Gujarat High Court High Court

Commissioner Of Income Tax vs Bhavnagar Bone And Fertiliser Co. … on 22 March, 1986

Gujarat High Court
Commissioner Of Income Tax vs Bhavnagar Bone And Fertiliser Co. … on 22 March, 1986
Equivalent citations: 1987 166 ITR 316 Guj
Author: R Mankad
Bench: R Mankad, S Shah


JUDGMENT

R.C. Mankad, J.

1. The Income-tax Appellate Tribunal (hereinafter referred to as the “Tribunal”) has referred to us for our opinion the following three questions under section 256(1) of the Income-tax Act, 1961 (hereinafter referred to as the “Act”) :

“1. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was right in law in holding that the assessee was an ‘industrial company’ within the meaning of clause (c) of sub-section (6) of section 2 of the Finance (No. 2) Act, 1971 ?

2. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was justified in law in holding that the amount of Rs. 3,82,905 could not be subjected to tax under the provisions of section 28(iv) of the Income-tax Act, 1961 ?

3. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was right in law in holding that the amount of Rs. 89,888 which formed part of the total sum of Rs. 3,82,905 and which was written off by the assessee could not be said to be a benefit, reward or bounty arising out of the business ?”

2. We will first take up for our consideration, the second question relating to the amount of Rs. 3,82,905. In our answer to this question is in the affirmative, the third question will not survive because that question is in regard to an amount of Rs. 89,888 which forms part of the aforesaid amount of Rs. 3,82,905 and which is alleged to have been written off by the assessee. If it is held that amount of Rs. 3,82,905 could not be subjected to tax under the provisions of section 28(iv) of the Act, it is immaterial whether or not Rs. 89,888 could be said to be the value of any benefit or perquisite arising from the business of the assessee.

3. Facts relevant to question No. 2 may be briefly stated as under. One Jodhpur Bone and Fertiliser Company, a partnership firm (hereinafter referred to as the “firm”) carried on business at Jodhpur. The partners of the firm the directors of the assessee-company which is a private limited company. The firm was having a current account with the assessee-company. The firm sold its entire plant, machinery, furniture, etc., to M/s. P. Lenier & Sons Ltd., London, on March 20, 1950. As a result of the sale, the firm had to wind up it business activities and the only activity which it carried on thereafter was realisation of debts and payments of various expenses. On March 31, 1957, there was a credit balance of Rs. 3,82,905 in the firm’s account in the books of the assessee-company. Initially, it was decided to issue shares of the assessee-company to the partners of the firm in lieu of the said credit balance as per the resolution of the board of directors of the assessee-company passed on April 21, 1954. However, the shares were not issued and on June 22, 1970, the board of directors of the assessee-company resolved that the aforesaid credit balance be transferred to the Profit & Loss Appropriation Account. Later on, on the advice of the auditors of the assessee-company, by another resolution, the board of directories of the assessee-company resolved that the aforesaid credit balance which was transferred to the Profit & Loss Appropriation Account be transferred to Capital Reserve Account. The question which arose before the Income-tax Officer in the course of assessment proceedings for the assessment year 1971-72, the year under consideration, was whether the amount of Rs. 3,82,905 which was the transferred to Capital Reserve Account was a revenue receipt in the hands of the assessee-company. The contention of the assessee-company was that the amount represented the outstanding credit balance in the current account of the firm and was not a revenue receipt. The Income-tax Officer, however, rejected the assessee’s contention and held that the amount was income of the assessee-company under section 28(iv) of the Act were not applicable inasmuch as there was no benefit or perquisite arising out of the business and consequently addition of the aforesaid amount as business income was not justified. This contention found favour with the Appellate Assistant Commissioner who held that there was no business transaction between the firm and the assessee-company and, therefore, the aforesaid amount could not be treated as a revenue receipt. In the result, the Appellate Assistant Commissioner deleted the addition made by the Income-tax Officer. Being aggrieved by the decision of the Appellate Assistant Commissioner, the revenue carried the matter in appeal before the Tribunal. The Tribunal, dealing with the above controversy, observed : “monetary benefits not partaking of the character of income under fundamental concept of income have been now made taxable by the extended definition of income under section 2(24)(va) as a corollary by treating the said income taxable under the head ‘Profit and gains of business or profession’, the essential pre-requisite of taxability of such benefit or perquisite is that it must arise from the business of the assessee”. In other words, observed the Tribunal, there must be nexus between the business of the assessee and the benefit which the assessee has derived. After referring to various decisions, the Tribunal observed, “the decisions make it abundantly clear that the benefit received or receivable by a person must be one which has intimate connection with business and even if such benefit is received by way of bounty, none the less it would be taxable, if it accrues to it or is received by it in the course of business or employment of office”. The Tribunal observed that the facts on record disclosed that the firm was maintaining a current account with the assessee-company as its business activity had come to an end and in order to recover outstanding from third parties or to make payment of outstanding dues of third parties. The relationship between the firm and the assessee-company was that of creditor and debtor and the transactions from July 4, 1950, onwards showed that the transactions had no connection “with business inter se of the assessee-company and the said firm”. The amount standing to the credit of the firm was adjusted in the aforesaid manner since the partners of the firm were directors of the assessee-company. This, however, did not, indicate that the assessee-company had received benefit which could be said to have accrued to it from the bushiness carried on by it. The Tribunal held that there was no nexus which is an essential pre-requisite to bring to charge the benefit between the aforesaid transactions and the business if the firm would not establish nexus. In the result, the Tribunal; held that the amount of Rs. 3,82,905 did not fall within the mischief of section 28(iv) of the Act.

4. We do not find any infirmity in the reasoning of the Tribunal. The amount of Rs. 3,82,905 which stood to the credit of the firm in the books of account of the assessee-company was first transferred to the Profit & Loss Appropriation Account of the assessee-company and, later on, it was transferred to Capital Reserve Account of the company. The amount of Rs. 3,82,905 was not received by the assessee-company as a result of any business transaction or transaction with the firm. As rightly observed by the Tribunal, this amount had no connection or nexus with the business of the assessee-company. It did not represent the value of any benefit or perquisite arising from the business of the assessee-company. This amount, therefore, would not partake of the character of income. We broadly agree with the reasoning and conclusion reached by the Tribunal and confirm its view that the amount of Rs. 3,82,905 was not includible in the total income of the assessee-company under section 28(iv) of the Act. We, therefore, answer question No. 2 referred to us in the affirmative and against the Revenue. In view of our answer to question No. 2, as already observed above, question No. 3 does not survive and, therefore, we need not answer the said question.

5. This takes us to question No. 1. Facts which are relevant so far as this question is concerned, briefly stated, are as follows. As pointed out above, the assessee-company is a private limited company. It carried on business of manufacture, sale and export of bones, crushed bone meals, horns, hoofs, etc., up to the assessment year 1955-56. After the said assessment year, it entered into an agreement with the Gujarat Bone Crushing Company, Bhavnagar (hereinafter referred to as “Bhavnagar firm”), under which it allowed the Bhavnagar firm to ruin its factory in consideration of a lump sum of Rs. 30,000 per year and the Bhavnagar firm was under an obligation either to sell the entire goods manufactured by it to the assessee-company or to effect sales thereof through the assessee-company. Agreements containing identical terms were executed from time to time. A copy of one of such agreements dated December 20, 1963, is placed on record. According to the assessee-company, the terms of the agreements and other evidence led by it clearly establish that it was engaged in the manufacture of goods. The assessee-company, therefore, in the course of assessment proceedings for the assessment year under consideration, that is, assessment year 1971-72, claimed that it was an “industrial company” within the meaning of clause (c) of sub-section (6) of section 2 of the Finance (No. 2) Act, 1971. The Income-tax Officer, however, following his decision in the earlier years rejected the claim of the assessee-company. The Appellate Assistant Commissioner, before whom the assessee went in appeal, held that the assessee-company was an “industrial company” as claimed by it and directed the income-tax Officer to treat the assessee-company as such. The Revenue, being aggrieved by the decision of the Appellate Assistant Commissioner, carried the matter in appeal before the Tribunal. The Tribunal, however, upheld the view taken by the Appellate Assistant Commissioner. It is the background of these facts that question No. 1, set out above is referred to us for our opinion.

6. We do not consider it necessary to examine in detail the question which is referred to so, since, in our opinion, the Tribunal has not properly construed the provisions of the Finance (No. 2) Act, 1971, defining “industrial company” and it had also failed to appreciate the evidence led by the assessee-company in the light of the said provision.

7. Section 2(6)(c) of the Finance (No. 2) Act, 1971, which defines “industrial company”, reads as follows :

“2. (6)(c) ‘industrial company’ means a company which is mainly engaged in the business of generation or distribution of electricity or any other form of power or in the construction of ships or in the manufacture or possessing of goods or in mining.

Explanation. – For the purposes of this clause, a company shall be deemed to be mainly engaged in the business of generation of distribution of electricity or any other form of power or in the construction of ships or in the manufacture or processing of goods or in mining, if the income attributable to any one or more of the aforesaid activities included in its total income of the previous year (as computed before making any deduction under Chapter VI-A of the Income-tax Act) is not less than fifty one per cent. of such total income.”

8. The assessee-company claimed that it is an “industrial company” within the meaning of the aforesaid provision on the ground that it is mainly engaged in the manufacture or processing of goods. Now, before proceeding to examine the claim of the assessee-company on merits, it was necessary for the Tribunal to interpret the expression “engaged in the manufacture or processing of goods”. Unless the meaning to be attributed to this expression was clearly understood, the exercise of examining the evidence would prove to be futile. The Tribunal, however, besides reproducing the aforesaid provision, made no attempt to interpret the above expression, and, consequently, the exercise which it did not referring to various clauses of the agreement, the exercise which it did in not referring to various clauses of the agreement, decisions of various courts, etc., was meaningless. The Tribunal has also to discussed in detail as to how the principles laid down by various decisions referred to by it helped in principles laid down by various decisions referred to by it helped in interpreting the expression “engaged in the manufacture or processing of goods”. The decision to which reference is made lay down that if an asset is used as a commercial asset, it would not cease be a commercial asset even if it is leased and the income derived from exploitation of this commercial asset would not lose its character as business income. The Tribunal has not explained as to how this view taken in the various decisions helps it in reaching the conclusion that the assessee-company was an industrial company within the meaning of the aforesaid provisions of the Finance (No. 2) Act, 1971. The Tribunal has also not properly appreciated the various clauses of the agreement entered into between the assessee-company and the Bhavnagar firm. Prima facie, the conclusion reached by it on the basis of the various clauses of the agreement the Bhavnagar firm, and that it could not be inferred that the assessee-company had decided to stop its activities altogether and leased out the factory at a fixed rent to the Bhavnagar firm, does not seem to be justified. It was urged on behalf of the assessee-company that the assessee-company had placed on record voluminous evidence in support of its claim to establish that it was engaged in the manufacture or processing of goods; but we do not find any discussion about this evidence in the order of the Tribunal. We do not know what evidence weighed with the Tribunal when it held : “on facts, therefore, we would come to the conclusion that the manufacturing activity carried on by the firm could be said to bed carried out by the assessee-company and as a corollary it must follow that the assessee-company has been rightly held as an ‘industrial company’ within the meaning of the aforesaid provisions of the Financed Act so as to qualify for lower rate of tax as stipulated under the said Finance Act.” It was the duty of the Tribunal to discuss the evidence which was led by the assessee-company and reach and conclusion on appreciation of such evidence in the light of the definition of “industrial company”. Since Tribunal has not recorded its findings on proper appreciation of evidence on record keeping in mind the aforesaid provisions of law, we are unable to answer question No. 1 on the materials placed before us. In the view which we are taking, we have refrained from expressing any opinion on the questions of the fact as well as of law on which both learned counsel addressed us. As observed by the Supreme Court in CIT v. Indian Molasses Co. Pvt. Ltd. [1970] 78 ITR 474, two courses are open to us; to call for a supplementary statement of the case from the Tribunal or to decline to answer the question raised by the Tribunal and to leave the Tribunal to take appropriated steps to adjust its decision under section 260(1) of the Act in the light of the answer of this court. If we direct the Tribunal of submit a supplementary statement of the case, the Tribunal will, according to the decision of the Supreme Court in New Jehangir Vakil Mill Ltd. v. CIT [1959] 37 ITR 11, Petlad Turkey Red Dye Works Co. Ltd. v. CIT [1963] 48 ITR (SC) 92 and Keshav Mill Co. Ltd. v. CIT [1965] 56 ITR 365, be restricted to the evidence on the record and may not be entitled to take additional evidence. That may result in injustice. In the circumstances, as held by the Supreme Court in Indian Molasses Co’s. case [1970] 78 ITR 474, we think it appropriate to decline to answer the question on the ground that the Tribunal had failed to consider and decide the question whether the assessee-company is an “industrial company” within the meaning of section 2(6)(c) of the Finance (No. 2) Act, 1971. It will be open to the Tribunal to dispose of the appeal under section 260(1) of the Act in the light of the observations made by this court after determining the question which ought to have been decided.

9. Reference answered accordingly with no order as to costs.