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 6]

Punjab-Haryana High Court

Commissioner Of Income Tax vs Five Star Rugs on 13 November, 2006

Equivalent citations: (2007)207CTR(P&H)246, [2007]293ITR553(P&H)

Bench: Adarsh Kumar Goel, Rajesh Bindal

ORDER

1. This appeal has been preferred by the Revenue against the order dt. 30th Nov., 2005 of Tribunal, New Delhi Bench 'SMC in ITA No. 5707/Del/2004 in respect of the asst. yr. 2001-02 proposing following substantial question of law:

1. Whether on the facts and in the circumstances of the case, the Hon'ble Tribunal was right in law in sustaining the order of the CIT(A) directing the AO to allow deduction under Section 80-IB on the amount of duty drawback received by the assessee which cannot be termed as income 'derived from an industrial undertaking as held by the Hon'ble Supreme Court of India in the case of CIT v. Sterling Foods Mowed by the Hon'ble Madras High Court in the cases of CIT v. Jameel Leathers & Uppers and CIT v. Vishwanathan & Co. (2003) 181 CTR (Mad) 335 : (2003) 261 ITR 737 (Mad) and the Hon'ble Delhi High Court in the case of CIT v. Ritesh Industries Ltd. and also by the Hon'ble Tribunal SMC Bench in the case of Asstt. CIT v. Liberty India, Panipat, for the asst. yr. 2001-02 vide order dt. 28th June, 2005?
2. In spite of service, none appears for the assessee.
3. We have heard learned Counsel for the Revenue.
4. Learned Counsel for the Revenue relies upon the judgment of this Court dt. 22nd Sept., 2006 in Liberty India v. CIT, IT Appeal No. 590 of 2005 reported at (2007) 207 CTR (P&H) 243-Ed., wherein, the question raised was examined and it was held that the amount of duty drawback received by the assessee could not be treated as income "derived from" an industrial undertaking. Relevant observations in Liberty India's case (supra) are as under:
Section 80IB(1) is as under:
(1) Where the gross total income of an assessee includes any profits and gains derived from any business referred to in Sub-sections (3) to (11) and (11A)(such business being hereinafter referred to as the eligible business), there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, a deduction from such profits and gains of an amount equal to such percentage and for such number of assessment years as specified in this section.

Interpreting the identical language in Section 80HH, the Hon'ble Supreme Court in CIT v. Sterling Foods observed:

We do not think that the source of the import entitlements can be said to be the industrial undertaking of the assessee. The source of the import entitlements can in the circumstances only be said to be the Export Promotion Scheme of the Central Government whereunder the export entitlements become available. There must be, for the application of the words 'derived from', a direct nexus between the profits and gains and the industrial undertaking. In the instant case, the nexus is not direct but only incidental. The industrial undertaking exports processed sea food. By reason of such export, the export promotion scheme applies. Thereunder, the assessee is entitled to import entitlements, which it can sell. The sale consideration therefrom cannot, in our view, be held to constitute a profit and gain derived from the assessee's industrial undertaking.
We are of the view that for the reasoning adopted by the Hon'ble Supreme Court, income of the assessee from duty drawback cannot be held to be income "derived from" specified business.
Distinction sought to be made by the learned Counsel for the assessee in income derived from duty drawback and sale or import entitlement cannot be accepted as relevant distinction, as the core question before the Court was that such income was "derived" from specified business, which reasoning is fully applicable to the present situation.
For the above reasons, we are of the view that the matter being covered by the judgment of Hon'ble Supreme Court in Sterling Foods (supra), no substantial question of law arises in the appeal.
5. We find merit in the contentions raised. For the reasons recorded in Liberty India's case (supra), the question raised is answered in favour of the Revenue and against the assessee.
6. Accordingly, the appeal is allowed and the order of the Tribunal is set aside.
7. Before parting with the order, we are constrained to deprecate the manner in which the issue has been dealt with by the Tribunal which is against the settled norms of judicial discipline and propriety. The Departmental Representative had cited various judgments of the Hon'ble Supreme Court and different High Courts on the issue, such as CIT v. Sterling Foods (supra), CIT v. Vishwanathan & Co. (2003) 181 CTR (Mad) 335 : (2003) 261 ITR 737 (Mad), CIT v. Jameel Leathers & Uppers and CIT v. Ritesh Industries Ltd. (2004) 192 CTR (Del) 81, but still, the Tribunal chose to follow the earlier orders passed by it without even adverting to these judgments and pointing out any point of distinction therein vis-a-vis the facts of the present case. Still further, the Tribunal in its wisdom has chosen to ignore the order passed by it earlier in the case of Liberty India (supra) upheld by this Court vide order dt. 22nd Sept., 2006 on the basis of the judgment of Delhi High Court in Ritesh Industries' case (supra), merely for the reason that there is no judgment of this Court on this issue. It lost sight of the fact that the earlier order of the Tribunal was pertaining to the area within the jurisdiction of this Court. As against this, the Tribunal has chosen to follow the orders passed by it in other cases. The reason given by the Tribunal for ignoring the earlier order passed by it in the case of Liberty India (supra) is not at all convincing. An order passed, following a judgment of the High Court, should not have been ignored in the manner it has been done. Such a practice has already been deprecated by this Court in its judgment in CIT v. Abhishek Industries Ltd. .

We are hopeful that the Tribunal, which is the highest statutory appellate authority under the Act will keep these principles in view while deciding lis between the parties so as to curb avoidable litigation.