Karnataka High Court
Commissioner Of Income-Tax vs A. Janardhana Shetty on 24 January, 2000
Equivalent citations: [2002]254ITR281(KAR), [2002]254ITR281(KARN)
JUDGMENT V.K. Singhal, J.
1. The Income-tax Appellate Tribunal has referred the following question of law arising out of its order dated November 25, 1994, for the assessment year 1984-85.
"Whether, on the facts and in the circumstances of the case, the Tribunal is right in law in holding that the raid expenses is allowable under Section 37(1) ?"
2. The facts as stated by the Tribunal are that the assessee had done arrack business in the previous year relevant to the assessment year 1984-85. The assessee had incurred certain expenditure in helping the excise authorities in organising raids to reduce illicit trade, and claimed the expenditure towards raids in connection with the business for allowing deduction under Section 37. The Income-tax Officer disallowed the claim of the assessee on the ground that it is the duty of the State Excise staff to unearth illicit brewing, for which they have got their own machinery. He furthermore stated that the assessee could not adduce any evidence as to how exactly the amount claimed had been spent and other details had also not been supplied. On this basis, he disallowed the claim of the assessee in this regard.
3. The first appellate authority agreed with the contention of the Income-tax Officer that neither justification for the expenditure nor its genuineness had been established. The assessee went on appeal to the Tribunal and the Tribunal upheld the contention of the assessee and allowed 50 per cent, of the raid expenses relying on the decision of the Tribunal in I. T. A. No. 818/Bang of 1989, dated October 3, 1994, in the case of Sri A. J. Shetty Family Trust.
4. It is submitted that the raid conducted by the Excise Department was on the basis of illicit distilling. Reliance is placed on the decision given in the case of Maddi Venkataraman and Co. P. Ltd. v. CIT [1998] 229 ITR 534, it was observed that the expense incurred in a transaction carried out in violation of the FERA are not deductible. This judgment does not help the Revenue because conducting the raid was an act of the Department and not an act of the assessee. The raid may be conducted to find out the transactions which are carried out in violation of the provisions of the Act. It is only the raid expenses which are to be considered which was conducted by the Department. It was an act of the Department and the assessee has to contest the proceedings. Ultimately, in the raid violation of law may be proved or may not be proved and it was keeping these facts in mind that the Tribunal has allowed only 50 per cent, of the expenses.
5. The argument of both learned counsel for the parties heard.
6. The assessee is no doubt engaged in the business of vending of arrack. In order to run the business effectively the activities of illicit manufacture and sale which were affecting the trade of the assessee were to be checked and certain expenses were incurred for arranging raids on others who are engaged in such other illicit trade. The expenses so incurred by the assessee was not relating to any illicit trade carried on by the assessee ; he has only taken steps to carry on his trade effectively and smoothly. The expenses were for the purpose of business and on the commercial expediency to carry out such business effectively and as such we arc of the view that the Income-lax Appellate Tribunal was right in law in holding that raid expenses are allowable under Section 37(1).
7. The reference is accordingly answered in favour of the assessee and against the Department.