Rajasthan High Court - Jaipur
Commissioner Of Income-Tax vs Lodha Enterprises on 7 July, 1987
Equivalent citations: [1988]170ITR107(RAJ)
JUDGMENT S.S. Byas, J.
1. The Income-tax Appellate Tribunal, Jaipur Bench, Jaipur, has referred the following question of law to this court for adjudication :
"Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in holding that relief under Section 80J of the Income-tax Act, 1961, is allowable to the assessee on borrowed capital ?"
2. The assessee, M/s. Lodha Enterprises, Jodhpur, is a duly registered partnership firm dealing in the business of manufacture and sale of iron bars (round and flat). The assessment year is 1977-78. In the return filed by the assessee for the aforesaid year, it claimed a sum of Rs. 51,733 as deduction under Section 80J of the Income-tax Act, 1961 (hereinafter to be referred to as "the Act"). The Income-tax Officer disallowed the deduction of the aforesaid amount. The assessee went up in appeal. In the appeal, the Commissioner (Appeals), by his order dated March 7, 1979, directed the Income-tax Officer to allow relief under Section 80J. In doing so, he followed the view taken by the Calcutta High Court in Century Enka Ltd. v. ITO [1977] 107 ITR 909 and Madras Industrial Linings Ltd. v. ITO [1977] 110 ITR 256 (Mad). The Revenue went in appeal before the Income-tax Appellate Tribunal. The appeal was dismissed and the view taken by the Income-tax Commissioner (Appeals) was upheld. The Commissioner of Income-tax thereafter moved an application to the Tribunal to make the reference. The Tribunal thereafter has made this reference.
3. We have heard Mr. B. R. Arora, for the Revenue, and Mr. Rajesh Balia, for the assessee.
4. It was argued by Mr. Arora, learned counsel for the Revenue, that the view taken by the Calcutta and Madras High Courts in the decisions referred to above, has been overruled by their Lordships of the Supreme Court in Lohia Machines Ltd. v. Union of India [1985] 152 ITR 308. As such, the orders of the Commissioner of Income-tax (Appeals) as well as of the Income-tax Appellate Tribunal deserve to be set aside. Mr. Balia, learned counsel for the assessee, with all fairness, conceded that in view of the law laid down in the case of Lohia Machines Ltd. [1985] 152 ITR 308 (SC), he has nothing to say.
5. Suffice it to say that the view taken in the cases of Century Enka Ltd., Madras Industrial Linings Ltd. and other like cases, by the Calcutta, Madras, Allahabad, Punjab and Haryana and Andhra Pradesh High Courts has been overruled and the view expressed by the Madhya Pradesh High Court in CIT v. Anand Bahri Steel and Wire Products [1982] 133 ITR 365 and CIT v. K. N. Oil Industries [1982] 134 ITR 651 was approved by their Lordships of the Supreme Court in the case of Lohia Machines Ltd. [1985] 152 ITR 308. It would be useful to reproduce the following passage of the judgment rendered in the case of Lohia Machines Ltd. (head-note) :
"(i) In so far as it provided for the exclusion of borrowed monies and debts and particularly long-term borrowings in the computation of the 'capital employed ' by a new industrial undertaking for the purposes of the tax exemption could not be said to be outside the rule-making authority conferred on the Central Board under Section 80J(1) of the Income-tax Act, 1961, and was a perfectly valid piece of subordinate legislation ;
(ii) that Rule 19A, in so far as it provided for computation of the 'capital employed' as on the first day of the computation period, was within the rule-making authority of the Central Board under Section 80J(1) ;
(iii) that, since Rule 19A did not suffer from any infirmity and was valid in its entirety, the Finance (No. 2) Act, 1980, in so far as it amended Section 80J, by incorporating the provisions of Rule 19A, as Sub-section (1A) in Section 80J, with retrospective effect from April 1, 1972, was merely clarificatory in nature and was, accordingly, valid."
6. The Income-tax Appellate Tribunal was thus not justified and correct in holding that deduction under Section 80J of the Income-tax Act, 1961, is allowable to the assessee on the entire amount claimed to be the "capital invested" by the assessee in its industrial undertaking including borrowed capital, ignoring the provisions of Rule 19A of the Income-tax Rules, 1962.
7. The reference is answered in the negative, that is, against the assesses and in favour of the Revenue. Parties will bear their own costs of this court.