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 12, Cited by 20]

Supreme Court of India

Commissioner Of Income Tax, Kanpur vs The Elgin Mills Ltd., Kanpur on 31 July, 1986

Equivalent citations: 1986 AIR 1943, 1986 SCR (3) 398, AIR 1986 SUPREME COURT 1938, 1986 (3) SCC 655, 1986 TAX. L. R. 1293, (1986) 82 TAXATION 88, 1986 SCC(TAX) 749, (1986) 58 CURTAXREP 188, (1986) 161 ITR 733, (1986) JT 12 (SC)

Author: Sabyasachi Mukharji

Bench: Sabyasachi Mukharji, R.S. Pathak

           PETITIONER:
COMMISSIONER OF INCOME TAX, KANPUR

	Vs.

RESPONDENT:
THE ELGIN MILLS LTD., KANPUR

DATE OF JUDGMENT31/07/1986

BENCH:
MUKHARJI, SABYASACHI (J)
BENCH:
MUKHARJI, SABYASACHI (J)
PATHAK, R.S.

CITATION:
 1986 AIR 1943		  1986 SCR  (3) 398
 1986 SCC  (3) 663	  JT 1986     7
 1986 SCALE  (2)112


ACT:
     Companies (Profits)  Surtax Act,  1964, Schedule 2 Rule
I-"Investment reserve",	 "rehabilitation reserve",  "capital
reserve", "depreciation	 reserve" and "forfeited dividends"-
Whether	 statutory   deductions-"provision"  and  "reserve"-
Distinction between.



HEADNOTE:
     In Civil  Appeal No.  1665 of  1974,  a  dispute  arose
between the  respondent-assessee and the Revenue with regard
to  the	 computation  of  "standard  deductions"  under	 the
provision of  Companies	 Profits  (Surtax)  Act,  1964.	 The
respondent-assessee  claimed   that  the  three	 amounts  in
respect of  three accounts,  namely, (a)  investment reserve
(b)  rehabilitation   reserve  and  (c)	 forfeited  dividend
reserve should	be treated  as reserves	 for the purposes of
computation of	its capital  for the assessment year 1964-65
of which  the relevant	previous year  ended on	 30th Sept.,
1963. The Income-tax officer did not include any of the said
"reserves" in  the capital  of the respondent company on the
basis that  these did  not represent  "reserve" in  the real
sense. The  matter, ultimately	went before the Tribunal. It
held: (i) that all the three accounts represented "reserves"
for the	 purposes of  assessment under the Super Profits Tax
Act, 1963  and as  the principle  involved was	the same  as
under the Companies Profits (Surtax) Act, 1964, the accounts
in question  represented "reserves"  under  the	 latter	 Act
also. The  High Court  also, relying on its earlier decision
in Commissioner	 of  Income-tax,  Kanpur  v.  British  India
Corporation (P)	 Ltd. 92 TIRE 38, affirmed the view taken by
the Tribunal  and held (i) that under both the Acts charging
sections  (s.	4)  were   identically	worded	except	that
expression(Standard Deduction)	in Super  Profits  Tax	Act,
1963  had   been  replaced   by	 the  expression  "statutory
deductions" in	Companies Profits  (Surtax) Act,  1964; (ii)
that under  both Acts  these deductions	 had to	 be computed
with reference	to the	capital employed  in the assessee's-
Companies; and	(iii) that  under both	the Acts reserves of
the company  were to  be treated as its capital and the only
difference was in the
409
Second Schedule	 to the Companies Profits (Surtax) Act, 1964
where an  A explanation had been added, and this explanation
merely clarified  what was  implicit in the Super Profit Tax
Act, 1963.
     In C.A.  No. 145  of 1976	the assessee-respondent	 had
shown capital  of Rs.2,63,79,218  which included  inter-alia
investment reserve, rehabilitation reserve, capital reserve,
depreciation reserve and forfeited dividends. The High Court
held that  the first four items constituted reserves and the
forfeited dividends account did not represent reserve.
     Dismissing the C.A. No. 145 of 1976 and allowing CA No.
1665 of 1974 in part,
^
     HELD: 1.1	The conclusion	of the High Court in CA 1665
of  1974   holding   that   the	  investment   reserve	 and
rehabilitation reserve were reserves and were entitled to be
treated so  under the  relevant Act  is right.	But, in	 the
facts of  the case,  the High Court was not right in holding
that the  "forfeited dividend reserve" was reserve. However,
in CA  No. 145	of 1976, the Tribunal and the High Court had
rightly	 excluded  "forfeited  dividend	 account"  from	 the
reserve. [417G-H; 418D]
     2.1 The  Supreme Court in Vazir Sultan Tobacco Co. Ltd.
v. Commissioner of Income Tax [1981] 132 TIRE, 559 held that
the expression	"reserve" in Super Profits Tax Act, 1963 and
the  Companies	Profits	 (Surtax)  Act,	 1964  are  in	pari
materia. [413C-D]
     2.2 The  distinction between  "provision" and "reserve"
is while  the "provision"  is a	 charge of profits which are
taken into  account in the gross receipt of Profits and Loss
Account, "reserve"  is an appropriation of profit to provide
for the asset which it represented. Reserve might be general
or specific  reserve, what  is required	 is that  the amount
should be  kept apart  for one	or the	other purpose either
general or  specific. The  distinction between provision and
reserve must  be found out bearing in mind the main features
of the	reserve. These	are: (i) it must be an appropriation
of profits,  current or accumulated and not a charge against
the profits  for the  year; (ii)  the conduct of the parties
must bear  out that  intention; (iii)  it must not be to set
apart to meet any known liability-a liability known to exist
on the date of the balancesheet. [416A-C]
     In the  instant cases,  keeping in	 view the  aforesaid
tests, invest-
410
ment reserve,  rehabilitation reserve,	capital reserve	 and
depreciation reserve constituted "reserves" and are entitled
to be  treated as such under Companies Profits (Surtax) Act,
1964. The "forefeited dividends" do not represent "reserve".
[417G-H; 418A-B]
     Vazir Sultan Tobacco Co. Ltd. v. Commissioner of Income
Tax, [	]981] 132  ITR 559;  Metal  Box	 Co.  Ltd  v.  Their
Workmen, 73  ITR 53 at 67-68; and Commissioner of Income Tax
(Central) Calcutta v. Standard Vaccum oil Co., 59 ITR 685 at
698 relied upon.
     Commissioner of  Income-tax, Kanpur  v.  British  India
Corporation (P) Ltd., 92 ITR 38 approved.
     Commissioner of  Income Tax  v. Eyre  Smelting  Private
Ltd., 118 ITR 857 referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1665 of 1974 From the Judgment and order dated 28.9.1973 of the Allahabad High Court in I.T. Reference No. 195 of 1971.

With Civil Appeal No. 145 of 1976.

Dalip Singh, K.C. Dua and Miss A. Subhashini for the Appellant.

Harish Salve, K.J. John, Ranjit Kumar and B.P. Singh for the Respondent.

The Judgment of the Court was delivered by SABYASACHI MUKHARJI, J. These two appeals were heard together. Civil Appeal No. 1665 of 1974 arises from the decision of the High Court of Allahabad in Income-Tax Reference No. 195 of 1971.

The assessee, Elgin Mills Ltd., at the relevant time, was a public limited company engaged in the business of manufacture of textile goods. The assessment year involved is the year 1964-65 of which the relevant previous year ended on 30th September, 1963. For the purposes of assessment under the provisions of Companies Profits (Surtax) Act, 1964, a dispute arose between the assessee and the revenue with regard to the computation of "Standard deductions". The company claimed that the following amounts should be treated as 411 reserves for the purposes of computation of its capital:

(a) Investment Reserve-Rs.85,00,000
(b) Rehabilitation reserve-Rs.40,00,000
(c) Forfeited Dividend reserve-Rs.96,374 The Income-tax Officer did not include any of the said 'reserves' in the capital of the assessee-company on the basis that these did not represent reserve in the real sense. On appeal, the Appellate Assistant Commissioner held that the Rehabilitation reserve and Forfeited Dividends reserve represented reserves but the investment reserve account did not constitute real reserve. Both the assessee as well as the revenue went up in appeal before the Tribunal. The Tribunal disposed of these appeals by a similar order along with two similar appeals relating to the assessment year 1963-64 which arose out of proceedings under the Super Profits Tax Act, 1963. The Tribunal held that all the three accounts represented reserves for the purposes of assessment under the Super Profits Tax Act, 1963. The Tribunal was further of the view that all the three represented reserves for the purposes of assessment under the Super Profits Tax Act, 1963 and as the principle involved was the same as under the Companies Profits (Surtax) Act, 1964, the Tribunal held that the accounts in question represented reserves under the latter Act also. At the instance of the Commissioner, reference was made to the High Court for the assessment year 1964-65 on the following questions:
"1. Whether, on the facts and in the circumstances of the case, the tribunal was right in arriving at its decision by applying the principles laid down in the second schedule to the Super Profits Tax Act, 1963, instead of the provisions of the second Schedule to the Companies Profits (Surtax) Act, 1964, for computation of capital of the assessee company for the assessment year 1964-65.
2. Whether, on the facts and in the circumstance of the case, the tribunal was right in holding that (a) Investment Reserve (b) Rehabilitation reserve (c) Forfeited Dividend Reserve were includible in the capital computation of the company in accordance with the second schedule to the Companies Profits (surtax) Act, 1964."
412

The High Court noted that in the connected reference No. 196 of 1971-Commissioner of Income-tax v. Elgin Mills Company Ltd. (decision dated 19th July, 1973)) arising out of proceedings under the Super Profits Tax Act, 1963, it had already held that these accounts in question constituted reserve in the real sense and as such should be taken into consideration in determining the standard deductions under section 9(2) of the Act, 1963. It was not disputed before the High Court that if the present reference had been under the Super Profits Tax Act, 1963, the accounts in question would have to be held as reserves by the High Court in view of its previous judgment. But it was contended that the provisions of the Companies Profits (Surtax) Act, 1964 were different from the provisions of the Super Profit Tax Act, 1963. The High Court did not accept this contention. The High Court was of the view that under both the Acts, charging sections (section 4) were identically worded except that the expression "standard deduction" in Super Profits Tax Act, 1963 had been replaced by the expression "statutory deductions" in the Companies Profits (Surtax) Act, 1964. Under both Acts these deductions had to be computed with reference to the capital employed in the assessee company. Under both the Acts reserves of the company were to be treated as its capital and the only difference was in the second schedule to the Companies (Profits) Surtax Act, 1964, an explanation had been added. The said explanation was to the following effect:

"For the removal of doubts it is hereby declared that any amount standing to the credit of any account in the books of a company as on the first day of the previous year relevant to the assessment year which is of the nature of item (5) or item (6) or item (7) under the heading "RESERVES AND SURPLUS" or of any item under the heading "CURRENT LIABILITIES AND PROVISIONS" in the column relating to "Liabilities" in the Form "Balance Sheet" given in part I of Schedule VI to the Companies Act, 1956 (I of 1956), shall not be regarded as a reserve for the purposes of computation of the capital of a company under the provision of this schedule."

This explanation, the High Court noted, merely clarified what was implicit in the Super Profit Tax Act, 1963. Item No. S in the prescribed Balance Sheet under the Companies Act is "Surplus ' i.e. Balance in profit and loss account after providing for proposed alloca-

413

tions, namely, Dividend, Bonus, or Reserves. Item No. (6) was "Proposed additions to reserves" and item No. (7) was "Sinking Funds". The Accounts mentioned in the explanation would not form a reserve for the purposes of the computation of capital of a company. In any case the High Court was of the view that none of the accounts in dispute fell under the heading "current liabilities". It was contended before the High Court on behalf of the revenue that any amount credited to those accounts during the relevant previous year would fall in item No. 6 viz. proposed additions to reserves. The High Court found that there were no additions to those funds during the relevant previous year inasmuch as the amount standing in those accounts were being brought forward from year to year. In those circumstances the Tribunal was right in deciding the question with regard to the admissibility of the three accounts in question on the principle application to Super Profits Tax Act, 1963. This Court in Vazir Sultan Tobacco Co. Ltd. v. Commissioner of Income Tax, [1981] 132 I.T.R. 559 held that the expression "reserve'. in Super Profits Tax Act, 1963 and the Companies Profits (Surtax) Act, 1964 are in pari materia.

On merits, it was agreed that the points were covered by the previous decision of the High Court in the case of Commissioner of Income-tax, Kanpur v. British India Corporation (P) Ltd., 92 I.T.R. 38. Accordingly, the High Court answered both the questions in the affirmative and in favour of the assessee. This appeal arises out of the said decision of the High Court. In Commissioner of Income-tax, Kanpur v. British India Corporation (P) Ltd. (supra), the High Court noted the distinction between 'provision' and 'reserves' and observed that when an amount was set apart for a future liability, it was called a reserve and when it was set apart to meet an existing liability, it was called a provision. The High Court was of the view that the Tribunal in that case was right in holding that capital reserve, stocks and stores reserves, bad and doubtful debts reserves, obsolescence reserve, loans and insurance reserves and investment reserves were to be included in the computation of capital. The Tribunal was not right in including, according to the High Court, forfeited money reserve as the assessee had been transferring to this account dividends which had not been collected by the share holders after they had been declared, and as and when the shareholders made a claim, made payments and debited the same to the account. The High Court, therefore, was of the view that this account represented a provision in respect of an existing liability.

The High Court in Income-Tax Reference No. 196 of 1971 had to 414 deal with investment reserve account, rehabilitation reserve account, capital reserve account and depreciation reserve account and held that these were reserves but the account maintained as dividend account did not represent reserve.

The High Court in its judgment noted that on the 19th July 1973 relying on other judgment in Income-Tax Reference No. 200 of 1917 Commissioner of Income-Tax v. The Saran Engineering Co. Ltd. had answered the question by saying that the aforesaid items were re serves. This is the subject matter of civil appeal No. 1599 of 1974 which will also be disposed of by another judgment of this Court.

Civil Appeal No. 1665 of 1974 and Civil Appeal No. 145 of 1976 which arose out of the Income-Tax Reference No. 196 of 1971 have been heard together and are being disposed of by this judgment.

In this connection it would be desirable to dispose of Civil Appeal No. 145 of 1976 separately first. It was submitted that the assessee had shown capital of Rs.2,63,79,218 which included the aforesaid reserves including investment reserves, rehabilitation reserve, capital reserve, depreciation reserve and forfeited dividends. The submission on behalf of the revenue by Sree Dalip Singh was that the amount of Rs.85 lakhs in the relevant year as investment reserve was set apart by the assessee company to meet the liabilities of its Bombay Sub- sidiaries, M/s Madhav Mills Ltd. and Calico Processors Ltd. which were known to the assessee on the date of the balance- sheet. The Directors' report, according to the revenue, left no room for doubt that these were anticipated losses of the assessee company in the form of the investments made in its Bombay subsidiaries known at the date of the balance sheet. These were liabilities, according to Sree Singh actually staring in the face of the assessee company when it prepared the balance sheet. The Tribunal had held that it was a reserve because it was formed by transfer of the amount from capital/General reserve. This according to the revenue, could not be accepted. Revenue submitted that it was a common ground that originally the amount was set apart out of the undistributed mass of profits and therefore the moment it was taken out of the capital or general reserve, it ceased to be a capital or general reserve, and but for its being set apart to meet the liabilities of its subsidiaries, it had again gone back and formed part of the undistributed mass of profits and thereby assumed its original character. It was submitted that the reserve in order that it might be so called in the real sense of the term must come out of the profits of the 415 company. But if reserves were constituted out of assets which were sold A or by any other means it would be difficult to term the amounts shown as reserve. It was submitted that the investments by the assessee company in the Bombay subsidiaries were in the nature of bad and doubtful debts. Therefore, these were dead losses of the assessee company as the holding company, and these amounts were ultimately bound to be writ- ten off and according to the revenue's submission, the substance of the matter clearly was that the amount of RS.85 lakhs though shown as a reserve, was, in fact, a provision to meet the anticipated losses or bad and doubtful debts in the shape of investments in the two subsidiaries aforesaid which were shown at the date of the balance sheet.

For the assessee Sree Salve drew our attention to the distinction between reserve and provision which has been discussed in the decision of this Court in Metal Box Co. Ltd. v. Their Workmen, 73 I.T.R. 53 at 67-68.

According to the revenue, the nature and object of the subsidiary companies have to be kept in view and the practical result, revenue contended before us, was that the shareholders of the holding company whose share capital had been employed for the floatation of the subsidiary companies had not only no power to control the dealings of the subsidiary companies but in fact had no knowledge of, nor any right to the knowledge of or dealings of the subsidiary companies.

The expressions 'Provision' and 'Reserve' are defined in Schedule VI Part III to the Companies Act, 1956. In the decision of this Court in Vazir Sultan's case (supra) it has been held that a provision was meant to provide for any known liability and the substance of the matter had to be kept in view. It was further submitted by Sree Singh that the depreciation reserve could not be considered to be reserve in the real sense at all. Forfeited dividends reserve of R.S.. 1,08,771 had to be a provision.

On the other hand, on behalf of the revenue, it was submitted that in order to constitute reserve, there must be an appropriation of profits current or accumulated and not a charge against the profits for the year. The conduct must bear out the intention to create a reserve. It must not be to set apart to meet any known liability, a liability known but existing on the date of the balance-sheet. The explanation 'reserve' has been defined in the text books of Accountancy which has been noted by this Court. It was urged that it could not be disputed 416 that reserve might be general or specific reserve, what was required was that amount should be kept aprat for one or the other purpose either general or specific. The distinction between provision and reserve must be found out bearing in mind main features of the reserve. These are (1) It must be an appropriation of profits, current or accumulated and not a charge against the profits for the year. (2) The conduct of the parties must bear out that intention. (3) It must not be to set apart to meet any known liability-a liability known to exist on the date of the balance sheet. Reference in this connection may be made to the observations of this Court in Vazir Sultan's case (supra) at pages 569-70. The Calcutta High Court in Commissioner of Income Tax v. Eyre Smelting Private Ltd., 118 I.T.R. 857, noted the characteristics of 'provisions' as well as 'reserves'. It held, inter alia, that provisions were made against anticipated losses and contingencies, it held further that an amount set aside of the profits designed to meet a contingency or liability or commitment or diminution in the value of the assets known to exist would be a reserve, and an amount set aside to provide for a known liability to which the amount cannot be determined with substantial accuracy would be a provision. The said High Court differed from the decision of the Allahabad High Court in British India Corporation (P) Ltd. (supra) in respect of 'bad and doubtful debts.' Whether in respect of bad and doubtful debts the account could be treated as reserve or provision would depend upon the facts and circumstances of the case.

The distinction between 'provision' and 'reserve' has been clarified by this Court in Metal Box Company of India Ltd. v. Their Workmen (supra) at pages 67-68 which states as follows:

"The next question is whether the amount so provided is a provision or a reserve. The distinction between a provision and a reserve is in commercial accountancy fairly well known. Provisions made against anticipated losses and contingencies are charges against profits and, therefore, to be taken into account against gross receipts in the P. & L. account and the balance- sheet. On the other hand, reserves are, appropriations of profits, the assets by which they are represented being retained to form part of the capital employed in the business. Provisions are usually shown in the balance-sheet by way of deductions from the assets in respect of which they are made whereas general reserves and reserve funds are shown as part of the proprietor's interest 417 (see Spicer and Pegler's Book-keeping and Accounts, 15th A Edition, page 42). An amount set aside out of profits and other surpluses, not designed to meet a liability, contingency, commitment or diminution in value of assets known to exist at the date of the balance-sheet is a reserve but an amount set aside out of profits and other surpluses to pro- vide for any known liability of which the amount cannot be determined with substantial accuracy is a provision: (see William Pickles Accountancy, second edition, p. 192; Part III, clause 7, Schedule VI to the Companies Act, 1956: which defines provision and reserve)."

This Court in Commissioner of Income Tax (Central) Calcutta v. Standard Vaccum oil Co., 59 I.T.R. 685 at 698, observed that the ordinary meaning of the expression reserve was something specifically kept apart for further use or for specific occasion. The observations made therein will have to be understood in the light of the subsequent decisions of this Court in Metal Box (supra) and Vazir Sultan (supra).

This Court in Vazir Sultan Tobacco Co. Ltd. etc. v. Commissioner of Income-tax etc. (supra) considered the expression 'reserve' in the Super Profits Tax Act, 1963 and Companies (Profit) Surtax Act, 1964. It is not necessary to set out all the conclusions of this Court.

Our attention was drawn to Datta's on the Company Law (Third Edition) at page 42 1. "Reserves" consist of appropriations from profits and other surplus and retained for future use. This, however, does not include any amount which had been kept to meet any liability or diminution in value of assets known to exist as on the date of the balance sheet. The essence and substance of the matter has to be kept in view.

As reiterated before, the distinction between 'provision' and 'reserve' is while the 'provision' is a charge of profits which are taken into account in the gross receipt of Profits & Loss Account, 'reserve' is an appropriation of profit to provide for the asset which is represented.

Keeping these tests and the facts of these appeals in mind, we must hold that the conclusion of the High Court in Civil Appeal No. 1665 of 1974 holding that the investment reserve and rehabilitation reserve were reserves and were entitled to be treated so under the relevant Act is right. But in the facts of the case, the High Court was 418 not right in holding that the forfeited dividend reserve was reserve and question No. 2 also in the affirmative. It should have followed in this respect its previous decision in respect of forfeited dividend reserve in Commissioner of Income-Tax v. British India Corporation (supra). The appeal, therefore fails, except on the point of "Forfeited Dividend Reserve."

In Civil Appeal No. 145 of 1976, we are concerned with five items as mentioned i.e. investment reserve, rehabilitation reserve, capital reserve, depreciation reserve and forfeited dividends and in view of the facts found, we are of the opinion that first four items constituted reserves and were entitled to be treated as such under the Act and the forfeited dividends did not represent reserve. This appeal accordingly fails in view of the facts found by Tribunal and reiterated by the High Court and the principles applicable as mentioned hereinbefore. The High Court in its order had excluded "Forfeited dividend account"

from the reserve. The High Court was right in so doing.
In the facts and circumstances of the case, the parties will pay and bear their own costs in both the appeals.
CA 1665/74 allowed in part.
M.L.A.					CA 145/76 dismissed.
419