Kerala High Court
Commissioner Of Income Tax vs South Indian Bank Ltd. on 1 March, 1999
Equivalent citations: (1999)153CTR(KER)563
JUDGMENT
P.A. MOHAMMED, J.:
These IT reference cases are coming up before this Court at the instance of the Revenue under s. 256(2) of the IT Act, 1961 (for short 'the Act'). The question referred to for decision is as follows :
"Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in cancelling the rectification order of the AO ?"
2. The assessee is the South Indian Bank Ltd., Trichur, which is a 'Scheduled Bank' and assessment years in question are 1979-80 and 1980-81. In view of the provisions contained in the Banking Regulation Act, 1949, the assessee is required to buy and sell securities to maintain the requisite ratio.
During the above assessment years the assessee sold Government securities ex-interest and received a sum of Rs. 5,70,740 and Rs. 4,75,294 respectively with respect to the broken period interest upto the date of sale. During the same years the assessee purchased Government securities cum-interest and paid interest on the broken period, of Rs. 6,36,411 and Rs. 5,15,659 respectively. The assessee disclosed these amounts under the head 'interest on securities' and originally the assessments were completed for the years 1979-80 and 198081 under s. 143(3) of the Act allowing the interest paid for the broken period. Subsequently the AO initiated action under s. 154 of the Act and disallowed the interest paid for the broken period, namely, Rs. 6,36,411 for 1979-80 and Rs. 5,15,659 for 1980-81 on the ground that as the income had been computed under the head 'interest on securities' there was no provision for allowing such interest paid. The CIT(A) confirmed the disallowance against which further appeals were filed before the Tribunal. The Tribunal found that the rectification order passed under s. 154 cannot be upheld placing reliance on the following decisions - Malabar Co-operative Central Bank Ltd. vs. CIT (1975) 101 ITR 87 (Ker) Karnataka Bank Ltd. vs. CIT (1978) 114 ITR 421 (Kar) 5, Brooke Bond & Co. Ltd. vs. CIT (1986) 57 CTR (SC) 25: (1986) 162 ITR 373 (SQ) and T.S. Balaram, ]T0 vs. Volkart Bros. & Ors. (1971) 82 ITR 50 (SC) .
3. The AO took the view that income has been computed under the head of income 'interest on securities' and, therefore, any deduction while computing the interest on securities is to fall within the scope of ss. 18,19 and 20. Since there is no provision for deduction of amounts paid for purchase of securities in respect of the broken period, the said allowance of the amount in respect of both the years is a mistake apparent from the record. The AO for taking the decision placed reliance on the decisions in T. Manickavasagam Chettiar vs. CIT (1983) 37 CTR (Mad) 148 : (1983) 143 ITR 269 (Mad) CIT vs. R.M. & Co. (1984) 148 ITR 353 (AP) ' - and CIT vs. Sundaram Textiles Ltd. (1994) 43 CTR (Mad) 30: (1984) 149 ITR 525 (Mad) The CIT(A) confirmed the above view taken by the AO. The CIT(A) further observed that the issue involved in the appeal was not a debatable question of law and, therefore, the contention of the assessee based on the decision in T.S. Balaram, ]TO vs. Volkart Bros. & Ors. (supra) was negatived. However, the Tribunal found that the Government securities are the current assets of a banking company and that income from such securities would be income from business.
However, the computation would be made under the head 'interest on securities'. The Tribunal further found that the net amount of interest paid and received for the broken periods with reference to transactions in Government securities would obviously constitute 'business income' and if any loss is derived therefrom, it could legitimately be set off against income assessed as 'interest on securities'. The Tribunal also found that the CBDT Circular No. 599 dt. 24th April, 19911(1991) 94 CTR (St) 651 has clearly indicated that the interest paid or received for the broken period on purchase/sale of securities by a banking company would constitute revenue payments/receipts and that only the net interest on securities shall be brought to tax as business income. If the above circular is made applicable it cannot be said that the view taken by the Tribunal is unjust or improper in the circumstances of this case.
4. The circular issued by the CBDT referred to above is reproduced hereunder "Circular No. 599 dt. 24th April, 1991.
Subject : Treatment of securities-Stock-in-trade or investment.
Clarifications on the following issues have been sought by banks from the CBDT.
(i) Whether the securities held by the banks constitute their stock-in-trade or investment, and consequently whether the loss claimed by the banks on the valuation of their securities should be allowed as a deduction in computing their taxable profits ?
(ii) Whether deduction claimed in respect of interest paid for broken period on the purchase of securities should be allowed as a deduction from the taxable profits ?
2. The matter has been considered by the Board and it has been decided that the securities must be regarded as stock-in-trade by the banks. Therefore, the claim of loss, if debited in the books of account, would be given the same treatment as is normally given to the stock-in-trade. As far as the second issue is concerned, both the interest payments and receipts must be regarded as revenue payment receipts, and only the net interest on securities shall be brought to tax as business income.
(Sd.) Nishi Nair Under Secretary Central Board of Direct Taxes"
[Emphasis, italicised in print, supplied]
5. As pointed out earlier, the impugned proceedings have been initiated under s. 154(1) of the Act on 7th March, 1985. The said provision as it stood at the relevant time is as follows :
"With a view to rectifying any mistake apparent from the record an IT authority referred to in s. 116 may amend any order passed by it under the provisions of this Act. "
In order to attract the above provisions, two essential requisites shall be complied with. Firstly, it must be a case of a mistake and secondly the mistake must be apparent from the record. No doubt a clerical or arithmetical mistake amounts to mistake apparent from the record. But a mistake found out by a long drawn process of reasoning cannot be said to be a mistake apparent from record. Webster defines the word "apparent' as clear, or manifest to the understanding plain evident, obvious appearing to the eye or mind.
6. The Supreme Court in T.S. Balaram, ITO vs. Volkart Brothers & Ors. (supra) observed :
"From what has been said above, it is clear that the question whether s. 17(1) of the Indian IT Act, 1922, was applicable to the case of the first respondent is not free from doubt. Therefore, the ITO was not justified in thinking that on that question there can be no two opinions. It was not open to the ITO to go into the true scope of the relevant provisions of the Act in a proceeding under s. 154 of the IT Act, 1961. A mistake apparent on the record must be an obvious and patent mistake and not something which can be established by a long drawn process of reasoning on points on which there may conceivably be two opinions. As seen earlier, the High Court of Bombay opined that the original assessments were in accordance with law though in our opinion the High Court was not justified in going into that question. "
[Emphasis, italicised in print, supplied] What emerges from the above decision is that in a case where there is likely to have two opinions on a fact, it may be a debatable point. That means a debate, discussion or inquiry may be necessary to find out the correctness of the point. In such circumstances it cannot be said to be a mistake apparent from the record. In the present case, according to the officer there is no provision for deduction of amounts paid for purchase of -securities in respect of the broken period because any deduction while computing the interest on securities is to fall within the scope of ss. 18, 19 and 20. On the other hand, the case of the assessee is that the securities constituted the 'stock-in-trade' of the assessee and the income derived therefrom would represent business income though taxable under head 'interest on securities'. Therefore, the interest paid for the broken period would constitute allowable outgo in the hands of the assessee. When we analyse in the above respective viewpoints of the officer and the assessee the only conclusion possible is that the question involved is a debatable point and not a mistake apparent from the record.
7. Notwithstanding the above conclusion we will examine the case of the Revenue that as the income had been computed on 'interest on securities' there was no provision for allowing interest paid for the broken period. A Division Bench of this Court in Malabar Co-operative Central Bank Ltd. vs. CIT (supra) was dealing with a case of co-operative society carrying on banking business. During the asst. yr. 1968-69 the assessee-bank earned Rs. 49,086 by way of interest on securities. The assessee claimed that this amount should be exempted under s. 8OP(2)(a)(i) of the IT Act for the reason that the Banking Regulation Act, 1949, had been made applicable to the assessee and the provisions of the Regulation clearly indicated that the holding of securities, the realisation of those securities and the earning of interest from those securities all spelt carrying on the business of banking and, therefore, the interest that accrued on the securities should be treated as business income. However, the Tribunal held that the assessee had not discharged the burden of showing that the securities represented stock-in-trade and therefore the rejection of the assessee's claim for exemption was justified. The Court while not approving the approach of the Tribunal that the burden of proving that the securities were held as stock-in-trade would be discharged by the assessee, observed :
"A banking institution, as we understand it, as a part of its business activity will have to have ready resources to meet its liabilities the extent of which can never be foreseen. It must therefore, have liquid resources which of course will normally be cash, and secondly, easily realisable securities. This is in the interest of the banking institution and it is in the interest of the public that deal with the bank. Taking the latter aspect into consideration the legislature has stepped in and has made it obligatory that the banking institutions must maintain a certain percentage, one-fifth of its assets, in the form of securities at any given day. This is one of the legislative restrictions, on the otherwise unlimited freedom of a banking institution to conduct its business in any manner it liked. Any prudent banking institution will so invest in securities even without legislative computation. If it did, holding of securities cannot be presumed to be not a part of its business, nor can it be said that the securities held are not part of its stock-m-trade. The fact that law now insists that the business must be run in a prudent manner by holding a specified part of its readily realisable resources in securities does not detract from the provision that in so holding securities the bank is carrying on its business and securities so held are stock-in-trade. Further, we do not think that the securities so held by a banking institution must be dealt with daily or often in order that those securities might become stock-in-trade."
[Emphasis, italicised in print, supplied] Therefore this Court said that there was no hesitation in holding that the income earned by the assessee from the securities held by it in the form of interest is also income from the business of the assessee-bank. For this proposition the Division Bench relied on the decision of the Supreme Court in Bihar State Co-operative Bank Ltd. vs. CIT (1960) 39 ITR 114 (SQ0.
8. Chapter IV of the Act deals with computation of total income. Under s. 14 all income for the purpose of charge of income-tax and computation of total income has been classified under six heads of income. The second item "B. Interest on securities" was there in s. 14 during the assessment years in question and it was deleted by the Finance Act, 1988 w.e.f. 1st April, 1989. The salient principle is that the income-tax is only one tax levied on the sum total of the income classified and charged under different heads. Tax is not levied separately on each head of income. Beasley, C.J. said in CIT vs. T. Namberumal Chetty & Sons (1933) 1 ITR 32 (Mad)that assessment to income-tax is one whole and not a group of assessments of different items of income. provisions of the Regulation clearly indicated that the holding of securities, the realisation of those securities and the earning of interest from those securities all spelt carrying on the business of banking and, therefore, the interest that accrued on the securities should be treated as business income. However, the Tribunal held that the assessee had not discharged the burden of showing that the securities represented stock-in-trade and therefore the rejection of the assessee's claim for exemption was justified. The Court while not approving the approach of the Tribunal that the burden of proving that the securities were held as stock-in-trade would be discharged by the assessee, observed :
"A banking institution, as we understand it, as a part of its business activity will have to have ready resources to meet its liabilities the extent of which can never be foreseen. It must therefore, have liquid resources which of course win normally be cash, and secondly, easily realisable securities. This is in the interest of the banking institution and it is in the interest of the public that deal with the bank. Taking the latter aspect into consideration the legislature has stepped in and has made it obligatory that the banking institutions must maintain a certain percentage, one-fifth of its assets, in the form of securities at any given day. This is one of the legislative restrictions, on the otherwise unlimited freedom of a banking institution to conduct its business in any manner it liked. Any prudent banking institution will so invest in securities even without legislative computation. If it did, holding of securities cannot be presumed to be not a part of its business, nor can it be said that the securities held are not part of its stock-in-trade. The fact that law now insists that the business must be run in a prudent manner by holding a specified part of its readily realisable resources in securities does not detract from the provision that in so holding securities the bank is carrying on its business and securities so held are stock-in-trade. Further, we do not think that the securities so held by a banking institution must be dealt with daily or often in order that those securities might become stock-in-trade."
[Emphasis, italicised in print, supplied] Therefore this Court said that there was no hesitation in holding that the income earned by the assessee from the securities held by it in the form of interest is also income from the business of the assessee-bank. For this proposition the Division Bench relied on the decision of the Supreme Court in Bihar State Co-operative Bank Ltd. vs. CIT (1960) 39 ITR 114 (SQ) 0.
8. Chapter 1V of the Act deals with computation of total income. Under s. 14 all income for the purpose of charge of income-tax and computation of total income has been classified under six heads of income. The second item "B. Interest on securities" was there in s. 14 during the assessment years in question and it was deleted by the Finance Act, 1988 w.e.f. 1st April, 1989. The salient principle is that the income-tax is only one tax levied on the sum total of the income classified and charged under different heads. Tax is not levied separately on each head of income. Beasley, C2. said in CIT vs. T. Namberumal Chetty & Sons (1933) 1 ITR 32 (Mad) ' . 86 that assessment to income-tax is one whole and not a group of assessments of different items of income. Rankin C.J. In the matter of assessment of Behari La] Muffick AIR 1927 Cal. 553 said, the income-tax is one tax and not aggregate of different taxes. The above principle derived from Attorney General, London County Council 4 Tax Cases 265 and Salisbury House Estate Ltd. vs. Fry 15 Tax Cases 266 is more clearly applicable to Indian than to English Courts.
9. One of the important consequences of the rule deduced above is that a loss sustained in any year under one head should be set off against income under another head in that year in order to arrive at the true total income of the assessee. [See : CIT vs. Seshasayee Paper & Boards Ltd. (1987) 61 CTR (Mad) 117 : (1985) 156 ITR 542 (Mad) . In this context it is apt to recall the provisions contained in ss. 70 and 71, which are reproduced hereunder :
'70. Set off of loss from one source against income from another source under the same head of income-Save as otherwise provided in this Act, where the net result for any assessment year in respect of any source falling under any head of income is a loss, the assessee shall be entitled to have the amount of such loss set off against his income from any other source under the same head.
71. Set off of loss from one head against income from another-Where in respect of any assessment year, the net result of the computation under any head of income is a loss, the assessee shall, subject to the provisions of this Chapter, be entitled to have the amount of such loss set off against his income, if any, assessable for that assessment year under any other head."
By virtue of the provision contained in s. 71, if after setting off of losses against income under the same head the net result is still a loss such loss may be set off against income of the same year under any other head. [See : Ambika MEs vs. CIT (1952) 22 ]M 58 (Bom) and CIT vs. Trilokchand (1960) 39 ITR 131 (MP) 1.
10. The Supreme Court in Brooke Bond & Co. Ltd. vs. CIT (supra) has clearly summarised the principle of law on the subject as below :
It is a cardinal principle of the law relating to income-tax that income-tax is a single charge on the total income of an assessee. For the purpose of computation, the statute recognises different classes of income which it classifies under different heads of income. For each head of income, the statute has provided the mode of computing the quantum of such income. The mode of computation varies with the nature of the class of such income, for the deductions permissible under the law in computing the income under each head bear a particular relevance to the nature of the income. The statute operates on the principle that it is the net income under each head which should be considered as a component of the total income. The statute permits specified deductions from gross receipts in order to compute the net income. The net income under the different heads is then pooled together to constitute the total income. 7he process of computation at this stage takes in the provisions relating to the carry forward and setting off of losses and unabsorbed depreciation. On the conclusion of the entire process of assessment, what emerges is the figure of taxable income, the quantum of income which is assessed to tax. Ordinarily when income pertains to a certain head, the source of such income is peculiar to that head, but it is not unusual that commercial considerations may properly describe the source differently. For instance, a banking concern may hold securities in the course of its business. The securities constitute its trading assets and income from them would in the commercial sense, be regarded as business income. However, for the purposes of computation under the income-tax law, the income from such securities would be computed not under the head 'income from business' but under the head 'interest on securities'.
[Emphasis, italicised in print, supplied]
11. The Supreme Court in CIT vs. Chugandas & Co. (1965) 55 ITR 17 (SC) 4 held that business income was broken up under different heads under the IT Act only for the purpose of computation of the total income and by that break-up the income did not cease to be the income of the business. Therefore the Court observed :
"The heads described in s. 6 and further elaborated for the purpose of computation of income in ss. 7 to 10, and 12, 12A, 12AA and 12B are intended merely to indicate the classes of income the heads do not exhaustively delimit sources from which income arises."
In Unnited Commercial Bank Ltd. vs. CIT (1957) 32 ITR 688 (SC) 6 the apex Court held that a finding on whether the purchase and sale of securities was as much the assessee's business as receiving deposits from clients and withdrawals by them and the securities were held by the assessee as part of its trading assets in the course of its banking business, had to be arrived in order to determine whether the holding by the assessee of the securities formed part of the 'same business' tinder s. 24(2) and consequently the assessee would be entitled to a set off thereunder.
Again in CIT vs. Cocanada Radhaswami Bank Ltd. (1965) 57 ITR 306 (SQ) the Supreme Court said :
"Though for the purpose of computation of the income, interest on securities is separately classified, income by way of interest from securities does not cease to be part of the income from business if the securities are part of the trading assets. Whether a particular income is part of the income from a business falls to be decided not on the basis of the provisions of s. 6 but on commercial principles. To put it in other words, did the securities in the present case which yielded the income form part of the trading assets of the assessee? The Tribunal and the High Court found that they were the assessee's trading assets and the income therefrom was, therefore, the income of the business. If it was the income of the business, s. 24(2) of the Act was immediately attracted. If the income from the securities was the income from its business, the loss could, in terms of that section, be set off against that income. "
[Emphasis, italicised in print, supplied] Therefore, the principle that emerges from the above decisions is that the Government securities are the current assets or stock-in-trade of the banking company. The income from such securities would be income from business, but the computation would be made under the head 'interest on securities'. The amount of interest paid and received for the broken period with reference to transactions in Government securities would obviously constitute 'business income' and if any loss is derived therefrom it could be legitimately be set off against income assessed as interest on securities. Once it is treated as business income the statute permits specified deductions from gross profits in order to compute the net income as observed in Brooke Bond & Co.'s cases (supra).
12. However, counsel for the Revenue also contended on the basis of the observation of the Supreme Court in Brooke Bond & Co.'s case (supra) at p. 379, that the process of computation 'at this stage' only means the second stage and that stage has not reached. This submission does not appear to be correct inasmuch as the interest paid for broken period is admitted to be an allowable deduction from the 'business income' and so after such deduction the net income under 'interest on securities' is arrived at. In other words, when interest payments and receipts are regarded as revenue payments/receipts the only net interest on securities shall be available for taxation as business income. That is the first stage and the second stage reaches when after such calculation if there is a loss such loss may be set off against the income of the same year under any other head. These are stages leading to the ultimate result in the process of computation. This is sufficiently evident from the observation of the Supreme Court in the above decision itself.
13. Now we will come to the circular issued by the CBDT on 24th April, 1991. What is revealed from the above circular is that the CBDT has decided that the securities held by the banks must be regarded as stock-in-trade of the banks. Therefore, the claim of loss if debited in the books of account would be given the same treatment as is normally given to stock-in-trade. It is further seen that both interest payments and receipts shall be regarded as revenue payments/receipts and only the interest on securities shall be brought to tax as business income. This is based purely on true commercial sense. This Court need not base its conclusion on the said circular and it cannot also do so. However, a careful analysis of the relevant provisions in the background of sound commercial principles will drive this Court to the same conclusion. The .claim of the assessee has to be admitted if the relative provisions are interpreted in view of the clarifications contained in the circular referred to above. In this context it is necessary to examine the binding nature of the circulars issued by the CBDT. The CBDT was introduced as per s. 3 of the Central Boards of Revenue Act, 1963. It is the highest executive authority under the Act. The Board has powers of administration, supervision and control over the whole Department and it has also power to make rules to issue orders, instructions and directions to all officers and persons employed in the execution of the Act. The circulars or general instructions issued by the Board would be binding under s. 119 of the Act on all officers of the Department. In the exercise of the power to issue general circulars the Board cannot impose a burden on the taxpayer or otherwise put him in a worse position than he is under the statute. [See Gestetner Duplicators (P) Ltd. vs. CIT (1979) 8 CTR (SC) 371 : (1979) 117 ITR 1 (SC)] However, the Board has the power to relax the rigour of the law or grant relief which is not to be found in the terms of the statute. Such circulars are intended for a just and fair administration of the law. [See K.P. Varghese vs. ITO (1981) 24 CTR (SC) 358 : (1981) 131 ITR 597 (SC) . The Supreme Court also accepted the validity and binding nature of such beneficent circulars and recognized the taxpayer's right to enforce them in his favour even in the Court. [See Navitlal Javeri vs. Sen (1965) 56 ITR 198 (SC) Ellerman Lines Ltd. vs. CIT (1971) 82 ITR 913 (SC) Varghese vs. ITO (supra), CIT vs. Ramanaiah (1986) 157 ITR 300 (AP) and CIT vs. Skiram (1986) 54 CTR (Pat) 367 : (1987) 161 ITR 302 (Pat) . While recognizing the right of the assessee to enforce in Court in benefits available under circulars issued by the Board, I cannot agree to the view that such circulars are binding on the Courts. However, in this case I have already expressed the view in favour of the assessee on true analysis of the relative provisions contained in the Act.
14. In view of what is discussed herein above, I hold that the Tribunal was justified in cancelling the rectification order issued by the AO.
15. In the result, the question of law referred to this Court is answered in the affirmative, that is to say, in favour of the assessee and against the Revenue.
P. SHANMUGAM, J. :
16/17. I have gone through the judgment of my learned Brother. With respect, I am unable to agree with it.
18. The question of law referred by the Tribunal is as follows :
'Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in cancelling the rectification order of the AO.
19. The facts of the case are this : The assessee is a Scheduled Bank which used to buy and sell securities in the course of their business. During the asst. yrs. 1979-80 and 1980-81 the assessee sold and purchased Government securities. The bank used to pay interest to the vendors for the period from the previous due dates, that is on which date the interest was due till the date of purchase. Similarly when the banks sold the securities, it used to receive the interest from the previous due dates till the date of disposal- These payments and receipts were shown as broken period interest paid or received. These amounts were deducted or added as the case may be to the interest on securities and claimed it as expenditure allowable under s. 19 of the IT Act. Originally the assessments were computed allowing the interest paid. Later the AO disallowed the interest paid by an order under s. 154 of the Act holding that the income had been computed under "interest on securities" and that there was no provision for allowing such interest paid. The order was confirmed by CIT(A). On further appeal by the assessee the Tribunal held that the rectification passed under s. 154 cannot be upheld. The matter was referred for an opinion at the instance of the Revenue.
20. Learned senior counsel appearing on behalf of Revenue submitted that the provision of law which is incapable of application to the facts of the particular case has been applied. It amounts to a mistake apparent from the record and rectification is permissible. He submitted that since the income is being assessed under the head "interest on securities" the allowable deductions are only those which are given in ss. 18, 19 and 20 of the Act. Since under these sections there is no provision for allowing the interest paid for the broken period in respect of interest on securities purchased from the various vendors, there is no provision of allowing interest paid either under ss. 18, 19 or 20 of the Act. He also submitted that if the interest is specifically assessed under interest on securities, expenditure cannot be allowed under s. 37 of the Act. Therefore, he concluded that the original assessment order allowing interest for the broken period on securities was a mistake of fact and law apparent from the records.
21. Learned counsel appearing on behalf of the respondent submitted that the securities which the bank was dealing which constituted its trading assets and income from them would, in the commercial sense, be regarded as "business income". Even though it was broken up under the head 'interest on securities', that is only for the purpose of computation of the total income and the income did not cease to be the income of the business. He further submitted that the CBDT in Circular No. 599, dt. 24th April, 1991 (supra) has clearly laid down that interest paid or received from the broken period on purchase/sale of securities by a banking company would constitute revenue payments/receipts and that only the net interest on securities shall be brought to take as business income. It is his contention that while passing an order of rectification the AO was travesting debatable areas and, therefore, s. 154 would not apply with reference to debatable issues.
22. We have heard the counsel at length. In my view, the basic question whether income from interest on securities falls under ss. 18, 19 & 20 of the Act and not under s. 37, namely, profits and gains of business have already been concluded by the Supreme Court in United Conunercial Bank Ltd. vs. CIT (1957) 32 ITR 688 (SC) . Once it is found that there is no provision for allowing the interest under ss. 18, 19 or 20 of the IT Act for the broken period, then it would be a mistake apparent on the records. There would not be any decision required since it is no longer debatable point of law. It is not disputed that the amount disallowed is interest on securities. As a matter of fact initially it was claimed that the broken period interest, that is interest paid by the bank to the vendor for the period from the previous due date to the date of purchase is actually an expenditure incurred by the bank to collect interest leviable under s. 19 of the Act. It is now contended that the purchase and sale of security is a part of the business of the bank and the securities are the stock-in-trade of the bank.
23. According to the assessee, it is business expenditure which would be allowed under s. 37 of the IT Act. The following statement is the statement in reference to computation of interest on securities relating to the periods 1979-80 and 1980-81 :
Particulars Figures 1979-80 1980-81 Interest due as per statement 1,01,39,389 1,17,19,322 Add : Broken period interest on sale of securities received 5,07,740 4,75,294 Total 1,07,10,129 1,21,94,616 Less : Broken period interest paid on securities purchased 6,36,411 5,15,659 1,00,73,718 1,16,78,957 The figures of Rs. 1,00,73,718 and Rs. 1,16,78,957 have been shown under the head 'interest on securities' for the asst. yrs. 1979-80 and 1980-81. Sec. 19 of the Act was the provision during the relevant period. There is no provision for deduction of amounts paid for purchase on securities in respect of the broken period.
24. Therefore, the main question is to consider whether this could be brought under the head of "business expenditure" allowable under s. 37 of the Act. The issue raised in my view is covered by the decision of the Supreme Court in United Commercial Bank Ltd. vs. CIT (supra). In that decision also the assessee was a bank carrying on banking business and it was claimed that it was a part of the business of the bank to deal in securities and that no distinction should be made between the income from securities and income from business for the purpose of set off under s. 24. Two questions were raised in that case one of which was : whether interest on securities was part of bank's income from business carried on by it. The Tribunal stated the case and sought the opinion of the High Court on three questions and one of which was whether the assessee was entitled under s. 8 to deduct any part of the administrative expenses out of the income from interest on securities ? The High Court answered all the questions in the negative and the relevant portion extracted in the Supreme Court judgment is as follows :
............. the interest on securities in the hands of a banker cannot be treated as business income .......... Before the Supreme Court the appellant therein raised the very same question, viz., whether that ss. 8 and 10 of the Act should be so read that "interest on securities" in cases, where the true nature and character of the securities in the hands of an assessee is one of trading assets would be excluded from the scope of s. 8 and would fall under the head "business" within s. 10 of the Act. The Supreme Court after elaborate consideration of the scope of the provisions of the IT Act has laid down the law as follows : "Decided cases all support the contention of counsel for the Revenue that the various heads of income enumerated in s. 6 of the Act and more particularly dealt with in ss. 7 to 12 are exclusive heads and if an item of income falls under one of these heads then it has to be treated for the purpose of income-tax under that head and no other".
xxxxx xxxxx xxxxx xxxxx xxxxx xxxxx
Thus on a true construction of the various sections of the Act the income of an assessee is one and the various ss. 7 to 12 are modes in which the statute directs that income-tax is to be levied and these sections are mutually exclusive. The head of income of which the source is 'interest on securities" has its characteristics of income-tax purposes and falls under the specific head covered by s. 8 of the Act, and where an item falls specifically under one head it has to be charged under that head and no other. This interpretation follows from the words used in ss. 6, 8 and 10 which must be read so as to give effect to the contrast between "income, profits and gains" chargeable under the head "business". Thus on this construction the various heads of "income, profits and gains" must be held to be mutually exclusive, each head being specific to cover the item arising from a particular source. It cannot, therefore, be said that qua the assessee in the present case and for the purpose of securities held by it, s. 8 is more specific and s. 10 general or vice versa, and therefore, no question of the applicability of the principle generally specialises non derogant arises. This finds support from the decided cases which have been discussed above. Thus both on precedent and on a proper construction, the source of income 'interest on securities" would fall under s. 8 and not under s. 10 as it is specifically made chargeable under the distinct head 'interest on securities" falling under s. 8 of the Act and cannot be brought under a different head even though the securities are held as a trading asset in the course of its business by a banker".
[Emphasis, italicised in print, added] In the light of the statutory form of return prescribed and the entries contained thereunder on the analysis of those provisions the Supreme Court had taken the view that the different and distinct head of income, profits and gains, salaries, interest on securities and property, business, etc. is indicative of the intention of the legislature making the various heads of income, profits and gains mutually exclusive. So every item of income whatever its source would fall under one particular head and for the purpose of computing the income for charging of income-tax the particular section dealing with that head will have to be looked at. Looked at thus the Supreme Court upheld the contention of the Revenue that under the scheme of the Act and on a true construction of these relevant sections "interest on securities by whomsoever and for whatever purpose held has to be taxed under s. 8 and under no other section. It being a specific head of chargeability of tax, income from "interest on securities" whether held as a trading asset or capital asset would have to be taxed under s. 8 and not under s. 10 of the Act.
25. The Supreme Court in Brooke Bond & Co. Ltd.'s case (supra) approved the decision of the United Commercial Bank Ltd. Iksupra) holding that the statute operates on the principle that it is the net income under each head which should be considered as a component of the total income. The net income under the different heads is then pooled together to constitute a total income. The opinion attributed to the decision of the United Commercial Bank Ltd. (supra) that by breaking up, the income did not cease to be the income of the business is not found in the judgment. Those were the words expressed by the Supreme Court in CIT vs. Chugandas & Co. (1965) 55 ITR 17 (SQ). In that decision the Supreme Court was dealing with the question whether a dealer in securities discontinuing business was exempted from payment of tax in respect of interest on securities and the question whether the interest on securities formed part of the assessee's business income for the purpose of the exemption from tax. The Supreme Court held that the assessee was entitled to exemption under s. 25(3) in respect of interest on securities as well. In that context the Supreme Court was dealing with the definition of business income and held that the heads do not exhaustively delimit sources from which income arises. Business income is broken up under different heads only for the purpose of computation of the total income. By that breaking up the income does not cease to be the income of the business, the different heads of income being only the classification prescribed by the IT Act for computation. The question as posed in this case did not arise for consideration in that case. In CIT vs. Cocanada Radhaswami Bank Ltd. (supra) the Supreme Court was dealing with the case of claim of set off. The assessee incurred a loss under the head 'business' and earned as interest on securities. The Supreme Court permitted the assessee to set off the loss against the entire income including the interest on securities. In that context the Supreme Court held that the scheme of IT Act is that income-tax is one tax. Though taxable income under different heads for the purpose of computation of the net income of the assessee, it does not cease to be part of income from business if the securities are part of the trading assets.
26. The decision in T.S. Balaram, ITO vs. Volkart Brothers (supra) and T S. Raja vs. CED (1968) 69 ITR 342 (SQ) have no application to the facts of the case. In this case there is no difficulty or debatable issue whatsoever since admittedly and claim of the respondents is that the amount claimed is on interest on securities. Therefore, whether the provision that applies for computing the net income is ss. 18, 19 and 20 or s. 37 of the Act.
27. On the question of interpretation of law declared by the Supreme Court in Union of India vs. Dhanwanti Deid (1996) 6 SCC 44 the Supreme Court held that what is of the essence in a decision is its ratio and not every observation found therein nor what logically follows from the various observations made in the judgment. It would, therefore, be not profitable to extract a sentence here and there from the judgment and to build upon it because the essence of the decision is its ratio and not every observation found therein. The concrete decision alone is binding between the parties to it, but it is the abstract ratio decided, ascertained on a consideration of the judgment in relation to the subject-matter of the decision, which alone has to force of law and which, when it is clear what it was, is binding. Applying this principle of interpretation it is the judgment of the Supreme Court in United Commercial Bank Ltd. (supra) which raised the identical question and laid down the principles to be followed. From the facts of the case it could be seen that the assessee wanted to treat interest paid or not received for the broken periods in reference to the securities to constitute as business income and if any loss is derived it wanted to set off against income assessed as interest on securities. In the light of the provisions of the IT Act and clearly laid down principle of the United Commercial Bank Ltd., it is not permissible since income is being assessed under the head "interest on securities". On a distinct and separate head allowable, deductions under ss. 18, 19 and 20 alone are possible. The interest paid on purchase of securities from the previous due date till the date of purchase cannot be treated as business expenditure under s. 37 of the Act. The contention that the purchase and sale of securities are part of business activities of the bank and, therefore, the interest paid by the bank for the broken period is allowable as business expenditure cannot be sustained since there is no provision under the Act for allowing those deductions.
28. The CBDT circular must be read in the light of the Supreme Court decision in United Commercial Bank Ltd. vs. CIT (supra). In this context it is useful to refer to a passage in Kanga and Palkhivala's The Law and Practice of Income Tax' Eighth Edition on s. 18, 21 at p. 422 which is as follows :
"Securities held as trading assets-Interest on securities is a separate head of charge, dealt with by this section. Therefore, as the Supreme Court held in United Commercial Bank Ltd. vs. CIT (1957) 32 ITR 688 (SC) 6, even if the securities are held as trading assets or dealt with in the course of business, e.g. by a banker or a dealer in securities, the interest must be charged under the specific head and computed in accordance with the provisions of this section, and not under s. 28 as business profits. (See under s. 14, 'Income-tax is only one tax", under s. 22, "Property held as business asseessee, and under s. 28(i), "Dividend and interest"). Similarly, interest on tax-free securities which is exempt from charge under this section cannot be taxed as business profits under s. 28 even if the securities are held as trading assets. But for certain purposes of the Act, e.g. under ss. 72(1)(i) and 80P(2)(a)(i), where the separate head of charge under this section is not relevant, such interest on securities held as trading assets is treated as part of business profits. (See post under s. 72, -Profits of any business' may include income under other heads", and under s. 80P).
29. The judgment of the Supreme Court in Brooke Bond & Co. Ltd. vs. CIT (1986) 57 CTR (SQ 25 : (1986) 162 ITR 373 (S0 was relied on by both the Revenue as well as the respondent. In my view the Supreme Court has not taken a different view than one in the United Commercial Bank Ltd. case (supra). As a matter of fact it was held that the true nature and character of income must be determined from the evidence and not from the description as income from business, even though it is liable to fall for computation under another head.
For all these reasons rectification order of the AO is upheld and the Tribunal was not right in interfering with that order. The question is answered in favour of the Revenue and against the assessee.
BY THE COURT:
In view of the difference of opinion between us, these cases will have to be dealt with under s. 259(2) of the IT Act. Place the papers before the Honourable the Chief Justice for orders.
G. SIVARAJAN. J.:
This matter comes up before me by virtue of the provisions of sub-s. (2) of s. 259 of the IT Act, 1961, since the two learned Judges, P.A. Mohammed, J. and P. Sharimugam, J, who heard these references differed in their opinion on the question referred to for decision of this Court. I had the advantage of reading both the judgments.
2. The question referred to by the Tribunal for opinion of this Court reads as follows :
"Whether, on the facts and in the circumstances of the case the Tribunal was right in law in cancelling the rectification order of the AO ?"
The matter arises under the IT Act, 1961 (hereinafter referred to as 'the Act'). The assessment years concerned are 1979-80 and 1980-81, the relevant accounting periods ended 31st Dec., 1978 and 31st Dec., 1979, respectively.
3. The question arises this way. The assessee is a Scheduled Bank. It is a banking company. Under the provisions of the Banking Regulation Act, the bank is required to invest a portion of its funds in Government securities. The bank is thus required to buy and sell Government securities to maintain certain ratios. During the assessment years in question the assessee sold Government securities ex-interest and received sums of Rs. 5,70,740 and Rs. 4,75,294 respectively for the two years concerned with respect to broken period interest upon the date of sale. Similarly during the said periods the assessee purchased Government securities cum-interest and paid interest for the broken period, of Rs. 6,36,411 and Rs. 5,15,659 respectively. In the computation of the total income for the years in question the assessee deducted the interest paid for the broken period and this was originally allowed by the assessing authority in the assessments, evidenced by Annexures Al and A2. Later, the assessing authority withdrawn the said deductions by resort to the provisions of s. 154 of the Act, evidenced by Annexures B1 and B2 orders and the same was confirmed in appeal by the CIT(A), Calicut, evidenced by Annexure Cl order. On further Tribunal cancelled the orders of the authorities below. The reason stated by the assessing authority and by the appellate authority for disallowing the claim for deduction of the interest paid for the broken period is that since the income by way of interest from purchase and sale of securities was computed under the head 'interest on securities' the provisions of ss. 18 to 20 do not permit any such deduction. It was also stated that the provisions of s. 37 of the Act cannot have any application in the matter of computation of income under the head "interest on securities". The Tribunal, relying on the decisions of this Court and the Supreme Court and also the circular of the CBDT, took the view that the Government securities are the current assets of a banking company and that the income from such securities would be income from business. It further took the view that the computation of such income must be made under the head "interest on securities", but the net amount of interest paid and received for the broken periods with reference to transactions in Government securities would obviously constitute business income and if any loss is derived therefrom, it could legitimately be set off against the income assessed as "interest on securities". Tribunal took the stand that the CBDT in Circular No. 599 dt. 24th April, 1991 (supra) has clearly laid down that interest paid or received for the broken period on purchase/sale of securities by a banking company would constitute revenue payments/receipts and that only the net interest on securities shall be brought to tax as business income which is in line with the judicial pronouncements. The Tribunal further held that, at any rate, this is a debatable issue and therefore, the assessing authority was not justified in invoking the provisions of s. 154 of the Act in the instant case.
4. The main contention taken by Sri P.K.R. Menon, learned senior Central Government standing counsel appearing for the Revenue is that the income by way of interest received by the assessee from the purchase and sale of securities has to be assessed under the head "interest on securities" and the deductions which are permissible under the head are only those provided under ss. 19 and 20 of the Act. The counsel submitted that there is no scope for application of the provisions of s. 37 of the Act at all in such a case. In support of the said contentions, the learned counsel relied on the decisions of the Supreme Court in United Commercial Bank Ltd. vs. CIT (1957) 32 ITR 688 (SC) 6 and in Brooke Bond & Co. Ltd. vs. CIT (1987) 57 CTR (SC) 25 (1986) 162 ITR 373 (SC). . The learned counsel submitted that if the ratios of the said two decisions are properly understood, then it would be clear that deduction of the interest paid for the broken period was inadmissible and that the deductions granted in the original assessments is the result of a mistake apparent on the face of the record. The counsel accordingly submitted that the assessing authority and the CIT(A) were perfectly justified in invoking the provisions of s. 154 of the Act for disallowing the said deductions granted in the original assessment orders for the two years in question.
5. Sri P.G.K. Wariyar, learned counsel appearing for the assessee, on the other hand, submitted that though it is true that the income by way of interest on the purchase and sale of securities was computed under the head "interest on securities", the Government securities in the hands of the assessee had the character of stock-in-trade of the business and since the receipts by way of purchase and sale of such stock-in-trade are to be treated as revenue receipts, though for the purpose of the assessment it has to be assessed under the head "interest on securities", nonetheless it is income from business and therefore, the interest paid on the purchase of Government securities is an admissible deduction, at any rate under s. 37 of the Act. The counsel, in support of his submissions, relied on the decision of this Court in Malabar Co-operative Central Bank L td. vs. CIT (19 75) 101 ITR 8 7 (Ker) and the decisions of the Supreme Court in CIT vs. Cocanada Radhaswaini Bank Ltd. (1965) 57 ITR 306 (SC) and in Brooke Bond & Co. Ltd. vs. CIT (supra). The counsel further relied on the circular issued by the CWT already mentioned earlier which took the same view. Learned counsel further submitted that at any rate, the question at issue is a debatable one and in view of the decision of the Supreme Court 'In T S. Balaram ITO vs. Volkart Bros. & Ors. (1971) 82 ITR. 50 (SC) .. 5, the assessing authority has no jurisdiction to invoke the provisions of s. 154 of the Act.
6. In order to appreciate the rival contentions of the parties, it is necessary to refer to the relevant provisions of the Act. The material portion of the provisions of s. 154 which deals with rectification as it stood at the relevant time reads as follows :
(1) With a view to rectifying any mistake apparent from the record-
(a) the ITO may amend any order of assessment or of refund or any other order passed by him."
Under this section, the assessing authority can rectify an assessment order only if there is a mistake apparent from the record. The decision of the Supreme Court in Volkart Bros. & Ors. (supra) clearly lays down the position that it is not open to the assessing authority to go into the true scope of the relevant provisions of the Act in proceedings under s. 154 and that a mistake apparent from the record must be an obvious and patent mistake and not something which can be established by a long drawn process of reasoning on points on which there may conceivably be two opinions. In other words, a mistake apparent from the record means 'an obvious and patent mistake'. So, the question for consideration in this case is as to whether the deduction of the interest paid for the broken period for the purchase of Government securities allowed in the original assessment for the two years is due to an obvious or patent mistake. The relevant facts have already been stated. They are the assessee-bank was obliged under the provisions of the Banking Regulation Act to maintain a certain percentage of its funds in the form of Government securities; the assessee for the said purposes was periodically effecting purchase and sale of Government securities; for the purchase of the said securities the assessee was paying interest for the broken periods., and for the sale of Government securities the assessee was getting interest for the broken period.
7. See. 4 of the Act which is the charging section, provides that income-tax shall be charged at the rate or rates fixed for that year in accordance with and subject to the provisions of the Act in respect of the total income of the previous year of every person. Under s. 5, the total income of a person, who is a resident, includes all income from whatever source. 'Total income' is defined in s. 2(45) of the Act to mean the total amount of income referred to in s. 5 computed in the manner laid down in this Act. Sec. 14 of the Act, which deals with computation of total income, provides that save as otherwise provided by this Act, all income shall, for the purposes of charge of income-tax and computation of total income, be classified under the following heads of income..
A. Salaries, B. Interest on securities, C. Income from house property, D. Profits and gains of business or profession, E. Capital gains, and F. Income from other sources.
8. On a reading of the provisions of s. 2(45) r/w charging s. 4, s. 5 and s. 14, the scheme of the Act is clear. The total income of a person from various sources falling under the separate heads specified in s. 14 has to be computed in accordance with the provisions governing such heads specified in Chapter IV of the Act. In the instant case, the income of the assessee-bank, though arises from business, falls under two separate heads, viz., profits and gains of business or profession" and Interest on securities". Secs. 28 to 43A deal with computation of income chargeable to tax under the head profits and gains of business or profession" of which ss. 30 to 37 deal with specific deductions and the interest income from purchase and sale of Government securities has to be computed in accordance with the provisions of ss. 18 to 21. As already stated, the only question arising for consideration in this case is as to whether the interest paid by the assessee-bank for the broken period on the purchase of Government securities can be allowed as a deduction either in the computation of income chargeable to tax under the provisions of ss. 28 to 37 relating to the head profits and gains of business or profession" or under the provisions of ss. 18 to 21 relating to the head Interest on securities".
9. Now I shall deal with the relevant provisions of the Act in regard to the computation of total income under the above two heads. Sec. 28 of the Act specifically provides the categories of income chargeable to tax under the head 11 profits and gains of business or profession" and s. 29 provides that the income referred to in s. 28 shall be computed in accordance with the provisions contained in ss. 30 to 43A. Secs. 30 to 36 deal with specific deductions. Sec. 37 deals with deduction of expenditure, not specifically falling under any of the sections mentioned above and not being in the nature of capital expenditure or personal expenses of the assessee, laid out or expended wholly and exclusively for the purposes of the business or profession. The relevant portions of ss. 28 and 37 are extracted herein below :
'28. The following income shall be chargeable to income-tax under the head 'Profits and gains of business or profession'-
(1) the profits and gains of any business or profession which was carried on by the assessee at any time during the previous year. "
"37(1) Any expenditure (not being expenditure of the nature described in ss. 30 to 36 and s. 80VV and not being in the nature of capital expenditure or personal expenses of the assessee), laid out or expended wholly and exclusively for the purposes of the business or profession shall be allowed in computing the income chargeable under the head 'Profits and gains of business or profession'. "
10. Secs. 18 to 21 deal with computation of income under the head "interest on securities". Sec. 18 provides the categories of income chargeable to tax under the head "interest on securities". They are (i) interest on any security of the Central or State Government, not being the interest payable under s. 280D in respect of an annuity deposit made under Chapter XXII-A and (ii) interest on debentures or other securities for money issued or on behalf of a local authority or a company or a corporation established by a Central, State or Provincial Act. Sec. 19, which provides for deductions from interest on securities, states that income chargeable under the head "interest on securities" shall be computed after making the following deductions subject to the provisions of s. 21 :They are (i) any reasonable sum expended by the assessee for the purpose of realising such interest and (ii) any interest payable on money borrowed for the purpose of investment in the securities by the assessee. Sec. 20 which is a special provision for deduction from interest on securities in the case of a banking company reads as follows :
'20(1) In the case of a banking company-
(i) the sum to be regarded as a sum reasonably expended for the purpose referred to in cl. (i) of s. 19 shall be an amount bearing to the aggregate of its expenses as are admissible under the provisions of ss. 30, 31, 36 and 37 [other than cls. (iii), (vi) and (vii) of sub-s. (1) of s. 36] and same proportion as the gross receipts from interest on securities (inclusive of tax deducted at source) chargeable to income-tax under s. 18 bear to the gross receipts of the company from all sources which are included in the P&L a/c of the company;
(ii) the amount to be regarded as interest payable on moneys borrowed for the purpose referred to in cl. (ii) of s. 19 shall be an amount which bears to the amount of interest payable on all moneys borrowed by the company the same proportion as the gross receipts from interest on securities (inclusive of tax deducted at source) chargeable to income-tax under s. 18 bear to the gross receipts from all sources which are included in the P&L a/c of the company.
(2) The expenses deducted under cls. (i) and (ii) of sub-s. (1) shall not again form part of the deductions admissible under ss. 30 to 37 for the purposes of computing the income of the company under the head 'Profits and gains of business or profession'."
11. The trading loss of a business is deductible in computing the profit earned by the business though it has not been specifically provided for under the provisions governing the computation of chargeable income if the loss is incurred in carrying out the operations of the business and is incidental to the operation is settled by the decisions of the Supreme Court in Badridas Daga vs. CIT (1958) 34 ITR 10 (S0 and in CIT vs. Nainital Bank Ltd. (1965) 55 ITR 707 (SQ In Badridas Daga's case, the question arose as to whether a claim for deduction for which there is no specific provision under s. 10(2) of the IT Act, 1922 is admissible under s. 10 of the Act. In that case, the appellant viz. Badridas Daga carried on business as moneylender, dealer in shares and bullion and commission agent, through an agent who held a power of attorney which conferred on him large powers of management including authority to operate on bank accounts. The agent withdrew from the bank account sums aggregating to Rs. 2.30,636 and applied them in satisfaction of his personal debts incurred in speculative transactions. On being informed of the true state of affairs the appellant cancelled the power of attorney and called upon the agent to pay the amounts withdrawn by him. The appellant later filed a suit against the agent for recovery of the amount but could recover only a sum of Rs. 28,000 and wrote off the balance of Rs. 2,02,422 as irrecoverable. The question was whether this amount was an admissible deduction in computing the profits of the assessee from business for the purpose of income tax. In that case, the Supreme Court held that the loss sustained by the appellant therein as a result of misappropriation by the agent was one which was incidental to the carrying on of the business and should, therefore, be deducted in computing the profits under s. 10(1) of the Act. Venkatararna Iyer, J. speaking for the Court observed thus :
"The result is that when a claim is made for a deduction for which there is no specific provision in s. 10(2), whether it is admissible or not will depend on whether, having regard to accepted commercial practice and trading principles, it can be said to arise out of the carrying on of the business and to be incidental to it. If that is established, then the deduction must be allowed, provided of course there is no prohibition against it, express or implied, in the Act. "
The above principle was again applied by the Supreme Court in Nainital Bank Ltd.'s case mentioned supra. That was also a case of a banking company which incurred loss of cash by dacoity. The provisions of s. 10(2) of the 1922 Act did not provide for the loss thus occurred. The Supreme Court applying the principles stated in Badridas Daga's case (supra), held that the loss incurred by dacoity is deductible. The principles stated in the aforesaid decisions are squarely applicable to a case of similar nature while considering the claim for deduction under the provisions of ss. 28 to 43A of the Act. As pointed out in Badridas Daga's case, the only thing to be looked into is as to whether there is any prohibition against such deduction either express or imphed in the Act.
12. It can be seen that s. 20(1) of the Act extracted earlier deals with the quantum of the deductions provided under the head Interest on securities" in the case of a banking company. Sub-s. (2) of s. 20 is the most important provision so far as this case is concerned. It provides that the expenses deducted under cls. (i) and (ii) of sub-s. (1) shall not again form part of the deductions admissible under ss. 30 to 37 for the purpose of computing the income of the company under the head "Profits and gains of business or profession" [Underlining, italicised in print, mine]. This provision, according to me, is a positive indication in a negative form that the expenses/loss incurred for the purposes and incidental to the business though not specifically provided for is a permissible deduction in the computation of total income from business. 13. We have to consider the question regarding the deductibility of the interest paid by the assessee bank for the broken period on the purchase of Government securities in the light of the principles laid down in the aforesaid two decisions mentioned above. The Government securities held by the assessee-bank is part of its trading assets as held by this Court in Malabar Co-operative Central Bank Ltd. vs. CIT (supra) and by the Supreme Court in CIT vs. Cocanada Radhaswami Bank Ltd. (supra) and Brooke Bond & Co. Ltd. vs. CIT (supra). The purchase and sale of Government securities is incidental to the carrying on of the business of the assessee. Even assuming that the different heads of income specified in s. 14 of the Act are mutually exclusive and the income under the different heads has to be computed in accordance with the provisions governing the said heads, the assessee is entitled to deduction of the interest paid for the broken period on the purchase of Government securities in view of the specific provisions contained in sub-s. (2) of s. 20 of the Act. Sec. 20 of the Act, as already stated, is a special provision regarding deductions from interest on securities in the case of a banking company. So far as the computation of income by way of interest on securities is concerned the provisions that should be applied in the case of the assessee, being a banking company, is s. 19 r/w s. 20. Sub-s. (1) of s. 20 does not provide for deduction of the interest paid for the broken period on the purchase of Government securities. But sub-s. (2) only prohibits the deduction of the expenses deducted under cls. (i) and (ii) of sub-s. (1) of s. 20 again while considering the admissible deductions under ss. 30 to 37 for the purpose of computing the income of the company under the head "profits and gains of business or profession". From the provisions of sub-s. (2) of s. 20 it is clear that though the interest paid for the broken period on the purchase of Government securities is not an allowable deduction under sub-s. (1) of s. 20, there is no prohibition for the said claim forming part of the deductions admissible under ss. 30 to 37 for the purpose of computing the income of the company under the head "profits and gains of business or profession". In other words, sub-s. (2) makes it clear that the deductions from interest on securities in the case of a banking company provided under sub-s. (1) of s. 20 is not exhaustive and if the claim for deduction of the interest paid on securities is allowable under the provisions of ss. 30 to 37, the same can be allowed as a deduction under those sections.
14. In this context it must be noted that the Circular No. 599 dt. 24th April, 1991, issued by the CWT, New Delhi which is the highest authority under the Act empowered with the power to issue orders, instructions and directions to other IT authorities under s. 119 of the Act, has correctly understood the legal position that securities held by the banks constitute their stock-in-trade and that the claim for deduction of interest paid for the broken period on the purchase of securities should be allowed. It must be noted that this clarification is issued on a query raised by the banks. It must be noted further that the said clarification applies only to banking companies and not to other assessees who are engaged in dealing securities in whose case it has to be established separately that the securities are held by them as part of the stock-in-trade of their business. So far as banking companies are concerned the legislature recognises that the holding of securities by the banking companies is part of the stock-in-trade of its business based on the legal position laid by the Supreme Court is evident from the special provision regarding banking companies made in s. 20 of the Act. The clarification is consistent with the above provisions.
15. Thus I am of the definite opinion that the interest paid for the broken period on the purchase of securities for the two years in question is an admissible deduction in the computation of the total income of the bank under the head 11 profits and gains of business or profession" though the interest income is to be computed under the head "interest on securities" and the same was rightly allowed as a deduction in the original assessments for the years 1979-80 and 1980-81.
16. However, I will now consider the contention of the Revenue based on the two decisions of the Supreme Court. Before dealing with the decisions relied on by the learned counsel for the Revenue and found favour with by Sharimugam J. it is profitable to note certain salient aspects. The Supreme Court in United Commercial Bank Ltd. case (supra) concerned with the interpretation of the provisions viz., ss. 8, 10 and 24(2) of the Indian IT Act, 1922. The question that arose for consideration was as to whether the business loss of the earlier years carried forward could be set off against the income under head Interest on securities". In Brooke Bond & Co. Ltd. case (supra), also the Supreme Court, inter alia, was concerned with carry forward and set off of loss of earlier year against income assessable under the head 'Interest on securities". It is in those contexts the Supreme Court considered the question of computation of income under different heads and mutually exclusive nature of different heads of income. The observations of the Supreme Court in those cases has to be understood in the above background. In other words, the Supreme Court in those cases was not concerned with the question as to whether a deduction not provided for under a particular head of computation can be allowed under another head, as in the instant case, deduction of interest paid on the purchase of Government securities not being a deduction specifically provided under ss. 19 and 20 if can be allowed as a deduction under s. 28 or 37. Hence the observations in United Commercial Bank case (supra) that the different heads are mutually exclusive and where an item of income falls specifically under one head it has to be charged under that head and no other, has to be confined to the facts of that case. That apart, as already stated, the Supreme Court was considering the provisions of ss. 8, 10 and 24(C) of the IT Act, 1922 in United Commercial Bank case (supra). In the case on hand we are concerned with the provisions of ss. 18 to 21 and ss. 28 to 37 of the IT Act, 1961. Under the IT Act, 1922 s. 8 dealt with computation of income chargeable to tax under the head 'Interest on securities" whereas under the IT Act, 1961, ss. 18 to 21 deal with the same. Likewise, while s. 18 of the 1922 Act dealt with "Business", ss. 28 to 37 deal with the same. By the time the 1961 Act was enacted the decisions of the Supreme Court in United Commercial Bank case (supra) as also in Badridas Daga vs. CIT (supra) were already there. Now, I will refer to the provisions of s. 8 of the IT Act, 1922 which reads as follows :
"8. Interest on Securities.-The tax shall be payable by an assessee under the head Interest on securities" in respect of the interest receivable by him on any security of the Central Government or of State Government, or on debentures of other securities for money issued by or on behalf of a local authority or a company :
Provided that no income-tax shall be payable. under this section by the assessee in respect of any reasonable sun deducted by a banker from such interest by way of commission or paid to any other person by way of remuneration for realising such interest on behalf of the assessee or in respect of any interest payable on money borrowed for the purpose of investment in the securities by the assessee except interest chargeable under this Act which is payable without the taxable territories, not being interest on a loan issued for public subscription before the 1st day of April, 1938, unless in respect of interest which is so chargeable tax has been paid or deducted under s. 18, or unless there is a person in the taxable territories who may be appointed an agent under s. 43 in respect of such interest :
Provided further that no income-tax shall be payable on the interest receivable on any security of the Central Government issued or declared to be income-tax free:
Provided further that the income-tax payable on the interest receivable on any security of a State Government issued income-tax free shall be payable by the State Government."
I have already dealt with the provisions of the IT Act, 1961 regarding computation of income under the head Interest on securities" (ss. 18 to 21). The only point to be noted is that a provision similar to s. 20 was absent in s. 8 of the 1922 Act. This makes all the difference so far as the case on hand is concerned.
17. In the light of what is stated above, it is clear that the principles laid down by the Supreme Court in United Commercial Bank's case (supra) and in Brooke Bond & Co. Ltd.'s case (supra) interpreting the provisions of ss. 8, 10 and 24 of the Indian IT Act, 1922, cannot have any application while considering the question raised in the case in the light of the provisions of ss. 18 to 21 and 28 to 37 of the IT Act, 1961. According to me, the principle laid down in the said decisions will not stand in the way of allowing the claim for deduction of the interest paid for the broken period on the purchase of securities in view of the provisions of s. 20(2) of the IT Act, 1961. Even otherwise it is a debatable issue as to whether, in the light of the decisions of the Supreme Court in Badridas Daga's case (supra) and National Bank case (supra) and in view of the fact that the question raised in these cases was not directly in issue in the decisions of the Supreme Court in United Commercial Bank case (supra) and Brooke Bond & Co. Ltd. case (supra), the claim for deduction of interest paid for the broken period on the purchase of securities by the assessee-bank is a permissible deduction in the computation of its total income under the head "profits and gains of business or profession".
18. For the reasons stated in the preceding para. I am unable to agree with the view taken by my learned brother Shanmugam J. that the interest paid for the broken period on the purchase of securities by the assessee-bank is not a permissible deduction in the computation of its total income in view of the decision of the Supreme Court in United Commercial Bank's case (supra) mentioned above.
19. 1 am of the view that there is no mistake, much less any mistake apparent from the record in the original assessment orders for 1979-80 and 1980-81 in allowing deduction of the interest paid for the broken period on the purchase of Government securities by the assessee-bank in the computation of its total income from business. I agree with my learned brother Mohammed J. that the Tribunal was justified in cancelling the rectification orders issued by the assessing authority and the question of law referred to this Court has to be answered in favour of the assessee and against the Revenue. 1 answer accordingly.
ORDER OF THE COURT (MAJORITY) :
The question referred to this Court is answered in the affirmative, that is to say, in favour of the assessee and against the Revenue.