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 9, Cited by 6]

Andhra HC (Pre-Telangana)

Commissioner Of Income-Tax, A.P.-I, ... vs T.T.D. Co-Op Stores Ltd., Tirupathi on 27 March, 1998

Equivalent citations: 1998(4)ALD7, [1998]232ITR109(AP)

Author: T.N.C. Rangarajan

Bench: T.N.C. Rangarajan

ORDER

 

T.N.C. Rangarajan, J.

 

1. Heard the learned Counsel for the petitioner and Sri Y. Ratnakar and Sri P.S.R. Chandra Murthy, learned Counsel for the respondents.

2. These three references raise identical questions and can be disposed of by a common order.

3. The assesses is a Co-operative Society engaged in the business of purchasing provisions and other goods which are sold mostly to the members of the Society. It also cams interest and other miscellaneous income. At the end of the year after ascertaining the profits, the Society declared rebate to the members.

4. For the assessment year 1980-81 the Income-Tax Officer allowed the rebate distributed to the members as a deduction in computing the assessee's total income. Subsequently he found that the assessment for the assessment year 1981-82 had been revised by the Commissioner of Income-Tax. He accordingly treated that as an information and re-opened the assessment to disallow the rebate. This was carried on appeal and the Appellate Tribunal following its own orders for the assessment year 1981 -82 held that there is no rule or provision to allow rebate as a deduction.

5. For the assessment year 1981-82 the Income-Tax Officer disallowed the actual rebate given by the Society by an order under Section 263 and set aside the assessment holding that the rebate is nothing but an appropriation of its profits and accordingly cannot be allowed as a deduction and the appellate tribunal held that the rebate was to be related to a provisional price and hence it should be allowed as a deduction in appropriating trading profits and not as an expenditure incurred.

6. For the assessment year 1982-83 the Income-Tax Officer allowed the deduction of rebate only to the extent of profits of business. This was confirmed by the appellate tribunal.

On these facts two identical questions stated below have been referred for the opinion of this Court at the instance of the Revenue.

(1) Whether on the facts and in the circumstances of the case, the Income-Tax appellate tribunal was correct in holding that the payment of rebate to its members was the expenditure wholly and exclusively incurred for the purpose of its business?
(2) Whether on the facts and in the circumstances of the case, the Income-Tax Appellate Tribunal was correct in holding that the appropriation of profits to members under Section 45 of the Cooperative Societies Act in the name of rebate was not distribution of profits to the members?

7. The learned standing Counsel for the Revenue took us through the provisions of the Cooperative Societies Act and the Bye-laws and pointed out that these provisions specifically referred to the payment of rebate out of the net profits and submitted that this was only an appropriation of income and could not be allowed as a deduction. He also submitted that where the amount is paid after receiving the income it must be taken as an appropriation of income, unless there is some material to indicate that there was a diversion of that profit to some other person by overriding file before the profit accrues. He tried to distinguish the decision reported in Poona Electric Supply Company limited, FTR 1987, Vol. 27P. 521 relied on by the appellate Tribunal by pointing out that in that case there was a statutory reserve created with reference to a reasonable price fixed in the statute, while in the present case the amount of rebate was at the discretion of the Cooperative Societies. He also pointed out that this decision has referred to the subsequent decision of the Supreme Court in Associated Power Company Limited v. Commissioner of Income-Tax, ITR-1996 Vol 218 Page 195 and submitted that there was a clear cut difference between deductions made for ascertaining the profits and distribution made out of profits. The learned Standing Counsel therefore urged that in the present case the amount was paid only as part of the profit and therefore it cannot be allowed as a deduction.

8. On the other hand the learned Counsel for the assessee submitted that a similar situation arose in Armoor Co-operative Marketing Society vs. Commissioner of Income Tax, 1987 ITR (Vol.167) 565 where the question was answered in favour of the assessee under the relevant provisions of the Co-operative Societies Act. He submitted that though the rebate was given at the end of the year after ascertaining the profit that was only, an occasion for giving rebate and not a distribution of the profit itself. He submitted that this was an incentive encouraged by the Government and should not be disallowed for the purpose of Income-tax.

9. On a consideration of the rival submissions we are of the opinion that the decision of the Tribunal is eminently reasonable. The Andhra Pradesh Co-operative Societies Act by Section 45, provides for the disposal of net profits. Part of the net profits is to be transferred to the reserve fund. The balance of the net profits may be utilised for payment of rebate to members on the amount or volume of business done by them with the Society, to the extent and in the manner specified in the bye-laws.

10. Paragraph 40(4) of the Bye-laws of the assessee society reads as follows:

"A rebate on purchases at a rate to be fixed by the Central Body on the recommendation of the Board of Directors shall be divided among the members according to the amount of purchases made by them during the year; subject to the restrictions imposed in Rule 36 (c) (sic) of the Andhra Pradesh Co-operative Societies Rules".

Government issued a G.O. in the following terms:

"Now therefore in exercise of the powers conferred by rule 67 of the Andhra Pradesh Co-operative Societies Rules, 1964 the Governor of Andhra Pradesh hereby exempts the Tirumala-Tirupati Devasthanams Co-operative Stores Limited, Tirupati from the provisions of Rule 36 (3)(c) of the said rules so as to enable the Society to declare rebate on purchases made by the members of the Stores subject to a maximum of 60% of the net profit, earned by the Stores for the Co-operative year 1967-68 and for the subsequent years on a permanent basis subject to the condition that profits earned by the Stores should not fall short of the minimum so as to enable the stores to meet the statutory reserves first and then allow the rebate to its members to an extent of not exceeding 60% of the net profits".

11. The record also shows that there was a G.O. issued by the Government on 6-1-1972 which specified the maximum rebate payable as 25% of the net profits. The relevant portion of G.O. dated 6-1-1972 is to the following effect:

"This special incentive offered to the members has been resulting in increase in business of the Stores Year after year;
The Registrar of Co-operative Societies has considered that this concession might be extended for the year 1967-68 and also for the subsequent years on a permanent basis;
The Government are satisfied that the said Society deserves the concessions on a permanent basis"

12. As can be seen from this Government order the rebate was being paid to the member as a special incentive for increasing the Society's business. The point taken by the Revenue is that since Section 45 of Cooperative Societies Act as well Rule 36 of that Act talk of payment out of the net profits, it is only an appropriation of the profit and cannot be allowed as a business expenditure. It is true that where an amount is paid out of the net profits, it cannot be allowed as a business expenditure because business expenditure is to be allowed for ascertaining the net profit and not to be paid out of the net profits. But the fact is that net profit is ascertained only after allowing rebate which goes to reduce the price at which members purchased the goods from the Society. The Tribunal has pointed out that the scheme of rebate is that the price at which the goods were sold to the members was taken as a provisional price. When the rebate is given at the end of the year, the provisional price is reduced and the amount received by the Society is itself taken at a reduced figure. In other words the deduction goes to the trading account where the figure for sales will be reduced by the amount of rebate given. It is not a case where this deduction on business expenditure is made after ascertaining the gross profit. The only objection is that this rebate is given at the end of the year after ascertaining the profit made during the year. That can be an occasion to find out whether the Society has surplus out of which a rebate could be given to the loyal customers. But even if the ascertainment is at the time of making up of the accounts, the actual rebate is related back to the date of sales and the sale figure is reduced in the trading account. This is the view taken by this Court in Arrnoor Co-operative Marketing Society v. C.I.T. (A.P.) (supm). Where under similar circumstances bonus was given to the members who sold goods to the Society, at the end of the year, after ascertaining the profits.

13. The appellate tribunal also referred to the decision of the Supreme Court in Poona Electric Supply Company Limited (supra) in support of their view. In that case the Electricity Act provided for creating a reserve for the customers, in case the profit is more than the reasonable rate admissible for paying charges to the customers. The Supreme Court pointed out that if the rebate is given it goes to reduce the price and therefore it is a case of the assesses receiving less amount as a profit.

14. The learned standing Counsel sought to distinguish that case by stating that in the present case there is no such statutory direction to grant rebate but we are of the opinion that there is a clear decision to give rebate to those members of the Society who have done large business as an incentive for the purpose of encouraging the co-operative movement and that the rebate is not to be given if there is a loss. Even in the recent decision in Associated Power Company Limited v. V.C.I.T. I.T.R. (S.C.) Vol.218, Page 195. (supra) the Supreme Court has reiterated the view after quoting the following passage from Poona Electricity Supply Company:

"Under Section 10(1) of the Income-Tax Act, tax shall be payable by an assessee under the head 'profits and gains of business' in respect of profits and gains of any business carried on by him. The said profits and gains are not profits regulated by any statute, but profits in a business computed on business principles. They are business profits and not statutory profits. They are real profits and not notional profits. The real profit of a businessman under Section 10(1) of the Income-tax Act cannot obviously include the amounts returned by him by way of rebate to the consumers under statutory compulsion. It is as if he received only from the consumers the original amount minus the amount he returned to them. In substance, there cannot be any difference between a businessman collecting from his constituents a sum of Rs. Y in addition to Rs. X by mistake and returning' Rs. Y to them and another businessman collecting R. X alone. The amount returned is not a part of the profits at all",.
After considering various judgments, this Court was led to observe that the income-tax was a tax on the real income, i.e., the profit arrived at on commercial principles subject to the provisions of the Income-tax Act. The real profit could be ascertained only by making the permissible deductions. There was a clear-cut distinction between deductions made for ascertaining the profits and distributions made out of profits. In a given case, whether the outgoings fell in one or the other of the heads was a question of fact to be found on the relevant circumstances, having regard to business principles. Another distinction that had to be borne in mind was that between the real profits and the statutory profits, the latter were statutorily fixed for a specified purpose".

14. The Supreme Court emphasized the fact that the amount returned is not a part profit at all. We, therefore, answer the question in the affirmative and against the Revenue.