High Court Punjab-Haryana High Court

Commissioner Of Income-Tax vs Lal Textile Finishing Mills (P.) … on 1 May, 1989

Punjab-Haryana High Court
Commissioner Of Income-Tax vs Lal Textile Finishing Mills (P.) … on 1 May, 1989
Equivalent citations: 1989 180 ITR 45 P H
Author: S Sodhi
Bench: G C Mital, S Sodhi


JUDGMENT

S.S. Sodhi, J.

1. The controversy here is with regard to unclaimed liabilities of Rs. 48,610, written back by the assessee in its profit and loss account, the point in issue being whether this represented cessation or

remission of the assessee’s liabilities, within the meaning of Section 41(1) of the Income-tax Act, 1961 (hereinafter referred to as “the Act”).

2. The assessee, Lal Textile Finishing Mills (P.) Ltd., credited on its income side a sum of Rs. 48,610 representing the total sum of unclaimed liability written back in its profit and loss account. It was the plea of the assessee that this amount was neither cessation nor remission of its liabilities within the meaning of Section 41(1) of the Act and, therefore, this amount was entitled to deduction. The assessee’s plea in this behalf was rejected by the Inspecting Assistant Commissioner, whose order, was later upheld in appeal by the Commissioner of Income-tax (Appeals). The Tribunal, however, decided in favour of the assessee and accepted its contention that this amount of Rs. 48,610 could not be included in its taxable income for the assessment year 1978-79. It is in this factual background that the following question has now been referred to this court for its opinion :

“Whether, on the facts and in the circumstances of the case, the Appellate Tribunal is right in law in holding that the sum of Rs. 48,610 credited by the assessee as its income to its profit and loss account of the relevant previous year is not assessable to tax as the income of the assessee ?”

3. The answer to the question posed is provided by the judgment of this court in C1T v. Haryana Co-operative Sugar Mills Ltd. [1985] 154 ITR 751, where it was held that an amount can be brought to tax under Section 41(1) of the Act, if two conditions are satisfied, namely, that the amount has been allowed as deduction in some earlier year and that during the assessment year in question, the assessee had received the benefit representing the amount in question by way of cessation or remission of the liability in regard to the said amount.

4. The pertinent point to note in the present case is that there is no finding nor indeed any material to show that this amount of Rs. 48,610 was ever allowed as a deduction in any earlier assessment year. This being so, there can be no escape from the conclusion that the said amount cannot be brought to tax in terms of Section 41(1) of the Act. The reference is, consequently, hereby answered in the affirmative, in favour of the assessee and against the Revenue.

5. There will, however, be no order as to costs.