Bombay High Court High Court

Aayakar Bhavan vs 98 on 7 May, 2009

Bombay High Court
Aayakar Bhavan vs 98 on 7 May, 2009
Bench: F.I. Rebello, R.S. Mohite
                                          -1-




            IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                  ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                                                      
                    INCOME TAX APPEAL NO. 1005 OF 2008




                                                                       
    The Commissioner of Income Tax-9 )

    Aayakar Bhavan, M.K. Road,                                                  )




                                                                      
    Mumbai 400 020.                                                             ).. Appellant



                        Versus




                                                         
    M/s. Ajanta Pharma Ltd.    ig                                               )

    98, Charkop Industrial Estate,                                              )

    Kandivali (West),Mumbai 400 061. )...Respondent
                             
    Mr. Parag Vyas with Mr.Suresh Kumar with Mr. P.S.
      

    Sahadevan for the Appellant.

    Mr.J.D. Mistry with Mr.A.K. Jasani and Mr. T.C.
   



    Tripati for Respondent.


                                          CORAM: FERDINO I. REBELLO &
                                                     R.S.MOHITE, JJ.

DATED: 7th May, 2009

ORAL JUDGMENT (Per F.I. Rebello,J.):

. Admit on the following questions:

                                  "1.           Whether       on        the         facts         and          in       the

                  circumstances                 of          the    case       and     in                law             the

                  ITAT            was           justified     in        approving           the             Order        of

                  the            CIT(A)              in     allowing          Respondent               to           exclude

                  export                  profits            for       the     purpose            of                section




                                                                       ::: Downloaded on - 09/06/2013 14:35:26 :::
                                                 -2-


                  115            JB              at            the            figure                  other               than             that           allowed

                  u/s.                                                               80                               HHC                                  (1B)?




                                                                                                                                         
                                  2.                   Whether                  in              law           for              the              purpose        of

                  calculating                    book                 profit                    under                 section                    115           JB




                                                                                                
                  of                the                     Income                   Tax                   Act,                      1961                  under

                  Explanation                         1                    sub            clause              (iv)                     the                 export




                                                                                               
                  profits             to               be              excluded                   from                the                 book             profits

                  would                    be                   the           export             profits             allowed                      as            a

                  deduction                 u/s.                           80               HHC                  after                 restricting            the




                                                                    
                  deduction                      as               per                     the                 provisions                        of            sub

                  section         ig       1B             of         section              80          HHC             of         the            Act            or

                  the                  export                         profits             calculated                 as                    per                sub

                  section                  3                   and         3A             of          section             80         HHC                   before
                                
                  applying                            the                          restriction                contained                   in                  sub

                  section                        1B                      of                       section                            80                   HHC?"
      


    2. A few facts may be set out :
   



    .                    The              Assessee                   company                   was             assessed                   under           Section





    115          JB              of            the          Income             Tax             Act         for                   the                   assessment

    year                 2001-2002.                              While                    computing                   the                 book            profits,

    under             Section                    115            JB            it          claimed              that                       the              entire





    export             profits                   as            computed                under             Section                          80                HHC

    should                  be             deducted                   and                 not            percentage                       deduction            as

    provided                under               Section               80             HHC                (1B).                          The             Assessing

    Officer              did               not                 accept                      the                same.                            The          A.O.

restricted the deduction under Section 80 HHC to

80%.

::: Downloaded on – 09/06/2013 14:35:26 :::
-3-

. The assessee aggrieved, preferred an appeal

before the C.I.T. (Appeals). After considering

the contentions C.I.T.(A) was pleased to hold that

the entire profits from exports are eligible for

deduction in terms of Clause (4) of Explanation (1)

to Section 115JB.

. Revenue aggrieved preferred an appeal before the

I.T.A.T. The learned tribunal after considering

the various contentions as also the order of the

Special Bench in Dy. Commissioner, Range III Vs.

SIMCOM Ltd. ig (2007) 106 ITD 193 (Mum) (SB) was

pleased to dismiss the appeal preferred by the

Revenue by order dated 30.11.2007. It is this

order which is the subject matter of the present

appeal.

3. At the hearing of this appeal on behalf of the

Revenue, it has been submitted as under:- The

export profits to be excluded from the book profits

would be export profits allowed as a deduction

under Section 80 HHC after restricting the

deduction as per the provisions of sub section(1B)

of Section 80HHC of the Act and not export profits

calculated as per sub section 3 and 3A of Section

80HHC without applying the restrictions contained

in sub section 1B of section 80 HHC as contended on

behalf of the assessee. Section 80 HHC sub section

1B was introduced by the Finance Act with effect

from 1.4.2001 so as to phase out the deduction

::: Downloaded on – 09/06/2013 14:35:26 :::
-4-

completely by assessment year 2005-06.

. Section 115 JB was introduced by Finance Act,

2000 with effect from 1.4.2001 i.e. with effect

from the assessment year 2001-02 replacing the

erstwhile section 115JA. As per memorandum of

Finance Bill 2000, the reason to introduce the said

section was to simplify the Minimum Alternate Tax

(MAT). The said Memorandum clarifying the

provisions of the Finance Bill 2000 sets out

“Export provisions under Section 80 HHC were kept

out of the purview of the provisions during the

period of phasing out of deductions available under

those provisions.” Considering the language of

Explanation (1) of sub clause (iv), the profits

eligible for deduction under Section 80 HHC, as

used in Section 115JB refer to profits allowed as

deduction under Section 80 HHC. Reference is then

made to the meaning of the expression “Eligible”

from dictionaries. The eligible deduction

therefore under Section 80 HHC as per section

115JB, is only that amount which is allowed as a

deduction u/s. 80 HHC under normal provisions of

the Act. The expression “Profits eligible for

deduction under section 80 HHC” can only mean that

the term refers to the export profits actually

allowed as a deduction under section 80 HHC as

otherwise an absurdity is created to the extent

that while no full deduction is allowed of export

profits under section 80 HHC, for the purpose of

::: Downloaded on – 09/06/2013 14:35:26 :::
-5-

section 115 JB such profits are calculated and

excluded from book profits which was never the

intention of the legislature as brought out from

the Memorandum explaining the Finance Bill 2000.

While construing or interpreting the provisions of

law, an interpretation that results in an absurd

situation is to be avoided and preference is to be

given to a workable interpretation bearing in mind

that MAT was introduced to ensure that companies

which take advantage of deductions available under

normal provisions of the Act are required to pay

some minimum tax. In the alternative it is

submitted that even if the term “profits” eligible

for deduction under section 80 HHC” is referable to

the profits calculated before applying the

limitation specified in sub section 1B of section

80 HHC, one has to bear in mind the expression

“subject to the conditions specified in section 80

HHC”. The dictionary meaning of the word

“condition” is sought to be relied upon. It is

therefore, submitted that sub section 1B is the

restriction and limitation to the deduction under

section 80 HHC and has to be considered while

calculating export profits from the book profits

for the purpose of section 115JB. That also

becomes apparent from the examination of the

provisions of section 115 JA. The entire

provisions of 80 HHC and section 115 JB would have

to be considered while construing the provisions.

The Finance Minister’s speech and the Memorandum

::: Downloaded on – 09/06/2013 14:35:26 :::
-6-

explaining the clauses cannot by itself be used to

interpret the literal meaning of the Act. Reliance

is placed in the judgment of the Supreme Court in

the case of P.V. Narsimha Rao Vs. State, AIR 1998

SC 2120. It Is, therefore, submitted that

considering the language of the two provisions, it

leads to the only conclusion that what has to be

reduced is the amount of export profits eligible

for deduction in terms of sub section 1B of Section

80 HHC.

4. On the ig other hand on behalf of the assessee the

learned counsel submits that considering the

expression “the profits eligible for deduction

under Section 80HHC, the A.O. ought to have

allowed the entire amount. It is explained that

the purpose of reduction of book profits required

by clause (iv) to explanation to Section 115JB is

to ensure that the export profits are not subjected

to “MAT”. The legislature has repeatedly taken a

conscious decision to exclude export profits from

taxation under the normal provisions of the Act and

from MAT levied under the special provisions of

inter alia section 115JB. This intention of the

legislature it is submitted has been made clear by

the repeated insertion of clauses similar to clause

(iv) and explicit mention of such intention by the

Finance Minister at various times. The policy

adopted by the legislature of encouraging/boosting

exports was considered to be of such importance

::: Downloaded on – 09/06/2013 14:35:26 :::
-7-

that the legislature wished to forego taxes

thereon, including MAT. The phrase “amount of

profits eligible for deduction under section 80

HHC” used in clause (iv) to describe the export

profits to be excluded from MAT is necessarily

different from the phrases used in the various sub

sections of Section 80 HHC of the Act. The reasons

being the phraseology used in clause (iv) is

required to encompass all the qualitative aspects

of export profits in section 80 HHC i.e. the type

of profit which got benefit under section 80 HHC.

Thus (a) igprofits derived from the export of goods

and merchandise and (b) profits of the permitted

type. The phrase has been used to take into

account the type of profit above mentioned which is

derived from the activity above mentioned. It is

for this reason that even the predecessors to

section 115JB, the same phrase was used to achieve

this purpose. As a matter of construction and

plain English usage the said phrase can never take

within its ambit the quantum of deduction from such

profits. Reference is made to expression

“eligible” in its ordinary dictionary meaning to

which we shall advert latter. Thus it is submitted

that it would be beyond any doubt that the word

“eligible” has to be read to mean type or class or

nature of profits i.e. a qualitative description

of profits and can never take within its ambit a

particular proportion or quantum thereof.

::: Downloaded on – 09/06/2013 14:35:26 :::
-8-

4(b). The quantum of profits in respect of which a

deduction is allowed under section 80 HHC of the

Act is separately quantified/provided for in

section 80 HHC (1B) of the Act and the resultant

figure on applying this sub section can only be a

sub class or part of the type of profits eligible

which can (if a 100% deduction is allowed) equal

the quantum of the class but must as a matter of

language be something different from the class of

profit. This distinction between the class/type of

profit as well as the quantum/extent of profit

which have ig to be deducted is also clear from a

perusal of section 80 HHC (1) which specifically

allows “…. a deduction to the extent of profits

referred to in sub section 1(B)”. There can be no

doubt therefore, that the extent is different from

the profit. The said distinction between the

class/type and the extent of deduction is also

clear from the opening words of section 80 HHC (1B)

of the Act which clearly specifies the amount of

the deduction by applying a percentage to the

profit eligible for/entitled to deduction. It must

inexorably follow a fortiori that the profit

eligible and the extent of the deduction have to be

two different things. It must also be borne in

mind that Section 80 HHC (1B) of the Act was

introduced at the same time as Section 115JB and if

the legislature intended to reduce only the extent

of the deduction actually allowed when computing

book profit for the purposes of 115JB it would

::: Downloaded on – 09/06/2013 14:35:26 :::
-9-

simply have done so by using identical phrases in

both the sections. The expression “condition” in

(iv) to Explanation I, would mean conditions as

specified. Quantum as set out in Section 80HHC(1B)

it is submitted is not a condition.

4(c). The intention of the legislature was to

continue the exemption of export profits from MAT

despite the exemption for the said export profits

being gradually phased out when computing taxable

income under the normal provisions of the Act.

    Placing                        reliance
                                          ig               on                the               Finance                 Minister's                          speech

    it            is           submitted                     the             exemption               from                    MAT                 was           to

    continue                until               the                   complete                        withdrawal                      of                exemption
                                        
    under              the                 normal                    provisions                of          the         Act.                        In          an

    identical                        situation                       when                                 the                 legislature                      so
      

    intended,                        in             section                  115JA                   Explanation                    clause                    (v)

    reduction          to            the            equal               in              quantum                   to           the           quantum           of
   



    deduction                       allowed                          under                the               normal              provisions                     of

    the                Act,              explicit          wording                  was              used              which            made                  the





matter clear beyond any doubt. Such wording is not

used in this case.

. Under the Act, amounts eligible for a deduction

are often different from the quantum of deduction

actually allowed. Reliance is placed on some of

the provisions. Conscious of the distinction, the

legislature has continued the use of these phrases

in the said clause (iv). It is then submitted that

if the interpretation canvassed by the Income Tax

::: Downloaded on – 09/06/2013 14:35:26 :::
-10-

department is accepted, the words in clause (iv)

i.e. “…. computed under (a), (b) and (c) of

Section 80 HHC(3)……… ” becomes otiose. In

the alternative if the phrase is not to be

considered otiose then in order to apply 80 HHC

(1B) the same should have been mentioned in clause

(iv) and in the absence of such mention the same

cannot be applied. Reliance is then placed on

Heydons’ Rules of construction. Reliance is placed

on the judgment of Kerala High Court in C.I.T. Vs.

GTN Textiles Ltd. 248 ITR 372. It is submitted

that the ig view taken by the Special Bench in DCIT

Vs. Syncone Formulations 106 ITD 193 (Bom) as also

DCIT Vs. Govind Rubber Ltd. 82 TTJ 615 should be

accepted.

4(d). It is lastly submitted that at any rate if

two views are possible of interpretation of clause

(iv), then the view in favour of the tax payer

ought to be adopted.

5. With the above background, let us now consider

the provisions. What the Legislature ought to have

done or what language or words or expression ought

to have been used, is not for the courts to

consider. The duty of the court, in the event,

where literal interpretation would defeat the

intent of the Legislature or lead to an absurdity

or the like would be to ascertain the parliamentary

intent, by applying the rules of statutory

::: Downloaded on – 09/06/2013 14:35:26 :::
-11-

interpretation as followed in our jurisdiction. A

word of caution, it is only in the event when the

literal interpretation would lead to an absurdity

or defeat the object or intent of the Legislation

and not otherwise. The principle of all fiscal

legislation is that if the person sought to be

taxed comes within the letter of the law he must be

taxed, however, great the hardship may appear to

the judicial mind to be. On the other hand, if the

State, seeking to recover the tax, cannot bring the

subject within the letter of the law, the subject

is free, however,
ig apparently within the spirit of

the law the case might otherwise appear to be.

Taxing statutes cannot be interpreted on any

presumptions or assumptions. The court must look

squarely at the words of the statue and interpret

them. It must interpret a taxing statute in the

light of what is clearly expressed; it cannot

imply anything which is not expressed, it cannot

import provisions in the statutes so as to supply

any assumed deficiency (CST vs. Modi Sugar Mills

Ltd. AIR 1961 SC 1047.

6. It would therefore, be gainful to refer to some

relevant provisions of Section 80HHC.

“80HHC.(1) Where an assessee, being an

Indian company or a person (other than a

company) resident in India, is engaged in

the business of export out of India of any

::: Downloaded on – 09/06/2013 14:35:26 :::
-12-

goods or merchandise to which this section

applies, there shall, in accordance with and

subject to the provisions of this section,

be allowed, in computing the total income

of the assessee, a deduction to the extent

of profits, referred to in sub-section (1B)

derived by the assessee from the export of

such goods or merchandise:

Provided……….

(1A) …………….

(1B) For the purposes of sub-sections (1)

and (1A), the extent of deduction of the

profits shall be an amount equal to–

                   (i)              eighty            per           cent                  thereof               for              an
   



      assessment                    year           beginning                  on          the            1st          day        of

      April,                                                                                                                  2001;





                   (ii)            seventy            per           cent                   thereof             for               an

      assessment                    year           beginning                  on          the            1st          day        of





      April,                                                                                                                  2002;



                   (iii)              fifty           per            cent                  thereof              for              an

      assessment                    year           beginning                  on          the            1st          day        of

      April,                                                                                                                  2003;



                   (iv)               thirty           per           cent                      thereof          for              an




                                                                    ::: Downloaded on - 09/06/2013 14:35:26 :::
                              -13-


      assessment                       year                beginning              on              the          1st           day          of

      April,              2004,                    and                  no               deduction                    shall              be

      allowed                    in                      respect             of         the              assessment                    year




                                                                                                                    
      beginning                   on               the        1st            day             of            April,          2005         and

      any                              subsequent                                       assessment                                     year.




                                                                             
                    (2)(a)............




                                                                            
                    (3). ..............




                                                    
                    (3A) .............

                   
                    (4)                The                  deduction                   under                 sub-section                (1)

      shall                      not               be             admissible                  unless                the             assessee
                  
      furnishes             in                 the                prescribed                  form,                  along             with

      the           return                    of              income,             the                report                of            an
      

      accountant,                       as                        defined               in           the                      Explanation

      below               sub-section                        (2)                  of                     Section                      2888,
   



      certiying                        that                 the                         deduction                    has               been

      correctly                   claimed                          in         accordance                            with                 the





      provisions                                      of                                     this                                   section.



                    Provided....................





                    (4A) .........................



                    (4B)              For            the          purposes              of           computing               the       total

      income                            under                 sub-section                     (1)              or               sub-section

      (1A)             any                    income              not         charged               to               tax              under

      this                       Act                               shall                             be                            excluded.




                                                                             ::: Downloaded on - 09/06/2013 14:35:26 :::
                                                      -14-




                         (4C) ...................




                                                                                                                                         
                                         (emphasis supplied).




                                                                                             
    .                                   Sub section (1B) was introduced by the

Finance Act, 2000 with effect from 3.4.2001. That

section was applicable to all, engaged in the

business of export. By virtue of insertion of sub

section (1B) i.e. The sun set clause, the

deductions of export profits was to be discontinued

from the ig beginning of 1.4.2005. The deductions

available from 1st April, 2001 was percentagewise

as set out beginning with 80% for 2001 and ending

with 30% for assessment year beginning on 1.4.2004.

No deduction is available after 1-4-2005 and

subsequent years.

7. Section 115JB was inserted by the Finance

Act,2000 with effect from 1.4.2001.

“115JB(1) Notwithstanding anything contained

in any other provision of this Act, where in

the case of an assessee, being a company,

the income-tax payable on 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, 2007, is less than ten per cent of

its book profit, such book profit shall be

::: Downloaded on – 09/06/2013 14:35:26 :::
-15-

deemed to be the total income of the

assessee and the tax payable by the assessee

on such total income shall be the amount of

income-tax at the rate of ten per cent.

(2) 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).

igProvided ………….

Explanation (1) 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 (2), as increased by–

(a) ……

(b) ……

(c) ……

(d) ……

(e) ……

(f) …….

(g)…….

(h) the amount of deferred tax and the

::: Downloaded on – 09/06/2013 14:35:26 :::
-16-

provision therefor, if any amount referred

to in clauses (a) to (h) is debited to the

profit and loss account, and as reduced by–

(i) ………..

(ii)………..

(iii) ………

(iv) the amount of profits eligible for

deduction under section 80HHC, computed

under clause (a) or clause (b) or clause (c)

of ig sub-section (3) or sub-section (3A), as

the case may be, of that section, and

subject to the conditions specified in that

section.” (emphasis supplied).

8. Section 115J is contained in Chapter XII-B

which was inserted by Finance Act, 1987 with effect

from 1.4.1988. When section 115J was introduced by

Act of 1957 reduction of export profits under the

provisions of Section 80 HHC was not available to

companies covered by Chapter XII-B. However, by

Direct Tax Laws Amendment Act, 1989 it was brought

into effect from 1.4.1989, by introducing (iii) to

the explanation and which reads as under :

“the amounts as arrived at after increasing

the net profit by the amounts referred to

in clauses (a) to (f) and reducing the net

::: Downloaded on – 09/06/2013 14:35:26 :::
-17-

profit by the amounts referred to in clause

(i) and (ii) attributable to the business,

the profits from which are eligible for

deduction under section 80 HHC or section 80

HHD; so, however, that such amounts are

computed in the manner specified in sub

section (3) or sub section (3A) of section

80 HHC or sub section (3) of section 80 HHD,

as the case may be, or ….” (emphasis

supplied) .

. The Legislature, therefore, in case of MAT

Companies choose not to initially give them the

benefit of reduction of export profits.

9. Section 115JA was introduced by the Finance

Act,1996 with effect from 1.4.1997. The language

of section 115JA(1) is also similar to language

used in Section 115J. In so far as reduction of

export profits under Section 80 HHC they were not

available when the Section was first introduced.

But by the Finance Act, 1997 it was introduced with

effect from 1.4.1998 and which reads as under:

“the amount of profits eligible for

deduction under section 80 HHC,computed

under clause (a), (b) or (c) of sub section

(3) or sub section (3A), as the case may be,

of that section, and subject to the

condition specified in sub sections (4) and

::: Downloaded on – 09/06/2013 14:35:26 :::
-18-

(4A) of that section.” (emphasis supplied).

10. Section 115JB was inserted by Finance Act,

2000 w.e.f. 1.4.2001. It contained (iv) to the

Explanation. We have reproduced the provisions in

the earlier part of the judgment.

11. In so far as MAT companies are concerned,

that reduction of export profit while computing

book profits was not available when Section 115 J

was introduced from 1-4-1988. The benefit was

given subsequently
ig from 1-4-1989. Similarly the

reduction was not available in the case of section

115JA which was introduced w.e.f. 1-4-1997. The

benefit was extended only from 1-4-1998. This

intent of the Legislature, must be considered while

interpreting the provisions. The other aspect

would be that if sub-section (1B) is not read while

computing the book profits and which contains the

sun-set clause it would mean that even after

1-4-2005, MAT Companies could claim deduction of

export profits, While computing book profits which

would be an absurdity.

12. It would thus be clear that whether it be

section 115J, 115JA or 115JB the express language

used is eligible for deduction under Section 80 HHC

and computed under clause (a) or clause (b) or

clause (c) of sub section (3) or sub section (3A)

as the case may be. What this means is that

::: Downloaded on – 09/06/2013 14:35:26 :::
-19-

sub-section (3) and (3A) provide for the method for

computation of profits. Once the profits are

worked out, then only the profit which is eligible,

can be deducted. Section 80HHC(1) allows

deductions of profits to the extent referred to in

sub- section (1B).

13. Another aspect of the matter. Companies other

than MAT companies could claim deductions of export

profits calculated in the manner provided under

section 80 HHC from the very inception and after

(1B) to the igextent provided by (1B). MAT companies

who were in the business of export were not allowed

to claim reduction while computing book profits

under section 115J or 115JD for some of the periods

as earlier set out. Accepting the argument on

behalf of the MAT companies would be that they must

be treated more advantageously than other export

companies, though the other export companies were

continuously enjoying 100% deduction of export

profits until introduction of sub section 1B of

section 80 HHC.

14. For interpreting the statutory provisions let

us refer to some decided case law. In K.P.

Varghese Vs. Income Tax Officer and another, 1981

(131) ITR 597 (SC), it was observed that it is well

recognized rule of construction that the statutory

provisions must be so construed if possible that

absurdity and mischief may be avoided. If the

::: Downloaded on – 09/06/2013 14:35:27 :::
-20-

situation arises where the construction suggested

on behalf of the Revenue would lead to wholly

unreasonable and unjust result which could never

have been intended by the Legislature, then it must

be avoided. An interpretation must be arrived at,

which avoids absurdity and mischief and makes the

provisions rational and sensible unless of course

the courts hands are tied and it is not possible to

find escape from the tyranny of the literal

interpretation. It is now a well settled rule of

construction that where the plain literal

interpretation ig of a statutory provision produces a

manifestly absurd and unjust result which could

never have been intended by the Legislature, the

court may modify the language used by the

Legislature or even “do some violence” to it, so as

to achieve the obvious intention of the Legislature

and produce a rational construction. The court may

also in such a case read into the statutory

provision a condition which, though not expressed,

is implicit as constituting the basic assumption

underlying the statutory provision. For that

purpose the courts may use aids for fixing out the

mischief the enactment seeks to avoid as also the

object of the legislation. In Gurudevdatta

V.K.S.S.S. Maryadit & Ors. vs. State of

Maharashtra & Ors. AIR 2001 S.C., the same view

was explained as under:-

” Further we wish to clarify that it is a

::: Downloaded on – 09/06/2013 14:35:27 :::
-21-

cardinal principle of interpretation of

statute that the words of a statute must be

understood in their natural, ordinary or

popular sense and construed according to

their grammatical meaning,unless such

construction leads to some absurdity or

unless there is something in the context or

in the object of the statute to suggest to

the contrary. The golden rules is that the

words of a statute must prima facie be given

their ordinary meaning. It is yet another

rule ig of construction that when the words of

the statute are clear, plain and unambiguous

then the Courts are bound to give effect to

that meaning, irrespective of the

consequences. It is said that the words

themselves best declare the intention of the

law giver. The courts have adhered to the

principle that efforts should be made to

give meaning to each and every word used by

the Legislature and it is not a sound

principle of construction to brush aside

words in a statute as being inaposite

surpluses, if they can have a proper

application in circumstances conceivable

within the contemplation of the statue….”

15. Whether speeches made on the floor of the

House were admissible in interpreting the

provisions. Speeches made by the Members of the

::: Downloaded on – 09/06/2013 14:35:27 :::
-22-

Legislature on the floor of the House when a Bill

for enacting a statutory provision is being debated

are inadmissible for the purpose of interpreting

the statutory provision but the speech made by the

mover of the Bill explaining the reason for the

introduction of the Bill can certainly be referred

to for the purpose of ascertaining the mischief

sought to be remedied by the legislation and the

object and purpose for which the legislation was

enacted. The Supreme Court in K.P. Varghyese

(supra) said that this is in accord with the recent

trend in juristic
ig thought not only in Western

countries but also in India that interpretation of

a statute being an exercise in the ascertainment of

meaning, everything which is logically relevant

should be admissible. The Finance Minister’s

speech, therefore, can be relied upon by the court

for the purpose of ascertaining what was the reason

for introducing that clause.

. Reference also may be made to the judgment

in P.V. Narsimha Rao (supra) for the same purpose.

The court addressing itself to the canons of

construction noted that the view which prevailed

earlier, with Courts in England, was that reference

to Parliamentary material as an aid to statutory

constructions is not permissible. The said

exclusionary rule precluded the court from looking

even at reports made by Commissioners on which

legislation was based. The rigidity of the said

::: Downloaded on – 09/06/2013 14:35:27 :::
-23-

rule was relaxed in later decisions so as to permit

reports of Commissioners, including Law

Commissioners and white papers to be looked at for

the purpose solely of ascertaining the mischief the

statute is intended to cure but not for the purpose

of discovering the meaning of the words used by

Parliament to effect such cure. Parliamentary

debates were, however, not looked at as an aid to

construction. The statement of the Minister who

moved a bill in the Parliament could be looked at

to ascertain the mischief sought to be remedied by

the legislation and the object and purpose for

which the legislation is enacted.

16. Can the statement of object and reasons be

looked int. In Gurudevdatta VKSSS Maryadit and

others Vs. State of Maharashtra and Others, AIR

2001 S.C. 1980 the Supreme Court observed :

“The Statements of objects and reasons need

to looked into though not by itself a

necessary aid as an aid to construction

only, if necessary. To assessee the intent

of the Legislature in the event of there

being any confusion, statement of objects

and reasons may be looked into and no

exception can be taken therefor- this is not

an indispensable requirement but when faced

with an imperative need to appreciate the

proper intent of the Legislature, statement

::: Downloaded on – 09/06/2013 14:35:27 :::
-24-

may be looked into but not otherwise….”

. The Court then observed :

“While the statements of objects and reasons

in the normal course of event cannot be

termed to be the main or principal aid to

construction but in the event it is required

to discern the reasonableness of the

classification. ….”

. Proceeding further the Court observed that :

“For the limited purpose of appreciating the

background and the antecedents factual

matrix leading to the legislation, it is

permissible to look into the Statement of

objects and Reasons of the Bill which

actuated the step to provide a remedy for

the then existing malady.”

17. Gurudevdatta V.K.S.S. Maryadit (supra) also

dealt with the explanatory memorandum to the Bill.

Reliance was placed on the Australian Judgment in

CIC Insurance Limited Vs. Bankstown Football Club

Ltd. 1997 (187) CLR 384. The Supreme Court noted

that the High Court of Australia permits Reference

to the Memorandum of Bill in order to ascertain the

mischief which the Statute was intending to

remedy. The court recorded its

::: Downloaded on – 09/06/2013 14:35:27 :::
-25-

unhesitent

concurrence to the proposition.

18. Before we apply the principles of statutory

interpretation let us refer to the documents placed

before us. The budget speech of Prime Minister and

minister of Finance for 87/88 (165) ITR 13 was

referred to point out that Section 115J was

introduced so that MAT companies will pay tax of at

least 30% of its book profits. Reference was then

made to C.B.D.T. Circular No. 435 dated 22.9.1987

to point ig out the manner in which the book profit

has to be worked out. Circular No. 559 dated

4.5.1990 with reference to Direct Tax Laws

(Amendment) Bill 1988, notes that Section 115J of

the Income Tax Act levies minimum tax on “book

profits” of a company. Section 115J took away the

100% exemption which was to be allowed in respect

of export profits earned by the exports and tourism

related industry and thus watered down the

encouragement which was to be provided to such

foreign exchange earning activities. It was

decided that the profits, which are exempt under

sections 80 HHC and 80 HHD should be excluded from

the purview of section 115J w.e.f. August 1, 1989.

Reference then is made to the Budget speech of

Finance Minister 1996-97 introducing Section 115JA

which speaks about introduction of MAT In the

Budget speech of 1997-98 it was noted that the

export profits which were not eligible for tax will

::: Downloaded on – 09/06/2013 14:35:27 :::
-26-

be exempt from the MAT and will be eligible for

full deduction under Section 80 HHC. That was when

section 115JA was introduced and the benefit under

Section 80HHC was not available to MAT companies.

This was done as a large number of representations

had been received. The Memorandum, explaining the

provisions of the Finance Bill 1997 was that the

bill proposed to exempt the export profits under

Section 80 HHC from the purview of Minimum

Alternate Tax. CBDT Circular No.763 dated

18.2.1998, sets out MAT was introduced w.e.f. 1st

April, 1997 igand the Finance Act, 1997 exempts the

export profits which are eligible under section

80HHC or under section 80 HHG from the purview of

minimum alternate tax.

19. Then we have the budget speech of Finance

Minister dated 29.2.2000 while introducing section

115JB. Referring to Clause 49 in the notes of

clauses it was provided as under :

“The book profit shall mean the net profit

as shown in the profit and loss account

prepared in accordance with the provisions

of Parts II and III of Schedule VI to the

Companies Act, 1956, as reduced by certain

adjustments, as specified. The profits

received in convertible foreign exchange and

eligible for deduction under Section 80 HHC

or section 80 HHE or section 80 HHF or the

::: Downloaded on – 09/06/2013 14:35:27 :::
-27-

Income referred to in section 10 or section

10A or section 10B shall be excluded while

working out “book profits”. (emphasis

supplied).

. In the Memorandum explaining the provisions in

the Finance Bill it was provided as under :

” However, export profits under section 80

HHC, 80 HHE and 80 HHF are kept out of the

purview of this provision during the period

of phasing
ig out of deductions available under

those provisions….”

20. The meaning of some expressions, must also be

considered. The Oxford Dictionary defines

“eligible” to mean fit or entitled to be chosen.

In Stroud’s Judicial Dictionary, 7th Edn. Page 824

“eligible” means “legally qualified or fit to be

chosen”. In Justice L.P. Singh’s Judicial

Dictionary, 3rd Edn. the word “eligible” means

“fit or entitled to be chosen”.

21. Similarly word “Condition” in Oxford

Dictionary means “stipulation; thing on fulfilment

of which something else depends”.

22. The principles elucidated earlier of statutory

construction can now be considered for interpreting

the provisions of Section 115JB vis-a-vis Section

::: Downloaded on – 09/06/2013 14:35:27 :::
-28-

80HHC. Does a literal reading of section 80 HHC

read with section 115JB(2) Explanation (1)(iv),

lead to an absurdity and/or does not make clear the

Parliamentary intent considering the law as it

stood before section 115JB was introduced. In

Sections 115J and 115JA the expression used were

profits eligible for deduction under section 80

HHC. Section 115JB also uses the expression

“profits eligible for deduction”. There really can

be no difficulty in understanding what this means.

Only those profits which are eligible and computed

in terms ig of sub-section (3) or (3a) and quantified

in terms of sub-section (1B). The computation

whether under sub-section (3) or (3a) are for the

purpose of sub-section (1) or (1A). Section

80HHC(1) permits a deduction to the extent or

profits referred to in sub-section (1B). The only

question is whether the expression in clause (a),

(b) or (c) to sub-section (3) consequent on

introduction of section 1B to Section 80 HHC will

have a meaning different from the meaning then what

was originally understood, Considering (iv)

to Explanation-I of Section 115JB.

23. Until section 115JB was introduced, the whole

of the profits computed under Section 80 HHC was

eligible for reduction for computing the book

profits. Pursuant to section 1B of section 80 HHC

The deduction available to the extent provided in

Section (1B) and after 1-4-2005 the deduction of

::: Downloaded on – 09/06/2013 14:35:27 :::
-29-

export profits is discontinued. The assessees

argument is that only in case of companies not

covered by section 115JB to then Section 1B of

section 80 HHC would apply. In so far as MAT

companies are concerned, the profits eligible for

deduction are as computed under sub-section (3) or

(3A) of Section 80HHC without applying sub-section

(10). This argument is based on the expression

“computed under sub-section (3) or sub-section (3A)

as the case may be.

24. For that purpose, we will have to examine the

true scope and effect of section 80HHC.

. Section 80 HHC, the relevant provisions to which

we have earlier reproduced is sub-section (1),

which provides, that in computing the total income

of the assessee, a deduction is to be made to the

extent of profits referred to in sub section (1B)

derived by the assessee from the export of such

goods. The section as amended has brought in the

words “deduction to the extent of profits” referred

to in sub-section (1B) by Finance Act,2000 with

effect from 1.4.2001. If the construction sought

to be given by Counsel for assessee is accepted it

would make sub- section (1B) irrelevant for the

purpose of Section 115JB. Sub-Section 1B provides

for deduction in terms set out therein. Sub

section (3) sets out the method of computation of

profits. The computation of profits is, therefore,

::: Downloaded on – 09/06/2013 14:35:27 :::
-30-

for the purpose of working out the deduction of

profits available under Section 80 HHC (1B).

Earlier it was in terms of sub-section (1). Now

Section 80 HHC (1) in term refers to section (1B).

All the provisions are inter-related and cannot be

read de hors one and other. If (1B) is not read in

(1) then the expression “no deduction shall be

allowed in respect of the assessment beginning on

the first day of April, 2005 and any subsequent

year, shall be rendered otiose.

25. In ig so far as section 115JB(2) Explanation

1(iv) is Concerned, in computing the book profits

the export profits under Section 80HHC had to be

reduced. The object of Section 115JB was to impose

tax on companies which are known as zero tax

companies. These companies though making huge

profits and paying handsome dividends, were not

paying any tax. The object of the Section was,

therefore, that they pay tax not in a manner of

total income computed by other companies, but on

the book profits which had to be calculated in

terms of sub-section 115 JB (2). The assessees do

not dispute this. Their argument is that reduction

must be the whole of the book profits computed

under sub-section (3) or (3A) of Section 80HHC.

The object of Section 80HHC as originally

introduced was to exempt the whole of the export

profits. By virtue of Sub-section (1B) introduced

w.e.f. 1.4.2001 the deduction is only a percentage

::: Downloaded on – 09/06/2013 14:35:27 :::
-31-

of the export profits as allowed therein and no

reduction after 1-4-2005. This benefit of

reduction was initially not made available to MAT

Companies, but the benefit was extended from

1-4-1989.

26. It is then sought to be contended that the

expression conditions in (iv) of Explanation 1 of

Section 115JB cannot be referable to sub section

(1B) of Section 80HHC as (1B) is not a condition

but in the nature of computation. We have referred

to the dictionary
ig meaning of the word “Conditions”.

Even if we accept that (1B) of Section 80HHC is not

a condition and proceed on that footing,

nevertheless it is impossible of reading section

80HHC (3) or (3A) independent of section 80 HHC

(1B). To our mind, the language is clear. The

literal meaning does not in any way defeat the

object of the section and/or lead to an absurdity.

The object of Section 115JB is to allow even MAT

companies to avail of the benefit of deduction. If

we consider the assessee’s arguments that MAT

companies are entitled to full deduction of export

profits it will lead to anomaly, whereby the

companies which are paying tax on total income

under the normal rules, for them the deduction of

export profits will be lessor than what MAT

companies are entitled to. Is this a possible

view. When section 115J was originally introduced,

MAT companies were not entitled to deduction of

::: Downloaded on – 09/06/2013 14:35:27 :::
-32-

profits under section 80 HHC while working out the

book profits. That came to be introduced by Direct

Tax Laws Amendment Act, 1989 w.e.f. 1.4.1989. A

year Later. Parliament, therefore, initially had

even denied to MAT companies deduction under

section 115J. When Section 115JA was introduced

w.e.f. 1-4-1997, Section 80HHC benefits were once

again not available for MAT Companies. The

amendment by Finance Act 1997 to give the benefit

was w.e.f. 1.4.98. Can it now be argued that MAT

companies considering section 115JB(2) Explanation

1 (iv) are ig entitled to be placed in a better

position than the other companies entitled to the

export deduction under section 80 HHC though

earlier they constituted one class. No rule of

construction nor the language of the section 80HHC

read with Section 115JB, in our opinion will permit

such construction. If such construction is not

possible then both the classes of companies will be

entitled to the same deduction. This would

contemplate that both would be entitled to

deductions of profits in terms of section

80HHC(1B). So read, it would be a harmoneous

construction. A class of companies covered by

Section 80HHC cannot be sub-classfied into two

classes, when more so, for intermittent preriods

Parliament had even denied the benefit of Section

80HHC to MAT Companies. If the argument of the

assessee is to be accepted, what then is the

mischief, that Section 115JB sought to avoid. What

::: Downloaded on – 09/06/2013 14:35:27 :::
-33-

Section 115JB did was to continue the deductions

also to the MAT Companies. The only difference was

that instead of calculating tax at 30% of the book

Profits as in the case of Section 115J, 115JA, it

was made 7.5% and from 1st April, 2007 it is 10%.

The language used in (iii) to explanation 1 to

sub-section (2) of Section 115J or (vii) to

Explanation 1 of Section 115JA(2) or (iv) of

Explanation 1 of Section 115JB (2) is eligible for

deduction.

27. The ig argument of the assessee is basically

based on the memorandum of understanding in the

Finance Bill 2000 which we have earlier reproduced.

It only says that export profits under section 80

HHC and others are kept out of the purview of the

provision during the period of phasing out of

deductions available under the provisions. At the

same time, in the notes of clauses it is clearly

stated that the profits will be as reduced by the

certain adjustments which are eligible for

deduction under Section 80 HHC. The profits

eligible for deduction are export profits in terms

of section 80 HHC (1B). There is nothing in the

Finance Minister’s speech of 29.2.2000, (242) ITR

2000 to hold otherwise. We have earlier referred

to rules of construction as set out in the

judgments earlier quoted. The Notes of objects and

reasons is only an aid to construction. That aid

to construction is only when the literal reading

::: Downloaded on – 09/06/2013 14:35:27 :::
-34-

leads to ambiguous result or absurdity. To our

mind considering the literal language there is no

absurdity or ambiguity being caused or any mischief

sought to be remedied. The language used in

section 115JB is deduction available under section

80 HHC. It is difficult to conceive of any

rational reason as to why the legislature should

have thought to give MAT companies additional

benefits than the other companies who are paying

tax on total income and not the tax based on book

profit as calculated under section 115JB. Is it

possible to ig conceive of any degree of fairness

and/or justice that MAT companies, who for some

periods were denied the benefit of section 80 HHC,

because of the introduction of section 115(JB)

Explanation 1 (iv) are entitled to have their

entire export profits reduced. The object of

section 15JB or for that matter section 115J or 115

JA was to impose tax on those companies which

otherwise considering various exemptions or

deductions available under the Act, though making

huge profits and paying large dividends were not

paying any tax. It is therefore, not possible to

accept the construction as sought to be advanced on

behalf of the assessee, that they should be treated

on a different footing in computing export profits

under Section 80HHC, for the purpose of Section

115JB.

28. We have had the benefit of going through

::: Downloaded on – 09/06/2013 14:35:27 :::
-35-

reasoning and the orders in ITAT Vs. SIMCOM

(supra) as also in the case of D.C.I.T. Vs.

Govind Rubber. It is not possible to agree with

the view taken by the Benches. Those decisions in

view of this judgment stand overruled.

29. Our attention was also invited to the Judgment

of the Kerala High Court in the case of

Commissioner of Income Tax Vs. GTN (2001) 248 ITR

372. In the first instance, the Kerala High Court

was considering the provisions of Section 115J.

Section 115JB ig was not under consideration. The

High Court noted that original section 115J of the

Act did not contain exemption under Section 80 HHC.

That section as we have noted, did not originally

include exemption allowed to exporters under

Section 80HHC. By the virtue of the Explanation

and clause 3 thereto, which came into effect from

1.4.1989, the reduction under section 80 HHC became

available. The issue before the Kerala High Court

was, what is profit that should be taken into

consideration considering the accounting system

that have to be followed while working out the book

profits. Therefore, the judgment would be of no

assistance in considering the question framed for

consideration.

30. It was also sought to be then contended that

if two views are possible then the construction of

Section 115JB Explanation 1 (iv) considering the

::: Downloaded on – 09/06/2013 14:35:27 :::
-36-

decided law, the view in favour of the assessee

should be accepted. The question is whether there

are two views possible. In our opinion, no two

views are possible. The only view as explained

earlier is that the MAT company are entitled to the

same deduction of export profits under Section

80HHC as any other company involved in export in

terms of section 80 HHC (1B). Once that be the

case, this argument is also devoid of merit.





                                                               
    31.                Having               so                  answered,          in               our                   opinion,                this

    appeal             will         have
                                     ig            to           be         allowed.                      The             questions                  of

    law         as               farmed             will         have        to         be               answered                  in              the

negative in favour of the revenue and against the

assessee.

32. Appeal disposed of accordingly.

(R.S.MOHITE, J.) (F.I.REBELLO, J.)

::: Downloaded on – 09/06/2013 14:35:27 :::