High Court Madras High Court

Commissioner Of Income Tax vs Jawahar Mills Ltd. on 13 June, 1996

Madras High Court
Commissioner Of Income Tax vs Jawahar Mills Ltd. on 13 June, 1996
Equivalent citations: 1997 227 ITR 866 Mad
Author: Thanikkachalam

JUDGMENT

Thanikkachalam, J.

1. At the instance of the Department, the Tribunal referred the following questions for the opinion of this Court under s. 256(1) of the IT Act, 1961, hereinafter referred to as the ‘Act’ :

T. C. Nos. 103 and 104 of 1984
“Whether, on the facts and in the circumstances of the case and having regard to the provisions of ss. 40A(7) and 36(1)(v) of the IT Act, the Tribunal is correct in law in directing to allow the entire incremental liability towards gratuity claimed by the assessee for the asst. yrs. 1975-76 and 1976-77 ?”

T. C. No. 625 of 1984
“Whether, on the facts and in the circumstances of the case, the Tribunal is correct in law in directing to allow the sum of Rs. 6,92,175 being the gratuity liability for the asst. yr. 1978-79 ?”

2. The assessee had established a gratuity fund known as Jawahar Mills Ltd., Employees Gratuity Fund from 1st Dec., 1972. The approval was asked for and obtained for Group Gratuity cum Life Assurance Scheme as can be seen from the copy of the order of the CIT in C. No. 207(44)-73 dt. 3rd Dec., 1973. The trust deed provides that the intention is to provide for payment of gratuity by taking insurances on the lives of employees. In pursuance of this provision, the Group Insurance Scheme was entered into. The Scheme covers the gratuity payable to persons whose services are terminated or on death, resignation or retirement of employees during the period covered by the policy. The amount of premium is only a fraction of the incremental liability towards gratuity. The policy covers death, resignation, retirement or termination during the year while the incremental liability takes into account the discounted value of the expected future liability of all the employees. The ITO allowed in the asst. yrs. 1975-76 and 1976-77 the actual payment of gratuity and payment of premium under s. 36(1)(v) of the Act and did not allow the incremental liability since he was of the opinion that the assessee did not have a larger liability than the premia paid by it. He, therefore, allowed the premium. He also allowed actual gratuity payment which were neither covered by the policy nor had been allowed on provision basis in the past. Aggrieved, the assessee filed an appeal before the first appellate authority. The assessee pointed out that the incremental liability had been determined on an actuarial basis.

The incremental amount as certified by actuary (LIC) was claimed by the assessee in a separate letter for both the years. Such a claim of incremental liability was at Rs. 20,71,900 for asst. yr. 1975-76 in the place of the premia already allowed and Rs. 27,22,633 for the asst. yr. 1976-77. The ITO has confined the allowance to actual payment of premia for both the years at Rs. 2,27,915 for asst. yr. 1975-76 and Rs. 2,83,883 for the asst. yr. 1976-77. Actual payment of gratuity made to employees to the extent of Rs. 50,528 was allowed by him in the assessment for asst. yr. 1976-77, while a similar claim of Rs. 43,693 for the asst. yr. 1975-76 was rather inconsistently disallowed.

3. In first appeal, the CIT(A) found that there was a pre-existing approved gratuity fund. A provision for payment to such fund would be qualified for deduction under s. 40A(7)(b)(i) of the Act. Even if no provisions were made, it would be allowable according to the first appellate authority under s. 36(1)(v) of the Act, which authorises the allowance of ‘any sum’ paid by the assessee as an employer by way of contribution towards an approved gratuity fund created by him for the exclusive benefit of his employees under an irrevocable trust. He was of the opinion that under mercantile system of accounting ‘paid’ includes payable sum. He also relied on s. 43(2) in order to take this view. He pointed out that it is a statutory liability. Accordingly he directed allowance of excess of incremental liability over the prima paid as further deduction for both the years.

4. Aggrieved, the Department preferred second appeals before the Tribunal and contended that only actual gratuity payment and premia would qualify for deduction under s. 36(1)(v), that it could not be allowed under s. 40A(7)(b)(i), since no provision had been made. The Tribunal held that since the gratuity liability is both statutory and contractual in assessee’s case and since the assessee is maintaining accounts on mercantile basis, there was no doubt that incremental liability was a charge on assessee’s profits, whether provision as such is made or not. The Tribunal further held that such a charge would constitute a provision within the meaning of s. 40A(7)(b)(i). The Tribunal concluded that the assessee’s claim was admissible under s. 40A(7). In this view of the matter the Tribunal did not go into the further point whether the claims were admissible even under s. 36(1)(v) of the Act. Accordingly, the Tribunal agreed with the CIT(A) that the difference between the incremental liability and premia paid as further deduction. The Tribunal thus dismissed the Departmental appeals.

5. In the asst. yr. 1978-79, the assessee had paid a sum of Rs. 1,90,735 towards renewal premium in respect of Group Gratuity cum Life Insurance Scheme for its employees. It was debited to the profit and loss account and was allowed by the IAC under s. 36(1)(v). In addition, the assessee claimed a sum of Rs. 8,82,960 as incremental liability based on the actuarial valuation of the gratuity liability as on 21st Dec., 1976 (Rs. 70,16,307) and on 31st Dec., 1977 (Rs. 78,99,223). The IAC held that this claim was not admissible having regard to the provisions of s. 36(1)(v), s. 40A(7)(b)(i) and s. 36(1). On appeal, the CIT(A) upheld the disallowance since, according to him, s. 40A(7)(a) expressly bar the deduction of any provision made by the assessee for payment of gratuity to its employees. Aggrieved, the assessee filed a second appeal before the Tribunal. The Tribunal, following its earlier order, held that apart from the insurance premium, the difference between incremental liability and the premia paid would be allowed as a further deduction. Ultimately it was held that the assessee is entitled to further deduction of the difference between the incremental liability, Rs. 8,86,960 and Rs. 6,92,175. Accordingly, the appeal filed by the assessee was allowed.

6. Before us, the learned senior standing counsel appearing for the Department submitted that after coming into force of s. 40A(7) of the Act, introduced by Finance Act, 1975, w.e.f. 1st April, 1973, unless the assessee makes a provision in his books of account for its incremental gratuity liability on the basis of actuarial valuation, the assessee is not entitled to claim any deduction under this head. The learned senior standing counsel further submitted that in the present case the assessee has not made any provision in its books of account for payment of incremental gratuity liability made on the basis of actuarial valuation. It was further submitted that after s. 40A(7) was introduced w.e.f. 1st April, 1973, it is not possible for the assessee to claim any deduction with regard to the gratuity payment made to an approved gratuity fund created under deed of irrevocable trust. The learned senior standing counsel also pointed out that s. 40A(7) of the Act will have the overriding effect in the matter of allowing gratuity liability with regard to any further provisions in the Act. In order to support his contention, the learned senior standing counsel relied upon the decision of the Supreme Court in Shree Sajjan Mills Ltd. vs. CIT , and yet another decision of this Court rendered in ITO vs. Palani Andavar Mills Ltd. (1996) 218 ITR 364 (Mad).

7. On the other hand, the learned counsel appearing for the assessee submitted that it is no doubt true that the assessee has not made any provision in the books of account for payment of incremental gratuity liability based on actuarial valuation. According to the learned counsel, the incremental liability is allowable as deduction under s. 36(1)(v) of the Act. It was further submitted that even if no provisions were made, it would be allowable under s. 36(1)(v) which authorises the allowance of any sum paid by the assessee as an employer by way of contribution towards an approved gratuity fund created by him for the exclusive benefit of its employees, under an irrevocable trust. The learned counsel further submitted that the assessee was following mercantile system of accounting under which ‘paid’ includes ‘payable’. To support this view he relied upon s. 43(2) of the Act. According to the learned counsel the gratuity liability is both statutory and contractual in assessee’s case and since the assessee is maintaining accounts on mercantile basis, there was no doubt that incremental liability was a charge on assessee’s profits, whether provision as such is made or not. According to the learned counsel such a charge would constitute a provision made within the meaning of s. 40A(7)(b)(i) of the Act. Therefore, according to the learned counsel for the assessee the incremental liability is allowable as a deduction both under s. 40A(7) as well as under s. 36(1)(v) of the Act.

8. We have heard both the learned senior standing counsel appearing for the Department as well as the learned counsel appearing for the assessee. We have already set out the facts in detail. The point for consideration is whether the incremental liability of gratuity is allowable in the case of the assessee for the abovesaid three assessment years either under s. 40A(7) of the Act or under s. 36(1)(v) of the Act. It remains to be seen that the Finance Act, 1975 introduced a new provision, viz., s. 40A(7) w.e.f. 1st April, 1973. If the assessee requires incremental liability of gratuity should be allowed as a deduction, the assessee should comply with the conditions prescribed under s. 40A(7) of the Act; as otherwise, the assessee would not be entitled to deduction with regard to incremental liability towards gratuity. It is also significant to note that s. 40A(7) would override all other provisions in the Act in the matter of allowing gratuity payment as a deduction. Therefore, after the introduction of s. 40A(7), it is not possible for the assessee to contend that the assessee is entitled to deduction with regard to the incremental liability towards gratuity under s. 36(1)(v) of the Act. The answers to the questions raised by the learned counsel appearing for the assessee were found in a decision of the Supreme Court rendered in Shree Sajjan Mills Ltd. vs. CIT (supra). In the abovesaid decision, the Supreme Court while considering the provisions of s. 40A(7) of the Act held as under :

“On a plain construction of cl. (a) of sub-s. (7) of s. 40A of the Act, what it means is that whatever is provided for future use by the assessee out of the gross profits of the year of account for payment of gratuity to employees on their retirement or on the termination of their services would not be allowed as deduction in the computation of profits and gains of the year of account. The provisions of cl. (a) was made subject to cl. (b). The embargo is on deductions of amounts provided for further use in the year of account for meeting the ultimate liability to payment of gratuity. Clause (b)(i) excludes from the operation of cl. (a) contribution to an approved gratuity fund and amount provided for or set apart for payment of gratuity which would be payable during the year of account. Clause (b)(ii) deals with a situation where the assessee might provide by the spreadover method and provides that such provision would be excluded from the operation of cl. (a) provided the three conditions laid down by the sub-clauses are satisfied.

The submission of the assessee that if no provision is made by the assessee for gratuity, still the same will be deductible and s. 40A(7) will have no application, would defeat the very purpose and object of s. 40A(7) and render it nugatory. The interpretation as suggested by the assessee would entitle the assessee who made no provision to claim deduction whereas an assessee who made a provision would not get deduction unless the requirements laid down in the sub-section are fulfilled. This interpretation, if accepted, will lead to a curious result, and if one may venture to say, an absurd result, and even where the assessee has not chosen to adopt the spreadover method and has not provided for the present value of the contingent liability attributable to the year of account by charging it on the profits of the year, the assessee would still be entitled to claim as deduction from the gross profits of the year the said estimated liability which he could have provided for but he has not chosen to do so.”

Where the intention of the legislature in enacting the provision in question was to put an embargo on the deduction, the interpretation suggested by the assessee defeats that purpose.”

It was further held as under :

“It was pointed out that payment of gratuity was a statutory liability created under the payment of Gratuity Act, 1972. It could normally be said to have arisen for the carrying on of the business. However, for gratuity to be deductible under the Act, it must fulfil the conditions laid down in s. 40A(7). The deduction could not be allowed on general principles under any other section of the Act because sub-s. (1) of s. 40A makes it clear that the provisions of the section shall have effect notwithstanding anything to the contrary contained in any other provision of the Act relating to the computation of income under the head ‘profits and gains of business or profession’ or, in other words, it means that s. 40A would have effect notwithstanding anything contained in ss. 30 to 39 of Act”.

On similar facts in the decision in the case of ITO vs. Palani Andavar Mills Ltd. (supra) a similar conclusion was arrived at by this Court by following the decision of the Supreme Court in Shree Sajjan Mills Ltd. vs. CIT (supra).

9. A similar view was also taken by this Court in the decision in Coimbatore Cotton Mills Ltd. vs. CIT (1985) 154 ITR 240 (Mad).

10. Recently, this Court again took the same view on similar facts in TC No. 555 of 1983, order dt. 4th March, 1996.

11. Thus on a careful consideration of the facts arising in this case, in the light of the judicial pronouncements cited supra, we hold that the assessee is not entitled to claim incremental liability of gratuity neither under s. 40A(7) of the Act, nor under s. 36(1)(v) of the Act, since the assessee has neither created any provision in his accounts book nor s. 36(1)(v) would operate in view of the introduction of s. 40A(7) of the Act w.e.f. 1st April, 1973. Accordingly, we hold that the Tribunal is not correct in allowing incremental liability of gratuity for the assessment years under consideration as deductions. In that view of the matter, we answer the question referred to us in the negative and in favour of the Department. No costs.