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 8, Cited by 29]

Gujarat High Court

Commissioner Of Income Tax vs Shashi Theatre (P) Ltd. on 5 September, 2000

Equivalent citations: (2001)164CTR(GUJ)415

Author: D. M. Dharmadhikari

Bench: D. M. Dharmadhikari

ORDERIssues on which appellate authority has given decision 

Catch Note: 

The assessee claimed investment alllowance on certain items--The assessing officer allowed investment allowance for items-machinery, AC plant, generator a/c and electrical fittings--The assessee went up in appeal under section 246 of the Act--The ground among others urged in appeal was against non-grant of investment allowance on items of plaster of paris, furniture and acoustics to the extent of the amounts mentioned against each of the said items--In considering the claim for grant of investment allowance for the aforesaid items, the Commissioner (Appeals) in his order, took a decision in favour of the assessee that the assessee is entitled to investment allowance on the said items as well--After the decision on the appeal in favour of the assessee on his claim for investment allowance and grant of the same for all items, another Commissioner took up the matter in revision under section 263 of the Act stating that the order of the assessing officer to the extent of granting investment allowance for items-machinery, AC plant, generator a/c and electrical fittings was erroneous--Not proper--In view of clause (c) of Explanation to section 263(1) the revisional power did not extend to matters on which the appellate authority had bestowed  consideration and given decision.

 

Held: 

On plain reading of the order of the Commissioner (Appeals) in para 3, the contention advanced on behalf of the revenue  cannot be accepted that the subject-matter of grant of investment allowance to the assessee for all the items including the disputed items under consideration, neither came up for consideration not decided by him. What one finds is that for considering grant of investment allowance for items which were rejected by the assessing officer, it was necessary to go into the question of validity of the grant of investment allowance for items already made admissible by the assessing officer. The total claim for investment allowance in the return of the assessee in the sum of Rs. 5,35,434 was before the Appellate Authority. It is true that against the order of the assessing officer there is no appeal provided to the revenue  but in the assessee's appeal the department was a party. The ground that on all items no investment allowance should be granted as the 'theatre' does not fall in the definition of 'small scale industry' was ground available to the revenue  and could and ought to have been raised before the Appellate Authority. Under the aforesaid circumstances, it has to be held that the grant of investment allowance on all the items which were granted and/or rejected by the assessing officer was for consideration and decision before the Appellate Authority. In such view of the matter, in accordance with clause (c) of Explanation to section 263(1) the revisional power did not extend to matters on which the Appellate Authority had bestowed consideration and given decision.

In the facts and circumstances of the case, the Commissioner was not correct in law in withdrawing the allowance granted by the Income Tax Officer under power given under section 263 of the Act. Irrespective of doctrine of merger, in accordance with last part of clause (c) of Explanation to section 263(1), since to all items for grant of investment allowance, the Appellate Authority had given its due consideration and decision, therefore, the order of the assessing authority could not have been revised under section 263 of the Act. 

 

Case Law Analysis: 

CIT v. Shri Arbuda Mills Ltd. (1998) 231 ITR 50 (SC) and CIT v. Paushal  Ltd. (1997) 227 ITR 216 (Guj) distinguished. 

Application: 

Also to current assessment year. 

Decision: 

In favour of assessee. 

Income Tax Act 1961 s.263 

  

  




 

In the Gujarat High Court D. M. Dharmadhikari, C.J. & A.R., Dave, J.


 

JUDGMENT D. M. Dharmadhikari, C.J.

In this reference under section 256(1) of the Income Tax Act, 1961, (hereinafter referred to as `the Act') at the instance of the department, the following two questions have been referred for answer by this court :

"1. Whether, on the facts and circumstances of the case, the Commissioner was not correct in law in withdrawing the allowance granted by the Income Tax Officer under power given in section 263 of the Income Tax Act, 1961 ?
2. Whether, on the facts and circumstances of the case, the Tribunal was correct in law in taking the view that Income Tax Officer's order had merged in the appellate order and, therefore, the revision order could not be passed ?"

2. The factual background leading to the above reference is as under :

The assessee has taxable income from business of running theatre in the name and style of Shashi Theatres (P) Ltd., Mehsana. In his return for the assessment year 1980-81, he claimed investment allowance under section 32A of the Act for the following items :
Items Rs.
(1) Plaster of paris 48,043 (2) Machinery 1,60,831 (3) A. C. plant 40,089 (4) Generator a/c 2,324 (5) Electric fittings 96,927 (6) Furniture 1,19,919 (7) Acoustic 67,291 Total 5,35,424 The assessing officer allowed investment allowance for items-machinery, AC plant, generator a/c and electrical fittings.

The assessee went up in appeal under section 246 of the Act. The ground among others urged in appeal was against non-grant of investment allowance on items of plaster of paris, furniture and acoustics to the extent of the amounts mentioned against each of the said items. In considering the claim for grant of investment allowance for the aforesaid items, the Commissioner (Appeals) in his order dated 23-12-1982, took a decision in favour of the assessee that the assessee is entitled to investment allowance on the said items as well. The decision of Commissioner (Appeals) as contained in para 3 of the order reads as under :

"As regards the claim for investment allowance, the Income Tax Officer has allowed the same on machinery and plant costing Rs. 3,00,171. No reason has been given for not allowing the deduction under section 32A in respect of the balance amount claimed by the assessee. It appears that the Income Tax Officer was of the view that the theatre, chairs, plaster of paris, acoustics and intercom telephone are not coming within the definition of the term 'plant and machinery' and hence investment allowance is not admissible thereon. "

After the decision on the appeal in favour of the assessee on his claim for investment allowance and grant of the same for all items, another Commissioner (Appeals) took up the matter in revision under section 263 of the Act stating that the order of the assessing officer to the extent of granting investment allowance for items-machinery, AC plant, generator a/c and electrical fittings was erroneous. The ground urged in support of revision is that cinema theatre owned by the assessee is not a 'small scale industry' to be eligible for investment allowance. Against the order of Commissioner passed in revision under section 263 of the Act, the assessee approached the Tribunal. The Tribunal concluded that the revisional order of the Commissioner is invalid.

3. It is on the above facts that the two questions of law have been referred to this court for answers by us. Learned counsel appearing for the assessee Manish J. Shah by relying on para 3 of the order of the Commissioner (Appeals) contends that the question of grant of investment allowance or items disallowed by the assessing officer as also on items allowed by the assessing officer came up for consideration and decision before the appellate authority. The Tribunal was, therefore, right in holding that the assessment order having merged into the appellate order, the order of the assessing officer could not be made subject of revision by the Commissioner under section 263 of the Act in view of the bar contained in sub-clauses (c) of sub-section (1) of section 263. Reliance is placed on decision of Supreme Court in CIT v. Shri Arbuda Mills Ltd. (1998) 231 ITR 50 (SC).

Learned counsel appearing for the revenue , on the other hand, submitted that in the decision of the Commissioner (Appeals) contained in para 3 of its order, there is no discussion with regard to the items allowed for grant of investment allowance by the assessing officer. The Appellate Authority merely held that for other items there was no apparent reason for not granting the investment allowance. It is argued that the aspect of the matter as to whether a theatre, being not a small scale industry, any investment allowance was admissible or not, was not a question directly considered or decided by the Apex Court. On behalf of the revenue, reliance is placed on the decision of this court in the case of CIT v. Paushak Ltd. (1997) 227 ITR 216 (Guj).

4. After carefully considering the contentions advanced by the learned counsel for the parties, we have formed an opinion that the present case is distinguishable on facts from the decision of this court in the case of Paushak Ltd. (supra) and the decision of the Supreme Court in Shree Arbuda Mins Ltd. (supra). The provisions contained in clause (c) of Explanation to section 263(1) of the Act deserve to be noted :

"(c) where any order referred to in this sub-section and passed by the assessing officer had been the subject-matter of any appeal filed on or before or after the Ist June, 1988, the powers of the Commissioner under this sub-section shall extend and shall be deemed always to have extended to such matters as had not been considered and decided in such appeal."

The above provision has been inserted by amendment by Finance Act, 1989, with effect from 1-7-1988. The said provision has been given retrospective effect to the appeals filed on or before or after the 1-6-1988. In view of the retrospective legislation, clause (c) of Explanation to section 263(1) is attracted to the cash in hand. The only question that remains for our consideration is whether the last part of clause (c) of Explanation to section 263(1) is attracted in the case or not, particularly, whether the subject-matter in question 'having been considered and decided' in the appeal, the revisional jurisdiction under section 263(1) could be invoked in this case or not.

From the portion of the order of the Commissioner (Appeals) contained in para 3 quoted above, we find that he has taken note of the fact that on some of the items Nos. 2, 3, 4 and 5 investment allowance in the value of Rs. 3,00,171 was allowed. The Commissioner (Appeals) then holds that in view of grant of investment allowance for the aforesaid sum on above-mentioned items, there was no justification or reason not to allow the investment allowance for the other items, such as furniture, acoustics and plaster of paris.

On plain reading of the order of the Commissioner (Appeals) in para. 3 the contention advanced on behalf of the revenue cannot be accepted that the subject-matter of grant of investment allowance to the assessee for all the items including the disputed items under consideration before us, neither came up for consideration not decided by him. What we find is that for considering grant of investment allowance for items which were rejected by the assessing officer, it was necessary to go into the question of validity of the grant of investment allowance for items adready made admissible by the assessing officer. The total claim for investment allowance in the return of the assessee in the sum of Rs. 5,35,434 was before the Appellate Authority. It is true that against the order of the assessing officer there is no appeal provided to the revenue but in the assessee's appeal the department was a party. The ground that on all items no investment allowance should be granted as the 'theatre' does not fall in the definition of 'small scale industry' was ground available to the revenue and could and ought to have been raised before the Appellate Authority. Under the aforesaid circumstances, it has to be held that the grant of investment allowance on all the items which were granted and/or rejected by the assessing officer was for consideration and decision before the Appellate Authority. In such view of the matter, in accordance with clause (c) of Explanation to section 263(1) the revisional power did not extend to matters on which the Appellate Authority had bestowed consideration and given decision.

5. The decision of Paushak Ltd. (supra) of Gujarat High Court such were not the facts as discussed above. The decision of Supreme Court in Shree Arbuda Mills (supra) is only on the question of giving effect to the retrospective legislation contained in clause (c) of Explanation to section 263(1).

6. As a result of the discussion aforesaid, the two questions referred to us are answered thus.

In the facts and circumstances of the case, the Commissioner was not correct in law in withdrawing the allowance granted by the Income Tax Officer under power given under section 263 of the Act.

Our answer to question No. 2 is that irrespective of doctrine of merger, in accordance with last part of clause (c) of Explanation to section 263(1), since to all items for grant of investment allowance, the Appellate Authority had given its due consideration and decision, therefore, the order of the assessing authority could not have been revised under section 263 of the Act.

Having thus answered the two questions, the present reference stands disposed of.

In the circumstances, however, we make no order as to costs.