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 6, Cited by 9]

Income Tax Appellate Tribunal - Mumbai

Gal Offshore Services Limited (Now The ... vs The Asst. Commissioner Of Income-Tax on 7 June, 2004

Equivalent citations: [2005]92ITD525(MUM), (2005)92TTJ(MUM)719

ORDER

O.K. Narayanan, Accountant Member

1. This appeal is filed by the Assessee. The relevant assessment year is 1994-95. This appeal is filed against the order of the CIT(A)-II at Mumbai dated 5-12-1997 and arises out of the assessment completed under Section 143(3) of the Income-tax Act, 1961.

2. The Assessee-company is carrying on the business of operating Rigs for ONGC in exploration of Mineral Oil. The Assessee-company filed its original return of income on 24-11-1994, declaring total income of Rs. 1,34,70,565. Thereafter a revised return was filed on 28-11-1995. The total income declared by the Assessee-company in its revised return of income was "Nil". The revised income was reduced to Nil for the reason that the Assessee has claimed an equal amount of deduction Under Section 33AC of the Income-tax Act.

3. Section 33AC has been inserted in the Income-tax Act with effect from the assessment year 1990-91. The section provides the benefit of deduction to assesses engaged in shipping business so that such assessees may generate enough reserves internally to augment their fleet capacity. It is in this context that the Assessee claimed the deduction available Under Section 33 AC.

4. But the Assessing Officer was not convinced about the admissibility of claim of deduction made by the Assessee-company. The Assessing Officer found that the Assessee had not carried out any shipping business during the relevant previous year. The business carried on by the Assessee-company was to operate rigs for ONGC. As the Assessee-company has not in fact carried out any shipping business, the Assessing Officer declined to allow the deduction. The argument of the Assessee before the Assessing Officer was that one of the main objects provided for in the Memorandum of Association (MoA) of the Assessee-company is to carry on the business of shipping and declaration of the object to carry on such business is sufficient to claim the deduction available Under Section 33AC. After a detailed discussion, the Assessing Officer confirmed his view and declined to grant the deduction as claimed by the Assessee-company.

5. The issue was taken in first appeal. The Assessee contended before the CIT(A) that what is to be examined for the purpose of Section 33 AC is whether the object of carrying on of shipping business has been declared in the MoA of the. Assessee-company. The Assessee explained before the CIT(A) that in pursuance of the objective, already available in its MoA, the Assessee actually purchased ships and commenced shipping business during the succeeding previous year 1994-95.

6. The CIT(A) found that the Assessee-company was engaged in the business of operating rigs in offshore oil exploration for ONGC, since its inception. The Assessee-company hitherto never carried on the business of shipping. The Assessee-company might have acquired ships during the previous year relevant to the succeeding assessment year. But for that reason alone, the claim of deduction Under Section 33AC cannot be advanced to the impugned assessment year 1994-95. The CIT(A) held that in such circumstances, the assessee's claim should be considered for the succeeding assessment year 1995-96. The CIT(A) further held that it is not sufficient to claim such a deduction that one of the objectives of the Assessee-company is to carry on shipping business. He observed that if that is the intention of law, almost all public companies in India could claim the above contention provided they add one more object in their MoA towards carrying on of shipping business. The CIT(A) too confirmed the disallowance of the deduction. It is against the above that the Assessee has come in second appeal before us.

7. In fact the only ground raised in this appeal is that the CIT(A) has erred in confirming the action of the Assessing Officer in not granting deduction Under Section 33 AC.

8. We heard Shri F.V. Irani, the learned Counsel appearing for the Assessee-company, in detail. He invited our attention to the provisions of law contained in Section 33AC, which for the relevant assessment year under appeal, read as below :-

"In the case of an assessee, being [a Government company or] a public company formed and registered in India with the main object of carrying on the business of operation of ships, there shall, in accordance with the subject to the provisions of this Section, be allowed a deduction of an amount, not exceeding the total income (computed before making any deduction under this Section and Chapter VI-A), as is debited to the profit and loss account of the previous year in respect of which the deduction is to be allowed and credited to a reserve account to be utilized in the manner laid down in Sub-section (2)."

9. The learned Counsel submitted that the provisions of law as extracted above demanded only three conditions for claiming the deduction available Under Section33AC. Those conditions are as follows :-

"(i) The assessee must be either a Government company or a public company, formed and registered in India.
(ii) The main object of the company should be carrying on the business of operation of ships.
(iii) An equivalent amount of the deduction shall be debited to the Profit & Loss account of the previous year and credited to the reserve account to be utilized in the manner prescribed."

10. The learned Counsel pointed out that the Assessee-company has complied with all the above three conditions during the previous year relevant to the assessment year under appeal. The Assessee-company is a public company formed and registered in India. The main object of the Assessee-company is carrying on the business of operation of ships. The Assessee has debited the requisite amount in its profit and loss account and credited to the reserve account.

11. Therefore it is the contention of the learned Counsel that the deduction claimed by the Assessee should be allowed. The learned Counsel further clarified that there is no condition that the Assessee-company should have its own ships for the purpose of claiming the benefit. The learned Counsel further clarified that the profit/total income in the impugned assessment year need not necessarily arise out of the business of operation of ships. What is necessary is that there must be positive total income in the accounts of the Assessee. It need not be shipping income as such. The learned Counsel submitted that in the interpretation of the taxing statute, plain meaning of the words and expression used in the provision need to be adhered to.

12. The learned Counsel further invited our attention to the amended provisions of law provided in Section 33AC which is effective from assessment year 1996-97 onwards. He invited our attention to the provisions of Section 33 AC as amended by Finance Act, 1995 with effect from 1-4-1996. The Section reads as below :-

"33AC. Reserves for shipping business - (1) In the case of an assessee, being a Government company or a public company formed and registered in India with the main object of carrying on the business of operation of ships, there shall, in accordance with and subject to the provisions of this Section, be allowed a deduction of an amount not exceeding fifty per cent of profits derived from the business of operation of ships (computed under the head "Profits and gains of business or profession" and before making any deduction under this Section), as is debited to the profit and loss account of the previous year in respect of which the deduction is to be allowed and credited to a reserve account, to be utilized in the manner laid down in Sub-section (2):
Provided that where the aggregate of the amounts carried to such reserve account from time to time exceeds twice the amount of the paid-up share capital (excluding the amounts capitalized from reserves) of the assessee, no allowance under this subsection shall be made in respect of such excess."

13. The learned Counsel pointed out that in the amended provision it has been made clear that the deduction shall be given only out of the profits derived from the business of operation of ships. This qualification is not provided for in Section 33 AC as it stood relevant for the impugned assessment year 1994-95. The learned Counsel submitted that the subsequent amendment itself showed that, before the amendment it was not necessary that the income should invariably earned out of operating ships as such.

14. The learned Counsel further invited out attention to the decision of the ITAT Chennai Bench in Sirius Shipping Co. Ltd. v. ACIT reported in 257ITR (AT) 38 (Mad.). In the said case the Tribunal has held that the ownership of ships is not a condition precedent to claim deduction Under Section 33AC. The Tribunal held therein that a careful analysis of Section 33AC shows that the deduction contemplated Under Section 33AC is related not to the asset possessed at the time of claiming of this deduction by the assessee but to the total income debited to the profit and loss account and credited to the special reserve in the relevant previous year. Thus it can be seen that the deduction is only income based and not asset related. Therefore the learned Counsel submitted that the claim of the Assessee should be allowed in the light of the above judgment of Madras Tribunal.

15. We heard Shri Y.R. Saini, the learned Commissioner appearing for the Revenue. The learned Commissioner submitted that an assessee is entitled for the deduction available Under Section 33AC only if the Assessee had in fact carried on any business of operation of ships during the relevant previous year concerned. Otherwise, the learned Commissioner contended that the provision would be without any end and the benefit would be unintended. Any company can add any business activity as one of its main business objectives. Therefore the declaration of object in the MoA being running of shipping business alone by itself is not sufficient to claim the benefit of deduction available Under Section 33AC. The Assessee ought to have carried on the business of operating ships during the relevant previous year. As far as the Assessee is concerned, there is no dispute to the fact that the Assessee has not carried any operation of shipping business during the relevant previous year. The learned Commissioner submitted that the claim of the Assessee is at least premature.

16. The learned Commissioner further distinguished the facts of the present case from the facts of the case considered by the Madras Tribunal in the case of Sirius Shipping Co. Ltd. In that case even though the Assessee was not owning any ship of its own, it was carrying on the business of acting as "technical manager" performing the real activities of running ships. It is in that context the Tribunal has held that ownership of ship is not mandatory. The learned Commissioner contended that The Tribunal has not considered the aspect of earning income from shipping business. He pointed out that in the said case even if the Assessee did not own its own ship, income was earned out of carrying on managing shipping operation for and on behalf of another assessee. He therefore submitted that the said decision is not applicable to the present case.

17. We heard both sides in detail and considered the matter. It is a fact that the Assessee-company had not carried on any business of operating ships during the relevant previous year. The Assessee has transferred the requisite amount to a special reserve account by debiting its profit and loss account on the strength of one of its main objects regarding the carrying on of shipping business. But for such an object mentioned in its MoA the Assessee had not carried out any business of operating ships during the relevant previous year. The Assessee did not earn any income from shipping business during the relevant previous year.

18. In the above circumstances we are afraid that the Assessee is not entitled for claiming the deduction available Under Section 33AC. This is because the provision contained in Section 33AC clarified that the main object of the Assessee-company must be of carrying of the business of operation of ships. The expression "carrying on the business of operation of ships" needs emphasis. The formal declaration of carrying on of shipping business as one of the objects alone is not sufficient here. The object clauses of a company are in fact enabling provisions under the Companies Act. By stating that one of the objects of the Assessee-company is to carry on the business of operation of ships, the Assessee-company has reserved its legal right to carry on that business. The legal right to carry on that business and the actual carrying on of that business are different matters. The provisions of Section 33 AC makes it clear that the business of operation of ships must be carried on and that must be one of the main objects of a company. This has been further clarified in the amendment brought in by the Finance Act, 1995 with effect from April 1, 1996. It has been literally provided therein that the deduction shall be out of profits derived from the business of operation of ships. The clear intention of Section 33AC has been further clarified by the amendment brought in by the Finance Act, 1995. As well known, an amendment which is clarificatory in nature is always retrospective.

19. Even without the legality of the amendment mentioned above it is to be seen that the deduction Under Section33 AC can be given only in a case where the Assessee has actually earned income from the business of operation of ships. As rightly pointed out by the Assessing Officer in his order, the Departmental Circular No. 554 dated 13-12-1990 has discussed the scope and effect of Section 33 AC in the following words :-

"Tax incentives to the Indian Shipping Companies - 9.1. With a view to provide tax incentives to public companies engaged in the business of operation of ship in generation of resources internally to augment their fleet......"

20. It is clear from the said Circular that the incentive is available to public companies engaged in the business of operation of ships. Mere intention is not sufficient.

21. As rightly observed by the CIT(A) if the argument of the Assessee-company is accepted, every public company in India could claim the benefit Under Section 33AC by having carrying on of shipping business as one of their objects in the MoA.

22. As rightly pointed out by the learned Commissioner, the decision of the Madras Tribunal in the case of Sirius Shipping Co. Ltd. is not applicable to the present case. In the present case the deduction has been declined not for the reason that the Assessee-company was not owning any ship during the relevant previous year. The deduction was declined for the reason that the Assessee-company had not carried on the business of shipping operation in the relevant previous year. In the case considered by the Madras Tribunal, the Assessee therein carried on the business of shipping operation in its business status as "technical managers". In that case the issue considered by the Tribunal was whether the ownership of the ship was necessary or not. Other observations made by the Tribunal in its judgment are only peripheral or incidental. As the issue considered by the Madras Tribunal is entirely different, the said decision cannot be applied in the present case.

23. In the facts and the circumstances of the case, we hold that the lower authorities are justified in declining the benefit of Section 33 AC to the Assessee.

24. Therefore the present appeal is dismissed. Order accordingly.