Loading...

Delhi High Court High Court

Arcotech Ltd. vs Director Of Income Tax (Recovery) … on 1 November, 2011

Last Updated on 10 years

| Leave a comment

Delhi High Court
Arcotech Ltd. vs Director Of Income Tax (Recovery) … on 1 November, 2011
Author: Sanjiv Khanna
$~9.
*IN THE HIGH COURT OF DELHI AT NEW DELHI

+       WRIT PETITION(CIVIL) NO. 448/2011

        ARCOTECH LTD.                          ..... Petitioner
                    Through Mr. Sandeep Sethi, Sr.
                    Advocate with Mr. Siddharth Bhatnagar,
                    Ms. Sonia Dube, Mr. S. Chakraborty &
                    Ms. Kanchan Yadav, Advocates.

                          versus

        DIRECTOR OF INCOME TAX (RECOVERY) & ORS.
                                            ..... Respondents
                     Through Mr. D.R. Jain & Mr. Sanjeev
                     Sabharwal, Sr. Standing Counsel.

         CORAM:
         HON'BLE MR. JUSTICE SANJIV KHANNA
         HON'BLE MR. JUSTICE R.V.EASWAR

                        ORDER

% 01.11.2011

Arcotech Limited, earlier known as SKS Limited, has filed

the present writ petition, inter alia, praying for following reliefs:-

“(a) Issue a Writ of and/or in the nature of
Mandamus directing the Respondents each
of them to comply with order dated
18.11.2004 and 24.06.2009 passed by BIFR,
inter alia, by granting following reliefs and
concessions:

i) Business losses be allowed to carry forward
under Section 72 of Income Tax Act, 1961
for a period of 8 years from the cut off date
i.e. 01.10.2004.

        ii)     No interest and/or penalty be levied.
        iii)    Condone the delay in filing of Income Tax
                Return for the AY 2005-06 under Section
W.P. (C) No. 448/2011                                      Page 1 of 8
                 139 read with the section 80 of the Income
                Tax Act, 1961.
        iv)     The provisions of Section 115JB should not

be applicable until such time net worth of the
company exceeds Rs.63.71 Crores.

(b) In the alternative, issue a Writ of and/or
in the nature of Mandamus directing the
Respondents to consider and grant
reliefs/exemptions and concessions as have
been granted by them to other similarly
placed sick industrial companies and in
particulars the recommendations by the
Income Tax Department dated 02.01.2010
after giving a notice and opportunity of
hearing to the Petitioner Company, ignoring
the letter dated 19.01.2010 and pass a
reasoned order.

(c) Pass such further or other order or orders
as may be deemed fit and proper in the facts
and circumstances of the case.”

2. During the course of arguments, it is stated that the

petitioner is not disputing the applicability and application of

Section 115JB of the Income Tax Act, 1961 (Act, for short), but

the petitioner claims that in case benefit under Section 72 is

granted to the petitioner, then the said benefit should be

available to the petitioner in terms of sub-section 3 to Section

115JB of the Act. The aforesaid statement made on behalf of

the petitioner is taken on record.

3. By the impugned order dated 19th January, 2010, the relief

W.P. (C) No. 448/2011 Page 2 of 8
prayed for by the petitioner under Section 72 of the Act has been

rejected for the following reasons:

“4. Relief u/s. 72:- Initially the company
has asked for this relief in its
correspondence. However, later on this
section has been omitted from the request
letter dated 17.07.2009. The company vide
its letter dated 15.10.2009 has also given the
details of brought forward business loss
since AY 98-99 which can be carried forward
till AY 2006-07. The Company’s net worth
became positive in Y 2005-06 as per SOP
dated 24.06.2009. In this light also no relief
has been considered u/s. 72 of the IT Act
beyond its provisions.”

4. It is apparent from the said order that the Director of

Income Tax (Recovery) has held that the petitioner had given up

their request for relief under Section 72 as the said Section was

omitted from the request letter dated 17th July, 2009. There is

merit in the contention of the petitioner that the aforesaid

authority has misunderstood the stand of the petitioner and the

aforesaid letter. We have also examined the letter dated 17th

July, 2009. The said letter refers to several sections of the Act

and concessions are prayed for, but it is stated that similar

reliefs and concessions, which have been granted to others,

should be sanctioned and granted to the petitioner company.

Moreover, the petitioner in their earlier letter dated 20th
W.P. (C) No. 448/2011 Page 3 of 8
November, 2008 had specifically mentioned and asked for relief

and concession under Section 72 of the Act. In their subsequent

correspondence dated 4th August, 2009 reference was made to

relief and concession under Section 72 of the Act. The

respondent authority had thereafter written a letter dated 10th

August, 2009 asking for various details to examine and decide,

whether claim for concessions or reliefs could be granted to the

petitioner. In response to this letter, the petitioner had submitted

details vide letter dated 15th October, 2009. It was stated in this

letter that the scheme for rehabilitation was sanctioned by BIFR

on 18th November, 2004 and the share capital of the company

was de-rated to 20% and accordingly 80% of the share capital

along with reserves and surpluses to the tune of Rs.41.69 crores

were adjusted against accumulated losses. Further, the

company had arranged for funds by selling for their assets and

from sale of personal assets of the promoter and infusion of

funds by the promoter to the extent of Rs.18.30 crores for

relocating the machinery, construction of the factory building at

the new plant site, de-commissioning of the plant and to

augment the working capital. Along with this letter, the petitioner

had enclosed projected cash flow statement, the then situation

W.P. (C) No. 448/2011 Page 4 of 8
of cash availability etc. It is the contention of the petitioner that

the cash flow statement was enclosed with the sanctioned

scheme. Learned counsel for the petitioner has drawn our

attention to the projected profitability statement enclosed at page

74 of the paper book as per which till the year ending 31st

March, 2009, it was projected that the petitioner company would

not be liable to pay any taxes.

5. We have highlighted the said aspects as it is the

contention of the petitioner that these aspects have not been

considered and examined by the respondent authorities while

recording the second reason for rejecting the request for relief

under Section 72 of the Act as it is stated that the petitioner

company’s net worth became positive in the year 2005-06 as per

the statement of profit dated 24th June, 2009. Another

contention raised by the petitioner is that the entire business and

operations of the petitioner company remained suspended

between the period 1996-2006 as the matter was pending

before BIFR and the petitioner company had been declared a

sick company. Thus, the petitioner could not claim benefit of

carried forward losses as the matter was sub-judiced.

6. Learned counsel appearing for the respondent authorities

W.P. (C) No. 448/2011 Page 5 of 8
has submitted that no direction was issued by the BIFR to grant

concession or relief under Section 72 of the Act. In fact, no

concession of this nature was envisaged in the draft scheme or

stated in the sanction order. He has further submitted that once

the petitioner company is earning profits since the assessment

year 2005-06, no relief under Section 72 of the Act should be

granted. It is further submitted that the company did not file any

details to support their contention for relief or concession under

Section 72 of the Act.

7. The draft scheme, as is placed on record, envisaged that

the Central Government would consider waiver of income tax

demand/interest and carry forward of business losses and

depreciation and set off against future profit, if any, beyond nine

years. The sanctioned scheme envisaged that the Central

Government shall consider grant of usual tax and other reliefs

and concessions to the petitioner company. Order dated 24th

June, 2009 passed by the BIFR further records that the Bench

had reiterated and directed the income tax authority and DGFT

to implement the provisions of SS-04 with regard to relief and

concessions as envisaged in paragraph E-IV(i) and (ii) on page

9 of SS-04. SS-04 refers to the sanctioned scheme and paragraph

W.P. (C) No. 448/2011 Page 6 of 8
E-IV(i) relates to the request to the Central Government to

consider grant of usual tax and other reliefs and concessions.

8. It may be clarified that we are not issuing any mandamus

or direction to the respondent authorities to grant concession

under Section 72 of the Act. What is required is that the

respondent authorities must consider the request of the

petitioner for grant of concession/relief under Section 72 of the

Act in view of their contentions, the statement of profit and the

cash flow statement. The respondent authorities while doing so

should act objectively and fairly as is required and is expected

from a statutory authority. As noticed above, the request has

been wrongly rejected by recording that no prayer was made

and the factual aspect has not been considered. We need not

say any more on this aspect.

9. In view of the aforesaid discussion, we set aside the order

passed by the respondent authority dated 19th January, 2010 to

the extent relief to the petitioner under Section 72 of the Act has

been denied. The said aspect will be reconsidered on the basis

of details already submitted by the petitioner. Liberty is also

granted to the petitioner to submit another representation within

a period of fifteen days from today. It will be also open to the

W.P. (C) No. 448/2011 Page 7 of 8
authorities to call for further details or information, if it is felt that

this is necessary. It is clarified that this Court has not expressed

any opinion on the question whether or not relief/concession

under Section 72 of the Act should be granted to the petitioner

as it falls exclusively within the domain of the respondent

authorities. The respondent authorities will pass an order

expeditiously and preferably within a period of four months from

today. While examining the question of concession/relief under

Section 72, the question of delay in filing of return and in case

benefit under Section 72 is granted to the petitioner, whether the

said benefit will be also available to the petitioner assessee in

terms of sub-section 3 to Section 115JB of the Act, will be

examined.

10. The writ petition and all pending applications are disposed

of.

DASTI.

SANJIV KHANNA, J.

R.V. EASWAR, J.

NOVEMBER 01, 2011
VKR

W.P. (C) No. 448/2011 Page 8 of 8