Delhi High Court High Court

Commissioner Of Income Tax vs Denso Haryana Pvt. Ltd on 3 May, 2010

Delhi High Court
Commissioner Of Income Tax vs Denso Haryana Pvt. Ltd on 3 May, 2010
Author: Badar Durrez Ahmed
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                          Judgment delivered on: 03.05.2010

+      ITA 364/2010

COMMISSIONER OF INCOME TAX                                    .... Appellant

                                        - versus -


DENSO HARYANA PVT. LTD                                        .... Respondent

Advocates who appeared in this case:-

For the Appellant            : Mr N. P. Sahni
For the Respondent           : Mr C. S. Aggarwal, Sr Advocate with Mr Prakash Kumar


CORAM:
HON'BLE MR. JUSTICE BADAR DURREZ AHMED
HON'BLE MR. JUSTICE V.K. JAIN

1. Whether Reporters of local papers may be allowed
to see the judgment ?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported in Digest ?

BADAR DURREZ AHMED, J (ORAL)

1. The revenue is in appeal against the order dated 29.04.2009 passed by

the Income Tax Appellate Tribunal in ITA No. 1952/Del/2008 relating to the

assessment year 2003-2004.

2. The assessee was before the Tribunal in the aforesaid appeal being

aggrieved by an order passed under Section 263 of the Income Tax Act,

1961 (hereinafter referred to as ‘the said Act’) by the Commissioner of

Income Tax (Appeals). The provisions of Section 263 had been invoked by

the Commissioner on the ground that the assessment order was erroneous

ITA No.364/2010 Page 1 of 5
and was prejudicial to the interest of the revenue. According to the

Commissioner of Income Tax (Appeals), while calculating the book profits

under Section 115JB of the said Act, sales commission of Rs 241.90 lacs

claimed in the profit and loss account was not added back, even though this

claim had been disallowed in calculating the total income under the normal

provisions of the Act. The Commissioner of Income Tax (Appeals) was of

the opinion that the mistake had resulted in under assessment of income

under Section 115JB to the said extent. It was also observed by the said

Commissioner that the assessment was made by the Assessing Officer

without an adequate enquiry or investigation.

3. The Income Tax Appellate Tribunal, after hearing the parties, noted

that the assessee company, which was a 100% subsidiary of Denso

Corporation, Japan, was in the business of trading and manufacturing of

gasoline engine management systems. During the year in question, a

payment of Rs 2,41,89,190/- had been made by the assessee on account of

the commission to its sole selling agent under an agreement which was duly

approved by the Department of Company Affairs. A copy of the Central

Government approval for appointing the said sole selling agent under

Section 294 of the Companies Act, 1956 was also placed on record. The

said commission was debited to the profit and loss account of the assessee

company for the year in question. More importantly, the profit and loss

account was audited and certified by the statutory auditors in accordance

with the provisions of the Companies Act, 1956. It was observed by the

ITA No.364/2010 Page 2 of 5
Tribunal that in the original assessment the Assessing Officer had

disallowed the commission by holding that the claim of the assessee was not

sustainable under Section 37(1) of the said Act. This was so because,

according to the Assessing Officer, the assessee company had violated the

provisions of Section 294 of the Companies Act, 1956 by appointing the

sole selling agent. The question of allowability of the sales commission was

the subject matter of appeal before the Commissioner of Income Tax

(Appeals), who held the same to be an allowable expenditure inasmuch as

the same was incurred by the assessee for its business purpose.

4. The learned counsel for the respondent/ assessee informs us that after

the decision of the Commissioner of Income Tax (Appeals), the revenue

preferred an appeal before the Income Tax Appellate Tribunal but the said

appeal was dismissed. Thereafter, no further appeal was filed before this

Court on this issue. As such, the issue had become final. The Tribunal,

therefore, was of the view that undeniably the commission that was paid to

the sole selling agent, which was a business expenditure, required to be

deducted while calculating book profits under Section 115JB of the said Act.

5. In any event, we find that insofar as the computation of income under

Section 115JB is concerned, the powers of the Assessing Officer are very

limited. This is clear from the decision of the Supreme Court in the case of

Apollo Tyres Ltd v. CIT: 255 ITR 273 (SC) which, though it related to

Section 115J, would be equally applicable to computation under Section

ITA No.364/2010 Page 3 of 5
115JB. In the said decision, the Supreme Court observed that the Assessing

Officer, while computing income under Section 115J, has only the power to

examine whether the books of account were certified by the authorities

under the Companies Act, as having been properly maintained in accordance

with the Companies Act. The Assessing Officer thereafter has only limited

power of making increases and decreases as provided for in the Explanation

to Section 115J. The Supreme Court made it clear that the Assessing Officer

does not have the jurisdiction to go beyond the net profits shown in the

profit and loss account, except to the extent provided in the Explanation to

Section 115J of the said Act.

6. The said observations are clearly applicable to the present case. Once

the profit and loss account was audited and duly certified by the statutory

auditors to be in accordance with the Companies Act, 1956, it was not open

to the Assessing Officer to go beyond the profits so declared except to the

extent of making increases or decreases as per the Explanation to the said

Section. It is not the case of the revenue that the Assessing Officer or the

Commissioner of Income Tax was purporting to make any adjustments as

provided under the Explanation. Consequently, the Tribunal was absolutely

right in concluding that the provisions of Section 263 of the said Act could

not be attracted because there was nothing erroneous in the original order

passed by the Assessing Officer. The Tribunal has correctly placed reliance

on the decision of the Supreme Court in the case of Apollo Tyres Ltd

(supra). The learned counsel for the respondent/ assessee also points out

ITA No.364/2010 Page 4 of 5
that the allowance has been made in the subsequent year as well as in the

preceding year.

No substantial question of law arises for our consideration. The

appeal is dismissed.

BADAR DURREZ AHMED, J

V.K. JAIN, J
May 03, 2010
SR

ITA No.364/2010 Page 5 of 5