High Court Rajasthan High Court

Commissioner Of Income-Tax vs Rajasthan Udyog on 14 November, 1995

Rajasthan High Court
Commissioner Of Income-Tax vs Rajasthan Udyog on 14 November, 1995
Equivalent citations: 1997 225 ITR 468 Raj
Author: B Arora
Bench: B Arora, B Shethna


JUDGMENT

B.R. Arora, J.

 1. The Income-tax Appellate Tribunal, Jaipur Bench, Jaipur,    at the instance of   the Revenue, under   Section 256(1) of the Income-tax Act, 1961, has referred the following questions of law for the opinion of this court : 
  

  " Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was justified in : 
   

 (a) directing the Income-tax Officer to allow the deduction under Section 80HH of the Income-tax Act, 1961, on commercial profits without deducting investment allowance of current year, deduction under Section 35B/80J, etc. ? 
 

 (b) holding that cash compensatory support receipt for export cannot be treated as revenue receipt for taxation ?"   
 

2. The identical question came up for consideration before us in CIT v. Vishnu Oil and Dal Mills [1996] 218 ITR 71 (Raj) (D. B. Income-tax Reference No. 1 of 1991–decided on November 13, 1995), in which we have answered the first question as follows (at page 74) :

” If we read Section 80HH with Section 80AB of the Act then it is very much clear that for the purpose of determination of the relief under Section 80HH of the Act, the gross total income of the assessee has to be worked out after deducting unabsorbed losses and unabsorbed depreciation and the income eligible for deduction under Section 80HH will be the net income as computed in accordance with the provisions of the Act and not the gross income. ”

3. The first question is, therefore, answered in favour of the Revenue and against the assessee.

4. So far as question No. (b) is concerned, after the reference made by the Tribunal, the law on the point has been amended and an Explanatory Note on the provisions of the Finance Act, 1990, was issued modifying the provisions relating to exemption of income from export. Circular No. 572 (see [1990] 186 ITR (St.) 81), dated August 3, 1990, issued in this regard reads as under (at page 100) :

“Explanatory notes on the provision of the Finance Act, 1990.–Modification of provisions relating to exemption of income from exports.–27. At present exporters are given incentives by way of Cash Compensatory Support (CCS), drawback of duty and import entitlement licences. The taxation of CCS has been a subject-matter of litigation. The Calcutta High Court in the case of Jeewanlal (1929) Ltd. [1983]142 ITR 448, held that the CCS received by an exporter was a revenue receipt and was subject to income-tax. The Special Bench of the Tribunal has, however, in a case, distinguished the aforesaid decision and came to the conclusion that CCS was a capital receipt and hence not subject to tax. The Department’s view all along has been that CCS or any other subsidy received by an exporter as an export incentive is a revenue receipt and hence taxable.

27.1 Similarly, the Department’s view as regards drawback of duty and profit on sale of import entitlement licences has been that these are revenue receipts and hence liable to tax. There are many court decisions supporting this view.

27.2 To put an end to litigation which may arise regarding the taxability of these incentives received by exporters, new Clauses (iiia), (iiib) and (iiic) have been inserted in Section 28 of the Income-tax Act to provide that profit on sale of import entitlement licences, CCS and drawback of duty respectively shall be chargeable to income-tax under the head “Profits and gains of business or profession”. These have further been included in the definition of the term “income” in Clause (24) of Section 2.

27.3 These amendments will take effect retrospectively from the dates from which these incentives were introduced. Thus, amendment with regard to profit on sale of import entitlement licences will apply from April 1, 1962, cash assistance from April 1, 1967, and drawback of duty from April 1, 1972, and will, accordingly, apply in relation to the assessment years 1962-63, 1967-68 and 1972-73, respectively, and subsequent years.”

5. In view of the amendment made in the taxing provision regarding the taxability of these incentives received by the exporters, new clauses (iiia), (iiib) and (iiic) have been inserted in Section 28 of the Income-tax Act to provide that the profit on sale of import entitlement licences, CCS and drawback of duty respectively shall be chargeable to income-tax under the head “Profits and gains of business or profession.” These have further been included in the definition of the term “income” in Clause (24) of Section 2 and hence it is not necessary to go into the merits of the case. The law has been amended with retrospective effect from the dates from which these incentives were introduced. In view of the amended provisions of Section 28 of the Act relating to exemption of income from exports (item No. 27.2 above), this question is also answered in favour of the Revenue and against the assessee.

6. In the result, the reference is answered in favour of the Revenue and against the assessee.