Rajasthan High Court - Jaipur
Commissioner Of Income-Tax vs Wolkem (P.) Ltd. Co. on 22 February, 2002
Equivalent citations: [2002]258ITR350(RAJ), 2002(3)WLN551
Author: N.N. Mathur
Bench: N.N. Mathur
JUDGMENT N.N. Mathur, J.
1. This reference application at the instance of the Revenue under Section 256(2) of the Income-tax Act, 1961, has been filed seeking direction against the Income-tax Appellate Tribunal, Jaipur, for referring the following questions of law for the opinion of this court:
"1. Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding in law that the expenditure of Rs. 35,207 incurred for the purchase of T. V. set for the staff was a revenue expenditure ?
2. Whether, on the facts and in the circumstances of the case, the Tribunal was legally correct in holding that the expenses of Rs. 1 lakh incurred by the assessee to get extension of mining lease was a revenue expenditure ?"
2. The respondent-assessee is a company carrying on the business of manufacturing and trading of processed lumps and powder, etc. During the assessment year 1988-89 in response to a notice under Section 143(2) the company produced accounts and other required details. During the scrutiny, it revealed that the assessee-company had paid a sum of Rs. 1 lakh to Dynamic Consultants Pvt. Ltd., towards the consultancy and assistance provided for preparation of application for renewal of mining lease. It was also found that under the head "Staff and Labour Welfare Expenses" the assessee had debited the cost of colour T. V. costing Rs. 35,207. According to the company, the T. V. was provided to the recreation club of the workers. As regards the expenditure in the sum of Rs. 1 lakh for renewal of the mining lease, in the opinion of the Assessing Officer, the assessee acquired benefit of enduring nature, hence, treated the same as capital expenditure and rejected the claim of the assessee that it was revenue expenditure. As regards the expenditure on installation of T. V. in the recreation club of the workers, in the opinion of the Assessing Officer, it was also a capital expenditure and as such disallowed the claim. The assessee preferred an appeal to the Commissioner of Income-tax (Appeals) with regard to the different additions made by the Assessing Officer. The Commissioner of Income-tax (Appeals) rejected the appeal. In second appeal, the Tribunal after discussing the case law relied upon by the Revenue as well as by the assessee in detail concluded that the payment of Rs. 1 lakh to the consultant for the renewal of the mining lease was to facilitate the existing mining lease and as such no fresh lease was being acquired. Thus, the payment made was not of capital expenditure. Similarly, with respect to expenditure on T. V. the Tribunal found that it was a legitimate business expenditure as it was a routine staff welfare measure and further that the ownership of the asset is vested with the club and not with the assessee. Thus, in view of the finding, the Tribunal accepted the appeal, set aside the orders of the Commissioner of Income-tax (Appeals) as well as the assessing authority with respect to the additions on these two items. The Department filed an application for reference of the questions of law set out therein, but the same was rejected by order dated September 16, 1996.
3. We have heard Mr. L.M. Lodha learned counsel for the Revenue, and Mr. N.M. Ranka, senior advocate, for the assessee.
4. The expression "capital expenditure" is not defined in the Income-tax Act and the words "in the nature of capital expenditure" occurring in Section 37(1) make the meaning of the expression more elastic in its application to the facts of each case. The consistent view of this court is that the expression is to be construed in a business sense save in so far as there may be rules of construction applicable to it. The word "capital" connotes permanency and capital expenditure is, therefore, closely akin to the concept of securing something, tangible or intangible property, corporeal or incorporeal right, so that they could be of a lasting or enduring benefit to the enterprise in issue. Revenue expenditure, on the other hand, is operational in its perspective and solely intended for the furtherance of the enterprise. The Madras High Court in CIT v. Ashok Leyland Ltd. [1969] 72 ITR 137 has observed that this distinction though candid and well accepted, yet is susceptible to modification under peculiar and distinct circumstances. Thus, whether a particular item of expenditure constitutes revenue or capital disbursement is to be determined on the facts of each case.
5. In the instant case, the assessee purchased a T. V. set for Rs. 35,000 and gave it to the recreation club of the workers. In our opinion to provide a T. V. set to the recreation club of the workers is a routine staff welfare measure and hence a legitimate business expenditure. It is also not in dispute that the T. V. set has been given to the recreation club permanently. Thus, the ownership of the T. V. does not rest with the assessee.
6. As regards the payment of fees of Rs. 1 lakh to Dynamic Consultants Pvt. Ltd. for the renewal of the mining lease, it is to be borne in mind that the mining lease is already in favour of the company. On the expiry of the mining lease an application was required to be filed and certain formalities were to be performed. Thus, on getting a renewal of the mining lease the assessee was not acquiring any benefit of enduring nature. The payment was made to Dynamic Consultants Pvt. Ltd. to facilitate extension of the lease. Thus, it cannot be said to be a capital expenditure. Thus, the questions raised by the Revenue are purely questions of fact decided on the basis of the material on record. In our opinion, no referable question of law arises from the order of the Tribunal.
7. Consequently, the reference application is rejected.