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 28, Cited by 5]

Madras High Court

Commissioner Of Income-Tax vs Rockweld Electrodes India Ltd. on 9 November, 1994

Equivalent citations: [1995]215ITR358(MAD)

Author: R. Jayasimha Babu

Bench: R. Jayasimha Babu

JUDGMENT
 

  Thanikkachalam, J.  
 

1. At the instance of the Department, the Tribunal has referred the following question under section 256(1) of the Income-tax Act, 1961, for our opinion :

"Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in holding that the set off of deficiency under section 80J(3) of the Act should be made before any set off of the business loss carried forward from earlier years ?"

2. The assessee, Rockweld Electrodes India Limited, is a company. Before the Income-tax Officer, the assessee contended that set off of deficiency under section 80J(3) of the Income-tax Act, 1961 (hereinafter referred to as "the Act"), should be made before any set off of the business loss carried forward from the assessment year 1968-69. The Income-tax Officer rejected the contention put forward by the assessee. According to the Income-tax Officer, after arriving at the gross total income in accordance with the provisions of the Act, the relief under section 80J is to be given. Aggrieved, the assessee filed an appeal before the Appellate Assistant Commissioner and by way of an additional ground, the assessee contended that the assessee has got deficiency under section 80J(3) carried forward from the assessment year 1968-69 and priority should be given to the deficiency carried forward under section 80J(3) instead of to the business loss. The Appellate Assistant Commissioner, however, confirmed the view taken by the Income-tax Officer in setting off the business loss before allowing the deficiency under section 80J(3) of the Act for the assessment year 1972-73. Aggrieved, the assessee filed a second appeal before the Appellate Tribunal. The Appellate Tribunal, following its earlier order in North Arcot District Co-operative Spinning Mills Ltd. v. First ITO (Income-tax Appeals No. 1385 and 1386/(MDS) of 1976-77) dated October 11, 1977, held that set off of deficiency under section 80J(3) of the Income-tax Act should be made before any set off of the business loss carried forward from earlier years. Aggrieved by this order, the Department requested the Tribunal to refer the abovesaid question of law for our consideration.

3. The point for consideration is whether the set off of deficiency under section 80J(3) of the Act should be made before any set off of the business loss carried forward from earlier years.

4. At the time of hearing, none was present on behalf of the assessee. We have heard the learned standing counsel appearing for the Department and perused the records carefully.

5. The decision relied upon by the Tribunal in Income-tax Appeals Nos. 1385 and 1386/(MDS) of 1976-77, dated October 11, 1977, came up for consideration before this court, by way of reference in CIT v. North Arcot District Co-operative Spg. Mills Ltd. [1985] 151 ITR 238, wherein this court has held as under (headnote) :

"....... no distinction can be made between the current year's depreciation and carried forward unabsorbed depreciation of the earlier years in view of the specific provisions of section 32(2) of the Income-tax Act, 1961. Giving effect to section 32(2) which deems unabsorbed depreciation of the earlier year as part of the current year's depreciation, the deduction under section 32(1) must relate to both the current year's depreciation as well as the depreciation of the earlier years. The deduction towards unabsorbed depreciation of the earlier years should be granted and only after that the relief under section 80J can be allowed."

6. The learned standing counsel appearing for the Department also relied upon a decision in CIT v. Rane Brake Linings Ltd. wherein, while considering the provisions of sections 80B(5) and 80-I of the Income-tax Act, 1961, this court has held "that the relief available to an assessee under section 80-I of the Act, will have to be computed after adjustment of the carried forward losses of the earlier years, but before the adjustment of the deficiencies under section 80J carried forward from the earlier years."

7. Learned standing counsel also brought to our notice the decision of the Supreme Court in Cambay Electric Supply Industrial Co. Ltd. v. CIT [1978] 113 ITR 84, wherein the Supreme Court, while considering the provisions of sections 29, 32(2), 33(2), 41(2), 72(1) and 80E (prior to amendment by the Finance (No. 2) Act, 1967), held that : "in computing the profits of the assessee for the purpose of the special deduction provided under section 80E, items of unabsorbed depreciation and unabsorbed development rebate carried forward from earlier years will have to be deducted before arriving at the figure from which the eight per cent. contemplated by section 80E is to be deducted". This court had an occasion to consider the provisions of sections 72, 80B, 80L, 80M and 80-O of the Income-tax Act, in the case of CIT v. Madras Motors (P.) Ltd. [1984] 150 ITR 150, wherein this court was of the view that "the definition of 'gross total income' contained in section 80B(5) of the Income-tax Act, 1961, as the total income computed in accordance with the provisions of the Act before giving deductions under Chapter VI-A, clearly shows the intention of Parliament that the deduction under Chapter VI-A is contemplated only after the total income is computed after setting off the unabsorbed depreciation as per section 72. Section 72 comes under Chapter VI dealing with aggregation of income. Therefore, section 72 has to be applied before the total income of an assessee is determined, that is, before the deductions under Chapter VI-A are allowed". The learned standing counsel brought to our notice a decision in H. H. Sir Rama Varma v. CIT [1994] 205 ITR 433 (SC) wherein, while considering the provisions of sections 14, 45, 74, 80A, 80AA, 80AB, 80B and 80T of the Income-tax Act, the Supreme Court, relying upon the earlier decision of the apex court in Distributors (Baroda) P. Ltd. v. Union of India [1985] 155 ITR 120, held that "long-term capital losses brought forward from earlier assessment years have to be first set off against the long-term capital gains of the current assessment year before the deduction contemplated by section 80T of the Income-tax Act, 1961, is allowed. In other words, the relief under section 80T is to be given only for the amount of long-term capital gains of the current assessment year after the long-term capital loss of the earlier years brought forward is set off". In view of the decisions cited supra, the assessee is not entitled to contend that set off of deficiency under section 80J(3) should be made before any set off of the business loss carried forward. Therefore, the Tribunal was in error in holding that the set off of deficiency under section 80J should be made before any set off of the business loss carried forward. Accordingly, the order passed by the Tribunal on this aspect is against the decisions cited supra.

8. In that view of the matter, we answer the question referred to us in the negative and in favour of the Department. There will be no order as to costs. Counsel's fee is fixed at Rs. 1,000 (rupees one thousand).