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 18, Cited by 7]

Delhi High Court

Commissioner Of Income Tax (Delhi ... vs M/S Dalmia Dairy Industries Limited on 30 July, 2008

Author: Badar Durrez Ahmed

Bench: Badar Durrez Ahmed, Rajiv Shakdher

                                                           REPORTABLE

*             THE HIGH COURT OF DELHI AT NEW DELHI

%                                  Judgment delivered on : 30.07.2008

+                          ITR No.299/1988


M/S DALMIA DAIRY INDUSTRIES
LTD                                                          ..... Appellant

                                   -versus-


COMMISSIONER OF INCOME
TAX, (DELHI CENTRAL-I).                                     ..... Respondent

Advocates who appeared in this case:

For the Appellant          :       Mr. V P Gupta with Mr. Basant Kumar and
                                   Mr. Javid Muzaffar

For the Respondent         :       Mr. R D Jolly



                               ITR NO. 300/1988


COMMISSIONER OF INCOME                                       ..... Appellant
TAX, (DELHI CENTRAL-I).

                                   -versus-

M/S DALMIA DAIRY INDUSTRIES
LTD                                                         ..... Respondent

Advocates who appeared in this case:

For the Appellant          :       Mr. R D Jolly


ITR Nos.299 to 301 /1998                                     Page 1 of 17
 For the Respondent         :       Mr. V P Gupta with Mr. Basant Kumar and
                                   Mr. Javid Muzaffar

                               ITR NO. 301/1988


COMMISSIONER OF INCOME                                       ..... Appellant
TAX, (DELHI CENTRAL-I).

                                   -versus-

M/S DALMIA DAIRY INDUSTRIES
LTD                                                         ..... Respondent

Advocates who appeared in this case:

For the Appellant          :       Mr. R D Jolly

For the Respondent         :       Mr. V P Gupta with Mr. Basant Kumar and
                                   Mr. Javid Muzaffar

CORAM :-

HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE RAJIV SHAKDHER

1.     Whether the Reporters of local papers may
       be allowed to see the judgment ?

2.     To be referred to Reporters or not ?
3.     Whether the judgment should be reported
       in the Digest ?

BADAR DURREZ AHMED, J (ORAL)

1. We propose to dispose of these three references under Section 256 (1) of the Income Tax, 1961, all relating to the assessment year 1978-79. One reference (ITR No. 299/1988) is at ITR Nos.299 to 301 /1998 Page 2 of 17 the instance of the assessee and arises out of the assessee‟s appeal [ITA NO. 2907/1982(Delhi)] before the Tribunal. The other two references (ITR No. 300/1988 and ITR No. 301/1988) are at the instance of the revenue and arise out of the assessees appeal [ITA NO. 2907/1982(Delhi)] and revenue‟s appeal [ITA NO. 3018/1982 (Delhi)] before the Tribunal.

+ ITR No. 299/1988 *

2. In this reference, the question that has been referred to us is:-

"Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in law in confirming the disallowance of the expenditure amounting to Rs. 10,03,627/- being legal, court and other expenses in connection with the litigation against the National Bank of Pakistan?"

3. According to the learned counsel for assessee, this question has be to decided against the assessee and in favour of the revenue in view of the decision of this Court in its own case in respect of the assessment years 1967-68 to 1972-73 in the case entitled Dalmia Dairy Industries Limited vs. CIT : 241 ITR 9. This Court, in that case, had noted that the litigation expenses incurred for ITR Nos.299 to 301 /1998 Page 3 of 17 recovering the sale proceeds from Pakistan were of a capital nature and were not allowable as an expenditure. Consequently, following this Court‟s decision in 241 ITR 9, the question raised in this reference (ITR No. 299/1988) is decided in favour of the revenue and against the assessee.

+ ITR No. 300/1988 *

4. As mentioned above, this reference is at the instance of the revenue. The questions referred are as under :-

"Whether the ITAT is correct in law and on facts in holding that :-
i) there is no mandate in Rule 40 that in order to exercise discretion of waiving or reducing interest under Section 217, first assessment must be completed and interest charged?
ii) the use of word „waive‟ against „cancel‟ signifies that exercise of discretion should be before the assessment is completed and not after the said event?
iii) the CIT (A) erred in holding that assessee‟s contention against levy of interest under Section 217 could not be entertained at all as it was beyond its power to adjudicate whether the facts of the case warranted levy of interest, its waiver or reduction?
iv) the ITO must exercise his discretion to waive interest, if he has o gone through the exercise and if he has processed the matter, ITR Nos.299 to 301 /1998 Page 4 of 17 the CIT (A) should entertain the appeal on the question and adjudicate whether discretion under Rule 40 has been properly exercised or not?"

Although, this question is divided into four parts, it essentially one question relating to the issue of waiver of interest under Section 217 of the Income Tax Act, 1961.

5. The facts necessary for deciding these questions are as follows. The assessee had not filed any estimate of advance tax for the assessment year under consideration. The assessee also did not pay any advance tax during the financial year immediately preceding the assessment year under consideration. The assessed tax came to Rs.54,24,216/- and 75% of this worked out to Rs.40,68,162/-. Consequently, it is an admitted position that the provisions of Section 217 were attracted to the assessee‟s case. The Income Tax Officer, as the Assessing Officer was then known, has charged interest from the assessee on the aforesaid basis.

6. The assessee challenged the same before the CIT (Appeals) and contended that interest ought to have been waived or reduced in view of the provisions of Rule 40 of the Income Tax ITR Nos.299 to 301 /1998 Page 5 of 17 Rules, 1962. The plea of the assessee was rejected by CIT (Appeals), inter alia, on the following ground :-

"c) The assessee‟s grievance is that the I.T.O. should have waived the interest under Section 215 (4) of the Act read with Rule 40 of the Income Tax Rules 1962 (hereinafter called the Rules). A perusal of the said Rule 40 would show that the discretion vested with the I.T.O. to reduce or waive the interest could be exercised only after the assessment has been made.

In other words the exercise of that discretion does not form part of the assessment order and therefore, in my opinion, cannot be challenged in an appeal against the assessment order."

The Commissioner of Income Tax (Appeals) also rejected the assessee‟s plea for the following reason :-

"d) The assessee filed petitions under Section 215 (4) of the Act read with Rule 40 of the Rules before the I.T.O. The same were rejected by the I.T.O. No appeals have been filed against the said orders therefore cannot be challenged in the present appeals."

7. The tribunal after considering Rule 40 of the said Rules concluded that there is no mandate in the said rule that in order to exercise the discretion for waiving or reducing interest, the assessment must first have been completed and interest charged. The tribunal noted that as discretion has been given to waive interest, it must follow that it should be before the assessment is completed and ITR Nos.299 to 301 /1998 Page 6 of 17 not after the said event. Consequently, the tribunal rejected the „Commissioners‟ finding and conclusion that the discretion vested under Rule 40 to reduce or waive interest could be exercised only after the assessment had been made. The aforesaid questions have been referred to us in this background.

8. Rule 40 (1) of the Income Tax Rules reads as :-

"40. The Income-tax Officer may reduce or waive the interest payable under Section 215 or Section 217, in the cases and under the circumstances mentioned below, namely :-
1) When the relevant assessment is completed more than one year after the submission of the return, the delay in assessment not being attributable to the assessee."

A reading of the rule clearly indicates that the Income Tax Officer has discretion to reduce or waive interest payable under Section 215 or 217 in the cases and under the circumstance mentioned therein which include the circumstance mentioned in the sub-rule (1). The circumstance being that the assessment is completed more than one year after the submission of the return and that the delay in such completion of such assessment is not attributable to the assessee. In ITR Nos.299 to 301 /1998 Page 7 of 17 the present case the undisputed facts are that the return was filed on 29.06.1978 and the assessment was completed on 28.08.1981, well beyond three years. It is also not disputed that the delay in assessment was not attributable to the assessee. The assessee‟s plea was that the circumstance indicated in sub-rule (1) of Rule 40 was triggered in the assessee‟s case and therefore, the Income Tax Officer, ought to have exercised his discretion to reduce or waive the interest under Section 217 of the said Act. The Commissioner of Income Tax (Appeals) had not looked into this aspect of the matter on the understanding that the question of waiver or reduction of interest could only be gone into after passing of the assessment order. And, because of this, the Income Tax Officer was not required to exercise discretion with regard to waiver in the course of assessment proceedings and, therefore, since the appeal was only against the assessment order, the question of exercise or non- exercise of discretion of waiver was not a part of the order appealed against. Consequently, the question of exercise of discretion to waive or reduce interest did not form subject matter of the appeal.

9. In our view, the interpretation given by the Commissioner Income-tax (Appeals) is erroneous. There is nothing ITR Nos.299 to 301 /1998 Page 8 of 17 in the sub-rule 40 (1) which stipulates or requires the Income Tax Officer to exercise his discretion to reduce or waive interest payable under Section 215 or 217 only after an assessment is completed. The view expressed by the Tribunal in this regard is the correct view in law.

10. Consequently, the question (including its four parts) is answered in favour of the assessee and against the revenue. + ITR No. 301/1988 *

11. In this reference, three questions have been referred to us for our decision:-

"1. Whether the ITAT is correct in law in holding that sales-tax liability of Rs. 7,00,057/- is an allowable deduction during the year under consideration?
2. Whether the ITAT is correct in law and on facts in holding that since litigation expenses have been disallowed, cost and litigation charges of Rs. 29,53,197/- are not taxable as revenue receipts?
3. Whether, on the facts and in the circumstances, the ITAT is correct in law and on facts in declining the department‟s request in the form of additional ground of appeal?"
ITR Nos.299 to 301 /1998 Page 9 of 17

12. Question No. 1 need not detain us in as much as counsel are agreed that it is covered in the assessee‟s favour in view of this Court‟s decision in the assessee‟s case itself reported in 189 ITR 167 entitled CIT v. Dalmia Dairy Industries Limited. It would be relevant to note that the same issue arose in the assessee‟s case for the assessment year 1979-80. The revenue sought to move an application for reference under Section 256 (1) of the said Act before the Tribunal. That application was rejected. Thereafter, the revenue sought to invoke the provisions of Section 256 (2) of the Income Tax Act, 1961 and this Court rejected the revenue‟s application by virtue of the said judgment in 189 ITR 167 while relying on orders in respect of earlier assessment years. Consequently, question no. 1 stands answered in the assessee‟s favour and against the revenue.

13. In so far as question no. 2 is concerned, it is to be held in favour of the assessee in view of the decision of this Court in respect of the question referred to in the first reference i.e., ITR No. 299/1988. It is answered accordingly.

ITR Nos.299 to 301 /1998 Page 10 of 17

14. This leaves us with question no.3. The additional ground that was sought to be raised by the revenue before the Tribunal was as under :-

"In view of para 18 of ITAT order dated 14.01.1986 in ITA No.5718(Del)/84, C.O. No. 108(Del)/85 and ITA No.2614(Del)/85, the Tribunal be pleased to restore to the file of ITA or the CIT (Appeals) the point regarding assessability of Rs. 1,45,60,141/- in the assessment year 1978-79 and 1979-80, as the case may be."

This relates to the issue of interest. Earlier the assessee was claiming taxability of interest on receipt basis and the Department was insisting that interest be taxed on accrual basis year to year. Ultimately, the revenue‟s view was accepted by the assessee. According to the learned counsel for the assessee, the assessee has been paying tax on accrual basis year to year. By proposing the additional ground, what the revenue is wanting to do is to seek enhancement in an indirect manner by introducing a new source of income. According to the learned counsel for assessee, the tribunal does not have any powers to enhance what is not part of the assessment order. Therefore, the additional ground was couched in such a manner requiring the tribunal to restore to the file of Income Tax Officer or the CIT (Appeals) the point regarding assessability of ITR Nos.299 to 301 /1998 Page 11 of 17 Rs. 1,45,60,141/-, for the assessment year 1978-79 and 1979-80, as the case may be. The learned counsel also submitted that the revenue itself was not clear as to in which year the said amount was to be regarded as being taxable.

15. While considering the question of permitting the revenue to raise this additional ground, the Tribunal came to the conclusion that the revenue cannot be so permitted. First of all, it took the view that it was an accepted position that the issue of taxability of the interest was not part of the subject matter of the assessment order or of the order of the first appellate authority for the assessment year under appeal and, that being the case, there can be no question of the setting of the process of assessment and action by the authorities below for the first time. Consequently the tribunal, following the Supreme Court decision in the case of CIT vs. Rai Bahadur Hardutroy Motilal Chamaria : 66 ITR 443 came to the conclusion that that the Appellate Authority had no jurisdiction to assess the source of income which was not disclosed either in the return or processed in the assessment order. The tribunal obviously was of the view that if the additional ground was permitted to be taken and it was ultimately allowed it would amount ITR Nos.299 to 301 /1998 Page 12 of 17 to introducing a new source of income which was not there in the assessment proceedings. Apart from this, the tribunal also independently considered the question regarding the taxability of interest. Considering all these factors, the tribunal declined the revenue‟s request to restore the issue regarding taxability of interest income which had not been processed or assessed by the Assessing Officer or dealt with by the first Appellate Authority on these three counts, independent of each other.

16. Mr. Jolly, who appeared on behalf of revenue, referred to National Thermal Power Corporation Ltd v. CIT : 229 ITR 383 wherein the Supreme Court observed as under :-

"...... Under Section 254 of the Income Tax Act, the Appellate Tribunal may, after giving both the parties to the appeal an opportunity of being heard, pass such orders thereon as it thinks fit. The power of the Tribunal in dealing with appeals is thus expressed in the widest possible terms. The purpose of the assessment proceedings before the taxing authorities is to assess correctly the tax liability of an assessee in accordance with law. If, for example, as a result of a judicial decision given while the appeal is pending before the Tribunal, it is found that a non-taxable item is taxed or a permissible deduction is denied, we do not see any reason why the assessee should be prevented from raising that question before the Tribunal for the first time, so long as the relevant facts are on record in respect of that item. We do not ITR Nos.299 to 301 /1998 Page 13 of 17 see any reason to restrict the power of the Tribunal under section 254 only to decide the grounds which arise from the order of the Commissioner of Income- tax (Appeals). Both the assessee as well as the Department have a right to file an appeal/cross- objections before the Tribunal. We fail to see why the Tribunal should be prevented from considering questions of law arising in assessment proceedings although not raised earlier.
In the case of Jute Corporation of India Ltd. V. CIT [1991] 187 ITR 688, this court, while dealing with the powers of the Appellate Assistant Commissioner observed that an appellate authority has all the powers which the original authority may have in deciding the question before it subject to the restrictions or limitations, if any, prescribed by the statutory provisions. In the absence of any statutory provision, the appellate authority is vested with all the plenary powers which the subordinate authority may have in the matter. There is no good reason to justify curtailment of the power of the Appellate Assistant Commissioner in entertaining an additional ground raised by the assessee in seeking modification of the order of assessment passed by the Income Tax Officer. This court further observed that there may be several factors justifying the raising of a new plea in an appeal and each case has to be considered on its own facts. The Appellate Assistant Commissioner must be satisfied that the ground raised was bona fide and that the same could not have been raised earlier for good reasons. The Appellate Assistant Commissioner should exercise his discretion in permitting or not permitting the assessee to raise an additional ground in accordance with law and reason. The same observations would apply to appeals before the Tribunal also.
The view that the Tribunal is confined only to issues arising out of the appeal before the Commissioner of ITR Nos.299 to 301 /1998 Page 14 of 17 Income Tax (Appeals) takes too narrow a view of the powers of the Appellate Tribunal (vide, e.g., CIT vs. Anand Prasad [1981] 128 ITR 388 (Delhi), CIT vs. Karamchand Premchand P. Ltd. [1969] 74 ITR 254 (Guj) and CIT vs. Cellulose Products of India Ltd.

[1985] 151 ITR 499 (Guj) [FB]). Undoubtedly, the Tribunal will have the discretion to allow or not allow a new ground to be raised. But where the Tribunal is only required to consider a question of law arising from the facts which are on record in the assessment proceedings we fail to see why such a question should not be allowed to be raised when it is necessary to consider that question in order to correctly assess the tax liability of an assessee."

(Underlining added)

17. In response to this, Mr. Gupta, the learned counsel appearing on behalf of assessee submitted that the Income Tax Act has a specific scheme. Referring to Section 246A he submitted that it only the assessee who can file an appeal and not the revenue. With reference to Section 251, learned counsel pointed out that though the Commissioner of Income-tax (Appeals) has the power to enhance, the same is limited to what is recorded in the assessment order. Similarly, he submitted with reference to Section 254 that the Tribunal can only pass orders in respect of the order appealed against and must confine itself to the subject matter of the appeal itself. The tribunal cannot enhance the assessment on the basis of ITR Nos.299 to 301 /1998 Page 15 of 17 the material which does not form part of the original assessment order or the appellate order. The learned counsel placed reliance on the decision of Gujarat High Court in the case of Saheli Synthetics Pvt Ltd v. CIT : 302 ITR 126. That decision was also rendered in the background of the Supreme Court decision in CIT v. Rai Bahadur Hardutroy Motilal Chamaria (Supra) wherein the Supreme Court categorically observed and noted that it is not open to the Appellate Assistant Commissioner, Appellate Authority to travel outside the record, that is, the return made by the assessee or the assessment order of the Income Tax Officer with a view to point out a new source of income and the power of enhancement under Section 31 (3) (under the old Act of 1922, which is in pari materia to Section 251 of the 1961 Act) is restricted to the sources of income which have been the subject matter of consideration by the Income Tax Officer from the point of view of taxability.

18. Agreeing with the submissions made by the learned counsel for the assessee and the view clearly expressed by the Supreme Court in CIT v. Rai Bahadur Hardutroy Motilal Chamaria (Supra), we feel that the Tribunal was right in rejecting the revenue‟s application for raising the additional ground as that ITR Nos.299 to 301 /1998 Page 16 of 17 would have amounted to introduction of a new source of income. The decision in National Thermal Power Corporation (Supra) also does not come to the aid of the revenue in this case. A new ground can be permitted in appeal so long as the relevant facts are on record and the ground sought to be raised could not have been raised earlier for good reasons. As noted in National Thermal Power Corporation (Supra), the Tribunal has the discretion to allow or not to allow a new ground to be raised. A new ground may be allowed to be raised only when it arises from the facts which are on record. This is not the case here. Consequently, this question is decided in favour of the assessee and against the revenue.

19. The three references stand answered and are disposed of accordingly.

BADAR DURREZ AHMED, J RAJIV SHAKDHER, J July 30, 2008 mk ITR Nos.299 to 301 /1998 Page 17 of 17