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 42, Cited by 0]

Kerala High Court

The Rahabilitation Plantation Ltd vs Commissioner Of Income Tax on 1 August, 2022

Author: S.V. Bhatti

Bench: S.V.Bhatti, Bechu Kurian Thomas

                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
                  THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                       &
          THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                       &
                THE HONOURABLE MR.JUSTICE BASANT BALAJI
       MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                            ITA NO. 201 OF 2013
                ITA 303/2011 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                REHABILITATIPON PLANTATIONS LIMITED
                PUNALUR, KOLLAM DISTRICT, KOLLAM 691305

                BY ADVS.
                SRI.M.GOPIKRISHNAN NAMBIAR; SRI.P.BENNY THOMAS
                SRI.K.JOHN MATHAI; SMT.PREETHA S.NAIR



RESPONDENT/S:

                COMMISSIONER OF INCOME TAX
                AYAKAR BHAWAN, KAWDIAR, THIRUVANANTHAPURAM 695003

                SR.SC.MR.P K R MENON


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.23/2018, 208/2013 AND CONNECTED CASES, THE COURT ON THE SAME
DAY PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                       -2-




                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                  THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                THE HONOURABLE MR.JUSTICE BASANT BALAJI
        MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                              ITA NO. 23 OF 2018
                ITA 90/2016 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                MALANKARA PLANTATIONS LTD
                MALANKARA BUILDING,KODIMATHA,KOTTAYAM-686039.

                BY ADVS.
                SRI.JOSEPH MARKOSE (SR.); SRI.V.ABRAHAM MARKOS
                SRI.ABRAHAM JOSEPH MARKOS
                SRI.HARAN THOMAS GEORGE; SRI.ISAAC THOMAS
                SRI.JERIE RAMESH; SMT.RACHEL ABRAHAM


RESPONDENT/S:

                THE DEPUTY COMMISSIONER OF INCOME TAX
                CIRCLE-1,KOTTAYAM-686001.

                BY ADV SRI.JOSE JOSEPH, SC, FOR INCOME TAX


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                       -3-




                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
                  THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                THE HONOURABLE MR.JUSTICE BASANT BALAJI
        MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                             ITA NO. 208 OF 2013
                ITA 422/2011 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                REHABILITATION PLANTATIONS LIMITED, PUNALUR
                PUNALUR, KOLLAM DISTRICT, KOLLAM - 691 305.

                BY ADVS.
                SRI.M.GOPIKRISHNAN NAMBIAR; SRI.P.BENNY THOMAS
                SRI.K.JOHN MATHAI; SMT.PREETHA S.NAIR



RESPONDENT/S:

                COMMISSIONER OF INCOME TAX
                AYAKAR BHAWAN, KAWDIAR, THIRUVANANTHAPURAM - 695 003.

                SR.SC.P K R MENON


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                       -4-




                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                  THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                THE HONOURABLE MR.JUSTICE BASANT BALAJI
        MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                             ITA NO. 225 OF 2013
                ITA 137/2012 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                REHABILITATION PLANTATIONS LIMITED
                PUNALUR, KOLLAM DISTRICT. KOLLAM-691305.

                BY ADVS.SRI.M.GOPIKRISHNAN NAMBIAR
                SRI.P.BENNY THOMAS; SRI.K.JOHN MATHAI



RESPONDENT/S:

                COMMISSIONER OF INCOME TAX
                AYKAR BHAWAN, KAWDIAR, THIRUVANANTHAPURAM-695003.

                BY ADVS. SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
                SRI.JOSE JOSEPH, SC, FOR INCOME TAX


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                       -5-




                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                   THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
             THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                  THE HONOURABLE MR.JUSTICE BASANT BALAJI
           MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                              ITA NO. 71 OF 2020
                  ITA 1/2020 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                 THE PLANTATION CORPORATION OF KERALA LTD
                 MUTTAMBALAM P.O. KOTTAYAM 686 004.

                 BY ADV RAMESH CHERIAN JOHN



RESPONDENT/S:

       1         THE DEPUTY COMMISSIONER OF INCOME TAX
                 CIRCLE I, O/O THE ASSISTANT COMMISSIONER OF INCOME TAX, PUBLIC LIBRARY
                 BUILDING, SHASTHRI ROAD, KOTTAYAM 66 001.

       2         THE COMMISSIONER OF INCOME TAX,
                 O/O THE COMMISSIONER OF INCOME TA, PUBLIC LIBRARY, BUILDING, SHASTHRI
                 ROAD, KOTTAYAM 686 001.

                 BY ADVS.
                 SRI.P.K.RAVINDRANATHA MENON (SR.)
                 JOSE JOSEPH, SC, FOR INCOME TAX
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                       -6-


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                       -7-




                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                  THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                THE HONOURABLE MR.JUSTICE BASANT BALAJI
        MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                              ITA NO. 39 OF 2018
                ITA 105/2016 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                THE REHABILITATION PLANTATION LTD.
                PUNALUR, KOLLAM-691 305, REPRESENTED BY ITS COMPANY SECRETARY
                MS.MERENA VARGHESE.
                KOLLAM, PIN - 691305

                BY ADVS. M.GOPIKRISHNAN NAMBIAR
                K.JOHN MATHAI; JOSON MANAVALAN
                KURYAN THOMAS; PAULOSE C. ABRAHAM
                K.SHARANYA VIJAY



RESPONDENT/S:

                COMMISSIONER OF INCOME TAX
                AYAKAR BHAVAN, KOWDIAR, THIRUVANANTHAPURAM-695 003.
                THIRUVANANTHAPURAM, PIN - 695003

                BY ADVS. CHRISTOPHER ABRAHAM, INCOME TAX DEPARTMENT
                P.K.RAVINDRANATHA MENON (SR.)
                JOSE JOSEPH, SC, INCOME TAX DEPARTMENT, KERALA
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                       -8-




THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                       -9-




                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                  THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                THE HONOURABLE MR.JUSTICE BASANT BALAJI
        MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                              ITA NO. 37 OF 2018
                ITA 104/2016 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                THE RAHABILITATION PLANTATION LTD.
                PUNALUR, KOLLAM 691305 REPRESENTED BY ITS COMPANY SECRETARY, MS.
                MERENA VARGHESE

                BY ADVS.M.GOPIKRISHNAN NAMBIAR; JOHN MATHAI
                JOSON MANAVALAN; KURYAN THOMAS; PAULOSE C. ABRAHAM
                K.SHARANYA VIJAY


RESPONDENT/S:

                COMMISSIONER OF INCOME TAX
                AAYAKAR BHAVAN, KOWDIAR, THIRUVANANTHAPURAM 695003.

                BY ADVS. CHRISTOPHER ABRAHAM, INCOME TAX DEPARTMENT
                P.K.RAVINDRANATHA MENON (SR.); JOSE JOSEPH, SC


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                      -10-




                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                   THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
             THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                  THE HONOURABLE MR.JUSTICE BASANT BALAJI
           MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                              ITA NO. 37 OF 2020
                 ITA 239/2018 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                 THE PLANTATION CORPORATION OF KERALA LTD
                 MUTTAMBALAM P.O, KOTTAYAM 686 004

                 BY ADV RAMESH CHERIAN JOHN



RESPONDENT/S:

       1         THE ASSISTANT COMMISSIONER OF INCOME TAX
                 CIRCLE 1, O/O THE ASSISTANT COMMISSIONER OF INCOME TAX PUBLIC LIBRARY
                 BUILDING, SHASTHRI ROAD, KOTTAYAM 686 001

       2         THE COMMISSIONER OF INCOME TAX,
                 O/O THE COMMISSIONER OF INCOME TAX PUBLIC LIBRARY BUILDING, SHASTHRI
                 ROAD, KOTTAYAM 686 001

                 BY ADVS.
                 JOSE JOSEPH, SC, INCOME TAX DEPARTMENT, KERALA
                 P.K.RAVINDRANATHA MENON (SR.)
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                      -11-


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                      -12-




                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                  THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                THE HONOURABLE MR.JUSTICE BASANT BALAJI
        MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                              ITA NO. 83 OF 2018
                ITA 249/2018 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                M/S. THAMARAPALLY RUBBER COMPANY LTD.
                ANCHERIL BANK BUILDING, BAKER JUNCTION, KOTTAYAM-686001.

                BY ADVS. JOSEPH MARKOSE (SR.)
                SRI.V.ABRAHAM MARKOS; SRI.ABRAHAM JOSEPH MARKOS
                SRI.ISAAC THOMAS



RESPONDENT/S:

                THE ASSISTANT COMMISSIONER OF INCOME TAX,
                CIRCLE-I, KOTTAYAM-686001.

                BY ADVS. SRI.P.K.RAVINDRANATHA MENON (SR.)
                SRI.JOSE JOSEPH, SC, FOR INCOME TAX


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                      -13-




                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                  THE HONOURABLE MR.JUSTICE S.V.BHATTI
                                      &
           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
                                      &
                THE HONOURABLE MR.JUSTICE BASANT BALAJI
        MONDAY, THE 1ST DAY OF AUGUST 2022 / 10TH SRAVANA, 1944
                              ITA NO. 84 OF 2018
                ITA 248/2018 OF I.T.A.TRIBUNAL,COCHIN BENCH
APPELLANT/S:

                KAILAS RUBBER COMPANY LIMITED
                ANCHERIL BANK BUILDING, BAKER JUNCTION, KOTTAYAM - 686 001.

                BY ADVS. JOSEPH MARKOSE (SR.); SRI.ISAAC THOMAS
                SRI.V.ABRAHAM MARKOS; SRI.ABRAHAM JOSEPH MARKOS



RESPONDENT/S:

                THE ASSISTANT COMMISSIONER OF INCOME TAX
                CIRCLE-1, KOTTAYAM - 686 001.

                BY ADVS. SRI.P.K.RAVINDRANATHA MENON (SR.)
                SRI.JOSE JOSEPH, SC, FOR INCOME TAX


THIS INCOME TAX APPEAL HAVING COME UP FOR ORDERS ON 01.08.2022, ALONG
WITH ITA.201/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020


                                      -14-




                                 ORDER

[ITA Nos.201/2013, 23/2018, 208/2013, 225/2013, 71/2020, 39/2018, 37/2018, 37/2020, 83/2018, 84/2018] S.V. Bhatti, J.

We have heard the learned Senior Advocate Mr Joseph Markos, Advocates Mr Kuryan Thomas, Mr Ramesh Cherian John for appellants and the learned Senior Counsel Mr P K R Menon for the respondent.

2. Vide Reference Order dated 28.10.2021 a Division Bench, to which two of us: Justice S V Bhatti and Justice Basant Balaji are parties, referred a question for consideration by a Full Bench of this Court. The question reads as follows:

"Whether the assessee/Plantation Companies under Rule 7A(2) of the Rules are entitled to an allowance I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -15- towards replanting expenses and a further deduction towards upkeep and maintenance expenses incurred by the assessee for the immature plants till the age of maturity in the computation of income under the Act and Rules."

2.1 Our consideration of the controversy revolves around the Income Tax Act 1961, the Income Tax Rules 1962 and the Kerala Agricultural Income Tax Act 1991 (for short we would refer to these enactments as 'Act 1961, 'Rules 1962' and 'KAIT Act' respectively). We are referring to the circumstances stated in I.T.A. No.83/2018 and treat the same as the lead case for answering the question. The circumstances set out in the other cases are identical, hence the learned Counsel would suggest, for brevity, reference to one matter would be sufficient for deciding the question of law referred to the Full Bench.

I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -16- I.T.A. No.83/2018

3. M/s. Thamarapally Rubber Company Ltd, Kottayam/assessee is the appellant. The Assistant Commissioner of Income Tax, Kottayam/Revenue is the respondent. For consistency, we refer to the parties as 'the assessee' and 'the Revenue'. The assessee is a Public Limited Company having rubber plantations and processes natural rubber. The assessee challenged the order dated 06.09.2018 of the Income Tax Appellate Tribunal, Cochin Bench, (for short 'the Tribunal') in I.T.A. No.249/Coch/2018. The dispute in the tax appeal relates to the return filed for the Assessment Year 2011-12. The orders leading to the appeal to this Court are stated hereunder:

I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -17- Sl. Assessment Order of Commissioner of Income Tax ITA No. No Year & Date of Income Tax (Appeals) Appellate Tribunal . Assessment Order 1 2011-12; ITA ITA 83/2018 29.01.2014 No.46/CIT(A)/KTM/2013-14 No.249/Coch/2018 dt.22.03.2018 dt.06.09.2018 3.1 The assessee in the subject Assessment Year claimed allowance for the cost of replanting expenses amounting to Rs.14,43,706/- incurred over an extent of 48 acres and a further deduction of Rs.10,97,660/- towards maintenance and upkeep expenses incurred by the assessee for the rubber plants replanted in an area of 182 acres. The allowance of deduction of the cost of replantation and the deduction towards upkeep and maintenance expenses were rejected in the assessment made under Section 143(3) of Act 1961, vide order dated 29.01.2014. As noted above, the said finding was confirmed, both by the Commissioner and the I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -18- Tribunal. At this juncture, it is contextual to excerpt the view taken by the Tribunal by referring to the ratio laid down by this Court in Rehabilitation Plantations Ltd. v. Commissioner of Income Tax1. The relevant excerpt reads thus:
""After hearing both sides, we are unable to accept the case of the assessee for more than one reason. In the first place, expenditure covered by rule 7A(2) does not cover expenditure incurred for replantation of an area. On the other hand, rule 7A(2) only provides for deduction of expenditure for infilling through replacement of dead trees or other trees that have become useless, which is not the case here. As already stated by us, rule 7A(2) is in the same line as rule 7B(2), which provides for replacement of dead or old or unyielding coffee plants in yielding coffee plantation, and rule 8(2) which provides for replacement of dead or useless tea bushes in tea plantation. Yielding healthy rubber plantation does not admit replacement of dead plants within such area as new saplings cannot grow under shade and it is never done by any planter. So much so, expenditure for replantation of an area is not covered by rule 7A(2) and in our view the lower authorities 1 (2012) 251 CTR 343 (Kerala) I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -19- including the Tribunal rightly rejected the claim. We also feel that the Central ITO while determining income in the nature of agricultural as well as business income under rule 7A should keep in mind the principles of computation of agricultural income under the State ATT Act and as far as possible, assessment should be made without violating the provisions of the State Agrl. IT Act. If the appellants claim is allowed, certainly so much of the portion of the agricultural income determined by the Central ITO will be in direct conflict with the scheme of assessment of agricultural income under the State Agrl. IT Act which prohibits deduction of expenditure on replantation of an area and only an incentive is provided by way of replantation allowances under rule 3 of the State Agrl. IT Rules as stated above. We are of the view that the Tribunal rightly held that the expenditure on replantation of an area wherefrom no income is derived by the assessee is not to be reckoned or considered in the computation of income from yielding area. Expenditure incurred for planting and development of the plantation upto maturity has to be necessarily capitalised and is not allowable as a revenue expenditure. Since the assessee has no case that they have incurred any expenditure for infilling the yielding area and the expenditure incurred is only for replantation after cutting and removing old plantation, there is no I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -20- question of considering or allowing the claim under rule 7A(2). The assessees claim is thoroughly misconceived and the lower authorities including the Tribunal rightly held so.

Consequently, we dismiss all the appeals." 3.2 By relying on the above ratio the Tribunal recorded:

"6. We have heard the rival submissions and perused the material on record. Admittedly in this case the expenditure incurred is not for infilling in yielding area. The expenditure has been incurred for maintenance of immature rubber plants in replanted areas and such expenditure could not be allowed as deduction going by the dictum laid down by the Hon'ble Kerala High Court in the case of Rehabilitation Plantations Ltd. (supra). In view of the judgment of the Hon'ble Kerala High Court (supra), we hold that the order of the CIT(A) is correct and in accordance with law and no interference is called for."

Hence the appeal. As noted in the Reference Order dated 28.10.2021, the correctness of the ratio laid down in the Rehabilitation Plantations Ltd. case was canvassed leading to the I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -21- present Reference.

4. The learned counsel appearing for the assessees canvass that the income derived from rubber manufacturing or rubber plantation has been treated as agricultural income under the Agricultural Income Tax Act 1950 (for short 'the AIT Act 1950') which was repealed or replaced by the Kerala Agricultural Income Tax Act 1991. Article 366 clause (1) defines 'agricultural income' to mean agricultural income as defined for the purposes of the enactment relating to Indian Income-tax. 7A and 8 of Rules 1962 come under Part II D - Special Cases. By incorporation of the said Rules, the income derived either from rubber or tea shall be treated as income from business and upon apportionment, as set out by the respective Rules, agricultural income is determined. In the case of rubber, 35% of the computed income is charged under Act 1961 and 65% is treated as agricultural income taxed under I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -22- the KAIT Act.

4.1 Therefore, the assessee argues that the computation of income is not only under Rule 7A of Rules 1962 but also by allowing permissible deductions under Sections 28 to 44DB. Travancore Rubber & Tea Co. Ltd v. Commissioner of Agricultural Income Tax2 and Karimtharuvi Tea Estates Ltd. v. State of Kerala3 are judgments of the Supreme Court rendered under the KAIT Act. As per Rule 7A of Rules 1962, 65% of computed income constitutes agricultural income. The computation of income is under Act 1961 and in terms of Rule 7A. The allowance referred to in Sub-Rule (2) of Rule 7A is a statutory allowance and also cannot be construed, in any manner, as excluding the claim of expenses for upkeep and maintenance of replanted rubber trees till the date of maturity. The 2 (1961) 41 ITR 751 3 (1963) 48 ITR 83 (SC) I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -23- replantation allowance is one of the statutorily permissible deductions and expenses incurred for the upkeep and maintenance of replanted rubber plants till they attain maturity are residuary expenses incurred by the assessee for the purposes of the business of manufacturing rubber.

4.2 The view of the Division Bench in Rehabilitation Plantations Ltd. case is not based on the scheme of Act 1961 and Rules 1962, but based on clause (v) of Section 5(2)(o) of KAIT Act which reads as follows:

"Any expenses incurred in the previous year on the maintenance of any capital asset if such maintenance is required for the purpose of deriving agricultural income."

The income of the assessee is computed as income from business. It is argued that Section 37 covers a deduction of upkeep and maintenance expenses. Section 37, being a residuary provision of law, allows:

I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -24-
(i) any expenditure, but not being expenditure of the nature described in Sections 30 to 36 of Act 1961,
(ii) any expenditure not being in the nature of capital expenditure or personal expenses of the assessee,
(iii) laid out or expended wholly and exclusively for the business or profession shall be allowed in computing the income chargeable under the head "Profits and gains of business or profession".

4.3 It is vehemently argued that it is not the case of the Revenue that the expenses now claimed by the assessee towards upkeep and maintenance fall under expenditure of the nature described in Sections 30 to 36 of Act 1961, or that the expenses are like capital expenditure or personal expenses of the assessee. The expenses, from the very nature of outlay, are not creating a capital asset or substituting a capital asset but preserving the capital asset already brought into existence I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -25- for the business of the assessee. In rubber plantations, slaughter tapping is one of the techniques employed before cutting the trees completely and replantation is undertaken. Therefore, the ratio in the Rehabilitation Plantations Ltd. case does not lay down the correct proposition of law and needs to be declared so; and the assessee is entitled to an allowance and a deduction for upkeep and maintenance expenses for the replanted rubber trees. All the counsel, in support of their contentions, have referred to or relied on the following judgments H.S. Shivakantappa v. Commissioner of Agricultural Income-tax4; Plantation Corporation of Kerala Ltd. v. Commissioner of Agricultural Income-tax5; Commissioner of Income-tax, Kerala v. Malayalam Plantations Ltd6.; Commissioner of Income-tax, West Bengal I v. Birla Cotton Spinning and Weaving Mills Ltd and 4 (1993) 204 ITR 349 (SC) 5 (1993) 200 ITR 27 (Ker.) 6 (1964) lIII ITR 140 (SC) I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -26- Commissioner of Income-tax, West Bengal I v. Birla Brothers P. Ltd.7; Commissioner of Income-tax, Madras v. Mahalakshmi Textile Mills Ltd8.; K.P. Varghese v. Income Tax Officer, Ernakulam9; Additional Commissioner of Income Tax, Gujarat v. Surat Art Silk Cloth Manufacturer's Association, Surat10; and Commissioner of Agricultural Income Tax v. Midland Rubber and Produce Co. Ltd 11. The learned counsel pray for answering the question in favour of the assessee and against the Revenue.

5. Per contra, the learned Senior Counsel appearing for the Revenue distinguishes the circumstances in which the ratio on the entitlement of upkeep and maintenance is accepted as revenue expenditure by the Supreme Court in Travancore Rubber & Tea Co. Ltd and Karimtharuvi Tea Estates Ltd. 7 (1971) 82 ITR 166 (SC) 8 (1967) 66 ITR 710 9 AIR 1981 SC 1922 10 AIR 1980 SC 387 11 1990 ITR 493 (Ker.) I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -27- cases (supra). He places strong reliance on clause (v) of Section 5(2)(o) of the KAIT Act and argues that the view taken by the Division Bench in the Rehabilitation Plantations Ltd. case does not warrant reconsideration. While noting the contentions of the Revenue we would like to record that the Revenue does not have a case that by adopting the computation method of Section 5 of the KAIT Act, the claim for deduction is negatived but the basis for denial of upkeep and maintenance expenses is Rehabilitation Plantations Ltd. judgment.

6. Neither there is a controversy nor a debatable question on the applicable principles for computation of income of an assessee who is covered by the provisions of the AIT Act 1950 r/w KAIT Act, with effect from 01.04.2002 under Act 1961. In other words, up to 31.03.2002, the income from rubber plantations has been treated as agricultural income and the computation of agricultural income was by the I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -28- allowances and deductions provided by Section 5 of the KAIT Act. With effect from 01.04.2002, the income derived from the manufacture of rubber is treated as income from business and 65% of the income is apportioned for agricultural income tax. Therefore, it is not a case of the Revenue, that while computing the income of an assessee under Rule 7A the provisions under the KAIT Act are also made applicable. Therefore, in the scheme of present things the assessment of income from rubber plantations is, in the first instance, made under Sections 28 to 44DB of Act 1961.

7. Now let us refer to a few decisions and the circumstances leading to amendment by way of Explanation to Section 5(2)(o) of the AIT Act 1950 which is repositioned as clause (v) in KAIT Act 1991 as excerpted above. Travancore Rubber & Tea Co. Ltd v. Commissioner of Agricultural Income Tax (supra) I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -29- 7.1 The assessees under the Travancore-Cochin Agricultural Income Tax Act claimed deduction of expenses incurred towards upkeep and maintenance of replanted rubber trees. A Division Bench of this Court considered the following question:

"Whether under the Travancore-Cochin yield Agricultural Income Tax Act, 1950, in calculating the assessable agricultural income of a rubber estate already planted and containing both mature yielding rubber trees and also immature rubber plants which have not come into bearing, the annual expenses incurred for the upkeep and maintenance of such rubber plants, are not a permissible deduction, and if so, whether the sum of I. Rs. 42,660-4-1 expended by the assessee in the relevant accounting year 1952, under this head may be deducted."

and negatived the claim of the assessee. The Supreme Court, while reversing the view of this Court, in paragraph 5 of the judgment, held as follows:

I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -30- ".......
In our opinion the High Court has taken an erroneous view of the relevant provision. It is not denied that the expenditure claimed as a deduction was wholly and exclusively laid out for the purpose of deriving income but the use of the definite article "the" before agricultural income has given rise to the interpretation that the deduction is to be from the income of the year in which the trees on which the amount claimed was expended bore any income."
(emphasis supplied) The Supreme Court reversed the view taken by this Court, namely, that upkeep and maintenance expenses are not allowable expenditures.
Karimtharuvi Tea Estates Ltd. v. State of Kerala (supra) 7.2 Karimtharuvi Tea Estates Ltd. is a petition filed under Article 32 of the Constitution of India by the assessee. The petitioners therein canvassed a grievance in computing a taxable income of the assessee under the KAIT Act for the Accounting Years 1958-59, 1959-60 and 1960-61. In computing I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -31- the taxable income for assessment to tax under the AIT Act, the Assessing Authority did not allow deduction of the expenses incurred by the assessee in the upkeep and maintenance of immature tea plants from which no agricultural income had been derived during the Assessment Year. The Supreme Court considering Explanation 2 incorporated by Amendment Act 9 of 1961, however with effect from 01.04.1951, has held that:
"The contention that the amount spent for the upkeep and maintenance of the immature plants till they become mature is in the nature of capital expenditure is also not sound. It is a running expenditure and not of the nature of capital expenditure."

The Court further held:

"..... that Explanation 2 to Section 5 of the Agricultural Income Tax Act added by the Amendment Act does not cover the expenses incurred in the upkeep or maintenance of immature tea plant from which no income has been derived during an I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -32- accounting year and that the agricultural income derived from tea plantations will be computed in accordance with the provisions of the Income Tax Act and Income Tax Rules."

(emphasis supplied) Commissioner of Income-tax, Kerala v. Malayalam Plantations Ltd (supra) 7.3 The case considered the question, of whether the estate duty paid by the resident Company as assessee incorporated outside India on behalf of the members not domiciled in India is deductible from its profits in computing its assessable income? Supreme Court interpreted the expressions 'for the purpose of the business' and in contrast the expression 'for the purpose of earning profits' and held thus:

"The expression" for the purpose of the business" is wider in scope than the expression for the purpose of earning profits".

Its range is wide; it may take in not only the day to day running of a business but also the rationalisation of its administration and modernisation of its machinery; it may I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -33- include measures for the preservation of the business and for the protection of its assets and property from expropriation, coercive process or assertion of hostile title; it may also comprehend payment of statutory dues and taxes imposed as a precondition to commence or for the carrying on of a business; it may comprehend many other acts incidental to the carrying on of the business. However wide the meaning of the expression may be, its limits are implicit in it. The purpose shall be for the purpose of the business, that is to say, the expenditure incurred shall be for the carrying on of the business and the assessee shall incur it in his capacity as a person carrying on the business. It cannot include sums spent by the assessee as agent of a third party whether the origin of the agency is voluntary or statutory."

Plantation Corporation of Kerala Ltd. v. Commissioner of Agricultural Income-tax (supra) 7.4 A Full Bench of this Court considered the following points:

"The following points arise for consideration:
(1) Whether, in the scheme of section 5, section 5(j) is a residuary provision in regard to the claims of deduction from I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -34- taxable agricultural income similar to sections 10(2)(xv) and 12(2) of the Indian Income-tax Act, 1922, and sections 37(1) and 57(iii) of the Income-tax Act, 1961?
(2) Whether Explanation 2 to section 5 of the Kerala Act is an Explanation intended for explaining section 5(j) only, or whether it is intended to be an Explanation for the other clauses of section 5 also?
(3) If Explanation 2 is to be treated as referable to section 5(j) only, whether the said Explanation covers the entire field covered by section 5(j) or only a part of it?

On point no.1 the Full Bench held that the interpretation put upon Section 10(2)(xv) of the Income Tax Act 1922 as also upon Section 37(1) of the Income Tax Act 1961, by the Supreme Court will be applicable so far as may be to Section 5(j) of the KAIT Act. Point no.1 was decided accordingly.

8. We may hasten to add that the learned counsel appearing for the assessee has relied on the view taken by the Full Bench in the Plantation Corporation of Kerala Ltd. case for the I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -35- purpose that the interpretation applied to section 10(2)(xv) and Section 37(1) of the Income Tax Act 1961 so far as may be applicable to Section 5(j) of the KAIT Act, as a residuary provision.

9. In our considered view, the question referred for our consideration has two facets arising normally under Rule 7A of Rules 1962 in the computation of business income from the manufacture of rubber. Both for clarity and convenience as well, the question is dealt with by us in two divisions. The first question, therefore, is whether the rubber plantation companies, under Rule 7A(2) of Rules 1962, are entitled to an allowance towards replanting expenses.

9.1 The assessee's case is that the normal period for the maturity of a rubber tree to yield is 6 to 7 years. The non- productive or sterile rubber trees are given on slotter cutting or cut and removed and rubber plants are replanted for I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -36- continuing to produce centrifuged latex or cenex or latex based crepes etc. The replantation expenses of rubber saplings, according to the assessee, are allowable deduction under Rule 7A(2) of Rules 1962, for immediate reference Rule 7A(2) is reproduced hereunder"

" 7A (1) *** 7A(2): In computing such income, an allowance shall be made in respect of the cost of planting rubber plants in replacement of plants that have died or become permanently useless in an area already planted, if such area has not previously been abandoned, and for the purpose of determining such cost; no deduction shall be made in respect of the amount of any subsidy which, under the provisions of clause (31) of Section 10, is not includible in the total income.
9.2 The assessees argue, on the correctness of the ratio laid down in Rehabilitation Plantations Ltd. case, that the interpretation of Rule7A(2) is contrary to the canons applied I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -37- to the interpretation of taxing Statutes. The counsel point out that the ratio is based on the practical perspectives of a rubber plantation; not on the actual interpretation of applicable provisions; and cannot be treated as comprehensive in all the cases where replantation of rubber saplings takes place in a rubber plantation. The counsel for the assessees commend to the Court strict construction of Rule 7A(2) for determining the entitlement of allowance towards the cost of planting rubber plants in replacement of dead plants in a rubber plantation.
10. Per contra, the Revenue canvasses the very argument accepted by the Division Bench in Rehabilitation Plantations Ltd. case.
11. We keep in perspective a few axiomatic principles on interpretation of taxing Statutes/Rules. In a taxing Act, one has to look merely at what is clearly said. There is no room for any intendment. There is no equity about a tax. There is no I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -38- presumption as to tax. Nothing to be read in, nothing is to be implied. One can only look fairly at the language used [Cape Brandy Syndicate VIRC, (1921) 1 KB, 64 at 71]. In Commissioner of Income-tax, Madras v. Kasturi and Sons, the Supreme Court quoted with approval the principle of strict construction of taxing statutes. In the words of Lord Simonds "the question is not at what transaction the section is according to some alleged general purpose aimed, but what transaction its language according to its natural meaning fairly and squarely hits [St. Aubyn [LM] v. AG (1951) of All ER 473, at 485. So the proper course in construing revenue Acts is to give a fair and reasonable construction to their language without leaning to one side or the other but keeping in mind that no tax can be imposed without words clearly showing an intention to lay the burden and that equitable construction of the words is not permissible.
I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -39- 11.1 In A V Fernandez v. State of Kerala12 the Apex Court stated the principle as follows:
"..... in construing fiscal Statutes and in determining the liability in a subject to tax one must have regard to the strict letter of the law. If the Revenue satisfies the Court that the case falls strictly within the provisions of the law, the subject can be taxed. If, on the other hand, the case is not covered within the four corners of the provisions of the taxing statute, no tax can be imposed by inference or by analogy or by trying to probe into the intention of the Legislature and by considering what was the substance of the matter."

11.2. The principle formulated in Commissioner of Sales Tax v. Modi Sugar Mills Ltd 13is apt and contextual to our purpose and lays down that:

"In interpreting a taxing Statutes, equitable considerations are entirely out of place. Nor can taxing statutes be interpreted on any presumption or assumptions. The Court must look squarely at the words of the Statute and interpret them. It 12 AIR 1957 SC 657, at 661 13 1961 AIR 1047 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -40- must interpret a taxing statute in the light of what is clearly expressed; it cannot imply anything which is not expressed; it cannot import provisions in the Statute so as to supply any assumed deficiency."

(emphasis supplied)

12. We are dealing with a provision of law that, by operation of Article 366 (1) of the Constitution of India, 'agricultural income' read with Rule 7A(1) is determined. Rule 7A(1) refers to income derived from the sale of centrifuged latex or Cenex or latex-based crepes etc shall be computed as if it were income derived from business and thirty-five per cent of such income shall be deemed to be income i.e., under Act 1961 liable to tax. Sub-Rule (2) of Rule 7A of Rules 1962 deals with the computation of income for tax under Act 1961. Sub-Rule (2) of Rule 7A begins with the words viz. In computing such income, (a) an allowance be made in respect of the cost of planting rubber plants i.e., (i) that have died (ii) becomes I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -41- permanently useless in an area already planted, however, such area has not previously been abandoned. Yet another condition for determining such cost is that the cost shall not include deduction made as subsidy under clause (31) of Section 10 of Act 1961. The Rule provides for computation of income to tax under Act 1961 and in such computation allowance like cost in planting the rubber trees is allowed. The allowance, however, from the strict meaning assignable to all the expressions used in Sub-Rule (2) of Rule 7A is subject to the condition that the replantation is undertaken of the rubber trees that died or became permanently useless, i.e., in the rubber plantation of the assessee.

13. The permissible allowance of replantation cost of rubber saplings is limited to the area already planted and has not been previously abandoned. In our understanding of the two contingencies attracting disallowance are: (i) replantation I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -42- cost is claimed in the area where rubber trees were planted and are cut or the rubber trees have become useless/unproductive (ii) the replanting must be a continuous act upon felling the rubber trees in the rubber plantation. In other words, the area where replantation was undertaken should not have been abandoned by the assessee. It sounds practical and nearer to the nature of rubber plantation and extraction of rubber. Rule 7A is structured in a way keeping in perspective the very nature of rubber plantation, time to yield produce, the normal produce yield period etc. As we understand, replantation allowance is a straight allowance available to an assessee subject to satisfying the other two conditions: viz. (i) replantation cost is claimed in the area where rubber trees were planted and are cut, or the rubber trees have become useless/unproductive (ii) the replanting must be a continuous act upon felling the rubber trees in the I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -43- rubber plantation. Yet another circumstance to appreciate from the language of Rule 7A of Rules 1962 is that the allowance is not availed to a rubber plantation established/ brought into existence. Such cases are not considered by us in this opinion.

14. The language ensures continuity of rubber plantation by providing for the allowance of replantation costs. The concept of infilling is not attracted to the nature of allowance. In interpreting the instant Sub-Rule, we take note that in the computation of business income, allowance of replantation expenses has been granted. Any other view or interpretation would lead to denial of an allowance which is extended by Rule 7A, which now treats a percentage of income from rubber manufacture as business income. Therefore, from the above discussion we hold and declare that:

I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -44- "Under Rule 7A of Rules 1962 in computing the income to tax under Act 1961, the allowance shall be made in respect of the cost of replanting rubber plants that died or become permanently useless in an area already planted if the area has not been abandoned.
In determining the cost of replanting/replacement, no deduction of the amount of any subsidy under provisions of clause (31) of Section 10 is includable in the total income."

15. Now we shall consider the second facet referred to the Full Bench, namely:

"...... a further deduction towards upkeep and maintenance expenses incurred by the assessee for the immature plants till the age of maturity in the computation of income under the Act and Rules."

15.1 With effect from 01.04.2002 income derived from the sale of centrifuged latex etc obtained from rubber plants I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -45- shall be computed as if it were income derived from the business. The controversy in the computation of business income relates to the deduction of upkeep and maintenance expenses incurred by the assessee/rubber plantation owner from replantation till the maturity period of the rubber tree. The latex yielding period ranges between 6 and 7 years from the time the rubber saplings are planted on a rubber plantation.

15.2 The learned counsel for the assessees would urge that the claim for deduction of upkeep and maintenance expenses was an area of the contest between the plantation owners and the assessing officers under the AIT Act 1950 and KAIT Act 1991. The Supreme Court in Travancore Rubber & Tea Co. Ltd and Karimtharuvi Tea Estates Ltd. cases (supra) held that these expenses are deductible in computing the agricultural income under the AIT Act. The assessees claim upkeep and I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -46- maintenance expenses under Section 37 of Act 1961 as residuary/available expenses for deduction in the computation of income to tax under Act 1961. The Supreme Court in Malayalam Plantations Ltd has explained the meaning of two expressions viz. (a) 'for the purpose of the business' and (b) 'for the purpose of earning profits'. Therefore, upkeep and maintenance expenses are available expenses for deduction under Section 37 of Act 1961. The deduction is firstly not against the standard accounting practices and secondly not covered by Sections 30 to 36 of Act 1961. The Revenue cannot disallow the upkeep and maintenance claim in the computation of income under Section 37 of Act 1961. The Revenue cannot compel capitalization of upkeep and maintenance expenses and claim depreciation on the capitalized asset. The assessee/plantation owners to continue the business must lay out these expenses as revenue expenses I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -47- to protect the rubber plants till the yield period. The upkeep and maintenance expenses do not result in bringing into existence a new capital asset or substituting a capital asset. This expenditure upkeeps and maintains a capital asset and over years enables the capital asset to generate business income. Therefore, inversely and conversely in the application of Section 37 of Act 1961 the assessees are entitled to claim the deduction of upkeep and maintenance expenses in the computation of income for tax under Act 1961.

16. The argument of the Revenue is twofold: (i) the expenditure is not available or allowable expenditure from the very nature of spending, (ii) Section 37 of Act 1961 cannot be interpreted to cover expenses which are not incurred for earning an income. The claim for a deduction of upkeep and maintenance of replanted trees, under the AIT Act was examined by the Supreme Court in Travancore Rubber & Tea Co. I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -48- Ltd case (supra). The relevant portion from the reported judgment is already excerpted and what is contextual is the view expressed by the Apex Court as follows:

"In our opinion the High Court has taken an erroneous view of the relevant provision. It is not denied that the expenditure claimed as a deduction was wholly and exclusively laid out for the purpose of deriving income ......"

17. The next reported judgment viz Karimtharuvi Tea Estates Ltd. case (supra) rejected the contention that the amount spent for the upkeep and maintenance of the immature plants till they become mature is like capital expenditure, as not sound. It is a running expenditure and not of the nature of capital expenditure. The view on upkeep and maintenance expenditure as revenue expenditure is categorical in the decisions (i) Travancore Rubber & Tea Co. Ltd and (ii) Karimtharuvi Tea Estates Ltd. cases (supra). It is not the I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -49- case of the Revenue that by a provision/Rule under the Act upkeep and maintenance expenditure has a different connotation than being a revenue expenditure. A Full Bench of this Court in Plantation Corporation of Kerala Ltd case examined corresponding provisions in Section 10(2)(xv) of Act 1961. Section 37(1) of Act 1961 on one hand and Section 5(j) of the KAIT Act and Section 5(e) of the Madras Act held thus:

"In this court, the question again came up before a Division Bench in Commr. of Agrl. I. T. v. Nilambur Rubber Co. Ltd. [1969] 71 ITR 686, and the learned judges clearly stated that section 5(j) of the Kerala Act corresponds to the residuary provision in section 10(2)(xv) of the Indian Income-tax Act, 1922. They further clarified that this was so in spite of the slight difference in the language, section 5(j) of the Kerala Act using the words "for the purpose of deriving the (agricultural) income" and section 10(2)(xv) using, the words "for the purpose of such business, profession or vocation. In R. G. A. Baker v. State of Kerala [1979] 116 ITR 570 (Ker), another Division Bench reaffirmed the view that section 5(j) corresponds to the residuary provision in section 10(2)(xv) of I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -50- the Indian Income Tax Act, 1922 It is, therefore, clear that the interpretation put upon section 10(2)(xv) of the Indian Income-tax Act, 1922, as also upon section 37(1) of the Income-tax Act, 1961, by the Supreme Court will be applicable, so far as may be to section 5(j) of the Kerala Act. Point No. 1 is decided accordingly"

18. Lastly, in our reference, we note the construction of the expressions: viz. 'for the purpose of the business' and 'for the purpose of earning profits' by the Supreme Court in Malayalam Plantations Ltd case:

"The expression" for the purpose of the business" is wider in scope than the expression for the purpose of earning profits".

Its range is wide; it may take in not only the day to day running of a business but also the rationalisation of its administration and modernisation of its machinery; it may include measures for the preservation of the business and for the protection of its assets and property from expropriation, coercive process or assertion of hostile title; it may also comprehend payment of statutory dues and taxes imposed as a precondition to commence or for the carrying on of a I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -51- business; it may comprehend many other acts incidental to the carrying on of the business. However wide the meaning of the expression may be, its limits are implicit in it. The purpose shall be for the purpose of the business, that is to say, the expenditure incurred shall be for the carrying on of the business and the assessee shall incur it in his capacity as a person carrying on the business. It cannot include sums spent by the assessee as agent of a third party whether the origin of the agency is voluntary or statutory."

18.1 Section 37 of Act 1961 reads thus:

S.37. General. (1) Any expenditure (not being expenditure of the nature described in sections 30 to 36 and not being in the nature of capital expenditure or personal expenses of the assessee), laid out or expended wholly and exclusively for the purposes of the business or profession shall be allowed in computing the income chargeable under the head "Profits and gains of business or profession".
            Explanation 1. ***    ***     ***
            Explanation 2. ***    ***     ***"


19. Whether the expenditure incurred is revenue or I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -52- capital, it is fairly well established by a catena of decisions, and definitely depends on the facts of each case and assessment year. Direct authority on the point is not placed before us. In Taj Mahal Hotel v. CIT14, the Andhra Pradesh High Court has held that for determining whether an expenditure is of a capital or revenue nature, it is immaterial whether the expenditure is made out of money withdrawn from the capital or out of the profits. One should consider the nature of the concern, the ordinary course of business usually adopted in that concern, and the object with which an expense is incurred.

(emphasis supplied). Similarly, according to normally accepted principles, a capital expenditure is something which is spent once and for all, while revenue expenditure is that which is to be incurred every year. Though the said criteria is 14 (1967) 66 ITR 303, at 305 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -53- not decisive, several other attended factors are taken into consideration and upon such consideration, if the expenditure is to bring into existence an asset or advantage for the enduring benefit of the business, it is considered as capital expenditure otherwise revenue expenditure.

19.1 In Praga Tools Ltd. v. CIT15 a Full Bench of Andhra Pradesh High Court held that where the expenditure has a direct nexus, connection or relation to the carrying on of or conducting the business of the assessee, it must be regarded as an integral part of the profit-making process. In such a case, it must be held to be a revenue expenditure. Keeping the above tests in mind we examine whether the upkeep and maintenance expenditure firstly, is a one-time outflow; secondly, bringing into existence a capital asset or not; and 15 (1980) 123 ITR 773, 790 I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -54- thirdly, whether it has any nexus to the profit of the assessee. All the tests do point in favour of the assessee to hold that the upkeep and maintenance expenditure is revenue expenditure. For availing the deduction under Section 37 of Act 1961, the assessee has to first show that the deduction claimed as expenditure is not being expenditure of the nature described in Sections 30 to 36. It is not in the nature of capital expenditure or personal expenses of the assessee. And the converse of it is that the expenses are laid out for the purpose of the business. The above analysis would show that the upkeep and maintenance expenditure claimed by the owner of rubber plantation/ assessee merits consideration as revenue expenditure.

19.2 The question paused for our consideration since is arising under Section 37, which, as already noted, is a residuary provision, we keep in our perspective that in I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -55- determining whether a particular item of expenditure is, or is not, deductible in computing the business profits, it is necessary first to enquire whether the deduction is expressly prohibited under any other provision or an expenditure described in Sections 30 to 36 of Act 1961. Therefore, in tax parlance, the computation of income from rubber plantations is treated as business income. In computing business income, Sections 28 to 44DB are kept in view.

19.3 Section 37 deals with what is known as residuary provision. The upkeep and maintenance expenses are incurred by the assessee till the rubber tree earns income. The test we would like to apply is whether the upkeep and maintenance expenditure is resulting in a new capital asset or an addition to the existing capital asset. The answer is no. The outlay brings into existence a new capital asset, then, from any point of view, such expenditure is nothing but capital I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -56- expenditure. Take a case and examine where maintenance of a capital asset is necessary for deriving income from the asset, and whether such maintenance expenses of the asset would become capital expenditure. The expenditure is incurred by the assessee every year. The agricultural income is deemed as business income from the sale of rubber. Therefore, the available and allowable expenses are deducted in the computation of the business income of the assessee.

20. The preponderance of legal opinion from Travancore to Malabar is on the upkeep and maintenance expenses incurred on replanted rubber trees as revenue expenditures. In view of the ratio laid down in the Malayalam Plantations Ltd case, it is not necessary to merit deduction as a revenue expenditure the expenditure is incurred to earn profits in the applicable assessment year. Rehabilitation Plantations Ltd. case has expressed a view on infilling of trees I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -57- in the vacant area as not forming part of replantation. In Midland Rubber and Produce Co. Ltd. a Division Bench of this case held thus:

"Lastly, we deal with question No. 5. The Tribunal allowed expenses relating to replacement of plants in the cardamom area. The plea put forward by the Revenue was that it related to immature plants and so expenditure on new plants, though in the mature area, and should be capitalised. The Tribunal found that the assessee has only interplanted new cardamom plants in the place of the ones which got dried up and decayed and in order to keep the estate well-kept, a uniform planted area should be kept as a matter of routine. It also held that no new planting was done in the process and what was done was only in the nature of filling up of vacancy and not in the form of "new plantation". On this finding, it is evident that no question of allowing an expenditure, much less a capital expenditure, is involved calling in aid Explanation (2) to section 5 of the Act. In the light of the finding of the Tribunal that what was done is only the filling up of the vacancy as a matter of routine and for keeping a uniform planted area, the expenditure incurred was rightly held to be revenue expenditure. No question of law, formulated as question No. I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -58- 5, arises on the facts of the case. Therefore, we decline to refer the question."

21. For the above reasons and discussion, we are convinced that the ratio in Rehabilitation Plantations Ltd. case both on allowance and upkeep and maintenance expenses, is incorrect. The upkeep and maintenance expenses are revenue expenditures and the assesses are entitled to claim deduction under Section 37 of Act 1961.

The answers to the two facets of the question referred to the Full Bench are that:

"In the computation of business income under Rule 7A of the Rule 1962, the assessee under Rule 7A(2) is entitled to an allowance in respect of the cost of replacement of dead and useless rubber trees in the rubber plantation in an area not abandoned, subject to Section 10(31) of Act 1961. The upkeep and maintenance expenses incurred by the assessee till the I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -59- maturity of rubber trees are revenue expenditures eligible for deduction under Section 37 of Act 1961."

The question is answered accordingly. The Registry is directed to post the ITAs before the Division Bench having a roster to decide the cases on merits.

S.V.BHATTI JUDGE BECHU KURIAN THOMAS JUDGE BASANT BALAJI JUDGE jjj I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -60- APPENDIX OF ITA 23/2018 PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF THE ASSESSMENT ORDER DATED 12.03.2014 PASSED BY THE RESPONDENT FOR THE ASSESSMENT YEAR 2011-12. ANNEXURE B TRUE COPY OF THE REVISED COMPUTATION OF TEA INCOME. ANNEXURE C TRUE COPY OF APPELLATE ORDER DATED 31.12.2015 PASSED BY THE COMMISSIONER OF INCOME TAX (APPEALS), KOTTAYAM ANNEXURE D TRUE COPY OF ITA NO.90/COCH/2016 DATED 09.02.2016 FILED BY THE APPELLANT BEFORE THE INCOME TAX APPELLATE TRIBUNAL, KOCHI BENCH.

ANNEXURE E TRUE COPY OF THE DECISION IN THE CASE OF REHABITATION PLANTATIONS LTD.

ANNEXURE F TRUE COPY OF THE RELEVANT PROVISIONS OF MEMO EXPLAINING PROVISIONS OF FINANCE BILL, 1995.

ANNEXURE G IMPUGNED ORDER DATED 05.06.2017 OF THE APPELLATE TRIBUNAL I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -61- APPENDIX OF ITA 208/2013 PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF THE ASSESSMENT ORDER DATED 24.12.2009 ISSUED BY THE ASSESSING OFFICER TO THE APPELLANT FOR THE YEAR 2007-08.

ANNEXURE B TRUE COPY OF THE ORDER DATED 28.03.2011 ISSUED BY THE COMMISSIONER OF INCOME TAX (APPEALS) TO THE APPELLANT. ANNEXURE C TRUE COPY OF THE ORDER DATED 22.01.2013 ISSUED BY THE INCOME TAX APPELLATE TRIBUNAL I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -62- APPENDIX OF ITA 225/2013 PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF THE ASSESSMENT ORDER DATED 24.12.2009 ISSUED BY THE ASSESSING OFFICER TO THE APPELLANT FOR THE YEAR 2007-08 ANNEXURE B TRUE COPY OF THE ORDER UNDER SECTION 154 DATED 29.03.2010 ISSUED BY THE ASSESSING OFFICER TO THE APPELLANT. ANNEXURE C TRUE COPY OF THE NOTIE UNDER SECTON 263 DATED 14.02.2012 ISSUED BY THE COMMISSIONER OF INCOME TAX TO THE APPELLANT.

ANNEXURE D TRUE COPY OF THE ORDER DATED 06.03.2012 ISSUED BY THE COMMISSIONER OF INCOME TAX TO THE APPELLANT. ANNEXURE E TRUE COPY OF THE ORDER DATED 22.01.2013 ISSUED BY THE INCOME TAX APPELLATE TRIBUNAL ANNEXURE F TRUE COPY OF THE LETTER DATED 09.11.2009 FILED BY THE APPELLANT BEFORE THE DEPUTY COMMISSIONER OF INCOME TAX I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -63- APPENDIX OF ITA 71/2020 PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF THE ORDER OF ASSESSMENT DATED 27.03.2015. ANNEXURE B TRUE COPY OF THE ORDER OF CIT (A) DT. 30.10.2019. ANNEXURE C TRUE COPY OF THE FORM OF APPEAL AND GROUNDS OF APPEAL FILED BEFORE THE TRIBUNAL DATED. 27.12.2019. ANNEXURE D TRUE COPY OF THE SUMMARY OF ARGUMENTS WITHOUT ANNEXURES MENTIONED THERE IN FIELD BEFORE THE TRIBUNAL BY THE AUTHORISED REPRESENTATIVE CHARTERED ACCOUNTANT OF THE APPELLANT.

ANNEXURE E TRUE COPY OF THE ORDER OF THE TRIBUNAL DATED. 01.08.2019 WHICH IS A COMMON ORDER FOR THE AY 2012-13 DATED 2013-14. I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -64- APPENDIX OF ITA 39/2018 PETITIONER ANNEXURES ANNEXURE A A TRUE COPY OF ASSESSMENT ORDER DATED 28.12.2011 FOR THE ASSESSMENT YEAR 2009-10 PASSED BY THE ASSISTANT COMMISSIONER OF INCOME TAX, CIRCLE-1, KOLLAM. ANNEXURE B A TRUE COPY OF THE ORDER DATED 18.12.2015 PASSED BY THE COMMISSIONER OF INCOME TAX (APPEALS), THIRUVANANTHAPURAM.

ANNEXURE C A TRUE COPY OF THE APPEAL MEMORANDUM DATED 24.02.2016, ALONG WITH ANNEXURES.

ANNEXURE D THE TRUE COPY OF THE COMMON ORDER DATED 22.12.2017 IN ITA NOS. 104 & 105/COCH/2016 ISSUED BY THE INCOME TAX APPELLATE TRIBUNAL, COCHIN BENCH, COCHIN. ANNEXURE E THE DOCUMENTS EVIDENCING THE CRYSTALLIZATION OF THE PRIOR PERIOD EXPENSES DURING THE FINANCIAL YEAR 2009-10. I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -65- APPENDIX OF ITA 37/2018 PETITIONER ANNEXURES ANNEXURE A A TRUE COPY OF ASSESSMENT ORDER DATED 29.12.2010 FOR THE YEAR 2008-09 PASSED BY THE DEPUTY COMMISSIONER OF INCOME TAX, CIRCLE-I, KOLLAM.

ANNEXURE B A TRUE COPY OF THE ORDER DATED 18.12.2015 PASSED BY THE COMMISSIONER OF INCOME TAX (APPEALS), THIRUVANANTHAPURAM.

ANNEXURE C A TRUE COPY OF THE APPEAL MEMORANDUM DATED 24.02.2016, ALONG WITH ANNEXURES FILED BY THE APPELLANT BEFORE THE INCOME TAX APPELLATE TRIBUNAL.

ANNEXURE D THE TRUE COPY OF THE COMMON ORDER DATED 22.12.2017 ISSUED BY THE INCOME TAX APPELLATE TRIBUNAL, COCHIN BENCH, COCHIN.

ANNEXURE E THE DOCUMENTS EVIDENCING THE CRYSTALLIZATION OF THE PRIOR PERIOD EXPENSES DURING THE FINANCIAL YEAR 2007-08. I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -66- APPENDIX OF ITA 37/2020 PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF THE ORDER OF ASSESSMENT DT. 08-12-2016 DISALLOWING THE CLAIM OF REPLANTING EXPENSE UNDER RULE 7A ANNEXURE B TRUE COPY OF THE ORDER OF CIT (A) DT. 28-03-2018 ANNEXURE C TRUE COPY OF THE FORM OF APPEAL AND GROUNDS OF APPEAL FILED BEFORE THE TRIBUNAL DT 14-05-2018 ANNEXURE D TRUE COPY OF THE COVERING LETTER DT 02-04-2019 OF THE CHARTERED ACCOUNTANT OF THE APPELLANT AND ADDITIONAL GROUNDS OF APPEAL ANNEXURE E TRUE COPY OF THE SUMMARY OF ARGUMENTS ALONG WITH ANNEXURES FILED BEFORE THE TRIBUNAL ANNEXURE F TRUE COPY OF THE ORDER OF THE TRIBUNAL DT. 01-08-2019 IN ITA NO. 239/COCH/2018 WHICH IS A COMMON ORDER INCLUDING ANOTHER ASSESSEE NAMELY M/S. VELIMALAI RUBBER COMPANY LTD, KOTTAYAM.

I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -67- APPENDIX OF ITA 83/2018 PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF THE ASSESSMENT ORDER DATED 29.1.2014 PASSED BY THE RESPONDENT FOR THE ASSESSMENT YEAR 2011-12. ANNEXURE B TRUE COPY OF THE APPELLATE ORDER DATED 22.3.2018 PASSED BY THE COMMISSIONER OF INCOME TAX (APPEALS), KOTTAYAM. ANNEXURE C TRUE COPY OF I.T.A.NO.249/COCH/2018 DATED 18.5.2018 FILED BY THE APPELLANT BEFORE THE INCOME TAX APPELLATE TRIBUNAL, COCHIN BENCH.

ANNEXURE D TRUE COPY OF ARGUMENT NOTES FILED BY THE APPELLANT BEFORE THE INCOME TAX APPELLATE TRIBUNAL, COCHIN BENCH IN I.T.A.NO.249/COCH/2018.

ANNEXURE E TRUE COPY OF THE DECISION DATED 21.2.2012 OF THE HONOURABLE HIGH COURT OF KERLA IN THE CASE OF REHABILITATION PLANTATIONS LTD IN I.T.A.NOS.126, 128 TO 132 OF 2011.

ANNEXURE F TRUE COPY OF THE RELEVANT PROVISIONS OF MEMO EXPLAINING PROVISIONS OF FINANCE BILL, 1995.

ANNEXURE G IMPUGNED ORDER DATED 6.9.2018 OF THE INCOME TAX APPELLATE TRIBUNAL, COCHIN BENCH, COCHIN IN I.T.A.NO.249/COCH/2018. I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -68- APPENDIX OF ITA 84/2018 PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF THE ASSESSMENT ORDER DATED 29/01/2014 PASSED BY THE RESPONDENT FOR THE ASSESSMENT YEAR 2011-12. ANNEXURE B TRUE COPY OF THE APPELLATE ORDER DATED 22/03/2018 PASSED BY THE COMMISSIONER OF INCOME TAX (APPEALS), KOTTAYAM. ANNEXURE C TRUE COPY OF I.T.A.NO.248/COCH/2018 DATED 18/5/2018 FILED BY THE APPELLANT BEFORE THE INCOME TAX APPELLATE TRIBUNAL, COCHIN BENCH.

ANNEXURE D TRUE COPY OF ARGUMENT NOTES FILED BY THE APPELLANT BEFORE THE INCOME TAX APPELLATE TRIBUNAL, COCHIN BENCH IN I.T.A.NO.248/COCH/2018.

ANNEXURE E TRUE COPY OF THE DECISION DATED 21/02/2012 OF THE HONOURABLE HIGH COURT OF KERALA IN THE CASE OF REHABILITATION PLANATATIONS LTD IN I.T.A.NOS. 126, 128 TO 132 TO 2011.

ANNEXURE F TRUE COPY OF THE RELEVANT PROVISIONS OF MEMO EXPLAINING PROVISIONS OF FINANCE BILL, 1995.

ANNEXURE G IMPUGNED ORDER DATED 06/09/2018 OF THE INCOME TAX APPELLATE TRIBUNAL, COCHIN BENCH, COCHIN IN I.T.A.NO.248/COCH/2018.

I.T.A. Nos.201, 208, 225/2013; 23, 37, 39,83, 84/2018; 37 & 71/2020 -69- APPENDIX OF ITA 201/2013 PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF THE ASSESSMENT ORDER DATED 24.12.2009 ISSUED BY THE ASSESSING OFFICER TO THE APPELLANT FOR THE YEAR 2007-08 ANNEXURE B TRUE COPY OF THE ORDER DATED 28.03.2011 ISSUED BY THE COMMISSIONER OF INCOME TAX (APPEALS) TO THE APPELLANT ANNEXURE C TRUE COPY OF THE ORDER DATED 22.01.2013 ISSUED BY THE INCOME TAX APPELLATE TRIBUNAL