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 10, Cited by 3]

Madras High Court

M/S.Galaxy Granites P.Ltd vs The Commissioner Of Income Tax on 23 July, 2012

Author: Chitra Venkataraman

Bench: Chitra Venkataraman, K.Ravichandrabaabu

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 23.07.2012

CORAM:

THE HONOURABLE MRS.JUSTICE CHITRA VENKATARAMAN
and
THE HONOURABLE MR.JUSTICE K.RAVICHANDRABAABU

Tax Case (Appeal) No.492  of 2006

M/s.Galaxy Granites P.Ltd.,
Fountain Plaza 7th Floor
Pantheon Road
Chennai 8. 						.. Appellant

Versus

The Commissioner of Income Tax
Chennai. 			                          .. Respondent 

PRAYER: Appeal filed under Section 260A of the Income Tax Act, 1961  against the order of the Income Tax Appellate Tribunal, Chennai Bench 'A' dated 31.8.2005  made in I.T.A.No.1011/Mds/99  for the assessment year  1996-97.

	For appellant	   :     Mr. T.N.Seetharaman
	For respondent	   :     Mr.K.Suresh  Kumar
			                  Standing Counsel for Income Tax

JUDGMENT

(Judgment of the Court was delivered by CHITRA VENKATARAMAN,J.) The assessee is on appeal as against the order of the Tribunal relating to the assessment year 1996-97, raising the following substantial question of law:-

"Whether the Appellate Tribunal is right in law in holding that unrealised export turnover should be included in the "Total Turnover" while it is not treated as "Export Turnover" for purposes of computing the allowable deduction under Section 80HHC ?

2. The assessee company claimed relief under Section 80HHC in the return filed for the above said year. It pointed out that a sum of Rs.22,45,433/- which is rupee equivalent to the foreign exchange earned had not been realised before 31.3.1996, but extension of time was granted by the Commissioner of Income Tax till 31.12.1997. While so, out of the above said sum, a sum of Rs. 15,74,033/- was realised. It further pointed out that a sum of Rs. 9,26,324/- was not realised on account of the foreign buyer refusing to pay for the exported goods. Consequently, the assessee sought for deduction of 9,26,324/- from the export turnover while calculating the relief under Section 80HHC in calculating the relief under Section 80HHC. The Assessing Officer pointed out that apart from the non-receipt of Rs.9,26,324/- foreign exchange was not realised by 31.12.1997 for a sum of Rs.6,47,709. Thus, the income deductible under Section 80HHC was worked out on the total turnover of Rs.1,01,20,167 including the export turnover of Rs.75,46,769 and business profit of Rs.14,16,993/-. Thus the deduction allowable under Section 80HHC was arrived at Rs. 10,56,674. Aggrieved by the same, the assessee went on appeal before the Commissioner of Income Tax (Appeals) who confirmed the Assessing Officer's method for granting the relief. However, he pointed out that the communication received by the assessee from the Indian Embassy in Paris dated 7.4.1997 and 20.3.1998 categorically stated that it would not be worthwhile to pursue the matter regarding realisation of sale proceeds of Rs.9,26,324/- from the foreign buyer and that the financial condition of the foreign company was not good and hence moving the Court against the foreign buyer would not be encouraging and such a litigation might add up to further loss to the assessee's company. In the circumstances, the asssessee made the plea that the Assessing Officer should have considered the sale proceeds not realised to the tune of Rs.9,26,324/- for the purposes of working out the relief under Section 80HHC.

3. As far as the sum of Rs.6,47,709/- is concerned the assessee contended that the said amount would be entitled for consideration in the calculation of 80HHC relief. The first appellate authority pointed out that considering the letter from the Indian Embassy, the Assessing Officer should consider the assessee's claim for allowance of bad debt/business loss accordingly. As far as the sum of Rs. 6,47,709/- was concerned, the Assessing Officer was directed to include the said sum for the purpose of exemption under Section 80HHC in view of the communication dated 15.3.1999 from the Commissioner of Income Tax . Aggrieved by the said order, the assessee went on appeal before the Income Tax Appellate Tribunal, which once again confirmed the reasoning of the Commissioner of Income Tax (Appeals).

4. The Tribunal pointed out that due to certain objections raised by the foreign buyer the assessee could not realise the sale proceeds of Rs.9,26,324/-, however, that would not in any manner interfere with the working of export turnover and total turnover. The Tribunal pointed out that even if the unrealised sale proceeds is deducted as proportionate to the business profit and the total turnover the result would be the same when deduction under Section 80HHC is computed by reducing the export turnover by unrealised portion of export turnover. The Tribunal pointed out that the contention of the assessee that unrealised portion should be deducted from the total turnover as well as from the export turnover would be contrary to the provisions of the Act. Consequently, the Tribunal confirmed the order of the Commissioner of Income Tax (Appeals).

5. As regards the unrealised sale proceeds of Rs. 9,26,324/ as business loss was concerned, it confirmed the order of the Commissioner of Income Tax (Appeals) directing the Assessing Officer to consider the assessee's plea for allowance of claim for bad debt/ business loss, in the light of the letter written by the Indian Embassy in Paris. Thus, the Tribunal confirmed the order of the Commissioner of Income Tax. Aggrieved by the same, the present appeal is filed by the assessee.

6. Learned counsel appearing for the assessee pointed out that the Department had not disputed the fact that the sum of Rs.9,26,324 represented unrealised foreign exchange on account of the objection raised by the foreign buyer. Hence the said amount of unrealised export turnover cannot be included in the total turnover for the purpose of computing deduction under Section 80HHC. Placing reliance on the decision of the Kerala High Court reported in (2002) 285 ITR 641 ( Commissioner of Income Tax Vs. Abad Fisheries) as well as the decision of the Bombay High Court reported in (2009) 318 ITR 144 (Bom) (Commissioner of Income Tax Vs. Polycott Corporation), learned counsel submitted that the authorities committed a serious error in including the unrealised amount as export turnover for the purpose of working out relief under Section 80HHC . He also referred to the decision of the Apex Court reported in (2002) 257 ITR 60 ( Commissioner of Income Tax Vs. Madras Motors Ltd., /M.M. Forgings Ltd.,) to contend that unrealised foreign exchange has to be necessarily excluded from the export turnover .

7. In the decision reported (2002) 257 ITR 60 ( Commissioner of Income Tax Vs. Madras Motors Ltd., /M.M. Forgings Ltd.,) this court considered the meaning of the term "total turnover" as used in sub-section (3) of Section 80HHC. Explanation (b) defines the term "export turnover" as follows:-

"(b) ""export turnover" means the sale proceeds received in or brought into India by the asessee in convertible foreign exchange in accordance with clause (a) of sub-section (2) of any goods or merchandise to which this section applies and which are exported out of India, but does not include freight or insurance attributable to the transport of the goods or merchandise beyond the customs station as defined in the Customs Act, 1962 (52 of 1962);
(ba) "total turnover" shall not include freight or insurance attributable to the transport of the goods or merchandise beyond the customs station as defined in the Customs Act, 1962 (52 of 1962).

8. In the decision reported in (2002) 257 ITR 60 ( Commissioner of Income Tax Vs. Madras Motors Ltd., /M.M. Forgings Ltd.,) this court pointed out that the language of sub-section shows that the export turnover becomes numerator while total turnover becomes denominator. As far as the denominator is concerned, the total turnover of the business would be the total turnover of the business of the goods to which the section applies. This court pointed out that the sub-section has been created only to see the ratio of the income out of the export to the total income out of the business in respect of those goods to which the section applies. Thus, on a reading of sub-section 1 of Section 80HHC, clause (a) of subsection (2), and clauses (a) and (b) of sub-section (3), this Court held that there remains no doubt that the total turnover of the business would contemplate only the business regarding such goods part of which are exported and the others are not so exported. There is just no scope to include the turnover of the business of the goods which are not contemplated by the section. Thus the words "total turnover of the business" would then be controlled by and have to be read in the colour of the opening clause and the business contemplated in the Section is restricted to only the goods to which the section applies and therefore by necessary implication even the total turnover of the business would be the total turnover of the business of the goods to which the section applies .

9. A reading of the definition "export turnover" shows that it relates to the sale proceeds "received" in contrast to "receivable" which was prevailing till its substitution under the Finance Act 1990 with effect from 1.4.1991. We are concerned with the assessment year 1996-97. Consequently for the purpose of this case "export turnover" is restricted to the sale proceeds received in or brought into India by the assessee in convertible foreign exchange in accordance with sub-section 2(a). Considering the restriction spoken to in "export turnover" as to the actual sale proceeds received in respect of the goods or merchandise to which this section applies and which are exported out of India, the total turnover defined in clause (ba) has no such restriction as referable to sale proceeds received alone that the total turnover has to necessarily be restricted to that end. All that clause (ba) speaks about total turnover is that it shall not include freight or insurance attributable to the transport of the goods or merchandise beyond the customs station as defined in the Customs Act. The proviso to the said definition excludes only those sums referred to in clauses (iiia), (iiib), (iiic),(iiid) and (iiie) of Section 28.

10. When we apply this decision to the case on hand, it is evident that the assessee had total turnover of Rs.1,01,20,167. Going by the definition of the "export turnover" meaning thereby the sale proceeds received in or brought into India by the asessee , necessarily the same has to be the assessee's actual receipt of sale proceeds i.e export turnover of Rs.91,20,802/-. Taking the actual foreign exchange received excluding a sum of Rs.9,26,324/- alone would represent the export turnover of the assessee. Going by the reasoning of this court and the definiton of "export turnover" we have no hesitation in confirming the order of the Tribunal.

11. Learned counsel for the assessee placed reliance on the decision of the Kerala High Court reported in (2002)258 ITR 641 (Commissioner of Income Tax Vs. Abad Fisheries), particularly to the last paragraph of the judgment. We do not think that the said decision would be of any assistance to the assessee. The assessee therein claimed deduction on the export profits which could not be brought into India in convertible foreign exchange. The Kerala High Court pointed out that for the purpose of denominator of the "total turnover" the amount which had not been received in foreign exchange could not form part of the total turnover. Confirming the view of the Tribunal, the Kerala High Court held that since the amount could not be included in the profit the same cannot also be included in the total turnover.

12. As far as this view is concerned, as already pointed out going by the decision of this court in (2002) 257 ITR 60 ( Commissioner of Income Tax Vs. Madras Motors Ltd., /M.M. Forgings Ltd.,) the said line of reasoning by the Kerala High Court does not persuade us to hold that the sale proceeds has not been received in convertible foreign exchange and hence it could not be included in the profit and it cannot form part of the turnover also. Consequently, we hold that the computation of profits of the business is one thing and the computation of export turnover as defined in Section 80HHC Explanation (b), has to be in respect of sale proceeds received or brought in India in convertible foreign exchange and in contrast to this the total turnover as observed by this Court has to be in respect of the goods which are exported out of India. In the light of the said discussion, we have no hesitation in confirming the order of the Tribunal.

13. As far as the claim of the assessee of a sum of Rs. 9,26,324 is concerned the assessee took the plea before the Commissioner of Income Tax that the Assessing Officer should have considered the sale proceeds not realised, for the purpose of deduction as bad debt / business loss since the foreign buyer refused to remit the sale proceeds for the exported goods and the Indian Embassy in Paris also informed the difficulties in realising the same. As far as this aspect is concerned, the Tribunal confirmed the order of the Commissioner of Income Tax It is not as though the issue had not been gone into the consideration of the Tribunal. Having regard to the order of the Tribunal confirming the order of the Commissioner and directing the Assessing Officer to consider the assessee's plea for allowance of the claim for bad debt, we do not think that calls for any interference by this court. Consequently we direct the Assessing Officer to consider the claim in the light of the letter written by the Indian Embassy in connection with the said claim .

14. In the result, the Tax Case Appeal is dismissed. No costs.

(C.V.,J) (K.R.C.B,.J) 23.07.2012 Index:Yes/No Internet:Yes/No krr/ To

1. The Income Tax Appellate Tribunal 'A' Bench, Madras

2. The Commissioner of Income -Tax (Appeals-IV), Madras.

3. The Assistant Commissioner of Income Tax, Company Circle  IV(2) Madras 6.

CHITRA VENKATARAMAN,J.

AND K.RAVICHANDRABAABU,J.

krr/ T.C.(A) No.492 of 2006 Dated 23.07.2012