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 1, Cited by 3]

Bombay High Court

Commissioner Of Income-Tax vs Orient Charterers on 29 September, 1989

Equivalent citations: [1990]185ITR354(BOM)

Author: S.P. Bharucha

Bench: S.P. Bharucha

JUDGMENT
 

 T.D. Sugla, J. 
 

1. The two questions of law referred to this court at the instance of the Departmrnt are :

"(a) Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the weighted deduction under section 35B should be allowed to the assessee ?
(b) Whether, on the facts and in the circumstances of the case, the Tribunal is justified in holding that the assessee's activities are covered by sub-clauses (ii) and (vii), instead of clauses (iii) and (viii) of section 35B(1)(b) and hence holding that Explanation 2 inserted by the Finance Act, 1973, with retrospective effect from April 1, 1968, is not applicable in this case ?"

2. The assessee, a firm, carries on business as freight-brokers and shipping agents. The proceedings relate to the assessment years 1970-71 and 1971-72. During the relevant previous years, the assessee undertook to charter foreign ships for the import of foodgrains, etc., for the Government of India and received commission from the concerned shipping companies. In respect of the services rendered and facilities granted by it in the sphere of its activities, the assessee incurred certain expenditure and claimed deduction under section 35B in respect thereof. The particulars of expenditure for the respective years are :

Assessment year 1970-71 Rs.
Telex expenses                                      1,18,284.45
Foreign tour expenses                                 11,761.51
Cable expenses                                        21,796.32
Trunk call to foreign countries                          996.00
Subscription fees to foreign magazines including -
advertisement                                          1,242.02
Foreign books and periodicals                            761.27
                                                    -----------
                                         Total      1,54,841.57
                                                    -----------
            Assessment year 1971-72
                                                           Rs.
(i) Allowance on telex expenses to foreign countries       98313.00
(ii) Subscription fees for foreign magazines               1,632.61
(iii) Foreign cable expenses                              24,658.37
(iv)  Foreign tour                                        25,478.28
                                                        -----------
                                             Total      1,50,081.26
                                                        ----------- 
 

3. The assessee's claim that it was entitled to deduction under section 35B was rejected by the Income-tax Officer who held that the assessee was not exporting any commodity nor providing and services outside India and was, therefore, not entitled to deduction under section 35B. The Appellate Assistant Commissioner accepted the claim of the assessee for deduction under section 35B and directed the Income-tax Officer to allow deduction after verifying the correctness of the computation of the claim. The contentions on behalf of the Department before the Tribunal were that (i) the assessee itself was not exporting any goods and was, therefore, not entitled to deduction under section 35B(ii) that by virtue of Explanation 2 to section 35B(1) inserted by the Finance Act, 1973, with retrospective effect from April 1, 1968, the claim was not admissible in respect of expenditure falling under the sub-clauses (iii) and (viii) of section 35B(1)(b) and that expenditure was falling under these sub-clauses only, and (iii) that the assessee would be entitled to proportionate relief only, if at all, "with reference to the amounts received in rupees and the foreign exchange earned in foreign currency". The Tribunal rejected all the three contentions and dismissed the Department's appeal.
4. Dr. Balasubramanian, learned counsel for the Department, reiterated that the assessee was not an exporter of goods, services and/or facilities. Its business was only that of a broker. It was collecting informaion about the availability of ships and the parties who desire to import goods. The information so collected enabled the assessee to strike a deal between the two. The exporter of the goods was also entitled to deduction under section 35B be for the same activity. The two person cannot be entitled to deduction under section 35B in respect of one and the same transaction. In any event, there was retrospective amendment by insertion of Explanation 2 which prohibited deduction in respect of expenditure of the nature covered by sub-clauses (iii) and (viii) of section 35B(1)(b). The expenditure involved herein was of the nature covered by the abovesaid two clauses.
5. The assessee-firm is admittedly carrying on business as freight-brokers and shipping agents. In the course of and for its business, it was necessary to collect information as to the places where goods are available for export from one country to another country and regarding the availability of ships. It is this type of information which the assessee furnishes to the ship-owners as well as to exporters of goods that enables the deals to be struck and the assessee gets brokerage or commission.
6. The question is, whether the assessee's case falls within section 35B(1)(a) and, if so, whether the expenditure incurred by it falls under one of the nine sub-clauses mentioned in section 35B(1)(b) other than sub-clauses (iii) and (viii) as it is common ground that as a result of the insertion of Explanation 2 in section 35B(1)(b), expenditure falling under clauses (iii) and (viii) will not qualify for deduction under section 35B(1)(b). In this background, we have carefully read clause (a) of sub-section (1) of section 35B. We do not find anything in the clause which debars a broker or agent who supplies services or facilities as distinct from goods from getting deduction under section 35B. In fact, by its judgment dated June 13, 1978, in Income-tax Reference No. 375 of 1977, in CIT v. Indian Hotels Co. Ltd., this court has held that the assessee whose business was merely to extend facilities and render services, was entitled to deduction under section 35B.
7. The next question is, whether the expenditure incurred by the assessee falls under one of these nine sub-clauses to section 35B(1)(b) other than sub-clauses (iii) and (viii). The details of the expenditure have already been noted in paragraph 2 of this judgment. The expenditure in respect of which deduction is claimed can be broadly divided into two categories : (i) expenditure incurred on foreign travel, and (ii) expenses incurred in connection with and/or for obtaining information as to the exporters of goods and the availability of ships. While the expenditure on foreign travel would squarely fall under sub-clause (vii), the expenditure on obtaining information of the above nature as to the markets for services in which the assessee dealt will fall under sub-clause (ii). It is not in dispute that Explanatiop 2 inserted in the section with retrospective effect has no bearing on an expenditure which falls under sub-clauses other than sub-clauses (iii) and (viii). The contention that the actual exporter of goods may also be entitled to deduction under section 35B is not relevant. In the circumstances, the Tribunal, in our judgment, rightly held that the assessee was entitled to deduction under section 35B.
8. In the result, both the questions are answered in the affirmative and in favour of the assessee.
9. No order as to costs.