JUDGMENT
A.S. Aguiar, J.
1. The following question of law arising out of ITA No. 4924/Bom/1984 in R.A. No. 2711/Bom/1987 for the asst. yr. 1981-82, has been referred to this Court under Section 256(1) of the IT Act by the Tribunal:
Whether, on the facts and in the circumstances of the case and in law, the Tribunal is right in holding that relief under Section 80M should be granted without deducting from the gross dividend, the interest paid on overdraft and other expenditure incurred for the purpose of earning the dividend in view of the provisions of Section 80AA read with Section 80M ?
2. The assessee is a company dealing in shares, and earns income from dividends and also property. The assessee-company filed its return for the asst. yr. 1981-82 on 31st July, 1981, declaring a loss of Rs. 935. In response to notice under Section 143(2) of the IT Act, the company’s accountant attended before the ITO. The assessee had earned income from the business of trading in shares of Rs. 16,549 and dividend of Rs. 1,34,984 and from property of Rs. 84,000. Company had utilised overdraft facility for purchase of shares and had paid interest of Rs. 45,469 on the overdraft, and incurred other expenses to the tune of Rs. 24,900 which was debited to the P&L a/c and taken into account for arriving at a profit of Rs. 81,718. The ITO computed the net dividend income in accordance with the provisions of Sections 56, 57 and 58 and proceeded to allow 60 per cent deduction under Section 80M on the income so computed.
3. The CIT(A) following the Gujarat High Court decision in the case of CIT v. Cotton Fabrics Ltd. 1976 CTR (Guj) 209 : (1981) 132 ITR 99 (Guj) held that the assessee was a dealer in shares. Both the interest paid on the amount borrowed for the purchase of shares and other expenses incurred by the company and allocated to the dividend income were held to be allowable under the head “Business” and not under the head “Other sources”. He accordingly directed the ITO to allow deduction under Section 80M on the gross dividend.
4. In appeal, the Tribunal held that the assessee was admittedly a dealer in shares and the expenditure on interest on borrowings for the purchase of the shares and other expenses incurred by the assessee were allowable under the head “Income from business” and on the basis of the Gujarat High Court judgment in the case of Cotton Fabrics Ltd (supra) held that expenses should not be deducted from the dividend income for granting deduction under Section 80M. The Tribunal confirmed the order of the CIT(A).
5. Learned advocate for the assessee-company has pointed out that the AO has determined the income under the head “Business” at a loss of Rs. 57,735 after allowing the entire interest and other expenses. It is pointed out that the AO has assessed the dividend income under the head “Other sources” at Rs. 1,34,984. This is evident from the fact that dividend assessed under the head “Other sources” is the entire amount of dividend received, viz., Rs. 1,34,984 without deduction of interest and other expenses. It is, therefore, contended that for the purpose of computing deduction under Section 80M, the AO has once again deducted the entire interest of Rs. 45,469 on the overdraft and proportionate expenses of Rs. 24,900 from the dividend income of Rs. 1,34,984.
6. It is the submission of the learned advocate for the assessee that the interest paid on the overdraft and other expenses are related to the business of trading in shares and should have been allowed in computing income under the head “Business”. Similar expenses cannot once again be deducted from dividend income for the limited purpose of computing the deduction under Section 80M since there is no statutory provision for permitting the AO to deduct the same expenses under two different heads of income. It is further submitted that since the income by way of dividend included in gross total income is Rs. 1,34,984 deduction under Section 80M has to be granted with reference to the said amount of Rs. 1,34,984.
7. It is further submitted that the case of the assessee is that he is a trader dealing in shares and, therefore, he holds the shares as stock-in-trade and not as investment. The assessee realises profit and loss from trading in shares. The income earned from dividend is incidental to the business of dealing in shares. The interest paid by the dealer for borrowing funds used for purchasing shares in the course of business of trading is an expenditure incurred in the course of business unlike an investor who may take loans for the purpose of purchasing shares as an investment and not for sale. In the present case, it is pointed out that the interest debited to P&L a/c has been taken into account for arriving at trading profit which is the starting point for working out the business income. The same cannot be once again reduced from the dividend income while working out income under “Other sources”.
8. The issue for consideration is whether interest paid on borrowings used for purchase of shares held as stock-in-trade is to be taken into account under Section 36(1)(iii) in computing the income from trading in shares under the head “Business” and consequently, is not to be reduced from the dividend income which would result in deduction under Section 80M being allowed on the full amount of the dividend.
9. It must be borne in mind that in the case in hand, the assessee is a trader dealing specifically in shares and that his business is trading in shares. His income, therefore, from trading in shares is required to be assessed under the head “Business” and since the shares have been purchased out of borrowed funds, the interest on such borrowings is allowable under Section 36(1)(iii) as it is incurred for the purpose of his business. Section 36(1)(iii) reads as follows :
36. Other deductions.–(1) The deductions provided in the following clauses shall be allowed in respect of the matters dealt with therein, in computing the income referred to in Section 28–
(i) xxxxxx
(ii) xxxxxx
(iii) the amount of the interest paid in respect of capital borrowed for the purposes of the business or profession;
Explanation.– Recurring subscriptions paid periodically by shareholders, or subscribers in mutual benefit societies which fulfil such conditions as may be prescribed, shall be deemed to be capital borrowed within the meaning of this clause;
Section 28 sets out what income shall be chargeable to income-tax under the head “Profit and gains of business or profession.
10. Clause (iii) of Section 36(1) makes allowance in respect of interest paid on capital borrowed for the purpose of business or profession. The dividend earned on such shares is assessed under the head “Other sources”. Any expenditure incurred wholly or exclusively for the purposes of earning the dividend income is to be deducted under Section 57(iii). Section 57(iii) reads as follows :
57. Deductions.–The income chargeable under the head ‘Income from other sources’ shall be computed after making the following deductions, namely :
(i) xxxxxx
(ii)xxxxxx
(iii) any other expenditure (not being in the nature of capital expenditure) laid out or expended wholly and exclusively for the purpose of making or earning such income.
11. In the case of an investor, the interest paid on borrowed funds used for purchase of shares would be deducted out of the dividend income. Since the dividend income included in the gross total income would be the net dividend (gross dividend minus interest), deduction under Section 80M would be allowed thereof.
Section 80M reads as follows :
Deduction in respect of certain inter-corporate dividends.–(1) Where the gross total income of an assessee, being a domestic company, includes any income by way of dividends from a domestic company, there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, a deduction from such income by way of dividends of an amount equal to–
(a) in respect of such income by way of dividends from a company formed and registered under the Companies Act, 1956 (1 of 1956), after the 28th day of February, 1975, and engaged exclusively or almost exclusively in the manufacture or production of any one or more of the articles or things specified in items 2 and 3, item 4 (excluding alloy, malleable and S.G. iron castings), items 7 to 15 (both inclusive), items 17 and 18, item 23 (excluding refractories) and items 24, 26, 27 and 29 in the list in the Ninth Schedule–the whole of such income;
(b) in respect of such income by way of dividends other than the dividends referred to in Clause (a)–sixty per cent of such income.
12. In the present case, since the assessee is a trader, though dividend is separately assessable under Section 56, it does not cease to be a business income.
Section 56(1) reads as follows :
56. Income from other sources.–(1) Income of every kind which is not to be excluded from the total income under this Act shall be chargeable to income-tax under the head ‘Income from other sources’, if it is not chargeable to income-tax under any of the heads specified in Section 14, items A to E.
(2) In particular, and without prejudice to the generality of the provisions of Sub-section (1), the following income shall be chargeable to income-tax under the head ‘Income from other sources’, namely :
(i) dividends;
13. Business income is broken up under the different heads only for the purpose of computing total income, but the income does not cease to be income of the business.
14. Therefore, in the case of dealer in shares, as in the present case, the dividend retains the character of business income though assessed under Section 56. The interest on the borrowings is paid for the purpose of business and, therefore, allowable under Section 36(1)(iii). The interest paid is not expenditure laid out or expended wholly or exclusively for the purpose of earning the dividend as required under Section 57(iii) and, therefore, should not be reduced under Section 57 from the dividend income.
15. In the present case, the ITO had computed the dividend income in accordance with the provisions of Sections 56, 57 and 58 and then proceeded to allow 60 per cent deduction under s, 80M on the income so computed. However, the CIT(A) following the Gujarat High Court decision in the case of Cotton Fabrics Ltd. (supra) held that since the assessee is a dealer in shares, both the interest paid on the amount borrowed for the purchase of the shares and other expenses incurred by the company and allocated to dividend income were allowable under the head “Business” and not under the head “Other sources”. He, accordingly, directed the ITO to allow deduction under Section 80M on the gross dividend. The Tribunal also following the Gujarat High Court judgment held that the interest on borrowing for the purpose of acquiring shares and other expenses should not be deducted from the dividend income for granting deduction under Section 80M and accordingly, confirmed the order of the CIT(A).
16. This Court in the case of CIT v. Maganlal Chhaganlal (P) Ltd. following the ratio of the decision of the Supreme Court in the case of Distributors (Baroda) (P) Ltd. v. Union of India held that deduction under Section 80M(1) of the Act has to be calculated with reference to the amount of dividend computed in accordance with the provisions of the Act and forming part of the gross total income, i.e., after deducting interest on monies borrowed for earning such income and not with reference to the full amount of dividend received by the assessee. The Calcutta High Court in CIT v. National & Grindlays Bank Ltd. had held that deduction under Section 80M is admissible on the gross amount of dividend income without deducting therefrom the interest paid for earning the dividend. It appears that the decision of the apex Court in the case of Distributors (Baroda) (P) Ltd, (supra) was not brought to the notice of the Calcutta High Court and, therefore, the decision of the Calcutta High Court is inconsistent with the decision of the Supreme Court in Distributors (Baroda) (P) Ltd. (supra).
17. The decision of the Supreme Court in the case of Distributors (Baroda) (P) Ltd. (supra) is distinguishable on facts as that case was limited to the question whether deduction under Section 80M was available with respect to the gross or net amount of dividend in a case where the assessee was an investment company and not a trader dealing in shares. It may be noted that the principle laid down in Distributors (Baroda) (P) Ltd. (supra) wherein the Supreme Court construed the expression “such income by way of dividend” in Section 80M as dividend included in the gross income which would be the dividend computed in accordance with the provisions of the Act, that is, the net dividend, has been incorporated in the Act by Section 80AA which has now been omitted w.e.f. 1st April, 1998.
18. In the case on hand, the interest on the overdraft and the expenses are related to the business of trading in shares and ought to be allowed as computed income under the head “Business”. The said expenses cannot once again be deducted from the dividend income for the limited purpose of computing the deduction under Section 80M of the Act. There is no statutory provision requiring the AO to deduct the same expenses under two different heads of income. Since the income by way of dividend included in the gross total income is Rs. 1,34,984, the deduction under Section 80M has to be granted with reference to the said amount of Rs. 1,34,984.
19. In the light of above discussion, we uphold the decision of the Tribunal and answer the question in the affirmative, in favour of the assessee and against the Revenue.
Reference to stand disposed of with no order as to cost.