Judgements

Surana Steels Pvt. Ltd. vs Deputy Commissioner Of … on 4 February, 1993

Income Tax Appellate Tribunal – Hyderabad
Surana Steels Pvt. Ltd. vs Deputy Commissioner Of … on 4 February, 1993
Equivalent citations: 1993 1 ITD 45 Hyd
Bench: G Krishnamurthy, T Rangarajan, Vice-, T R Rao


ORDER

1. These appeals have been set down for hearing by a Special Bench as they involve a common question of law of general importance relating to the construction of Section 115J of the Income-tax Act, 1961.

2. The facts relating to Messrs. Surana Steels (P.) Ltd. (I. T. A. No. 1845/ (Hyd.) of 1990) are as follows. The assessee is a private limited company. For the assessment year 1988-89, corresponding to the previous year ending on October 22, 1987, the net profit according to the profit and loss account was Rs. 27,67,443. The Assessing Officer, by assessment order dated April 7, 1989, read with the rectification order dated September 20, 1989, deducted unabsorbed depreciation of Rs. 10,63,855 (made up of Rs. 10,10,304 for the assessment year 1986-87 and Rs. 53,551 for the assessment year 1987-88) and determined the book profits at Rs. 17,03,588 in order to apply the provisions of Section 115J. Thirty per cent. of this amount came to Rs. 5,11,076 which was determined as the taxable income since it was higher than Rs. 4,26,714 being the income computed under the other provisions of the Act. On a review of this assessment, the Commissioner of Income-tax considered it to be erroneous and prejudicial to the interests of the Revenue as, according to him, the unabsorbed depreciation of the earlier assessment years 1986-87 and 1987-88, amounting to Rs. 10,63,855 was not deductible with the result that the book profit would be Rs. 27,67,443 and 30 per cent. thereof, namely, Rs. 8,30,230, being higher, had to be assessed as the taxable income instead of Rs. 5,11,076 taken by the Assessing Officer. The assessee objected to the revision on the ground that the unabsorbed depreciation had to be deducted under the provisions of Section 115J, Explanation (iv). In order to appreciate the controversy, the relevant figures can be tabulated as follows :

Assessment year

Loss or profit before
depreciation

Depreciation

Loss or profit after
depreciation

 

Rs.

Rs.

Rs.

1986-87

(+) 81,493

10,91,797

(-) 10,10,304

1987-88

(+) 15,72,553

16,26,104

(-) 53,551

 

Total deduction claimed

10,63,855

3. The assessee claimed that the net loss determined being less than the depreciation, it should be allowed as a deduction. The Commissioner was, however, of the view that since the assessee was entitled to deduction only of loss or depreciation whichever is less and there was no loss before depreciation, the assessee was not entitled to any deduction of depreciation at all. He, accordingly, rejected the claim of the assessee for deduction of unabsorbed depreciation and directed the Assessing Officer to modify the assessment to enhance the taxable income.

4. The facts in Messrs, Agroha Extractions Ltd. (I. T. A. No. 811/(Hyd.) of 1992) are as follows. The assessee in this case is a public company. For the assessment year 1988-89, corresponding to the previous year ending on June 30, 1987, the assessee filed a return declaring a total income of Rs. 73,960. The profit, according to the profit and loss account, was Rs. 9,05,324 and adding back the provision for wealth-tax, it was Rs. 9,06,924. The assessee deducted the unabsorbed depreciation as detailed below :

Assessment year

Loss or profit before
depreciation

Depreciation

Loss or profit after
depreciation

 

Rs.

Rs.

Rs.

1986-87

(+) 6,126

(-) 9,57,806

(-) 9,51,680

1087-88

(+) 17,18,831

(-) 14,27,540

(+) 2,91,291

 

Deduction claimed

(-) 6,60,389

5. The book profit, therefore, came to Rs. 2,46,535 and 30 per cent. of the same, namely, Rs. 73,961 was shown as the taxable income. The Assessing Officer was, however, of the view that, since the assessee had made profits in the earlier two years, the assessee was not entitled to deduction of the net loss. This view was confirmed’ on appeal.

6. The facts in the case of Messrs. Binjusaria Metal Box Co. (P.) Ltd. (I.T. A. No. 822 (Hyd.) of 1992) are as follows : The assessee in this case is a public company. For the assessment year 1989-90, corresponding to the previous year ending on March 31, 1989, the assessee filed a return declaring total income of Rs. 5,72,770. The profit, according to the profit and loss account, was Rs. 28,93,297 and, after deducting electricity charges paid (wrongly debited to deposit account) and adding provision for taxation and investment allowance reserve, it was Rs. 30,60,710. The assessee deducted the unabsorbed depreciation as detailed, below :

Assessment year

Loss or profit before
depreciation

Depreciation

Loss or profit after
depreciation

 

Rs.

Rs.

Rs.

1987-88

(+) 61,906

(-) 12,40,899

(-) 11,78,993

1988-89

(+) 29,50,017

(-) 29,22,492

(-) 27,525

 

Total deduction claimed

12,06,518

7. The book profit according to the assessee came to Rs. 19,09,242 and 30 per cent. thereof, namely, Rs. 5,72,773, was shown as the taxable income. The Assessing Officer was, however, of the view that, since the assessee had profit in the earlier two years, the assessee was not entitled to deduction of the net loss. This view was confirmed on appeal.

8. In the appeals of the assessees, it was contended that the provisions of Section 205(1)(b) of the Companies Act, 1956, incorporated in Section 115J had not been applied properly. It was submitted that the object of the provisions of Section 205 itself was to limit the declaration of dividend to current profits after providing for unabsorbed depreciation of the earlier years. It was further submitted that, on representation by the assessees with regard to the hardship in imposing the tax on book profits without setting off past losses and unabsorbed depreciation, the Finance Minister had incorporated Section 205(1} of the Companies Act in the Income-tax Act, 1961, only for the purpose of granting relief by way of setting off the unabsorbed depreciation. It was submitted that only if the term ” loss ” in that section were understood to be the net result of the operation could the section be applied properly. It was pointed out that if the term ” loss ” in that section were to be understood as business loss prior to deduction of depreciation, it would not lead to the desired result. In the alternative, it was argued that, even if the word ” loss ” was to be understood as referring to the book loss before deduction of depreciation, the assessee should be allowed deduction of depreciation because even when there is a profit, the depreciation would be less than the profit. In other words, it was submitted that merely because the assessee had a profit, the claim for deduction of depreciation which remained unabsorbed could not be defeated.

9. On the other hand, Shri Mani, appearing for the Department and also the authorised representative of the Department, presented the view of the Commissioner of Income-tax with consummate skill, by referring to various canons of interpretation of statutes that once the provisions of Section 205(1){b) of the Companies Act had been incorporated in the Income-tax Act, 1961, the meaning and implications with reference to the Companies Act were irrelevant and that section had to be understood only in the context of the provisions of the Income-tax Act, 1961. It was submitted that the provision should be approached with the object of imposing a tax and not with the object of declaration of dividends. It was then submitted that the meaning of the word “loss” should also be understood in the context of the Income-tax Act, 1961, and not the Companies Act, and when the word “loss” had been understood in judicial decisions as meaning loss before depreciation, the same meaning has to be given for the purpose of Section 115J. It was argued that since the net resultant loss will always include the depreciation which is deducted for arriving at that figure, the expression “loss or depreciation whichever is less” cannot refer to the whole or part of it but only the two components which make up the whole. It was argued that the adjectival clause beginning with “which” in Clause (iv) of the Explanation qualified both loss and depreciation and hence segregation of the business loss from depreciation was contemplated. It was submitted that from that point of view, when there was a profit, it must be taken as if the loss was nil and that being less than the depreciation, no relief was available to the assessee. According to the Revenue, the circular of the Central Board of Direct Taxes explaining the provisions of Section 115J did not amount to a contemporaneous exposition of the statute as that doctrine related only to ancient statutes. It was also argued that the interpretation placed by the assessee will lead to a discrimination between manufacturing companies and trading companies because trading companies which incur large loss without any depreciation will not get any relief. It was submitted that, since the object of Section 115J was to mop up resources, the denial of the claim of the assessee must be upheld.

10. Before we consider the arguments of both sides, it is necessary to keep in mind the legislative history of the provisions under consideration.

11. In the Budget Speech for 1987-88 on February 28, 1987, the Finance Minister observed ([1987] 165 ITR (St.) 1, 14) :

” 80. It is only fair and proper that the prosperous should pay at least some tax. The phenomenon of so-called ‘zero-tax’ of highly profitable companies deserves attention. In 1983, a new Section 80WA was inserted in the Act so that all profitable companies pay some tax. This does not seem to have helped and is being withdrawn. I now propose to introduce a provision whereby every company will have to pay a ‘minimum corporate tax’ on the profits declared by it in its own accounts. Under this new

provision, a company will pay tax on at least 30 per cent. of its book profit. In other words, a domestic widely held company will pay tax of at least 15 per cent. of its book profit. This measure will yield a revenue gain of approximately Rs. 75 crores.”

12. Consequently, Section 80WA was omitted by Section 40 of the Finance Act, 1987, and Section 115J was introduced by Section 43 of the Finance Act, 1987 (see [1987] 166 ITR (St.) 26). In the Bill as introduced, the provisions of item (iv) of the Explanation to Section 115J did not exist. In other words, there was no provision for deducting past losses or unabsorbed depreciation. While moving the Finance Bill, the Prime Minister and the Finance Minister stated as follows :

” 4. In respect of direct taxes, I propose to make the following amendments :

(a) Apprehensions have been expressed that the proposed new Section 194E of the Income-tax Act, 1961, which seeks to extend the area of tax deduction at source may cause unnecessary harassment to large numbers of honest taxpayers who might have to seek refunds. After careful consideration of representations received, this proposal is being withdrawn.

(b) The Finance Bill inserts a new Section 115J in the Income-tax Act, 1961, to levy a minimum tax on ‘book profits’ of certain companies. Representations have been received that in computing book profits for the purpose of determining the minimum tax, losses and unabsorbed depreciation pertaining to earlier years should be allowed to be set off. Otherwise, new projects that have just begun to make profits after some years of losses, and sick companies that have just turned the corner, will become subject to minimum tax. There is merit in this suggestion. Under Section 205 of the Companies Act, 1956, past losses or unabsorbed depreciation, whichever is less, are allowed to be set off against the book profits of the current year for determining profits for the purpose of declaring dividend. It is proposed to allow the same adjustments in computation of book profits for purposes of the new provision for levy of minimum tax.” (emphasis supplied).

13. The section which was subsequently adopted by Parliament contained specific provision for setting off the past losses or unabsorbed depreciation, whichever was less. Consequently, the provisions of Section 115J as passed by Parliament, were in the following terms :

” 115J. Special provisions relating to certain companies. — (1) Notwithstanding anything contained in any other provision of this Act, where in the case of an assessee being a company (other than a company engaged in the business of generation or distribution of electricity), the total income, as computed under this Act in respect of any previous year relevant to the assessment year commencing on or after the 1st day of April, 1988, but before the 1st day of April, 1991 (hereafter in this section referred to as the relevant previous year), is less than thirty per cent. of its book profit, the total income of such assessee chargeable to tax for the relevant previous year shall be deemed to be an amount equal to thirty per cent. of such book profit.

(1A) Every assessee, being a company, shall, for the purposes of this section, prepare its profit and loss account for the relevant previous year in accordance with the provisions of Parts II and III of Schedule VI to the Companies Act, 1956 { 1 of 1956).

Explanation. — For the purposes of this section,’ book profit’ means the net profit as shown in the profit and loss account for the relevant previous year prepared under Sub-section (1A), as increased by –

(a) the amount of income-tax paid or payable, and the provision therefor ; or

(b) the amounts carried to any reserves ( other than the reserves specified in Section 80HHD or Sub-section (1) of Section 33AC ), by whatever name called ; or

(c) the amount or amounts set aside to provisions made for meeting liabilities other than ascertained liabilities ; or

(d) the amount by way of provision for losses of subsidiary companies ; or

(e) the amount or amounts of dividends paid or proposed ; or

(f) the amount or amounts of expenditure relatable to any income to which any of the provisions of Chapter III applies ; or

(g) the amount withdrawn from the reserve account under Section 80HHD, where it has been utilised for any purpose other than those referred to in Sub-section (4) of that section ; or

(h) the amount credited to the reserve account under Section 80HHD, to the extent that amount has not been utilised within the period specified in Sub-section (4) of that section ; or

(ha) the amount deemed to be the profits under Sub-section (3) of Section 33AC ;

if any amount referred to in Clauses (a) to (f) is debited or, as the case may be, the amount referred to in Clauses (g) and (h) is not credited to the profit and loss account, and as reduced by,–

(i) the amount withdrawn from reserves (other than the reserves specified in Section 80HHD) or provisions, if any such amount is credited to the profit and loss account :

Provided that, where this section is applicable to an assessee in any previous year (including the relevant previous year), the amount withdrawn from reserves created or provisions made in a previous year relevant to the assessment year commencing on or after the 1st day of April, 1988, shall not be reduced from the book profit unless the book profit of such year has been increased by those reserves or provisions (out of which the said amount was withdrawn) under this Explanation ; or

(ii) the amount of income to which any of the provisions of Chapter III applies, if any such amount is credited to the profit and loss account ; or

(iii) the amounts as arrived at after increasing the net profit by the amounts referred to in Clauses (a) to (f) and reducing the net profit by the amounts referred to in Clauses (i) and (ii) attributable to the business, the profits from which are eligible for deduction under Section 80HHC or Section 80HHD ; so, however, that such amounts are computed in the manner specified in Sub-section (3) or Sub-section (3A) of Section 80HHC or Sub-section (3) of Section 80HHD, as the case may be ; or

(iv) the amount of the loss or the amount of depreciation which would be required to be set off against the profit of the relevant previous year as if the provisions of Clause (b) of the first proviso to Sub-section (1) of Section 205 of the Companies Act, 1956 (1 of 1956), are applicable.

(2) Nothing contained in Sub-section (1) shall affect the determination of the amounts in relation to the relevant previous year to be carried forward to the subsequent year or years under the provisions of Sub-section (2) of Section 32 or Sub-section (3) of Section 32A or Clause (ii) of Sub-section (1) of Section 72 or Section 73 or Section 74 or Sub-section (3) of Section 74A or Sub-section (3) of Section 80J.”

14. Section 115J thus provides for the book profit of the assessee to be computed in accordance with Schedule VI to the Companies Act and,

thereafter, the items mentioned from (a) to (h) are to be added back and items (i) to (iv) are to be reduced from such net profit to arrive at a resultant amount called the book profit for the purpose of that section. If 30 per cent. of the said book profit is more than the total income determined under the provisions of the Income-tax Act, that amount has to be taken as the taxable income.

15. A circular of the Central Board of Direct Taxes No. 495 dated September 22, 1987 (see [1987] 168 ITR (St.) 87, 110), explained this provision as follows :

“New provisions to levy minimum tax on ‘book profit’ of certain companies :

36.1. It is an accepted canon of taxation to levy tax on the basis of ability to pay. However, as a result of various tax concessions and incentives certain companies making huge profits and also declaring substantial dividends, have been managing their affairs in such a way as to avoid payment of income-tax.

36.2. Accordingly, as a measure of equity, Section 115J has been introduced by the Finance Act. By virtue of the new provisions, in the case of a company whose total income as computed under the provisions of the Income-tax Act is less than 30 per cent. of the book profit computed under the section, the total income chargeable to tax will be 30 per cent. of the book profit as computed. For the purposes of Section 115J, book profits will be the net profit as shown in the profit and loss account prepared in accordance with the provisions of Schedule VI to the Companies Act, 1956, after certain adjustments. The net profit as above will be increased by the income-tax paid or payable or the provision thereof, amounts carried to any reserve, provision made for liabilities other than ascertained liabilities, provision for losses of subsidiary companies, etc., if the amounts are debited to the profit and loss account. Liabilities relating to expenditure which has been incurred or which has accrued in respect of expenses which are otherwise deductible in computing income will not be added back. The amount so arrived at is to be reduced by –

(i) amounts withdrawn from reserves, if any such amount is credited to the profit and loss account ;

(ii) the amount of income to which any of the provisions of Chapter III applies, if any such amount is credited to the profit and loss account ; and

(iii) the amount of any brought forward losses or unabsorbed depreciation, whichever is less, as computed under the provisions of Section 205(1)(b) of the Companies Act, 1956, for the purposes of declaration of dividends. Section 205 of the Companies Act requires every company desirous of declaring dividend to provide for depreciation for the relevant accounting year. Further, the company is required under Section 205 to set off against the profit of the relevant accounting year, the depreciation debited to the profit and loss account of any earlier year{s) or loss whichever is less.

36.3. Section 115J, therefore, involves two processes. Firstly, an assessing authority has to determine the income of the company under the provisions of the Income-tax Act. Secondly, the book profit is to be worked out in accordance with the Explanation to Section 115J(1) and it is to be seen whether the income determined under the first process is less than 30 per cent. of the book profit. Section 115J would be invoked if the income determined under the first process is less than 30 per cent. of the book profit. The Explanation to Sub-section (1) of Section 115J gives the definition of ‘book profit’ by incorporating the requirement of Section 205 of the Companies Act in the computation of the book profit. Brought forward losses or unabsorbed depreciation whichever is less would be reduced in arriving at the book profits. Sub-section (2), however, provides that the application of this provision would not affect the carry forward of unabsorbed depreciation, unabsorbed investment allowance, business losses to the extent not set off, and deduction under Section 80J, to the extent not set off as computed under the Income-tax Act…. (emphasis* supplied)

36.5. The following examples illustrate how the amended provisions relating to the new section will be applied :

New Companies

Book profits for the purposes of
the Companies Act, 1956.

Profit under the Incometax Act,
1961.

Year 1984

 

Rs.

 

Rs.

Loss excluding depreciation

3,00,000

Loss excluding depreciation

80,000

Depreciation

1,00,000

Depreciation

4,00,000

Year 1985

Profit before depreciation

5,00,000

Profit before depreciation

5,00,000

Less : Depreciation as per books

2,00,000

Less : Depreciation

4,00,000

 

3,00,000

 

1,00,000

 

Rs.

 

Rs.

Less : Deduction under section 205(2) for the year 1984

1,00,000

Less: Business loss year 1984

80,000

 

2,00,000

 

20,000

Carried forward business loss 1984

3,00,000

Less : Unabsorbed depreciation

20,000

 

 

 

Nil

 

 

Carried forward unabsorbed depreciation 1985

3,80,000

Year 1986

 

Rs.

 

Rs.

Net loss as per books before depreciation (-)

10,00,000

Business loss ( )

10,00,000

Depreciation

2,00,000

Add : Depreciation as per Income-tax Rules (-)

4,00,000

Business loss to be carried forward

(-)10,00,000

 

 

Unabsorbed depreciationto be carried forward

(- )2,00,000

 

 

Year 1987

Net profit

10,00,000

Profit before depreciation

10,00,000

Book depreciation

2,00,000

Less :Depreciation as per Income-tax Rules

8,00,000

 

 

 

2,00,000

 

 

Less :Carried forward business loss for 1986 to the extent
adjusted

2,00,000

 

Assessed income

Nil

Application of section 115J

 

Rs.

Profit before depreciation

 

10,00,000

Less : Book depreciation

 

2,00,000

 

 

8,00,000

Less : Deduction under section 205(2)

 

2,00,000

 

 

6,00,000

 

 

Rs.

Out of the amount whichever is less :

 

 

1984 : Business loss

 

3,00,000

1986 : Business loss

 

10,00,000

 

Total loss

13,00,000

1986 : Depreciation

 

2,00,000

Assessable income 30 per cent, of Rs. 6 lakhs, i.e.. Rs.

1.8 lakhs

 

 

Amount to be carried forward as per sub-section (2) of
section 115]

 

 

1984 : Unabsorbed depreciation

5,80,000

 

1986 : Business loss

8,00,000

 

Unabsorbed depreciation

4,00,000.”

 

16. As noted above, item (iv) in the Explanation to Section 115J requires a deduction in arriving at the book profit as if the provisions of Section 205(1)(b) were applicable. It is, therefore, necessary to read that section, which is as follows :

“205. Dividend to be paid only out of profits.– (1) No dividend shall be declared or paid by a company for any financial year except out of the profits of the company for that year arrived at after providing for depreciation in accordance with the provisions of Sub-section (2) or out of the profits of the company for any previous financial year or years arrived at after providing for depreciation in accordance with those provisions and remaining undistributed or out of both or out of moneys provided by the Central Government or a State Government for the payment of dividend in pursuance of a guarantee given by that Government :

Provided that –

(a) if the company has not provided for depreciation for any previous financial year or years, which falls or fall after the commencement of the Companies (Amendment) Act, 1960, it shall, before declaring or paying dividend for any financial year provide for such depreciation out of the profits of that financial year or out of the profits of any other previous financial year or years ;

(b) if the company has incurred any loss in any previous financial year or years, which falls or fall after the commencement of the Companies (Amendment) Act, 1960, then, the amount of the loss or an amount which is equal to the amount provided for depreciation for that year or those years whichever is less, shall be set off against the profits of the company for the year for which dividend is proposed to be declared or paid or against the profits of the company for any previous financial year or years, arrived at in both cases after providing for depreciation in accordance with the provisions of Sub-section (2) or against both ;

(c) the Central Government may, if it thinks necessary so to do in the public interest, allow any company to declare or pay dividend for any financial year out of the profits of the company for that year or any previous financial year or years without providing for depreciation :

Provided further that it shall not be necessary for a company to provide for depreciation as aforesaid where dividend for any financial year is declared or paid out of the profits of any previous financial year or years which falls or fall before the commencement of the Companies (Amendment) Act, 1960. ”

17. Sub-section (1A) of Section 115J states that every assessee, being a company, shall, for the purposes of this section, prepare a profit and loss account in accordance with the provisions of Parts II and III of Schedule VI to the Companies Act, 1956. It may be noted that Part II of Schedule VI to the Companies Act lays down the requirements as to the profit and loss account. Rule 3 of Part II thereof states that the profit and loss account shall set out the various items relating to the income and expenditure of the company arranged under most convenient heads ; and in particular, shall disclose information in respect of items thereunder. Item (iv) under that rule is the amount provided for depreciation, renewals or diminution in value of fixed assets. It also states that, if such provision is not made by means of a depreciation charge, the method adopted for making such provision and if no provision is made for depreciation, the fact that no provision has been made shall be stated and the quantum of arrears of depreciation computed in accordance with Section 205(2) of the Act shall be disclosed by way of a note. It is thus apparent that the loss required to be shown in the profit and loss account under the Companies Act is the net loss after providing for depreciation for that year. This is made clear by Section 205(1)(b) itself which states that, even while setting off the loss or depreciation of the earlier years against the profits of the company of the year for which dividend is proposed to be declared, such profit is to be arrived at after providing for depreciation. The contrast between Sub-clause (b) and Sub-clause (a) also makes this clear because, under Sub-clause (a), there is a provision for setting off depreciation which is not accounted for, whereas Sub-clause (b) provides for setting off depreciation which has been accounted for but not absorbed. Since the profit and loss account will display only the net result as loss after deduction of depreciation, the section itself can come into play only in a case where there is a net loss after adjusting depreciation and cannot be applied to a case where there is a net profit after adjusting depreciation.

18. In Nothman v. Barnet London Borough Council [1978] 1 WLR 220 at page 228 (CA), Lord Denning M. R. observed thus :

“The literal method is now completely out of date. It has been replaced by the approach which Lord Diplock described as the ‘purposive approach’…. In all cases now in the interpretation of statutes we adopt such a construction as will ‘promote the general legislative purpose’ underlying the provision.”

19. This is reiterated by our Supreme Court in CIT v. (K, S.) Vaidyanathan [1985] 153 ITR 11, 33 (Mad) [FB] and Maharashtra State Financial Corporation v. Jaycee Drugs and Pharmaceuticals Pvt. Ltd. [1991] 71 Comp Cas 360 ; [1991] 2 SCC 637. Approaching the provisions of the Companies Act in this manner, we may now consider the object of Section 205(1)(b). That section has been enacted in the context of declaration of dividends. SubSection (1) itself states that the dividend shall be paid only out of the profits of the company. Proviso (a) requires depreciation to be set off if it had not been provided. Proviso (b) requires loss or depreciation of the earlier year whichever is less to be deducted against the profits of the current or earlier year which is utilised for paying out dividends. In other words, the company can declare dividends only after setting off depreciation. But it can declare dividends even if there was past loss still remaining to be set-off. The basis for this distinction is that loss is taken to be a charge on the capital while depreciation is taken to be a charge on the profit. Gause (b) itself starts with a phrase “if the company has incurred any loss in any previous financial year” which means that it refers only to a situation where the net result is a loss after setting off depreciation. Wherever the earlier year’s net result has been a loss, then the company is required to set off the entire loss or an amount equal to depreciation which was charged, whichever is less before declaring dividend out of the current profit.

20. To understand this provision, we may now consider a few illustrations. Let us take the current profit as Rs. 10,00,000 after current year’s depreciation. We may consider five different situations in the results of the preceding year as follows :

Profit or loss before depreciation

Depreciation

Profit or loss after depreciation (net
result)

Rs.

Rs.

Rs.

1.

(-) 4 lakhs

(-) 3 lakhs

(-) 7 lakhs

2.

(-) 3 lakhs

(-) 3 lakhs

(-) 6 lakhs

3.

(-) 2 lakhs

(-) 3 lakhs

(-) 5 lakhs

4.

0 lakh

(-) 3 lakhs

(-) 3 lakhs

5.

(+) 1 lakh

(-) 3 lakhs

(-) 2 lakhs

21. We may note that, in all the above five situations, the net result is a loss and, therefore, the provisions of Section 205(1)(b) will be attracted. The company cannot declare dividend out of the current profits without a deduction as required by Section 205(1)(b). The only question is what should be the deduction in each such situation. The case of the Revenue is that we should compare the first column with the second column as if the word “loss” refers to loss before depreciation. The case of the assessee is, we should compare the second column with the third column taking the word “loss” to mean the net result after depreciation. The question of comparison itself arises only where we have to choose one of the two figures whichever is less. In the above illustration, it is the contention of the Revenue that the fifth situation will not be a case of loss and no deduction should be given. This view is obviously untenable because the fifth situation is also a case where the company has incurred a loss being the net result of the operations. If we consider otherwise by referring only to the loss before depreciation, then the profit and loss account itself will not be in conformity with the provisions of the Companies Act because the deduction of depreciation before arriving at the net result is mandatory.

22. In the above illustration, if we proceed on the basis that loss refers to the net result in the expression “loss or depreciation whichever is less” i.e., comparing the third column with the second column, we will find that, in the first situation, the assessee would be entitled only to the deduction of depreciation of Rs. (–) 3 lakhs and not deduction of the loss of Rs. (–) 4 lakhs. In the second situation also, there will be the deduction of Rs. (–) 3 lakhs which is less than the total loss of Rs. (–) 6 lakhs and the loss of Rs. (–) 3 lakhs before depreciation would be disregarded.’ In the third situation, the assessee would still be entitled to the deduction of Rs. (–) 3 lakhs being the depreciation since it is less than the net loss of Rs. (–) 5 lakns and, therefore, the loss before depreciation of Rs. (–) 2 lakhs would be disregarded. Again, in the fourth situation, the assessee will be entitled to the deduction of Rs. (–) 3 lakhs being depreciation which is equivalent to the net loss of Rs. (–) 3 lakhs. In the last situation, the assessee will be entitled to the deduction of unabsorbed depreciation of Rs. (–) 2 lakhs only which is the net result even though the depreciation actually charged was Rs. {–) 3 lakhs. This is because the profit of {+) 1 lakh would have absorbed part of the depreciation and only the unabsorbed depreciation would be allowed as a deduction. It is only when the profit of the earlier year is enough to wipe out the depreciation that there will be no deduction under that section from the current profits before declaring dividend. It will be seen from this that a working of this rule taking the expression “loss” to mean the net result would always result in the deduction of depreciation alone and only to the extent it is unabsorbed and the company would not be able to set off past losses out of current profit before declaring dividend.

23. Let us now consider the same illustration on the basis that the word “loss” refers to” loss before depreciation”. In the first situation, the assessee would be entitled to the deduction of Rs. (–) 3 lakhs depreciation being less than the loss of Rs. (–) 4 lakhs. In the second situation also, the assessee would be entitled to the depreciation of Rs. (–) 3 lakhs since it is equal to the loss of Rs. (–) 3 lakhs. In the third situation, the company could deduct a loss of Rs. (–) 2 lakhs only as against the depreciation of Rs. (–) 3 lakhs. In the fourth situation, the loss being nil no deduction would be available, in spite of the company having unabsorbed depreciation of Rs. (–) 3 lakhs. In the fifth situation also, the unabsorbed depreciation would not be allowed to be set off only on the ground that there was a profit though it was not enough to wipe out the provision for depreciation. It is seen that, on the basis that “loss” is equivalent to loss before depreciation, there is no underlying principle on which the deduction is to be made because in certain years the depreciation is allowed and in certain years the loss is allowed and in certain years no deduction is allowed even though depreciation has not been absorbed either in full or in part. Clearly, the section cannot be understood to give such a haphazard result in preference to the basis on which it could have a clearly defined underlying principle, viz., the intention to allow only unabsorbed depreciation as a deduction as against business loss. Since business loss is always understood to have to come out of capital and since depreciation is always understood as a charge on the profit, the basis that the phrase “loss or depreciation whichever is less” must refer to the resultant loss alone, becomes meaningful. Admittedly, this is the view taken by the Company Affairs Department also.

24. Let us now consider whether this phrase could have a different meaning when incorporated in the Income-tax Act. The contention of the Revenue was that, while the purpose of the Companies Act was to restrict the amount available out of the current profit for distribution as dividends, the purpose under the Income-tax Act was different and, therefore, the same meaning could not be gathered in the context of the Income-tax Act. However, we find that the context makes no difference to the meaning of this phrase. As we have noted above, the Explanation to Section 115J provided for the computation of the book profit being the current profit as shown in the profit and loss account, 30 per cent. of which was to be taken as taxable income. Since such a computation did not take into account past losses and depreciation, representations had been made and the Prime Minister, who was also the Finance Minister accepted that the representation had some merit. That was the reason why a further deduction of the loss or depreciation of the earlier years was allowed as a deduction where it was required to be set off under Section 205(1)(b) of the Companies Act. In other words, the Finance Minister has accepted the representation to the limited extent that the amount of the current profits which could be lawfully distributed as dividend under the Companies Act, would be the same as would be liable to tax under Section 115J. Hence he stated that the same adjustment will be made. Therefore, even if the computation is to be made in two different contexts, the amount arrived at would have to be the same for both the purposes of declaration of dividend as well as the taxability under Section 115J. Moreover, the Explanation to Section 115J itself has, as noted earlier, referred to the profit or loss as computed in accordance with the provisions of the Companies Act, and, therefore, the word “loss” in item (iv) can refer only to the loss finally determined as the net result after adjustment of depreciation. Further, since item (iv) requires the deduction to be made as if Section 205(1)(b) of the Companies Act is applicable, there could be no departure from the manner in which the computation is made in the Companies Act while making the computation under the Explanation to Section 115J. It follows that the deduction which becomes meaningful under the Companies Act for the purpose of allowing the unabsorbed depreciation will continue to hold good for the purpose of Section 115J also. Consequently, the deduction claimed by the assessee cannot be disallowed, only because there was a profit before depreciation in the earlier years, when the net result was a loss. Since Section 205(1)(b) itself applies only to a situation where the net result is a loss in the earlier year, the Revenue cannot deny the deduction of the unabsorbed depreciation of the earlier years which is worked out by the phrase “loss or depreciation whichever is less”. It is only the unabsorbed loss other than depreciation which can be ignored as such loss is to be treated as a capital loss.

25. The contention of the Revenue that the word “loss” has been judicially understood as a loss before depreciation under the Income-tax Act is also untenable. Firstly, the word “loss” has not been defined in the Income-tax Act. Secondly, Section 28 provides for a charge on the profits and gains of a business and Section 29 states that it shall be computed in accordance with the provisions contained in sections 30 to 43C. Since Section 32 provides for depreciation, even a loss determined as profits and gains of a business would be a loss after allowing depreciation. Section 70 provides for set-off of loss from one source against the income from another source and Section 72 provides for carry forward and set-off of business loss. Here again, it refers only to the net result of the computation under the head “Profits and gains of the business”, which will be a loss after deduction of depreciation. Since that section provides for a limitation of the period up to which the unabsorbed loss could be carried forward Sub-section (2) of Section 72 provides that depreciation allowance could be carried forward separately without such a limitation. This in no way defines a loss in the Income-tax Act to mean only a business loss determined before deduction of depreciation. On the other hand, the Supreme Court has observed in the case of Garden Silk Weaving Factory [1991] 189 ITR 512 (at page 529) :

” Unabsorbed depreciation is indeed a part of the ‘loss’. This is so, because in the first place, ‘depreciation’ is a normal outgoing, though in a sense notional, which has to be debited in the computation of the profits of a business on commercial principles (quite apart from statute) and it is difficult to see why, when such deduction yields a negative figure of profits, it cannot be a ‘loss’ as generally understood.”

26. The Revenue has not been able to point out anything in the Income-tax Act to indicate that the word “loss” in Section 115J should have a meaning other than that as is generally understood. Nor has the Revenue pointed to any decision where the acceptation of the word “loss” in a profit and loss account was loss before depreciation. We are, therefore, convinced that, for purposes of Section 115J, Explanation (iv), the word “loss” must refer only to the net result after setting off depreciation.

27. The Revenue, while contending that the circular of the Central Board of Direct Taxes did not amount to a contemporaneous exposition, relied on the same circular to contend that loss is to be understood as loss before depreciation. Actually, the examples given in the circular do not refer to the loss as such but what is called “business loss” as distinct from depreciation. In other words, the loss which comes as a net result in the profit and loss account is bifurcated into depreciation and business loss for the purpose of carrying forward and deducting the same from subsequent profits. This is the pattern which the income-tax computation is familiar with because of the restriction under Section 72 with reference to the carry forward of the loss excluding depreciation. That is, however, beside the point when it comes to the phrase “loss or depreciation whichever is less” because no such bifurcation is envisaged in that process. Moreover, the circular itself is incomplete because it does not deal with all the situations, one of them being a situation where there is a profit before depreciation. The Revenue seeks to extrapolate the circular to that situation by assuming that the word “loss” should refer to the business loss. But such an assumption is unwarranted. The argument made was that since loss as a net result will always include depreciation, the expression, if understood that way, would lead to the deduction of depreciation alone and there would be no real choice. The answer to this argument is firstly that the net resultant loss will not always be more than the depreciation as in a case where there is a profit before depreciation, the net resultant loss is likely to be less than the depreciation which gets absorbed. Secondly, even if it should lead to the result of unabsorbed depreciation alone being allowed as a deduction, that was exactly the purpose of that expression as we have found earlier.

28. If we were to accept the contentions of the Revenue that the expression “loss” should be equated to a business loss prior to depreciation, then it would lead to absurd results. Firstly, as in this case, because there was no loss prior to depreciation, the assessee will not be allowed deduction of unabsorbed depreciation. When the mandate of the Companies Act as well as the intention of the Income-tax Act is to allow the deduction of unabsorbed depreciation whether for distribution of profits as dividends or for taxing the profits for income-tax, the tax on book profits under Section 115J alone would ignore such unabsorbed depreciation. On the other hand, if we understand loss to be the net loss after depreciation, the result is quite logical and the unabsorbed depreciation alone is allowed to be deducted in every case. There is the further aspect that it will be illogical to deny the deduction of one alternative, when the lower of the two alternatives is to be allowed as a deduction, only because one of the alternatives is absent. To give a common place illustration, if the intention is to offer to a thirsty man, tea or coffee which is even cheaper, it cannot be said that he should be denied tea because coffee which is costlier is not available. As we have seen in the beginning, the stated object of the Prime Minister who was the Finance Minister was to grant relief by giving deduction of either loss or depreciation, whichever is less. It will be going against that stated policy of the Government, if the Revenue were to deny the deduction of unabsorbed depreciation only because there was no loss before depreciation even though the net result of the business was a loss.

29. The contention of the Revenue that the construction placed by us would discriminate against trading companies misses the distinction between business loss before depreciation and depreciation. It has always been understood that the loss before depreciation must be borne by the capital and will be taken as a capital loss. It is only because of this fundamental idea that the Income-tax Act provides for a separate deduction of the carried forward loss only to a limited extent. On the other hand, since depreciation is a charge on the profit, the deduction of unabsorbed depreciation is allowed without any time limit. If we keep this distinction in mind, it would be clear that the provisions of both Section 205(1)(b) of the Companies Act and Section 115J deliberately kept out the business loss being a capital loss and intended to allow only depreciation which is a charge on the profit. If a trading company incurs a large amount of loss prior to depreciation and the depreciation chargeable is a very small amount, the trading company could still declare dividend and naturally has to pay higher tax under Section 115J on the current profits because the company is supposed to bear the capital loss and not pass it on to the Revenue. On the other hand, if a manufacturing company incurs a smaller loss, but has a large unabsorbed depreciation, it cannot declare dividends and hence it is not the intention to tax the current profit without setting off the unabsorbed depreciation which is well-recognised as a charge on the profit. This is exactly the relief which the Finance Minister has promised and which the Revenue wants to deny. Since there is a basis for this classification, there is no substance in the contention of the Revenue that the construction of the word “loss” as meaning net loss after depreciation would be discriminatory and should, therefore, be avoided.

30. The last contention of the Revenue was that a Bench of the Tribunal in V. V. Trans-Investments (P.) Ltd v. ITO [1992] 42 ITD 242 (Hyd) had accepted that view of the Revenue and, therefore, that view should be allowed to prevail. We find that the view we have now taken was first taken by a single Member of the Tribunal in Buttwelded Tools (P.) Ltd. v. Asst. CIT [1991] 39 ITD 432 (Mad). The Hyderabad Bench has given no reasons as to why the view of the single Member was not preferable except to say that it relied on the decisions of the Supreme Court in Garden Silk Wvg. Factory [1991] 189 ITR 512 and K. P. Varghese v. ITO [1981] 131 ITR 597 (SC), which were decided on different facts. Naturally, those decisions did riot arise under Section 115J and the single Member had followed those decisions only to draw the principles on which the expression ” loss or depreciation whichever is less ” has to be understood. We also find that the Bombay Benches of the Tribunal in Rim Textiles P. Ltd. (I. T. A. No. 8606/(Bom) of 1991) and in Royal Western (I.) Hotels P. Ltd. (I. T. A. No. 1437/(Bom) of 1992) have agreed with the decision of the single” Member. Even assuming that two views were possible on the meaning of the word “loss” in Section 115J, Explanation (iv), we are compelled to follow the dictum of the Supreme Court in CIT v. Vegetable Products Ltd. [1973] 88 ITR 192, that, if the language of a taxing provision is ambiguous or capable of more meanings than one, then the court has to adopt that meaning which favours the assessee. This approach is particularly called for in a case where the provision itself was intended to grant relief to the assessee on the basis of representations made to the Finance Minister. We are, therefore, of the opinion that the view taken in Buttwelded Tools (P.) Ltd. [1991] 39 ITD 432 (Mad) must prevail over the view taken by the Hyderabad Bench in V. V. Trans-Investments (P.) Ltd. v. ITO [1992] 42 ITD 242.

31. The Revenue resisted the hearing of these cases by the Special Bench and contended that the view taken by the Hyderabad Bench should not be discarded. It was submitted that, even if the interpretation taken by the Revenue on Section 115J, Explanation (iv), was considered to be inequitable or unjust, it should be left to Parliament to intervene and the provision should be effectuated and not defeated on equitable consideration. It was also submitted that an earlier decision should not be overruled unless it was manifestly wrong or proceeds upon a mistaken assumption in regard to the existence or continuance of a statutory provision or is contrary to another decision of the court as held by the Supreme Court in Distributors (Baroda) P. Ltd. v. Union of India [1985] 155 ITR 120. We find that the present case satisfies those criteria because the decision of the Hyderabad Bench has not considered the underlying purpose of Section 205(1)(b), namely, to allow the deduction of unabsorbed depreciation and disallow the deduction of business loss which is of capital nature. With respect, while approaching the matter in the right perspective of purposive construction, the Hyderabad Bench concentrated on the object of the section which was to tax the so-called “zero-tax companies” but overlooked the object of Clause (iv) in the Explanation which was to allow the deduction of unabsorbed depreciation in arriving at the “book profit” and granting relief to the companies to that limited extent. It is also contrary to the decision of other Benches of the Tribunal. More than all that, the contention of the Revenue goes against the stated objective of the enactment as reflected in the speech of the Finance Minister. It was contended that we should go by the words of the statute without reference to the stated objective. It was remarked that the noble idea of the Finance Minister was perhaps not translated into action. It is surprising to see the Revenue taking this contention which normally comes from an assessee to the effect that the words of the statute have not carried out the intention of Parliament. It is a moot question whether the Revenue could hesitate to give effect to the stated objective on such a specious plea. It appears to us that this kind of an argument may even put the Finance Minister in an embarrassing situation if the matter is to be raised by the Parliamentary Committee on Government Assurances. It is also not clear whether this contention is taken after due consideration because it also goes against the statement given in the Central Board of Direct Taxes circular explaining this provision. (See emphasis given in paragraph 10 (see page 11) above). We may recall that the Supreme Court has in the case of CWT v. Vasudeo V. Deinpo [1992] 196 ITR 216, discouraged litigation in respect of matters clarified by the Central Board of Direct Taxes. If at all the Revenue had any doubts about the matter, one would have expected that, as a matter of policy, the views of the Finance Minister would have been obtained before pursuing this litigation as it has led to wasteful expenditure.

32. In Surana Steels Pvt. Ltd. (I. T. A. No. l845/(Hyd) of 1990), the assessee has challenged the order made under Section 263. The Commissioner, before acting under that section, is expected to know the object of that exercise. As explained by the Madras High Court in Venhatakrishna Rice Co. v. CIT [1987] 163 ITR 129, the object is to review an erroneous order and not to raise an additional demand. If only a little care had been taken to ascertain the rationale behind Section 205(1)(b) of the Companies Act, certain interesting facts would have been discovered. Even that section did not find a place in the Companies (Amendment) Bill, 1959. It was the Select Committee which recommended its inclusion (see [1960] 30 Comp Cas (Journal) 1, at page 5 ). The formula of “loss or depreciation whichever is less” was devised to allow unabsorbed depreciation alone so that companies can declare dividends out of current profits even if they had unabsorbed business loss: The thrust on “zero-tax companies” by the Income-tax Act was on companies which declared dividends and yet did not pay tax. But the companies pleaded for relief pointing out that they were allowed to distribute dividends out of current profits even if they had unabsorbed loss or depreciation of the earlier years. The Finance Minister, therefore, limited the deduction of past losses and depreciation to the same extent as would enable the companies to declare dividends under the Companies Act. As pointed out by J. M. Evans in de Smith’s Judicial Review of Administrative Action, Fourth edition, page 285, an authority in which a discretion is vested “must act in good faith, must have regard to all relevant considerations and must not be swayed by irrelevant considerations, must not seek to promote purposes alien to the letter or to the spirit of the legislation that gives it power to act, and must not act arbitrarily or capriciously”. If the exercise of the power is for an improper purpose, then it is regarded in law as an abuse of the discretionary power in bad faith. (See page 324). Similarly, if the exercise of the discretionary power was by disregard of relevant considerations, it is not validly exercised. The emphasis is on the implied duty to exercise discretionary power fairly. From this point of view, the order made under Section 263 amounted to an unreasonable exercise of the discretionary power vested in the Commissioner of Income-tax and was, therefore, void. The order of the Commissioner of Income-tax has to be cancelled for this reason also.

33. To sum up, we hold that the word “loss” in the phrase “loss or depreciation whichever is less” in Explanation (iv) to Section 115J refers only to the net loss after deduction of depreciation so that the assessee-company whose income is computed under Section 115J is entitled to deduct unabsorbed depreciation of the earlier years even if there was a profit before deduction of such depreciation in the earlier years. The Assessing Officer is, therefore, directed to recompute the total income of the asses-sees on that basis. Consequently, the order of the Commissioner of Income-tax under Section 263 in the case of Messrs. Surana Steels Ltd. is cancelled. In the other two cases, namely, Messrs. Agroha Extraction Ltd. and Messrs. Binjusaria Metal Box Co., the orders of the authorities below are set aside and the Assessing Officer is directed to recompute the total income on the above basis.

34. In the result, the appeals are allowed.