Delhi High Court High Court

Cit vs Delhi Cattle Breeding Farms (P) … on 25 May, 2001

Delhi High Court
Cit vs Delhi Cattle Breeding Farms (P) … on 25 May, 2001
Equivalent citations: (2001) 169 CTR Del 477
Author: A Pasayat


JUDGMENT

Arijit Pasayat, C.J.

At the instance of revenue, following questions have been referred for opinion of this court under section 256(1) of the Income Tax Act, 1961 (hereinafter referred to as the Act) by the Income Tax Appellate Tribunal Delhi Bench D (hereinafter referred to as “the Tribunal”).

(i) “Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the capital gains of Rs. 7,45, 109 could not be considered for purposes of computing the commercial profits of the assessed-company for the purposes of section 104 of the Income Tax Act, 1961 ?”

(ii) “If the answer to the first question is in the negative, whether the Tribunal was right in cancelling the orders passed by the Income Tax Officer under section 104 of the Act for the two assessment years 1974-75 and 1975-76 ?”

Dispute relates to the assessment yers 1974-75 and 1975-76 and this judgment shall cover both the references.

2. Factual position, in a nutshell, is as follows :

assessed, at the relevant point of time, was a private limited company carrying on business in agricultural activities and dairy-farming. Previous years for the two assessment years ended on 30-6-1973, and 30-6-1974, respectively. Question that arose for consideration related to levy of tax under section 104 of the Act. assesseds stand before the Income Tax Officer was that having regard to accumulated past losses and the smallness of profits, payment of dividend by the assessed would be unreasonable within the meaning of section 104(2)(i) of the Act, and therefore, provisions of section 104(1) were not to be invoked in its case for the two assessment years. The Income Tax Officer, however, did not agree with the stand of assessed. It was noted that assessed had made substantial capital gains, which were reflected in the capital reserve of Rs. 7,45,109 and the same was available to the assessed for declaring dividend. assessed did not require the aforesaid capital reserve for any of its business requirements and this was established from the fact that there was no utilization of this reserve in any of the accounting years. The Income Tax Officer, therefore, levied tax at the rate of 15 per cent on the distributable surplus worked out in the following manner :

 

Assessment year

1974-75

1975-76

 
 

Rs.

Rs.

(1)

Total income assessed

3,22,580

72,130

(2)

Less taxes payable thereon

2,20,160

49,228

(3)

Distributable surplus

1,02,420

22,902

(4)

Dividends that ought to have been declared by the company, i.e., 90 per cent

92,223

20,612

(5)

Dividend declared by the assessed-company

Nil

Nil

(6)

Debit balance in P&L a/c

91,472

20,508

(7)

Capital reserve shown in the balance sheet

7,45,109

7,45,109

assessed carried the matter in appeals before the Commissioner (Appeals). It was contended before Commissioner (Appeals) that capital gains should not be considered for the purpose of determining the commercial profits of assessed, and therefore, declaration of dividend in these two assessment years would be unreasonable, having regard to past losses of the company as well as smallness of its profits in the two assessment years, Commissioner (Appeals) did not accept the stand. He, therefore, held that despite its past losses, assessed had sufficient distributable funds and the conclusion of Income Tax Officer was justified. It was also observed that losses, if any, sustained for the assessment year 1975-76 was irrelevant for determining the applicability of section 104 of the Act in respect of the two assessment years. Matter was carried in further appeal before the Tribunal-Stand of the assessed before the forums below was reiterated. Tribunal held that with reference to the facts and figures relating to distributable surplus, as computed by Income Tax Officer in both the years, there was hardly any scope for dispute regarding applicability of section 104(1) of the Act. Further question, according to it, was whether it would be unreasonable for assessed to declare a dividend having regard to losses incurred by it in the earlier years and or to the smallness of profits made in the previous year within the meaning of section 104(2)(i) of the Act.