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 5, Cited by 2]

Gauhati High Court

Patkai Coal Products Pvt. Ltd vs Commissioner Of Income Taxes, ... on 24 July, 2013

Author: I. A. Ansari

Bench: I. A. Ansari

                                                                  Page No. 1




               IN THE GAUHATI HIGH COURT
 (THE HIGH COURT OF ASSAM; NAGALAND; MIZORAM AND
               ARUNACHAL PRADESH)


                                 ITA 27/2011

               Patkai Coal Products Pvt. Ltd,
               A company incorporated under the Companies Act, 1956,
               and having its registered office at SR Lohia Road, Tinsukia,
               District-Tinsukia, Assam.
                                                      - Appellant
                         - Versus -
               Commissioner of Income Tax,
               Dibrugarh, Dist. Dibrugarh,
               Assam.

                                                       - Respondent
                         BEFORE
             THE HON'BLE MR. JUSTICE I. A. ANSARI
          THE HON'BLE DR. (MRS) JUSTICE INDIRA SHAH

      Advocates present:
      For the appellant              :    Mr. G.N. Sahewalla, Sr. Advocate
                                          Md. Aslam, Advocate,
                                          Mr. D. Senapati, Advocate,
                                          Mr. U. Dutta, Advocate
                                          Mr. P. Deka, Advocate
                                          Ms. M. Borah, Advocate,
      For the respondent         :        Mr. S. Sharma, Advocate


      Date of hearing                 :   24.07.2013
      Date of judgment                :   24.07.2013



                               JUDGMENT & ORDER
                                    (ORAL)

(Ansari, J.) This is an appeal under Section 260A of the Income Tax Act, 1961 (hereinafter referred to as 'the Act'), against the order, dated 28.01.2011, passed by the learned Income Tax Appellate Tribunal, Guwahati Bench, ITA 26/2011 Page No. 2 (hereinafter referred to as the 'learned Tribunal'), in Income Tax Appeal (in short, 'ITA') No. 130(Gau)/2008 for the assessment year 2003-2004.

2. The appeal has been admitted on the following substantial questions of law for determination and decision:

"Whether, in the facts and in the circumstances of the case, the learned Tribunal was justified in confirming the order, dated 21.02.2008 of the learned Commissioner, Income Tax, Dibrugarh, in exercise of his powers under Section 263 of the Income Tax Act, 1960?"

3. We have heard Mr. G.N. Sahewalla, learned Senior counsel, for the assessee-appellant, and Mr. S. Sharma, learned counsel, for the respondent.

4. The material facts, giving rise to this appeal, may, in brief, be set out as under:

(i) The appellant is a company incorporated under the Companies Act, 1956, and is engaged in manufacture of Coke, etc, in its industrial establishment, which has started operating with effect from 11.09.2000. For the assessment year 2003-2004, the appellant Company submitted its return of income, on 01.12.2003, showing its total income as NIL and computed book profit of a sum of Rs. 83,01,890/- in terms of the provisions of Section 115JB of the Act and deposited a sum of Rs.6,88,470/- as tax payable thereon. In the return, so filed, the appellant Company had sought for deduction of its claim of transport subsidy of a sum of Rs.1,40,28,313/- .
ITA 26/2011 Page No. 3

(ii). By order, dated 08.02.2006, the Assessing Officer made his assessment order agreeing with the return of income and taxable liability as had been indicated in the appellant Company's return by allowing deduction, under Section 80IA, in respect of the amount, which had been, admittedly, received by the appellant Company as transport subsidy.

(iii). The assessment order, dated 08.02.2006, was interfered with, on 25.01.2008, by the Revisional Authority by invoking its power under Section 263 of the Act and, having examined the case of the appellant Company as well as the assessment order, the Revisional Authority directed the Assessing Officer to make assessment order afresh on the ground that the transport subsidy, which had been received by the industrial undertaking of the appellant Company, was not permissible to be deducted by taking recourse to Section 80IA of the Act. As against the order, dated 25.01.2008, passed by the Revisional Authority, the appellant Company preferred an appeal, which gave rise to ITA No. 133(Gau)2008.

(iv) In course of time, by its order, dated 28.01.2011, the learned Tribunal upheld the revisional order by taking the view that the amount, received by the appellant Company, as transport subsidy, was not deductible under Section 80IA. Aggrieved by the decision of the learned Tribunal, so reached, this appeal has been preferred. ITA 26/2011 Page No. 4

5. While considering the present appeal, it needs to be noted that a Division Bench of this Court, in a recent decision, reached on 29.05.2013, in ITA No.7/2010 (Commissioner of Income Tax Vs. Meghalaya Steels Ltd.) and other connected appeals, has taken the view that transport subsidy is aimed at reducing the cost of production of the industrial undertakings covered by transport subsidy Scheme and, thus, there is a first degree nexus between the transport subsidy, on the one hand, and cost of production, on the other and when cost is reduced, it naturally helps in earning of profit and, at times, higher profits and such profits and gains ought to be treated to be profits and gains derived from, or derived by, the industrial undertaking concerned. The relevant observations, appearing in this regard, in Meghalaya Steels Ltd. (supra), read as under:

"78. From the definition of raw materials and finished goods, embodied in the Transport Subsidy Scheme, 1971, and the details of the Scheme as contained, particularly, in Sub-Clause (iv) of Clause 6 of the Scheme shows that in the case of North-Eastern Region, the Scheme promised that the transport subsidy would be given on the transport costs, between Siliguri and the location of the industrial unit concerned, on the raw materials actually required and used by the qualified industrial unit in its manufacturing programme as may have been approved by the Government concerned. The Transport Subsidy Scheme, 1971, also promised to make available transport subsidy on finished goods, actually produced by the industrial unit in accordance with the manufacturing programme approved by the Government concerned.
ITA 26/2011 Page No. 5
79. What logically follows from the above discussion is that subsidy, on transportation of raw materials as well as finished goods, was promised to be made available to the industrial units concerned in a manner, which would directly affect the cost of production inasmuch as transportation subsidy, on the raw materials, was not meant to cover all the raw materials, but only that part or portion of the raw materials, which was actually required and used by an industrial unit in its manufacturing programme approved by the Government concerned and, similarly, transport subsidy, on the finished goods, too, help in reduction of the cost of manufacturing of the industrial unit concerned inasmuch as subsidy on transportation of finished goods was promised to be given on the finished goods actually produced by the industrial unit in accordance with the manufacturing programme approved by the Government concerned.
80. When the transport subsidy, so received, both, on the transportation of the raw materials as well as transportation of the finished goods, does go to reduce the cost of production of an industrial undertaking, the resultant effect of such a reduction, on the cost of production, would, obviously, help generate profits and, at times, higher profits.
              ***                  ***                  ***

              ***                  ***                  ***

94. Put shortly, there is an existence of direct nexus between transport subsidy, on the one hand, and the manufacturing/production activities of industrial undertaking, on the other, stands well established. Unless shown otherwise, the industrial undertakings, in the present set of appeals, which have been granted transport subsidy, are entitled to claim deductions in terms of the directions of the learned Tribunal.
              ***                  ***                  ***

              ***                  ***                  ***




ITA 26/2011
                                                                        Page No. 6



138. What crystallizes from the above discussion is that the assessee's income, with the cost of production being reduced, because of the subsidies received, would obviously rise and, in consequence thereof, the profits earned, and the gains made, by the industrial undertaking concerned would also increase. The profits, so increased, would be part of the gross total income of the assessee as defined under Section 80B of the Act subject to deductions, as provided under Chapter VIA of the Act, which includes deductions under Section 80B as well as 80C. If an assessee becomes eligible for deduction under Section 80IB or 80IC, he will not be liable to pay income tax on the increased profit. Conversely put, the subsidies serve no purpose if he has to pay increased tax on the profits, which he has made, because of the operational subsidies received by him.
139. Situated thus, there can be no escape from the conclusion that the subsidies, in question, being operational in nature, help the assessee concerned earn profits and the profits, so earned, because of the subsidies, in question, are deductible in terms of the provisions of Section 80IB of the Act."

6. In view of the decision, so arrived at by this Court, in Meghalaya Steels Ltd. (supra), there can be no escape from the conclusion that the Revisional Authority had seriously erred in law in interfering with the assessment order, dated 08.02.2006, on the ground that the transport subsidy, received by the industrial undertaking of the appellant Company, could not have been deducted by resorting to Section 80IA. By its impugned order, dated 28.01.2011, the learned Tribunal perpetuated the error by agreeing with the views expressed by the ITA 26/2011 Page No. 7 Revisional Authority that transport subsidy was not entitled to be deducted in terms of the provisions of Section 80IA.

7. In the light of the decision, reached in Meghalaya Steels Ltd. (supra), it is clear, if we may reiterate, that the appellant Company was entitled to claim deduction under Section 80IA of the amount, which had been received by it in the form of transport subsidy and the act of not allowing deduction by the Revisional Authority and the learned Tribunal constitute grave error warranting interference by this Court.

8. In the result and for the reasons discussed above, this appeal succeeds. The impugned order, passed by the learned Tribunal, on 28.01.2011, as well as the order, dated 25.01.2008, passed by the Revisional Authority, are hereby set aside and the assessment order, dated 08.02.2006, passed by the Assessing Officer, is hereby upheld.

9. With the above observations and directions, this appeal shall stand disposed of.

10. No order as to costs.

                                        JUDGE                     JUDGE




Dutt/rk




ITA 26/2011