Bombay High Court High Court

The Commissioner Of Income Tax vs Raghuvanshi Mill Compound on 23 April, 2010

Bombay High Court
The Commissioner Of Income Tax vs Raghuvanshi Mill Compound on 23 April, 2010
Bench: Dr. D.Y. Chandrachud, J.P. Devadhar
                                     1

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY

               ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                      
                 INCOME TAX APPEAL NO.3093 OF 2009




                                              
    The Commissioner of Income Tax,                 )
    Central III, R. No.109, Aayakar Bhavan,         )




                                             
    M.K. Road, Mumbai - 400 010.                    )       ..Appellant.


                 V/s.




                                   
                        
    The Bank of Rajasthan Ltd.,
    11/12, Senapati Bapat Marg,
                                                    )
                                                    )
                       
    Raghuvanshi Mill Compound,                      )
    Lower Parel (W), Mumbai.                        )       ..Respondent.
      
   



    Mr. Suresh Kumar i/b. Ms. Anamika Malhotra for appellant.

    Mr.Percy J. Pardiwala, Senior Advocate with Sudhakar G. Lakhani
    for respondent.





                           CORAM : DR. D.Y.CHANDRACHUD
                                   AND J.P.DEVADHAR, JJ.

DATED : 23RD APRIL, 2010

ORAL JUDGMENT (PER DR. D.Y.CHANDRACHUD, J.)

1) This appeal by the Revenue under Section 260A of the

Income Tax Act, 1961, arises out of the order passed by the Tribunal

::: Downloaded on – 09/06/2013 15:53:01 :::
2

for assessment years 2002-03 and 2003-04 on 11 December 2008.

The appeal is for assessment year 2002-03. The questions of law

which have been formulated are as follows:-

a) Whether on the facts and in the circumstances of the case, the
ITAT was justified in law in deleting the addition made on
account of excess cash received at the cash counters of the

branches in some years ?

b) Whether on the facts and in the circumstances of the case, the
ITAT was justified in law in directing the AO to ascertain the

correct date of payment of PF dues (employees’ contribution)
and to allow the same if the same has been made within the

grace period of five days within the due date ?

c) Whether on the facts and in the circumstances of the case, the

ITAT was justified in law in deleting the addition made on
account of interest ‘accrued’ on Govt. securities ?

d) Whether on the facts and in the circumstances of the case, the

ITAT was justified in deleting the disallowance of deduction
claimed under Section 36(1)(vii)(a) ?

e) Whether on the facts and in the circumstances of the case, the
ITAT was justified in deleting the addition made on account of
advance income received by way of commission, exchange

and discount, including locker rent ?

2) In so far as the first question is concerned, the Tribunal

has followed the order of the Jodhpur Bench for assessment years

2001-02 and 2001-02. The Jodhpur Bench held that the liability on

account of excess cash received at the cash counters of the bank

represents the liability to pay the customers as and when they may

demand payment. The Tribunal, therefore, held that it cannot be

::: Downloaded on – 09/06/2013 15:53:01 :::
3

considered as the income of the assessee. On this ground, the

addition was directed to be deleted. We have perused the order of

the Jodhpur Bench of the Tribunal for assessment years 2000-01

and 2001-02 which has been relied upon in the impugned order by

the Tribunal. The Jodhpur Bench has also observed that the bank,

in respect of the collection of excess cash at its counters in various

branches has a liability to pay back the amount to the real owners.

After applying the principles laid down in the judgment of the

Supreme Court in United Commercial Bank V/s. C.I.T.1, the

Tribunal held that collection of excess cash, in the circumstance,

does not represent income of the assessee bank. This part of the

reasoning has not been demonstrated to suffer from any perversity.

Before the Jodhpur Bench, reliance was also placed on the Cash

Manual of the assessee which provides that the bank has to make a

record of the excess cash, this has to be considered as a liability of

the bank and the collection is required to be handed back to the real

owner in accordance with the prescribed procedure. In view of the

aforesaid, the first question of law does not give rise to any

substantial question of law.

3) In so far as the second question is concerned, the

Tribunal has remanded the issue to the Assessing Officer for

1 240 I.T.C. 355 (SC)

::: Downloaded on – 09/06/2013 15:53:01 :::
4

verification of the actual date of payment of the disputed sum. The

Tribunal observed that if the payment has been made within the

grace period of five days from the due date, then the deduction

claimed by the assessee has to be allowed in terms of the judgment

of the Madras High Court in Shri Ganapathy Mills Ltd.1 Since the

Tribunal has remanded the matter to the Assessing Officer, no

substantial question of law, as such would arise. We would like to

clarify that upon remand, due regard would be given to the relevant

provisions of the law, including the judgments which hold the field.

4) In so far as the third question is concerned, it is brought

to our notice that in assessment years 1991-92 and 1992-93, this

issue was considered by the Jodhpur Bench of the Tribunal. The

Jodhpur Bench held that interest on Government securities can be

said to accrue only when it becomes due and, therefore, there

cannot be a charge to such income until such time that it becomes

due. Counsel appearing on behalf of the Revenue has stated

before the Court that he has written instructions to the effect that an

appeal against the order of the Jodhpur Bench of the Tribunal was

dismissed by the High Court of Rajasthan on 23 January 2008. In

that view of the matter and particularly, since the finding of the

Tribunal has not been shown to suffer from any perversity, no

1 245 I.T.R. 879 (Mad)

::: Downloaded on – 09/06/2013 15:53:01 :::
5

substantial question of law would arise.

5) As regards the fourth question, the Tribunal observed

that the assessee has made a claim for deduction under Section 36

(1)(viia) for bad and doubtful debts in respect of advances made by

Rural branches. The view of the Tribunal is consistent with the

provisions of Section 36(1)(viia) which refer to “an amount not

exceeding ten per cent of the aggregate average advances made by

the rural branches of such bank”. Counsel appearing on behalf of

the Revenue stated that against the order of the Jodhpur Bench of

the Rajasthan High Court of 7 March 2008 in ITA 13/2005, a Special

Leave Petition was dismissed by the Supreme Court on 16 January

2009. In that view of the matter, no substantial question of law

would arise.

6) The last question which has been formulated by the

Revenue relates to the accounting system followed by the assessee

in respect of income received in advance. This income consists of

commission, exchange and discount, including locker rent. The

assessee follows the mercantile system of accounting. During the

course of the previous year, income from these sources was

accounted for on a receipt basis. As a result of a change in the

method of accounting followed by the assessee, while continuing

::: Downloaded on – 09/06/2013 15:53:01 :::
6

with the mercantile system of accounting, the assessee has

accounted for the receipts in relation to the year in which payment

has accrued. Consequently, though in a given case the entire

payment may be received in advance, the assessee accounted for

the payment as it accrues over a period of time. The Assessing

Officer made an addition of Rs.3.46 crores on the ground that the

change in the method of accounting resulted in lower profits to that

extent. The Commissioner (Appeals), however, directed a deletion of

the amount. This has been confirmed by the Tribunal.

7) Section 145 (2) provides that income chargeable under

the head “profits and gains of business or profession” or “income

from other sources” shall, subject to the provisions of sub-section

(2), be computed in accordance with either the cash or mercantile

systems of accounting regularly employed by the assessee. Hence,

under sub-section (2) of Section 145, income under these two heads

has to be computed either in terms of the cash or mercantile

systems. Moreover, that system of accounting which is adopted by

the assessee must be regularly employed. Under sub-section (2)

the Central Government may notify in the Official Gazette, from time

to time, accounting standards to be followed by any class of

assessees or in respect of any class of income. Under sub-section

(3) the Assessing Officer may make an assessment under Section

::: Downloaded on – 09/06/2013 15:53:01 :::
7

144 where he / she is not satisfied about the correctness or

completeness of the accounts of the assessee, or where the method

of accounting provided in sub-section (1) or accounting standards

notified in sub-section (2) have not been regularly followed by the

assessee.

8) Under Section 145(2), the Central Government has

notified accounting standards which are required to be followed by

assessees

following the mercantile system of accounting.

Accounting standard I relates to disclosure of accounting policies. It

provides that (i) All significant accounting policies adopted in

preparation and presentation of financial statements shall be

disclosed; (ii) Such disclosures shall form part of the financial

statements and significant accounting policies shall normally be

disclosed in one place; (iii) Any change in an accounting policy

which has a material effect in the previous year or in years

subsequent thereto, shall be disclosed; (iv) The impact of, and the

adjustments resulting from, such change, if material, shall be shown

in the financial statements of the period in which such change is

made to reflect the effect of such a change; (v) The accounting

policies adopted by the assessee should represent a true and fair

view of the state of affairs of the business, profession or vocation in

the financial statements prepared and presented on the basis of

::: Downloaded on – 09/06/2013 15:53:01 :::
8

such accounting policies and that for this purpose, norms of

‘prudence’, ‘substance over form’ and ‘materiality’ shall be adopted.

The expression ‘accrual’ has been defined to refer to the assumption

that revenues and costs are accrued, that is, recognized as they are

earned or incurred (and not as money is received or paid) and

recorded in the financial statements of the period to which they

relate. Clause 9 of Accounting Standard II provides that a change in

an accounting policy shall be made only if the adoption of a different

accounting policy is required by statute or if it is considered that a

change would result in a more appropriate preparation or

presentation of financial statements by an assessee.

9) In the present case, the undisputed position before the

Court is that (i) The assessee has adopted the mercantile system of

accounting since inception; (ii) This system is regularly employed;

and (iii) There is no change in the method of accounting on a

mercantile basis.

10) The assessee is listed with the Jaipur Stock Exchange.

By a communication dated 11 September 2001, the Stock Exchange

informed the assessee of a requirement communicated to it by the

Securities and Exchange Board of India on 31 August 2001 by

which amendments to listing agreements were notified. Clause 50

::: Downloaded on – 09/06/2013 15:53:02 :::
9

relates to compliance with accounting standards. SEBI by its

communication dated 31 August, 2001 mandated that a new clause

shall be added to the listing agreement, as clause 50, to provide that

companies shall mandatorily comply with all the accounting

standards issued by the Institute of Chartered Accountants of India

from time to time. The Stock Exchanges were advised to

incorporate the amendment in the listing agreements immediately

and to report compliance. The Commissioner (Appeals) observed in

the present case that the Assessing Officer had not given any

finding that any of the entries in the books of account are incorrect

or that the assessee was not employing a method of accounting on

a regular basis and it was not the finding of the Assessing Officer

that the trading results could not be deduced from the entries in the

books of account regularly maintained. The Commissioner (Appeals)

also observed that out of the four items, bank locker rent was

received for a period of upto three years and other charges are

received for about six to nine months. The locker rent of one year

alone ought to be treated as taxable income in the accounts for the

particular year rather than the entire advance locker rent of the two

subsequent years. The advance locker rent of the following two

years was shown as income in the respective subsequent years.

The finding of fact which was arrived at by the Commissioner

(Appeals) was that the change in the method of accounting was

::: Downloaded on – 09/06/2013 15:53:02 :::
10

bonafide and it has been followed regularly and consistently in the

subsequent assessment years. The changed method has been held

to be a better method for preparing and presenting financial

statements of income of the assessee. The Tribunal has, in appeal,

also arrived at a conclusion that the change in the method of

accounting is not detrimental to the interest of the Revenue. The

Tribunal affirmed the finding of fact of the Commissioner (Appeals)

that the change was bonafide and consistently followed after the

year in which it was changed. This is a pure finding of fact of both

the Commissioner (Appeals) and by the Tribunal. In the result, on

the basis of the material on record, the Revenue has not established

before the Court any perversity in the findings of the Tribunal or any

illegality on the part of the assessee.

11) In the circumstances and for the reasons already stated

earlier, none of the questions which have been formulated by the

Revenue would raise any substantial question of law. The appeal

shall accordingly stand dismissed.

(J.P.DEVADHAR, J.) (DR. D.Y.CHANDRACHUD, J.)

::: Downloaded on – 09/06/2013 15:53:02 :::