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 10, Cited by 4]

Delhi High Court

Iel Ltd. (Formerly Known As Indian ... vs Union Of India And Others on 7 January, 1992

Equivalent citations: 46(1992)DLT463, 1992(22)DRJ270

Author: B.N. Kirpal

Bench: B.N. Kirpal

JUDGMENT
 

B.N. Kirpal, J.
 

1. The challenge in this writ petition under article 226 of the Constitution is to the order dated April 7, 1986, passed by the specified authority, Government of India, Ministry of Industries, Department of Industrial Development, under section 72A of the Income-tax Act, 1961 (in short "the Act"), whereby it did not recommend to the Central Government to make a declaration under that section.

2. This judgment will dispose of Civil Writ No. 1644 of 1986 and Civil Writ No. 485 of 1989.

3. Briefly stated, the facts are that a company known as Alkali and Chemicals Corporation of India Ltd. (hereinafter referred to as "ACCI") was carrying on a business of manufacture and sale of polythene, rubber Chemicals, paints, etc. The said ACCI was incurring losses especially in the financial years 1980-81 and 1981-82. Both the companies, namely, the petitioner and ACCI decided to amalgamate. Accordingly, on September 30, 1982, the petitioner and ACCI passed resolutions in their respective board meetings approving the scheme of amalgamation subject to the obtaining of necessary permission from various authorities. The scheme of amalgamation, inter alia, postulated that the transfer of ACCI will be with effect from October 1,1982. This scheme was conditional upon certain approvals being obtained from different authorities, namely, under Monopolies and Restrictive Trade Practices Act and the Foreign Exchange Regulation Act, and it was further provided that the scheme shall be deemed to be effective on the date on which the last of such approvals was obtained. The scheme also postulated issuance of shares of the petitioner-company to the erstwhile shareholders of ACCI.

4. On December 27, 1982, an application for approval of amalgamation was filed under section 23(2) of the Monopolies and Restrictive Trade Practices Act. This approval was received by the Central Government passing an order on January 18, 1984. As both the companies, namely, the petitioner as well as ACCI were registered in the State of West Bengal, appropriate applications, under section 391 of the Act were filed in the High Court at Calcutta. The Calcutta High Court vide its order dated February 9, 1984, accorded its approval and, thereafter, the scheme of amalgamation became binding on all the shareholders of both the companies. Approval to the issuance and allotment of equity and preference shares was also accorded by the meeting of shareholders and thereafter, by the Controller of Capital Issues. In addition thereto, Imperial Chemical Industries, a company incorporated in England, also held shares in ACCI and approval was also obtained from the Reserve Bank of India for Imperial Chemical Industries to acquire shares of the petitioner-company in lieu of its shares of ACCI.

5. According to section 72A of the Act, if a declaration is made by the Central Government, then the accumulated loss and unabsorbed depreciation of the amalgamating company is deemed to be the loss or, as the case may be, allowance for depreciation of the amalgamated company. For seeking such a declaration, the petitioner applied on May 25, 1984, before the Secretary, Ministry of Industries, Department of Industrial Development, Government of India. The application which is made has to be considered and, according to the previous of section 72A, recommendation has to be made by the specified authority which is constituted by the Central Government by a notification published in the Official Gazette. It is only after the recommendation is made and the same is accepted by the Central Government that the benefit of section 72A of the Act can be availed of the amalgamated company.

6. Sub-section (1) of section 72A of the Act, with which we are concerned, reads as under :

"72A. (1) Where there has been an amalgamation of a company owning an industrial undertaking or a partnership with another company and the Central Government on the recommendation of the specified authority, is satisfied that the following conditions are fulfillled, namely :
(a) the amalgamating company was not, immediately before such amalgamation, financially viable by reason of its liabilities, losses and other relevant factors;
(b) the amalgamation was in the public interest; and
(c) such other conditions as the Central Government may, by notification in the Official Gazette, specify, to ensure that the benefit under this section is restricted to amalgamations which would facilitate the rehabilitation or revival of the business of the amalgamating company, then, the Central Government may make a declaration to that effect, and, thereupon, notwithstanding anything contained in any other provision of this Act, the accumulated loss and the unabsorbed depreciation of the amalgamating company shall be deemed to be the loss or, as the case may be, allowance for depreciation of the amalgamated company for the previous year in which the amalgamation was effected, and the other provisions of this Act relating to set off and carry forward of loss and allowance for depreciation shall apply accordingly."

7. It is common ground that no condition has been notified by the Central Government under sub-clause (c) of sub-section (1) of section 72A of the Act. In order to get the benefit of this provision, the petitioner-company had, therefore, to satisfy that ACCI was not, immediately preceding the amalgamation, financially viable and, secondly, that the amalgamation was in public interest. With this end in view, a lot of correspondence was exchanged between the parties and hearings took place to which we will presently refer.

8. Before we do so, it will be appropriate to consider the decision of the Supreme Court relating to the interpretation of section 72A for the reason that it is the ratio of this decision which was kept in mind by the parties while corresponding with each other. In the case of CIT v. Mahindra and Mahindra Ltd. (hereinafter referred to us "M & M"), M&M had applied to the specified authority under section 72A of the Act for making a recommendation to the Central Government to accord sanction under the said provision. M&M had amalgamated with International Tractor Co. of India Ltd., which had, in the immediate three preceding years of the amalgamation, profit in one year but loss in two years. The specified authority gave six reasons for not making the recommendation under section 72A. The Central Government adopted the reasons giving by the specified authority and refused to issue the declaration which was sought under section 72A of the Act. On a petition filed under article 226 of the Constitution, a Division Bench of this court allowed the same and directed the specified authority and the Central Government to consider the case de novo in the light of the observation made by the court. An appeal was filed by the Commissioner of Income-tax. While dismissing the appeal, the Supreme Court adverted to the speech of the Finance Minister and also Notes on Clauses of the Finance (No. 2) Bill of 1977, whereby section 72A was inserted in the Income-tax Act. After referring to the same, the court observed (p. 240) :

"... that the financial non-viability of an undertaking has been equated with the 'sickness' of such undertaking and obviously in the context of its revival by a sound undertaking the sickness must be of a temporary character and not any basic or permanent sickness. An undertaking which is basically or potentially non-viable will ordinarily be incapable of revival and would face a closure; in other words, the financial non-viability spoken of by the section must refer to sickness brought about by temporary adverse financial circumstances that disables the unit to stand and work on its own. This is also made clear by the provision contained in clause (a) of sub-section (1), which states that the financial non-viability of the amalgamating company has to be judged by reference to 'its liabilities, losses and other relevant factors'."

9. After referring to a study conducted by the National Council of Applied Economic Research on financial viability, it was observed by the Supreme Court as follows (p. 241) :

"National Council of Applied Economic Research has further observed that where all the three parameters-profitability, liquidity and solvency - show positive figures, the unit's financial viability will be sound; where one of the three parameters shows a negative figure, the unit could be regarded as 'tending towards sickness'; when two of the three parameters show negative figures, it would be a case of 'incipient sickness' and when all the three parameters show negative figures, the unit is 'sick'. This being the true concept of financial non-viability as understood by men of business and commerce and by financial institutions it is by reference to these several tests or criteria adopted by them that the question has to be decided whether a particular undertaking is financially non-viable at a given point of time."

10. After receipt of the application, some additional information was sought for by the specified authority on June 20, 1984, vide letter dated July 9, 1984. This information was supplied. Vide letter dated October 8, 1984, the specified authority wrote to the petitioner that the amalgamating company did not appear to be a non-viable company prior to amalgamation. The specified authority wanted some further information in respect of three years prior to the effective date of amalgamation, i.e., October 1, 1982. This information was supplied by the company, vide its letter dated November 23, 1984. While supplying this information, it was pointed out that the company's balance-sheet had been drawn up according to the provisions of the Companies Act and depreciation had been charged on the straightline method. According to the petitioner, in order to see the financial viability of ACCI, it was necessary that the depreciation should be calculated according to the provisions of the Indian Companies Act. The contention of the petitioner was that the ACCI was a non-viable unit and reasons for this were contained in the aforesaid letter of November 23, 1984. This was supplemented by a further letter of December 4, 1984, when comparative figures in respect of the company as per the balance-sheet and also as per the Income-tax Act were given.

11. On May 10, 1985, the specified authority once again required the petitioner to furnish certain additional information. In this letter, reference was made to the aforesaid judgment of the Supreme Court in the case of Mahindra and Mahindra Ltd. [1983] 144 ITR 225 and it was noted that the National Council of Applied Economic Research had, on a study, set out three parameters for judging non-viability of a company. Information in this regard was sought by the specified authority because, according to it, the ACCI was not a non-viable unit. By its letter dated June 5, 1985, the petitioner sought to establish that, by applying the criteria laid down by the National Council of Applied Economic Research, the ACCI was a non-viable unit. Reference was made to the judgment of the Supreme Court in the case of Mahindra and Mahindra Ltd. [1983] 144 ITR 225, and it was urged that the ACCI was a sick unit. After the receipt of the letter of June 5, 1985, no communication appears to have been received by the petitioner except the impugned order dated April 7, 1986. The petitioner was informed that the specified authority regretted its inability to recommend to the Central Government the scheme of amalgamation of the ACCI with the petitioner for the purpose of section 72A of the Act. It was stated in the said letter as follows :

".... The specified authority is not satisfied that the conditions as referred to in sub-section (1) of section 72A of the Income-tax Act, 1961, are fulfillled in view of the following :
The requirement that the amalgamating company, viz., Alkali and Chemicals Corporation of India Ltd., was not immediately before amalgamation, financially viable by reason of its liabilities, losses and other relevant factors is not fulfillled. It was noted that the solvency of the amalgamating company was on the positive side, to the extent of Rs. 3.65 crores as per books of account on the date of amalgamation approved by the High Court, i.e., October 1, 1982."

12. The present writ petition has been filed challenging the aforesaid letter of April 7, 1986. We are informed that the Central Government has not so far passed any formal order pursuant to the aforesaid decision of the specified authority.

13. As we read section 72A of the Act, it is quite evident that, under sub-clauses (a) and (b) of section 72, two conditions have to be fulfillled, namely, that the amalgamating company is not financially viable and secondly, the amalgamation has to be in the public interest. Under sub-section (1) of section 72A, an application has to be filed if the amalgamation has already taken place. It is for this reason that sub-clause (a) of section 72A refers to the financial viability of the amalgamating company with regard to the point of time which is immediately before the amalgamation. When an application under section 72A of the Act is filed, it is obvious that the same will be considered by the specified authority and the Central Government only after the amalgamation has been given effect to. What sub-clause (a) of section 72A enjoins is that the effects of the amalgamation are to be ignored and the financial viability of the amalgamating company alone has to be considered as on the date immediately prior to the amalgamation. The said sub-clause further indicates that the amalgamating company should not be financially viable by reason of "its liabilities, losses and other relevant factors". It is evident, therefore, that, apart from the liabilities and losses, there can also be other relevant factors which can lead one to the conclusion that the amalgamating company was not financially viable. It is not possible for any court to enumerate in any great detail, if at all, the relevant factors which will show the non-viability of a company. Apart from the liabilities and losses, it is possible and this is recognised by the provision that there may be various other factors which, when taken into consideration, can indicate about the financial viability of the amalgamating company.

14. One of the important factors which has to be taken into consideration is the cash losses. Even though, on the date immediately preceding the amalgamation, the value of the assets may be more than the liabilities, it may happen that, because of recurring cash losses, the specified authority may come to the conclusion that the company is not financially viable. It was sought to be contended before us by Dr. Pal that, even by applying the straightline method of calculating depreciation, and even if the book figures are accepted, the only conclusion which can be possibly arrived at, in the present case, is that ACCI was not financially viable. He has submitted that, in the year ending 1980, the net worth of the ACCI as per the straightline method of calculating depreciation was Rs. 1,238 lakhs. This figure, due to the losses, came down to Rs. 740 lakhs in the year 1980-81 and, as on September 30, 1982, this figure has further come down to Rs. 365 lakhs. According to learned counsel, the financial condition of the company was such that the substratum of the company was going down and the company which was solvent was steadily progressing towards insolvency. It was submitted by learned counsel that the impugned order does not indicate that the specified authority had considered the aforesaid and other circumstances. Another factor in this connection which has been highlighted by learned counsel is that, in the year 1980, the profit of the ACCI was Rs. 153 lakhs which was soon converted to loss of Rs. 533 lakhs in the year 1981 and to a further loss of Rs. 376 lakhs in the year 1981-82. According to the petitioner, as per the ratio of the decision of the Supreme Court in the case of Mahindra and Mahindra Ltd. [1983] 144 ITR 225, the only conclusion possible in the present case was that the ACCI was financially not viable. He also contended that the respondents were not right in ignoring the written down value of the assets and in applying the straight line method for the purpose of calculating the depreciation. Learned counsel submitted that, as we are concerned with the provisions of the Indian Income-tax Act, 1922, it is only the depreciation as per the Income-tax Act which are applied for determining the written down value. Learned counsel has relied upon the provisions of the Income-tax Act and the rules framed there under in an effort to show that, for determining the net worth, the balance-sheet figures are not final and they can be adjusted by determining the written down value as per the Income-tax Act.

15. It is not necessary for us, at this stage, to give any finding as to whether the solvency of the company has to be determined by having regard to the depreciation as per the Income-tax Act or by taking the book value which has been arrived at by adopting the straightline method. The reason is that the specified authority is a statutory body constituted under the Explanation to section 72A of the Act. This authority discharges statutory functions, namely, that of making recommendations to the Central Government whether to make a declaration under section 72A or not. The recommendations so made have been subject to judicial review. This is evident from the decision of this court in Mahindra and Mahindra Ltd. v. Union of India [1983] 141 ITR 174, which was upheld by the Supreme Court in [1983] 144 ITR 225. This court as well as the Supreme Court set aside the decision of the specified authority and issued directions to the specified authority and the Central Government to decide the application de novo. This being so, it is incumbent, in our opinion, for the specified authority to pass a speaking order. The specified authority must indicate the reasons as to why it does or does not recommend a declaration to be made under section 72A. It is clear that the specified authority is only a recommending body and the final decision has to be that of the Central Government. If the specified authority recommends the grant of declaration under section 72A, it is open to the Central Government after applying its mind, not to accept the recommendation. The Central Government, obviously, cannot apply its mind unless it knows the reasons which weighed with the specified authority in making such a recommendation. Similarly, after the specified authority comes to the conclusion that the amalgamating company was financially viable or that the amalgamation was not in the public interest, then it would be incumbent upon the specified authority to given reasons for its conclusion. Some reasons were given by the specified authority in the case of Mahindra and Mahindra Ltd. [1983] 144 ITR 225 which were examined by this court and the Supreme Court. In the present case, however, the only reason given by the specified authority for not making the recommendation in favor of the petitioner is that, according to the specified authority, the ACCI was solvent to the extent of Rs. 3.65 crores as per the books of account on the date of amalgamation. As we have indicated, this is not the only criterion which is to be adopted. Solvency, no doubt, is a relevant factor but, when the solvency is repeatedly eroding, the Authority can legitimately come to the conclusion that the company is no longer financially viable. Dr. Pal has drawn our attention to the fact that, even by calculating the depreciation on the straight line method, the company continued to make cash losses and the solvency of the ACCI came to a minus figure from the year 1984 onwards. In the year 1982-83, the figure had come down from Rs. 3.65 crores to only Rs. 533 lakhs and, in the subsequent year, this has become a minus figure of Rs. 195 lakhs in 1984 and Rs. 395 lakhs in 1985. This clearly establishes, according to learned counsel, that as on October 1, 1982, the ACCI was not financially viable. The impugned order, in essence, is a non-speaking order. It does not deal at length with the various contentions which had been raised by the petitioner, nor has it dealt with this aspect, namely, as to whether, by seeing the result of the three immediately preceding years, the contention of the petitioner is justified, namely, that the ACCI is financially non-viable. As noted by the Supreme Court in the case of Mahindra and Mahindra Ltd. [1983] 144 ITR 225, an undertaking which is basically or potentially non-viable will ordinarily be incapable of revival and would face closure. Therefore, it will be important to see as to what would be the position of the company, namely, the ACCI if it is not amalgamated. If, but for the amalgamation, there would be closure of ACCI, then the only conclusion which would be possible is that the ACCI was financially not viable. In judging this, the frequency and the extent of cash losses is most important. The impugned order has not made any reference to the losses which the ACCI started incurring from the financial year 1981-82 onwards.

16. While examining the application under section 72A, the purpose and intent of the insertion of the section has to be kept in view. Section 72A was enacted with a view to provide an incentive to robust companies to take over and amalgamate with them companies which would otherwise become a burden on the economy. It is no doubt true that, when a declaration under section 72A is granted, the amalgamated company does receive benefits, inasmuch as it is able to take advantage of the unabsorbed depreciation and accumulated losses. But, this is precisely the incentive which is given to the healthy companies and we feel that the legislative intent of giving such incentive should not ordinarily bet set at naught. The specified authority and the Central Government should take an overall view of the matter and come to a pragmatic and practical conclusion as to whether the conditions specified in section 72A are satisfied or not We may here note that, where the provisions of section 72A are not misused, there is a further safeguard which is provided in section 72A of the Act. Once a declaration under section 72A has been accorded, then before getting the benefit under that provision, the amalgamated company has to fulfill the conditions specified in sub-section (2) of section 72A. One of the important conditions stipulated in sub-section (2) of section 72A is the obtaining of a certificate from the specified authority to the effect that adequate steps had been taken by the amalgamated company for the rehabilitation or revival of the business of amalgamating company. In other words, the benefit of section 72A will not obtained if the sole idea of amalgamation was not the revival of the amalgamating company but was only to take the benefit of the carry forward losses and unabsorbed depreciation.

17. The revival of a sick unit or positive efforts in this behalf are the pre-conditions to the benefits under section 72A being availed of. We, therefore, feel that an application under section 72A should be considered most sympathetically from a businessman's point of view. If a company has become commercially insolvent or is likely to become commercially insolvent, then every effort should be made to prevent such a situation from arising and if an amalgamation takes place and conditions under sub-section (1) of section 72A are satisfied, then we see no reason as to why a declaration should not be accorded.

18. As already observed, the impugned order is, for all practical purposes, 'a non-speaking order. We, therefore, issue a writ of mandamus quashing the decision of the specified authority contained in the impugned order dated April 7, 1986, and we direct the said authority to reconsider the matter in the light of the observations made in this judgment and give a fresh recommendation by a speaking order within four months from today and the Central Government shall pass as order in consequence thereof within one month of the recommendation of the specified authority. Pending the ultimate decision by the Central Government, the stay of further proceedings in relation to the assessment years 1984-85 to 1987-88 granted by our interim orders will continue.

19. There will be no orders as to costs.

20. Petition allowed and matter remanded.