Delhi High Court High Court

Apsara Cinema vs Assistant Commissioner Of Income … on 4 September, 1992

Delhi High Court
Apsara Cinema vs Assistant Commissioner Of Income … on 4 September, 1992
Equivalent citations: (1993) 46 TTJ Del 378


ORDER

VIMAL GANDHI, J.M. :

This appeal by the assessed-firm for the asst. yr. 1984-85 is directed against order of CIT(A) upholding disallowance of Rs. 49,545 under S. 40(b) of IT Act on account of interest paid to the partners after rejecting assesseds contention that Rs. 21,425 as interest charged from partner Dr. Anil Prasad be deducted and only net amount be considered.

2. Briefly stated facts are that assessed-firm in the relevant period had 12 partners Eleven partners had credit balance whereas the 12th partner, Dr. Anil Prasad had a debit balance in their accounts with the firm. The firm paid interest aggregating to Rs. 49,544 on credit balance of the partners. On debit balance of Dr. Anil Prasad, the firm charged interest of Rs. 21,425. The assessed before the Assessing Officer claimed that only net amount be disallowed under S. 40(b) of IT Act. In other words, the claim was that sum of Rs. 21,425 be deducted from Rs. 49,545 and only the net amount be treated as interest paid to partners. This contention was rejected by the Assessing Officer as he was of the view that the entire amount of interest paid was to be disallowed in terms if S. 40(b) of IT Act. In support of above view ITO relied upon the decision of Allahabad High Court in the case of Sri Ram Mahadev Prasad vs. CIT (1953) 24 ITR 176 (All) and another decision of Hon able Madhya Pradesh High Court reported in Chhotalal Keshavram vs. CIT (1978) 115 ITR 347 (MP).

3. The assessed challenged the addition in appeal before CIT(A) and relied upon decisions given by CIT(A) in the case of the assessed for the asst. yrs. 1979-80 and 1983-84. Reference was further made to decision of Allahabad High Court in the case of CIT vs. Kailash Motors (1982) 134 ITR 312 (All). The Circular of CBDT No. 882 dt. 13th Nov., 1979 was also relied upon.

4. Learned CIT(A) noted that firm paid interest to 11 partners and received interest from the 12th partner. Thus, interest was not paid and received from the same partner. In CIT(A)s view decision of Kailash Motors (supra) and circular of CBDT were applicable only in a case where the firm pays and receives interest from the same partner. In such a situation only the net amount of interest is to be taken into consideration but the position in the present case is different and amount received from one partner could not be deducted from the interest paid to other partners CIT(A) accordingly upheld the disallowance. assessed has brought the issue in appeal before the Tribunal.

5. We have heard the parties Learned counsel for the assessed reiterated the submissions advanced on behalf of the assessed before the CIT(A). He further drew our attention to provision of S. 40(b) of IT Act and submitted that expression “by the firm to any partner of the firm” meant net amount of interest paid by the firm to the partners. There was, therefore, no justification for not deducting interest received from a partner while applying provision of S. 40(b) of IT Act. During the course of hearing decision of Hon able Supreme Court in the case of Keshavji Ravji & Co. vs. CIT (1990) 183 ITR 1 (SC) was considered. According to the learned counsel for the assessed, the said decision supported his view as “substance” distinguished from form of transaction is to be considered as per the ratio of above decision. In the present case, the receipt and payment of interest by partners was a single transaction split into two. The net effect is to be seen. Thus directive of Hon able Supreme Court supported the claim of the assessed. The aforesaid submissions were opposed by the learned Departmental Representative. She submitted that decision of Hon able High Court was complete answer to the claim of the assessed. She read out certain portion of the decision to support the order of CIT(A).

6. To dispose of the appeal we first consider ratio of decision of Supreme Court in the case of Keshavji Ravji & Co. (supra). In the said case partners were maintaining two accounts and firm paid and received interest on the debit and credit balances of partners. The Assessing Officer did not set off interest received from the partner on their borrowings while disallowing the amount of interest paid to the partners under S. 40(b) of IT Act. The order of Assessing Officer was confirmed on appeal by the AAC and Tribunal. The Hon able High Court also decided the issue against the assessed. Before the Supreme Court, five contentions were raised which are noted at page 8 of the report. While dealing with the first contention relating to adjustment of outgoings for ascertaining real income of firm. Their Lordships observed as under :

“There are, indeed, strong and compelling considerations against the adoption of the test suggested by Sri Ramchandran. Limiting of the ambit of S. 40(b) on the supposed “real income” test would, perhaps lead to positions and results, the dimensions and implications of which are not, to say the least, fully explored. The test suggested by Sri Ramachandran might, on its own extended logic, validate a set off of the interest paid to one partner against interest received from another and, likewise, “interest” received from one partner on some other dealings between him and the firm against interest paid to another partner on his or her capital contribution. The test of “real income” as one on which the operation of S. 40(b) could be sought to be limited is not a reliable one. Indeed, the following observations of this Court on the concept of “real income” in State Bank of Travancore vs. CIT (1986) 158 ITR 192 (SC) at page 155, though made in a different context, are apposite :

“… The concept of real income is certainly applicable in judging whether there has been income or not but, in every case, it must be applied with care and within well recognised limits.

We were invited to abandon legal fundamentalism. With a problem like the present one, it is better to adhere to the basic fundamentals of the law with clarity and consistency than to be carried away by common cliches. The concept of real income certainly is a well accepted one and must be applied in appropriate cases but with circumspection and must not be called in aid to defeat the fundamental principles of the law of income-tax as developed.”

This contention of Sri Ramachandran rests on generalisations which incur the criticism of being too broad and have certain limitations of their own.”

Though the Court was dealing with a slightly different situation as in that case interest was paid and received from the same partner, the set off of interest received from partner against interest paid to another partner was not accepted. This is clear from the above extracted passage. The concept of real income was also held to be not applicable in the field of operation of S. 40(b). The Court, however, for the reasons given at pages 12 to 17 accepted the claim of the assessed that interest, if any, paid to the partner by the firm in excess of what is received from the partner could alone be disallowed under S. 40(b) of the IT Act. We, therefore, do not find anything in the ruling supporting the view canvassed on behalf of the assessed. It is, however, true that the situation before us is slightly different from the situation in the case before the Hon able Supreme Court.

7. In the present case, there is no dispute regarding amount of interest charged by the firm from the partners. The dispute relates to deduction of interest received by the firm from one partner. The provision of S. 40(b) requires that any payment of interest by a partnership firm to a partner shall not be deducted in computing the income of partnership firm. For the purpose of finding out the amount paid by way of interest, it is necessary for the Assessing Officer to find out the amount of interest paid by the partnership to the partner and see if the same partner paid any interest to the partnership firm and ascertain the amount of interest effectively paid by the partnership to the partner. There is no provision in the Act which permitted an adjustment of amount of interest received from a partner against interest paid to other partners. The transaction relating to payment of interest by the partner to the firm is a commercial or business transaction resulting in earning profits to the firm which like other profit is to be apportioned and allocated to the partners as their share income. Such payment of interest to the firm cannot fall within the expression “payment of interest by the firm to any partner of the firm.” The receipt of interest by the firm from a partner is a transaction distinct and separate from payment of interest by the firm to another partner. Each of the partners and the firm indisputably are different and distinct entities for the purpose of IT Act. The transaction between the partner and the firm cannot be linked with the transaction between the firm and some other partner. A debit balance of one partner cannot be mixed with credit balance of some other partner nor the interest paid adjusted against interest received by other partner as if it was a single transaction. The doctrine of real income has application to the present case as elaborately discussed in the case of Keshavji Ravji & Co. (supra). The Circular of CBDT relied upon by the assessed is applicable only in a case where interest is paid and received from the same partner which is not the situation here. On the other hand, decision relied upon by the Assessing Officer fully support the view taken by the Revenue. In the case of Sugar Dealer vs. CIT (1980) 122 ITR 826 (All) deduction of amount of interest of received from 4th partner against interest paid by the firm to 3 other partners was held to be a mistake apparent from record rectifiable under S. 154 read with S. 40(b) of IT Act. This shows that legal position is more than clear. For the aforesaid reasons, we hold that sum of Rs. 21,425 has rightly not been deducted while computing amount disallowable under S. 40(b) of IT Act. Accordingly, we uphold order of CIT(A).

8. In the result, assesseds appeal is dismissed.