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 2, Cited by 4]

Punjab-Haryana High Court

Commissioner Of Income-Tax vs Sunil Theatre on 2 February, 1989

Equivalent citations: [1989]177ITR558(P&H)

JUDGMENT


 

  Gokal Chand Mital, J.   
 

1. Sunil Theatre, the assessee, was an unregistered firm for the assessment year 1978-79. When assessment for the aforesaid year was being made by the Income-tax Officer, it was found that there was a net loss but he disallowed carry forward of the loss for the assessment year 1979-80 in view of the fact that for the assessment year 1979-80, the firm had been granted registration and the provisions of Section 77(1) of the Income-tax Act, 1961 (for short "the Act"), could not help the assessee in carrying forward the loss, as it ceased to be an unregistered firm in the year to which the loss was sought to be carried forward. The assessee relied on Addl. CIT v. B. S. Dall Mills [1981] 131 ITR 111, a decision of the Karnataka High Court, but benefit of that case was not given to the assessee, although it was on all fours applicable for the reasons stated in the order of the Income-tax Officer.

2. On appeal, the Appellate Assistant Commissioner applied B. S. Dall Mills' case [1981] 131 ITR 111 (Kar), and gave relief to the assessee, stating that it will be entitled to carry forward the loss suffered in the assessment year 1978-79 to set off against the income of the firm in the subsequent years and that registration did not make any difference as the firm continued to be the same. The order of the Appellate Assistant Commissioner was upheld by the Income-tax Appellate Tribunal, Amritsar, and at the instance of the Revenue, the following question has been referred for the opinion of this court:

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal is right in law in upholding the finding of the Appellate Assistant Commissioner that the assessee is entitled to set off the loss against the income of the firm in the subsequent years in view of the provisions-of Section 77(1) of the Income-tax Act, 1961 ?"

3. The decision in B. S. Dall Mills' case [1981] 131 ITR 111 (Kar) is on all fours in favour of the assessee, and, therefore, the question that arises is whether it lays down correct law. After considering the provisions of Section 77(1) of the Act and other relevant provisions, we are of the opinion that the Karnataka High Court has come to the correct conclusion on the interpretation of Section 77(1) of the Act, that if an unregistered firm becomes a registered firm in the subsequent years, the loss incurred by the unregistered firm can be carried forward in the subsequent years in spite of the registration. One of the prerequisites for doing this is that the firm should be the same. If there is a change in the constitution of the firm, then, different consequences may flow. Here, there is no change in the constitution of the firm, and, therefore, the word "firm" used at the end of Section 77(1) of the Act would include both a registered as well as an unregistered firm. The registration of the firm does not take away the benefit which would have accrued to it under Section 77(1) of the Act, if it had remained unregistered. Accordingly, we agree with the view taken by the Karnataka High Court and hold that carry forward was rightly allowed and the referred question is decided in favour of the assessee, that is, in the affirmative, with no order as to costs.