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 4, Cited by 12]

Delhi High Court

Cit vs Escorts Finance Ltd. on 15 May, 2006

Author: Shiv Narayan Dhingra

Bench: T.S. Thakur, Shiv Narayan Dhingra

JUDGMENT
 

Shiv Narayan Dhingra, J.
 

1. This appeal has been filed against the order of the Tribunal whereby the Tribunal allowed expenditure of Rs. 30,94,337 incurred by the assessed for providing wooden partition, painting, glass work and other petty repairs in the leased premises, as revenue expenditure. The assessing officer had disallowed this amount as revenue expenditure and considered it as capital expenditure. Commissioner (Appeals) and the Tribunal both had considered the expenditure as revenue expenditure.

2. In Gulamhussein Ebrahim Matcheswalla v. CIT , it was observed that mere quantum of amount spent for repairs by itself is not decisive of the question whether it is an expenditure of revenue nature or a capital nature. In this case the assessed had replaced corrugated sheets on the roof with asbestos cement sheet and had constructed weather sheds and claimed the same as revenue expenditure, court observed:

Mr. Kolah relied upon two unreported decisions of this Court in the case of Commissioner of Income-tax v. David Mills Ltd. (Income-tax Reference No. 17 of 1950, decided by Chagla C.J. And Tendolkar J. on 10-10-1950) and Meyor Mills Ltd v. Commissioner of Income-tax (Income Tax Reference No. 36 of 1950 decided by the same Bench on 30-3-1951). The judgments in these two cases are to be found at pages 46 and 81 of the volume entitled Unreported Income-tax Judgments of the Bombay High Court, published by the Western India Regional Council of the Institute of Chartered Accountants of India, Bombay. In the first of these cases the assessed-company in the past repaired the flooring by replacing the upper layer which was a wooden layer by wooden boards. In the year of account, a layer of oxychloride was laid between the two layers. Though this process cost the company less than the original process, it made the floor more durable. The contention of the department was that by this particular process a new asset had come into existence and, therefore, the amount spent was not of a revenue nature. That contention was rejected by this Court and this Court took the view that the assessed was only maintaining and preserving an asset, which he already possessed, by the process which he adopted. The life of the asset was made longer and it was made to give better service than it was doing in the past. This court took the view that the expenditure incurred was not of a capital nature. The principle in David Mills Ltds case was followed in Meyor Mills Ltds case where the amount spent was for oil-painting rather than for white washing which was done every year.

3. In CIT v. J.K. Industries (P) Ltd (1950) 125 ITR 218 (Cal), the court has held as under:

Mr. Sukumar Bhattacheryya relied upon and cited the decision in the case of Regal Theatre (1966) 59 ITR 449 (Punj) which was considered by the Tribunal. The facts in this case were that the assessed had taken on lease a cinema building with all furnitures and fittings whereunder the lessee could not make any additions or alterations and the Lesser had to carry out whitewashing, colour washing and repairs to the building. During the relevant assessment year, in order to cover up a damaged wall, the assessed spent a sum for wooden panelling. The question arose whether the said amount spent as aforesaid would be allowable as a deduction under Section 10(2)(xv) of the Indian Income Tax Act, 1922. On these facts, the Punjab High Court held that the assesseds lease was for a short duration and the life of the panels was such that the panelling could not be treated as an asset of an enduring nature. The High Court compared the putting up of such wooden panelling with plastering and painting of walls and held the expenses incurred were of a revenue nature.
In the instant case, the assesseds contention that the wooden panelling did not last long and as such were not an enduring asset has been accepted by the Tribunal. This finding of fact has not been challenged. In view of the aforesaid finding and the decision in Regal Theatre (1966) 59 ITR 449 (Punj) we hold that the expenses incurred by the assessed in putting up the wooden panelling did not result in any enduring benefit to the assessed and, therefore, was deductible as a revenue expenditure....

4. We consider that the amount spent on providing wooden partition, painting of leased premises, carrying out repairs so as to make the premises workable, to replace glasses etc. has to be considered as revenue expenditure. It is for the businessman to see as to in what manner the leased premises is to be maintained and what are the necessary repairs which are required to be done. We consider that all such expenditures which were incurred on painting, polishing of the floor providing wooden panelling etc. is revenue expenditure and the nature of repairs is not of an enduring character so as to characterise as capital expenditure.

5. The appeal is dismissed.