Allahabad High Court High Court

Commissioner Of Income-Tax And … vs Sir Shadilal Enterprises Ltd. on 14 September, 2004

Allahabad High Court
Commissioner Of Income-Tax And … vs Sir Shadilal Enterprises Ltd. on 14 September, 2004
Equivalent citations: 2005 276 ITR 302 All
Bench: R Agrawal, K Ojha

JUDGMENT

1. The present income-tax appeal has been filed by the Commissioner of Income-tax, Meerut, under Section 260A of the Income-tax Act, 1961 (hereinafter referred to as “the Act”) on the ground that it raises the following substantial question of law :

“Whether, on the facts and in the circumstances of the case, the learned Income-tax Appellate Tribunal was legally correct in confirming the Commissioner of Income-tax (Appeals) decision in holding that mere passing a journal entry mentioning utilisation of investment allowance reserve fulfils the requirement of the provisions of Section 32A(5) of the Income-tax Act, 1961 ?”

We have heard Sri A. N. Mahajan, learned counsel for the Revenue, and Sri S. P. Gupta, learned senior counsel assisted by Sri S. D. Singh, on behalf of the respondent-assessee.

This appeal and other connected appeals relate to the assessment years 1978-79 to 1986-87. During these assessment years, the respondent-assessee claimed and was granted the following amounts towards investment allowance :

 Accounting  Assessment Deduction under      Amt credited to
year          year     section 32A claimed  investment allowance  Credit balance as at 
              Rs.                    reserve account       the close of year
                                            Rs.                   Rs.
1976-77       1978-79  33,488               25,116                25,116
1977-78       1979-80  1,56,881             1,17,660              1,42,776
1978-79       1980-81  2,09,105             1,56,829              2,99,605
1979-80       1981-82  25,486               25,486                3,25,091
1980-81       1982-83  3,10,448             3,10,448              6,35,539
1981-82       1983-84  3,57,874             3,57,874              9,93,413
1982-83       1984-85  9,351                9,351                 10,02,764
1983-84       1985-86  46,761               46,761                10,49,525
1984-85       1986-87  18,54,002            18,54,002             29,03,527

 

While passing the assessment order for the assessment year 1988-89, the Assessing Officer found that the reserve so credited in the earlier assessment years had continued to remain in the books of account unutilised and the same was written back and therefore, he was of the view that the provisions of Section 32A(5) of the Act had been violated and action under Section 155(4A) of the Act was required. He accordingly withdrew the investment allowance granted earlier in respect of each of the assessment years in question.

Feeling aggrieved the respondent-assessee preferred separate appeals before the Commissioner of Income-tax (Appeals), The Commissioner of Income-tax (Appeals) found that during the assessment year 1988-89 the respondent-assessee had purchased plant and machinery, which was much more in value than the amount standing in the investment allowance reserve, i.e., the machinery was purchased for Rs. 57,93,122 whereas the amount standing in the investment allowance reserve was only Rs. 29,03,527. He accordingly allowed the appeal and deleted the withdrawal of the investment allowance. The Revenue’s appeals before the Tribunal have failed.

From the perusal of the order of the Tribunal, we find that the Tribunal has recorded a categorical finding that there has been addition to the extent of Rs. 57,93,122 in the fixed assets under the head “Plant and machinery” during the assessment year 1988-89, which exceeded the amount standing in the investment allowance reserve. Thus, the amount in the investment allowance reserve has been used for purchase of plant and machinery and the provisions of Section 32A(5) of the Act are not at all attracted. The aforesaid finding has been arrived at after appreciation of evidence and materials on the record. The finding being a pure finding of fact cannot be interfered with under Section 260A of the Act, which lies only on substantial questions of law and not even on questions of law. In this view of the matter the present appeal does not give rise to any substantial question of law. In any event the provisions of Section 32A(5) of the Act have not been contravened.

Moreover, the Revenue has not disputed that the respondent-assessee had made addition to plant and machinery to the extent of Rs. 57,93,122 during the assessment year 1988-89.

In view of the foregoing discussions we do not find any merit in this appeal. The appeal is dismissed.