp                                      As per separate enclosing order
                                             Sd./- (MKS) JM


        PER SHRI MUKUL KR. SHRAWAT


               I have carefully       perused the draft judgement of my

esteemed Ld.Brother and in this regard, at the outset, I may like to place on record the content of a note forwarded to him for his kind perusal as also judicial consideration; reproduced below:-

"Respected Brother In the decision of Saurashtra Kutch Stock Exchange 305 ITR 227 vide Placitum (47) the Tribunal decided the matter on 27th October-2000, but the decision of Hiralal Bhagwati 246 ITR 188 (Guj.) was admittedly decided few months prior to that decision of the Tribunal, but it was not brought to the attention of the Tribunal, therefore, the Apex Court has held that it was a rectifiable mistakes rightly corrected by the Tribunal u/s.254(2). But in the present M.A. of the Revenue, the order of the Tribunal is dated 12/06/2009, however, the order of the Liberty India 317 ITR 218 is admittedly dated 31.08.2009. Please reconsider your 10 M.A.No.23 &26 /Ahd/2010 decision on these lines and also explore the correct position of law. I have also underlined by pencil some of your observations for deeper deliberation, so that there must not be any error in our judgement about the dates of the orders."
     Thanks,                                                 Sd/-
                                                   (Mukul Kr.Shrawat)
                                                                   JM
                                                          31.10.2011"
2. In the light of the above note, I prefer to reproduce a paragraph from the order of the Hon'ble Supreme Court pronounced in the case of Saurashtra Kutch Stock Exchange Ltd. 305 ITR 227 (SC), which has been relied upon by my ld. Colleague.
Placitum (47):-
"In the present case, according to the assessee, the Tribunal decided the matter on October 27, 2000. Hiralal Bhagwati was decided a new months prior to that decision, but it was not brought to the attention of the Tribunal. In our opinion, in the circumstances, the Tribunal has not committed any error of law or of jurisdiction in exercising power under sub-section (2) of section 254 of the Act and in rectifying the "mistake apparent from the record". Since no error was committed by the Tribunal in rectifying the mistake, the High Court was not wrong in confirming the said order. Both the orders, therefore, in our opinion, are strictly in consonance with law and no interference is called for."( highlighted to emphasize) Since the order of the Tribunal was decided on 27/10/2000 but the decision which was to be followed of Hiralal Bhagwati 246 ITR 288 (Guj.) was dated 18/4/2000, i.e. prior to the decision of the Tribunal. Therefore, the Hon'ble Supreme Court has expressed its opinion that the Tribunal committed the error in not following the same and that rightly rectified that mistake U/s 254(2). The Hon'ble Supreme Court has categorically stated that the said decision of Hiralal Bhagwati (supra) was decided a few months prior to the decision of the Tribunal but that was not brought to the attention of the Tribunal, 11 M.A.No.23 &26 /Ahd/2010 therefore in the opinion of their Lordship, under those circumstances, the Tribunal had not committed any error of law or jurisdiction in exercising power u/s.254(2) of the I.T.Act in rectifying that mistake apparent from the record.
3. This view can be fortified by citing a decision of Hon'ble Madras High Court pronounced in the case of Sree Palaniappa Transports vs. CIT 238 ITR 492; relevant portion reproduced below:-
"We will first decide the question referred to us and then we will also advert to the merits of the case because of a subsequent judgment of the Supreme Court. On the maintainability of an application under s. 254(2) of the Act, reliance is placed on the judgment of Somasundaram J. in M.K. Kuppuraj vs. ITO (1995) 128 CTR (Mad) 407 : (1995) 211 ITR 853 (Mad) : TC 53R.401. The learned judge has no doubt, categorically decided that an assessment contrary to a judgment subsequently rendered would also constitute an error on the face of the record and, therefore, rectifiable under s. 154 of the Act. The power under s. 254(2) is not different from the power under s. 154 of the Act. With respect to the learned Judge, we think that the learned Judge has committed an error in relying on the judgment of a Division Bench of this Court in Mettur Chemical & Industrial Corporation Ltd. vs. CIT (1977) 110 ITR 822 (Mad) : TC 53R.393. We have carefully perused the judgment in Mettur Chemical & Industrial Corporation Ltd. vs. CIT (supra) and we find that that was not a case, which related to a subsequent judgment of the jurisdictional High Court having an effect on earlier order of the Tribunal. All that the Division Bench held was that the ITO in that case had not followed a judgment of the jurisdictional High Court which was available to him on the date of his order. Therefore, we do not see how Justice Somasundaram has applied the said decision in respect of a judgment subsequently rendered, subsequent to the order of the Tribunal. On a bare reading of s. 254(2) we have no hesitation in coming to the conclusion that a Tribunal deciding a case on certain debatable issues, wherein there is no decision of the jurisdictional High Court could not be deemed to have made a mistake because subsequent to the decision of the Tribunal a judgment has been rendered by the jurisdictional High Court.
12
M.A.No.23 &26 /Ahd/2010 This is precisely the issue before us. As rightly pointed out by the Tribunal, in respect of orders passed by the Tribunal subsequent to the decision of the jurisdictional High Court, if it does not follow the ratio of the judgment of the jurisdictional High Court, then it can be said that it has committed an error apparent on the face of the record. In this view of the matter, we are constrained to overrule the judgment of Somasundaram J. in M.K. Kuppuraj vs. ITO [1995] 211 ITR 853 (Mad.).
In fine, we answer the question referred to us in the negative and against the assessee."

4. Even after above remarks, I hereby concur to the final verdict of my venerated ld. Colleague through which the miscellaneous petition of the Revenue Department has been allowed. As per the said final conclusion it was held that the assessee would not be eligible for deduction u/s.80-IB/80IA in respect of duty draw back income and profits on sale of DEPB and to that extent the order of the Tribunal dated 12/06/2009 stood rectified. I am consenting with this view because for any Court of law the primary consideration should be the justice of the case, as it was held in the case of Dr.Rajah Sir M.A. Muthiah Cehttiar (Decd) vs. CIT 238 ITR 505 (Mad.); that in the cases where a pronouncement of the Supreme Court subsequent to the original decision of the Tribunal on the effect of the application of the law is brought to the notice of the Tribunal by way of an application for rectification, and if the Tribunal is of the view that, interests of justice would require such an application be allowed, it would be open to the Tribunal to do so. The relevant portion is reproduced below:-

"Rectification should be of a mistake in the original order. The mistake can occur on account of omission to notice relevant facts or stating facts wrongly or omitting to take into account the law or applying the law in a manner contrary to the binding decision of the Supreme Court. Sec. 254(2) advisedly uses the word, 13 M.A.No.23 &26 /Ahd/2010 "may". It confers a discretion on the Tribunal in the matter of rectifying what it may find to be a mistake in its order. The primary consideration should be the justice of the case. If an assessee had failed to challenge an order made by the Tribunal because it was in accordance with the decision of the Supreme Court then holding the field and within a period of four years the Supreme Court modified its view and the modified view becomes the law of the land, under Art. 141, justice would require that when a party who had not preferred appeal and sought to continue proceedings in the belief that such proceedings would be futile, such a person is not to be penalised by denying to that person an opportunity to have the order to be rectified by the Tribunal itself. In case where the Tribunal is satisfied that the law declared by the Supreme Court with regard to the matters dealt with in the order which the Tribunal had been called upon to examine had been altered as for or prior to the date of the original order it would be open to the Tribunal to exercise its jurisdiction under s. 254(2) of the Act. Though the section merely refers to rectification of a mistake, the nature of the mistake and the purpose for which the jurisdiction in invoked can also be regarded as relevant factors for the purpose of deciding the question as to whether the application is required to be allowed or refused. If the result of allowing the application is to bring about a result which is manifestly unjust or contrary to the substantive provision of the Act, the Tribunal can in its discretion, decline to allow such an application for rectification of mistake. If, on the other hand, by allowing such an application, the Tribunal brings about the result which would be in accordance with the substantive charging provisions of the Act, such an exercise will have to be regarded as one which is a permissible exercise of power to rectify the mistake under s. 254(2) of the Act." ( portion highlighted)

5. Following the ratio laid down hereinabove, I therefore, acquiesce with the finding of my respected colleague.

Sd/-

( Mukul Kr. Sharawat ) Judicial Member 29.3.2012 14 M.A.No.23 &26 /Ahd/2010 Copy of the Order forwarded to:

1. The applicant
2. The Respondent
3. The CIT Concerned
4. The Ld. CIT (Appeals)
5. The DR, Ahmedabad By order
6. The Guard File AR,ITAT,Ahmedabad
1. Date of dictation...................
2. Date on which the typed draft is placed before the Dictating Member................Other Member ............
3. Date on which the approved draft comes to the Sr. P.S./P.S.
4. Date on which the fair order is placed before the Dictating Member for pronouncement ............30/3
5. Date on which the fair order comes back to the Sr. P.S./P.S.30/3
6. Date on which the file goes to the Bench Clerk ......30/3/12
7. Date on which the file goes to the Head Clerk .......................
8. The date on which the file goes to the Assistant Registrar for signature on the order .........................
9. Date of Despatch of the order. .......................