High Court Madras High Court

The Commissioner Of Income-Tax vs ^For on 12 November, 2002

Madras High Court
The Commissioner Of Income-Tax vs ^For on 12 November, 2002
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 12/11/2002

CORAM

THE HONOURABLE MR.JUSTICE N.V.BALASUBRAMANIAN
and
THE HONOURABLE MR.JUSTICE K.RAVIRAJA PANDIAN

T.C.No.55 of 1998

The Commissioner of Income-tax,
Tamil Nadu I, Madras.                   .... Applicant.

-Vs-

M/s.Thanjavur Textiles Ltd.,
Madras.                 ....  Rsepondent.


                Reference  arising  out  of  the  order  dated  23.5.1995   in
I.T.A.No.345/Mds/95  on  the file of the Income-tax Appellate Tribunal, Madras
Bench-B, at the instance of the Revenue.

!For applicant           ::  Mrs.Pushya Sitharaman, Sr.SC for IT.

^For respondent          ::  Mr.P.P.S.Janarthana Raja.

:ORDER

N.V.BALASUBRAMANIAN,J.

In compliance with the directions of this Court in
T.C.P.No.434 of 1996, by order dated 5.3.1997, the Income-tax Appellate
Tribunal ( hereinafter referred to as ‘the Appellate Tribunal’) has stated a
case and referred the following questions of law for our consideration:

1. Whether on the facts and in the circumstances of the case, the Tribunal
was right in law in upholding the assessee’s claim to the tune of
Rs.3,01,50,036/- towards replacement of several items of machinery as revenue
in nature?

2. Whether on the facts and in the circumstances of the case the Tribunal was
right in its conclusion that the expenditure of Rs.2,78,769/- being cost of
electrical yarn cleaners is to be allowed as revenue expenditure and not
treated as capital expenditure?

2. The assessment year involved is 1991-92. The issues that
arise in both the questions are the same. The assessee claimed a sum of
Rs.3,01,50,036/- as revenue expenditure on the ground that it was a
replacement expenditure on several items of machinery and also a sum of
Rs.2,78,769/- on account of purchase of electric yarn cleaner as revenue
expenditure. The Income-tax Officer went into the details of the purchases of
machinery and found that the assessee had purchased the machinery and the
expenditure incurred were not the current repairs. He also rejected the claim
of the assessee to treat the same as revenue expenditure. On appeal preferred
by the assessee, the Commissioner of Income-tax (Appeals) upholding the orders
of the Incometax Officer, held that the expenditure incurred was capital in
nature. The Appellate Tribunal, on further appeal by the assessee, following
its earlier order in I.T.A.No.664 (Mds)/94 dated 17.2.1995, allowed the
assessee’s claim as revenue expenditure. The Appellate Tribunal also,
following its earlier order, cited supra, allowed the assessee’s claim of a
sum of Rs.2,78,769/- as revenue expenditure. It is, against the order of the
Appellate Tribunal, the Revenue sought for a reference and the Appellate
Tribunal, on the directions of this Court, referred the questions of law
mentioned above.

3. We heard Mrs.Pushya Sitharaman, learned senior standing
counsel for the Revenue and Mr.P.P.S.Janarthana Raja,learned counsel for the
assessee. We find that the Appellate Tribunal has committed a grave error in
following its earlier order. The earlier of the Appellate Tribunal in
ITA.No.664 (Mds)/94 dated 17.2.1995 relates to the claim of the assessee on
the repairs of certain machinery in question, whereas the finding of the
Income-tax Officer in the present case was that there were no repairs, but the
assessee purchased certain items of new machinery and therefore, that would
constitute capital expenditure. As far as the question of purchase of
electric yarn cleaner is concerned, the Appellate Tribunal, no doubt,
proceeded on the basis that it was a purchase of machinery, but however
allowed the claim of the assessee as revenue expenditure on the ground that
for the earlier years, the same issue was considered by the Appellate Tribunal
and it was held to be a revenue expenditure as it was for the replacement of
existing worn out parts and therefore, the purchase of machinery would be
revenue in nature.

4. We are of the view that the Appellate Tribunal has failed
to consider the question whether the assessee has purchased the new machinery
or whether only certain items of machinery were purchased to replace the
existing machinery or to replace a part of the existing machinery. The
Appellate Tribunal should have considered the question with reference to each
item of machinery and decided the question whether the purchase of the
machinery was capital expenditure or revenue expenditure and whether the
purchase of machinery was for replacement of existing machinery or for
replacement of a part of an existing machine.

5. Learned senior standing counsel for the Revenue referred
to the decision of this Court in C.I.T. v. SRI HARI MILLS PVT. LTD. (237
ITR 188) and submitted that this Court has held that the expenditure on
replacement of worn out parts of machinery could not be treated as a capital
expenditure. She submitted that when the machinery was replaced wholly or a
new machinery was added, this Court in the same case has held that it would
constitute a capital expenditure. Learned senior standing counsel submitted
that in the case of Sri Hari Mills Pvt. Ltd., the expenditure was incurred on
repairs by way of renewal or replacement of worn out parts of the machi nery
and therefore the said decision has no application to the facts of the case.
Learned senior standing counsel also referred to the decisions (i) C.I.T. v.
OOTY DASAPRAKASH (237 ITR 902), (ii) C.I.T. v. SREE NARASIMHA TEXTILES (P)
LTD. (238 ITR 351), (iii) BALLIMAL NAVAL KISHORE v. C.I.T. (224 ITR 414),

(iv) C.I.T. v. MALHOTRA INDUSTRIAL CORPORATION (254 ITR 635) and (v) C.I.T.
v. TUTICORIN SPINNING MILLS LTD. (249 ITR 694) and submitted that in the
above decisions it was held that the expenditure incurred in replacing parts
of machinery would not be regarded as capital expenditure. According to the
learned senior standing counsel, in Tuticorin Spinning Mills Ltd. case (249
ITR 694) certain worn out parts of ring frames were replaced and therefore,
this Court held that it would constitute current repairs. Learned senior
standing counsel also referred to the decision of this Court in C.I.T. v.
MADRAS CEMENTS LTD. (255 ITR 243) wherein this Court held that ‘repair’
implies the existence of a thing which has malfunctioned and can be set right
by effecting repairs which may involve replacement of some parts, thereby
making the thing as efficient as it was before or as close to it as possible
and ‘replacement’ implies the removal or discarding of the thing that was in
use, by a different or new thing capable of performing the same function with
the same or greater efficiency. Learned senior standing counsel also referred
to the decision of this Court in C.I.T. v. THANJAVUR TEXTILES LTD. (253 ITR

138) and submitted that in the assessee’s own case for an earlier assessment
year, there was replacement of worn out parts of machinery and in that
situation, this Court held that it would constitute revenue expenditure.
Learned senior standing counsel for the Revenue submitted that the decision of
this Court rendered in the assessee’s own case reported in 2 53 ITR 138 has no
application to the facts of the case as the assessee has purchased new
machinery. She also referred to the report of the Board of Directors and the
order of the Commissioner of Income-tax (Appeals) to show that the expenditure
was capital in nature. Learned senior standing counsel also referred to the
decision of the Delhi High Court in C.I.T. v. VOLGA RESTAURANT (253 ITR

405), the decision of the Supreme Court in C.I.T. v. KALYANJI MAVJI & CO.
(122 ITR 49) and the decision of the Punjab and Haryana High Court in C.I.T.
v. INDIAN WOOLLEN TEXTILE MILLS P. LTD. (122 ITR 441).

6. Mr.P.P.S.Janarthana Raja, learned counsel appearing for
the assessee, on the other hand, relied upon the decision of this Court in
C.I.T. v. SALEM CO-OP. SPINNING MILLS LTD. (148 ITR 176) wherein this
Court held that the expenditure incurred in the replacement of conventional
card clothing by metallic card clothing in the carding section would
constitute revenue expenditure. Learned counsel for the assessee strongly
placed reliance on the decision of the Kerala High Court in C.I.T. v.
CO-OPERATIVE SUGARS LTD. (235 ITR 343) and submitted that the manufacturing
units should be taken as one unit and if there is any replacement of any
machinery in the manufacturing unit, it would constitute a revenue
expenditure. Learned counsel also relied upon the decision of the Kerala High
Court in C.I.T. v.MADRAS SPINNERS LTD. (207 ITR 35).

7. Learned senior standing counsel for the Revenue, in her
reply, relied upon the decision of this Court in C.I.T. v. MADRAS CEMENTS
LTD. (255 ITR 243) and submitted that this Court has not agreed with the view
expressed by the Kerala High Court in Co-operative Sugars Ltd. case (235 ITR

343) and this Court has specifically rejected the contention that the entire
manufacturing facility from the stage of processing of raw material to the
delivery of the final finished product should be taken as one unit.

8. No doubt, Mr.P.P.S.Janarthana Raja, learned counsel
submitted that the decision of this Court in Madras Cements Ltd. case (255
ITR 2 43) was rendered while considering the question of allowability of
certain expenditure claimed on current repairs. However, we are of the view
that it is not necessary to discuss the various decisions relied upon by the
learned senior standing counsel for the Revenue and the learned counsel for
the assessee. We are of the view that the Appellate Tribunal should first
consider the factual question whether the assessee has replaced parts of the
existing machinery or whether the assessee has replaced the existing machinery
or whether the assessee has purchased new machinery, and then decide the
question whether the expenditure would involve current repairs or whether the
expenditure is allowable as revenue expenditure or not allowable as capital
expenditure. Since the Appellate Tribunal has not decided the factual matter,
but followed its earlier order which dealt with the case of repairs, we are of
the view that this case should be remitted back to the Appellate Tribunal.
Learned counsel for the assessee, in his fairness, has not seriously disputed
the said position.

9. Accordingly, we remit the matter to the Appellate Tribunal
and the Appellate Tribunal is directed to consider and decide the issues de
novo. In the view we have taken, we are not answering the questions referred
to us and we direct the Appellate Tribunal to consider the questions in
accordance with law. No costs.

Index: Yes
Website: Yes
na.

To

1. The Assistant Registrar,
Income-tax Appellate Tribunal,
Rajaji Bhavan, Besant Nagar,
Chennai 600 090 (five copies with records)

2. The Secretary,
Central Board of Direct Taxes, New Delhi (3 copies)

3. The Commissioner of Income-tax, Tamil Nadu-I,
Madras.

4. The Commissioner of Income-tax (Appeals-V),
Madras.

5. The Deputy Commissioner of Income-tax,
Special Range I,
Madras.