High Court Kerala High Court

Commissioner Of Income-Tax vs Kumaran And Co. on 23 January, 1989

Kerala High Court
Commissioner Of Income-Tax vs Kumaran And Co. on 23 January, 1989
Equivalent citations: (1989) 76 CTR Ker 88, 1989 177 ITR 436 Ker


JUDGMENT

K. S. PARIPOORNAN J. – The Revenue is the petitioner herein. The respondent assessee is a firm. It is an abkari contractor. The matter relates to the assessment year 1982-83. Amounts of Rs. 13,65,487 and Rs. 1,14,321 were debited in the profit and loss account, being the kist payable and the interest thereon, respectively, for the assessment year 1982-83. The full amount of kist was not paid by the assessee. There were litigations regarding the amount of kist, interest and the process of recovery proceedings. The matter came up before this court in Issac v. Assistant Excise Commissioner [1984] KLT 88. The Income-tax Officer disallowed the amount of kist and interest mentioned above and added back the same to the total income of the assessee. In appeal, the Commissioner of Income-tax (Appeals) held that at least the sums of Rs. 6,83,250 and Rs. 1,12,990 towards kist and interest would be admissible deductions. In further appeal, by the respondent/assessee, the Appellate Tribunal held that the entire amount of Rs. 14,79,808 would be allowed as deduction. Thereafter, the Revenue filed an application under section 256(1) of the Income-tax Act for referring the questions of law formulated in para 7 of the original petition, for the decision of this court. It was declined by the Appellate Tribunal by its order dated April 30, 1987. Thereafter, the Revenue has filed this original petition, under section 256(2) of the Act, praying that the Appellate Tribunal may be directed to refer the questions of law formulated in para 7 of the original petition for the decision of this court. The questions are as follows:

“(1) Whether, on the facts and in the circumstances of the case, the Tribunal was right in law and in fact in finding that the liability to pay the kist and interest is not at all obliterated by the Kerala High Court judgment ?

(2) Whether, on the facts and in the circumstances of the case, the Tribunal was correct in law and in fact in reversing the order of Commissioner of Income-tax (Appeal) and in holding that the assessee should be allowed deduction of the entire amount of Rs. 14,79,808 ?

(3) Is the Tribunal right in holding that the Commissioner of Income-tax (Appeals) is not correct in saying that the decision of the Honble High Court delivered on November 14, 1983, has to be considered to be in force as on March 31, 1982 ?”

We heard counsel for the Revenue as also counsel for the respondent-assessee. The Appellate Tribunal has adverted to the decision of this court in Issacs case [1984] KLT 88 as also the decision of the Supreme Court in Kedarnath Jute Manufacturing Co. Ltd. v. CIT [1971] 82 ITR 363 and the decision of the Bombay High Court in CIT v. Babulal Narottamdas [1976] 105 ITR 721. According to the Tribunal, the effect of the decision in Issacs case [1984] KLT 88 is only to restrain the Government from taking any coercive steps for recovering the kist amount and interest alleged to be due from the assessee till the quantum thereon is property determined on a reasonable and fair basis and the liability to pay the kist and interest is not at all obliterated and wiped out by the judgment of this court in Issacs case [1984] KLT 88. It was further stated that the decision of the Supreme Court in Kedarnath Jute Manufacturing Co.s case [1971] 82 ITR 363, governs the matter and the liability to pay the balance of kist and interest was very much there on March 31, 1982, relevant for the assessment year 1982-83. It is on this basis that the entire amount of Rs. 14,79,808 was held to be an allowable deduction.

The fundamental question that will arise in this case is regarding the system of accounting followed by the assessee. There is no whisper either in the assessment order or in the order passed by the Commissioner of Income-tax (Appeals) or in the order of the Tribunal stating that the systems of accounting followed by the assessee is “mercantile”. Only on an express finding on that score, the further question regarding the applicability of the decision of the Supreme Court in Kedarnath Jute Manufacturing Co.s case [1971] 82 ITR 363 will arise. The impact of the decision of this court in Issacs case [1984] KLT 88 also arises for consideration as to whether the liability, if any, accrued on the hypothesis that the system of accounting is “mercantile”, has been wiped out or obliterated or stood adjourned or postponed. These aspects have not been examined in a proper manner.

We are of the view that on a reading of the appellate order passed by the Appellate Tribunal dated March 30, 1987, as a whole, question Nos. 1 and 2, formulated in para 7 of the original petition and extracted hereinabove, do arise out of the appellate order of the Tribunal. Accordingly, we direct the Appellate Tribunal to refer questions Nos. 1 and 2, formulated in para 7 of the original petition and extracted herein above, for the decision of this court along with the statement of the case and other materials within three months from the date of receipt of a copy of this judgment.

Question No. 3, formulated in para 3 of her original petition, is purely a hypothetical and legal one. The scope of a legal decision is well settled. A legal decision declares the law. We do not think that question No. 3 formulated in para 7 of the original petition is referable question of law.

The original petition is allowed to the extent indicated hereinabove.