High Court Madras High Court

Commissioner Of Income Tax vs Bhavani Mills Ltd. on 5 March, 1997

Madras High Court
Commissioner Of Income Tax vs Bhavani Mills Ltd. on 5 March, 1997
Equivalent citations: 1999 237 ITR 855 Mad
Author: N Balasubramanian
Bench: A Hadi, N Balasubramanian


ORDER

N.V. Balasubramanian, J.

1. At the instance of the Revenue, the Tribunal has stated a case and referred the following question of law under s. 256(1) of the IT Act, 1961, (hereinafter referred to as the Act’), for the asst. yr. 1980-81 :

“Whether, on the facts and in the circumstances of the, case, the Tribunal is correct in law in allowing as deduction the entire claim for payment of additional bonus to the workers, even though such payment along with payment of bonus exceeded the quantum prescribed under the Bonus Act ?”

2. The assessee is a company engaged in manufacturing cotton yarn. During the previous year relevant to the asst. yr. 1980-81, the assessee paid a sum of Rs. 1,32,263 as bonus in excess of the amount prescribed under the payment of Bonus Act and claimed that the said sum of Rs. 1,32,263 was paid as incentive bonus as per the industrial settlement arrived at between the management and employees dt. 15th October, 1979. The ITO, however, held that the amount paid was only bonus and hence, it has to be allowed only subject to the ceiling limit prescribed under the provisions of s. 36(1)(ii) of the Act. The CIT (A), however, in the appeal preferred by the assessee held that the employees have an enforceable right by virtue of the settlement arrived at under the Industrial Disputes Act against the assessee for the amount agreed to be paid and the amount was paid for business consideration and hence it was allowable under s. 37 of the Act. The Tribunal, on appeal, held that the amount was paid only as incentive bonus and not profit-sharing bonus and hence, the CIT (A) was right in allowing the deduction under s. 37 of the Act. It is this order which is the subject-matter of this tax case reference.

3. Mr. C. V. Rajan, learned counsel for the Department fairly brought to the notice of this Court a decision of this Court in CIT vs. Sivanandha Mills Ltd. (1985) 156 ITR 629 (Mad) wherein this Court has held that the Payment of Bonus Act has no application to incentive bonus or attendance bonus or customary bonus and they are not bonus under the Payment of Bonus Act. Once it is not paid under the Payment of Bonus Act, the allowability of the expenditure has to be determined with reference to the provisions of s. 37 of the Act. This Court, therefore, held that the amount paid as incentive bonus is allowable under s. 37 of the Act. The above view rendered in Sivanandha Mills Ltd., case, cited supra, was followed in TC No. 1185/85 dt. 4th March, 1997. Accordingly, we are of the view that the Tribunal has correctly come to the conclusion that the incentive bonus paid to the employees is allowable under s. 37 of the Act. Accordingly, we answer the question referred to us in the affirmative and against the Revenue. No costs.