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 7, Cited by 5]

Bombay High Court

C.D. Thadani, Income-Tax Officer, ... vs Universal Ferro And Allied Chemicals ... on 4 November, 1987

Equivalent citations: [1988]172ITR30(BOM)

JUDGMENT
 

 Pendse, J. 
 

1. This is an appeal preferred by the Income-tax Department against the judgment dated June 16, 1982, delivered by the learned single judge in Writ Petition No. 1246 of 1978 Universal Ferro & Allied Chemicals Ltd. v. P. G. K. Warrier [1983] 143 ITR 959 (Bom), partly allowing the petition and directing that various assessment proceedings of Universal Ferro & Allied Chemicals Ltd. pending at different stages before the income-tax authorities should be heard and decided expeditiously in the light of the directions given in the judgment. The relevant direction reads as under (p. 963 of 143 ITR) :

"... it becomes necessary to direct the Department to decide the petitioners' assessment proceedings by considering all aspects, including not only the Special Bench ruling but also the High Court ruling, and without feeling bound by the Special Bench ruling on question covered by the High Court ruling. Indeed, on such latter on question, the High Court ruling would continue to bind tax authorities in the State of Maharashtra."

2. The facts giving rise to the giving of these directions in exercise of writ jurisdiction under article 226 of the Constitution of India arise in the following circumstances.

3. Universal Ferro & Allied Chemicals Ltd. is a public limited company registered under the Companies Act, 1956, carries on the business of manufacturing ferro manganese in the State of Maharashtra. The company exports ferro manganese in large quantities to various countries and this export is being carried on for the last ten years. The average export turnover is about rupees two crores per annum. The company, for the purpose of export, incurs various expenses such as that of cartage and coolie charges, transportation, insurance, printing and stationery, Postage, etc. Section 35B of the Income-tax Act, 1961 (hereinafter referred to as "the Act"), inter alia, provides that where an assessee has incurred after February 29, 1968, any expenditure (not being in the nature of capital expenditure or personal expenses of the assessee) referred to in clause (b), then the assessee shall be allowed deduction of a sum equal to one and one-third times the amount of such expenditure incurred during the previous year. There are several heads of expenditure like advertisement and publicity outside India, obtaining information regarding markets outside India, distribution, supply or provision outside India of such Goods, etc., which are set out in clause (b) of section 35B(1) of the Act. The company had claimed deduction under section 35B of the Act in respect of returns filed for the assessment years 1973-74 to 1977-78 and the proceedings for completion of assessment in respect of these years are pending before various authorities under the Act. The particulars of pending matters in respect of these assessment years are set out at exhibit D to the petition.

Eldee Wire Ropes Private Ltd. had claimed weighted deduction under the provisions of section 35B of the Act in the return filed for the assessment year 1971-72. The weighted deduction, inter alia, included Bombay Port Trust Certificate charges in the sum of Rs. 951 and cartage and coolie charges in the sum of Rs. 7,502. These two items were claimed under section 35B(1)(b)(iii) of the Act. Sub-clause (iii) of section 35B(1)(b) reads as under :

"S. 35B(1)(b). (iii), distribution, supply or provision outside India of such goods, services or facilities, not being expenditure incurred in India in connection therewith or expenditure (wherever incurred) on the carriage of such goods to their destination outside India or on the insurance of such goods while transit;"

4. While completing the assessment of Eldee Wire Ropes Private Ltd., the Income-tax Officer disallowed the claim for weighted deduction, but the Appellate Assistant Assistant Commissioner granted the same and that order was upheld by the Income-tax Appellate Tribunal. The Commissioner of Income-tax, Bombay City-VI, Bombay, preferred a reference under section 256(1) of the Act, but the same was rejected by the Income-tax Tribunal. The Commissioner thereafter sought a reference under section 256(2) of the Act before this court and the Division Bench of this court issued rule only in respect of one question, being whether, on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the assessee was entitled to claim weighted deduction of Rs. 43,853 under section 35B of the Act. The application for reference, which was numbered as Income-tax Application No. 258 of 1976, was heard on October 31, 1977, and rule was discharged. The Division bench felt that deduction under sub-clause (iii) was permissible where the expenditure was incurred by the assessee either outside India or in India, but it must pertain to the purpose mentioned in the various sub-sections of section 35B of the Act. After making this observation, the Division Bench declined to grant the reference, because the amount involved was negligible.

5. Several Benches of the Income-tax Appellate Tribunal, Bombay, had taken conflicting views in respect of the interpretation of section 35B of the Act and to resolve this difference and uncertainty, a Special Bench was constituted to determine the scope and applicability of section 35B of the Act. The Special Bench heard several appeals and the petitioners intervened at the hearing. It was claimed before the Special Bench that the decision recorded by the High court in the case of Eldee Wire Ropes P. Ltd. [1978] 114 ITR 485 as regards the ambit of sub-clause (iii) of sub-section (1)(b) of section 35B was binding and it was not open to the Special bench to examine the applicability over again. The Special Bench examined the question in great detail and after pointing out the considerable difference of opinion emerging from various decisions, examined the issue as to whether in the decision of this court in Eldee Wire Ropes Ltd. [1978] 114 ITR 485 (Bom), a final pronouncement with regard to sub-clause (iii) was made. The Special Bench, after a careful examination, observed that the High Court did not record any express finding that the assessee was entitled to the full weighted deduction. The Special Bench noticed that the decision of the High Court made reference to sub-clause (iii), but pointed out that the decision of the High Court did not conclusively lay down that the second part of sub-clause (iii) permitted deduction of expenditure wherever incurred. In a detailed judgment the Special Bench of the Tribunal held that under sub-clause (iii), though expenditure incurred wholly and exclusively on distribution, supply or provision outside India of such goods, services or facilities would generally qualify for weighted deduction, the rule is subject to the exception that expenditure incurred in India connection with such distribution, supply or provision will not get such benefit.

6. The petitioner-company, which had intervened before the Special Bench of the Tribunal, preferred Writ Petition No. 1246 of 1978 under article 226 of the Constitution of India on the original side of this court challenging the decision of the Tribunal, complaining that it is contrary to the decision of the High Court in the case of Eldee Wire Ropes Ltd. [1978] 114 ITR 485 (Bom). The reliefs sought are :

"(a) quashing and setting aside the judgment of the Special Bench of the Income-tax Appellate Tribunal in so far as it holds that the expenditure (wherever incurred) in the carriage of such goods to their destination outside India or on the insurance of such goods while in transit, which is the subject-matter of section 35B(1)(b)(iii) of the Income-tax Act, 1961, is not permissible for the purpose of weighted deduction;
(b) quashing and setting aside order mentioned in exhibit 'D' to the extent that they disallow for the purpose of weighted deduction of all expenditure wherever incurred on the carriage of such goods to their destination outside India or on the insurance of goods while in transit; and
(c) issuing of writ of mandamus directing the respondents to follow the judgment of the High court in the case of Eldee Wire Ropes Ltd. [1978] 114 ITR 485 (Bom) and not to follow the judgment of the Special Bench to the extent mentioned in prayer (a) and to allow weighted deduction expenditure as claimed under section 35B(1)(b)(iii) of the Income-tax Act, 1961."

7. The relief sought in the petition was resisted by the Department by filing a returns sworn by Miss P. D. Advani, Income-tax Officer, companies Circle-VI (12). The department pointed out that several matters of the petitioner-company were pending before the various authorities and where the issue in respect of weighted deduction was involved. The Department claimed that it was open to the petitioner-company to challenge the assessment order passed by the authorities by adopting proper remedies and that it was not necessary or desirable for the High Court to exercise jurisdiction under article 226 of the constitution of India.

8. Learned single judge by the impugned order dated June 16, 1982, referred to the decision of the High Court in Eldee Wire Ropes Ltd.'s case [1978] 114 ITR 485 (Bom) and to the facts which required constitution of the Special bench of the Income-tax Appellate Tribunal and then observed that the ruling of the Special Bench had given rise to a rather distributing situation. The learned judge felt that it did appear at least in regard to section 35B(1)(b)(iii) of the Act that the Special Bench ruling was not consistent with the High Court ruling and conflict was obvious. The learned judge felt that the High Court judgment would prevail over any ruling of the Tribunal and the authorities under the Act were not free to follow the Special bench ruling and ignore the High Court judgment. The learned judge then observed that the apprehension sounded on behalf of the petitioner-company that the authorities under the Act, while finalising the assessment, would follow the decision of the Special Bench and ignore the High Court ruling was justified and then gave directions which are quoted hereinabove. Save and except giving the directions, the learned judge did not consider any other relief sought by the petitioner-company and made the rule absolute accordingly and his judgment is under challenge in this appeal.

9. Learned counsel appearing on behalf of the Revenue submitted that the learned single judge was in error in entertaining the petition under article 226 of the Constitution of India and giving directions that the assessment proceedings of the petitioners should be completed by the authorities without feeling bound by the Special Bench ruling on questions covered by the High Court ruling. It was urged by learned counsel that the Special Bench had examined extensively the judgment delivery by the High Court while disposing of the application made by the Commissioner of Income-tax for reference under section 256(2) of the Act and after careful consideration, the Special Bench held that the decision of the High Court did not conclude the issue. Learned counsel for the appellants submits that the view taken by the Special Bench about the applicability of the High Court judgment may be right or wrong and it was open to the learned single judge to set aside that part of the decision of the Special Bench, if the learned judge felt that it was erroneous, but it is not permissible to it to give directions to the various authorities under the Act that the Special Bench ruling should be ignored so far as it is in conflict with the High Court ruling. It was urged that such a direction would cause absolute chaos in the working of the Income-tax Department. We find considerable merit in the submission of learned counsel. The petitioner-company had approached this court under article 226 of the Constitution of India and the relief sought for was the setting aside of the Judgment of the Special Bench in so far as it deals with the interpretation of the provisions of section 35B(1)(b)(iii) of the Act. The learned, single judge did not choose to examine that aspect of the matter, but merely sounded a feeling that there was a conflict between the judgment of the High Court and the decision given by the Special Bench. The judgment under challenge does not examine whether the view taken by the Special Bench of the Tribunal is correct or otherwise. We have examined the decision given by the Special Bench and we find that the Special Bench has given various reasons as to why the observations made by the High Court do not conclude the issue. It is not possible to hold that the decision recorded by the Special Bench is, on the face of it, erroneous and was recorded by ignoring the decision of the High Court. Once the Special Bench of the Tribunal records the decision after considering the judgment given by the High Court, then the decision of the Special Bench of the Tribunal is binding on other authorities subordinate to the Tribunal and it is not permissible for those subordinate authorities to ignore the decision of the Tribunal on the specious ground that the decision of the High Court is in conflict with it. Take for example, the High Court consider and interprets the decision given by the Supreme Court on a certain issue. Now, is it permissible for the District Court to ignore the High Court judgment by claiming that the High Court has not properly interpreted the decision of the Supreme Court ? If the District Court is permitted to do so, it would make chaos in the administration of justice, and this must be prevented at any cost. In our judgment, the direction given by the learned single judge that the income-tax authorities should ignore that part of the decision of the Special Bench which is in conflict with the High Court order is, with respect, misconceived. Indeed, it was not necessary for the learned single judge even to entertain the petition article 226 of the Constitution and to give any such direction. In case the learned judge felt that the decision of the Tribunal on the interpretation of section 35B(1)(b)(iii) of the Act was erroneous, then the relief should have been granted to the petitioner-company in terms of prayer (a) of the petition. The learned judge, not having entered into that aspect of the matter, need not have given any direction but should have dismissed the petition.

10. Mr. Dastur, learned counsel appearing on behalf of the appellant No. 1 company, vehemently urged that the learned single judge was not only satisfied that there was a conflict between the decision of the Special Bench and the observation made by the High Court, but also felt that the decision of the Special Bench was erroneous. We are unable to see any observation in the judgment to support this submission. Indeed, in case the learned judge would have come to the conclusion that the decision of the Special Bench was erroneous, then the learned judge would have certainly granted relief in terms of prayers (a) and (b) of the petition. The learned judge not having done so is a clear indicator that the learned judge was not inclined to examine whether the view taken by the Special Bench is correct or otherwise or whether that view is in conflict with the view taken by the High Court. The mere observation that, "It does appear, at least as regards section 35B(1)(b)(iii) of the Act, that the Special Bench ruling is not inconsistent with the High Court ruling, and, indeed, the conflict is obvious" is not enough to hold that the learned judge felt that the decision of the Special Bench was erroneous. Mr. Dastur then submitted that the learned judge granted prayer (c) in the petition where the company sought a direction that the Department should follow the judgment of the High Court and ignore the judgment of the Special bench to the extent mentioned in prayer (a) of the petition. Surely, a writ of mandamus is not issued for grant of such prayers. As rightly pointed out by the learned judge, the decision of the High Court is binding on every authority within the State of Maharashtra and that being the constitutional provision, a writ of mandamus is not required to be issued for directing the subordinate authorities to obey the order of the High Court. It cannot be overlooked that the Special Bench was not only conscious of the order given by the High Court, but it carefully examined the same and found that it was not a binding decision as regards the interpretation of section 35B(1)(b)(iii) of the Act. In these circumstances, in our opinion, there was no occasion whatsoever to give any direction to the Department.

11. We are also of the opinion that the petition filed by the company under article 226 of the Constitution of India should not have been entertained when it was open to the company to raise this contention in several assessment proceedings pending before different authorities and then to challenge the decision of the Special bench of the Tribunal in the High Court, if the occasion arises. Exercise of writ jurisdiction under article 226 of the Constitution of India should be very sparing and whenever there is an alternate efficacious remedy, the writ jurisdiction should not be exercised. In our judgment, the decision given by the learned single judge cannot be substantiate on the facts and in the circumstances of the case and the appeal of the Department must succeed.

12. Accordingly, the appeal is allowed and the judgment dated June 16, 1982, delivered by the learned single judge in Writ Petition No. 1246 of 1978 Universal Ferro and Allied Chemicals Ltd. v. P. G. K. Warrier [1983] 143 ITR 959 (Bom) is set aside and the petition is dismissed. The petitioner-company shall pay the costs of the Department