High Court Madras High Court

Commissioner Of Income Tax vs M/S. Tractors And Farms on 6 February, 2007

Madras High Court
Commissioner Of Income Tax vs M/S. Tractors And Farms on 6 February, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 06.02.2007
                              
                            CORAM
                              
            THE HON'BLE MR.JUSTICE P.D.DINAKARAN
                             AND
         THE HON'BLE MRS.JUSTICE CHITRA VENKATARAMAN

                              
               T.C.(R)Nos.175 and 176 of 2003
                              


Commissioner of Income Tax
Chennai.                           ..   Applicant

                           Vs.

M/s. Tractors and Farms
Equipments Ltd.,
Chennai 34.                        ..   Respondent

                            -----
                              
      Reference under Section 256(1) of the Income Tax  Act,
1961 at the instance of the revenue arising out of the order
of the Income Tax Appellate Tribunal, Madras 'C' Bench dated
14.01.1998   in  ITA  Nos.4500  &  4501/Mds/1989   for   the
assessment years 1982-83 and 1985-1986.
                            -----
                              
     For applicant  :    Mrs. Pushya Sitaraman, Sr.SC.for IT
                              
     For Respondent :    Mr. R. Venkatnarayanan for
                         M/s. Subbaraya Aiyar
                            -----

                              
                       J U D G M E N T

(Delivered by P.D. DINAKARAN, J.)

At the instance of the Revenue, the Income-tax

Appellate Tribunal has stated a case and referred the

following question of law, which is common in both tax

cases:

“Whether, on the facts and in the
circumstances of the case, the Appellate
Tribunal was right in law in holding
that the interest paid under deferred
payment scheme under which certain
assets acquired is capital in nature and
investment allowance is allowable on the
same?”

2.1. The assessment years with which we are concerned

are 1982-83 and 1985-86. The assessee is a company. The

assessee claimed investment allowance on the interest paid

under the deferred payment scheme through which certain

assets were acquired, which was negatived by the assessing

officer.

2.2. The Commissioner of Income-tax (Appeals) allowed

investment allowance holding that the interest accrued under

the deferred payment scheme is capital expenditure. The

Appellate Tribunal upheld the order of the Commissioner of

Income-tax (Appeals).

2.3. While giving effect to the said order, the

assessing officer found that the requisite reserve had not

been created, and denied the benefit obtained by the

assessee in terms of the above order of the Appellate

Tribunal.

2.4. On appeal, the Commissioner of Income-tax

(Appeals) accepted the contention of the assessee that the

assessee should be afforded an opportunity to make good the

shortfall in the creation of reserve, and remitted the

matter to the assessing officer. On further appeal, the

Appellate Tribunal confirmed the same.

2.5. At the instance of the Revenue, the Appellate

Tribunal has stated a case and referred the above mentioned

question of law.

3. Undisputedly, the assessee purchased capital assets

on deferred payment basis from the manufacturer availing the

facility extended by I.D.B.I. Bank called, “I.D.B.I. Bills

Rediscounting Scheme”. Under the scheme, the purchaser

utilised the machinery acquired from the date of purchase

and the manufacturer got the value of the machinery within a

few days of the delivery of the machinery. The payment of

price in instalments was worked out and each instalment was

computed by adding interest. While the instalments of the

price were equal, the interest component would be higher

with the passage of time. The manufacturer was required to

present the bill at the bank of the purchaser for

discounting within two months and the bank, in turn, would

present the bill for rediscounting with I.D.B.I.

4. According to the assessee, the total amount of the

instalments including the interest is the actual cost of the

assets purchased within the meaning of section 43(1) of the

Income-tax Act, 1961 (in short “the Act”), the relevant

portion of which reads as under:

“43(1). ‘actual cost’ means the actual cost of the
assets to the assessee, reduced by that portion of
the cost thereof, if any, as has been met directly
or indirectly by any other person or authority.”

5. On the other hand, the Revenue contends that the

interest paid on capital borrowed after commencement of

business cannot be capitalised. In this connection, it is

relevant to refer the Explanation-8 to section 43(1) as

follows:

“Explanation 8.–For the removal of doubts, it is
hereby declared that where any amount is paid or
is payable as interest in connection with the
acquisition of an asset, so much of such amount as
is relatable to any period after such asset is
first put to use shall not be included, and shall
be deemed never to have been included, in the
actual cost of such asset”.

6. The Appellate Tribunal, however, on the facts of the

case held that the amount paid by the assessee as interest

is not actually an ‘interest amount’ paid on capital

directly borrowed from the financial institution for the

purpose of purchasing the capital asset and the instalments

paid constituted only the actual price of the asset since

the invoice shows the total price including the financial

charges. According to the Tribunal, the enhanced price due

to the facility given by the I.D.B.I. Scheme for deferred

payment is quite distinct from either interest paid on

capital borrowed or interest paid on unpaid price and hence,

Explanation 8 to section 43(1) of the Act has nothing to do

with the enhanced price of goods sold under the I.D.B.I.

Scheme.

7. In our view, Explanation 8 to section 43(1) of the

Act, inserted with effect from April 1, 1974, should not be

construed in the way as adopted by the Appellate Tribunal.

A reading of the Explanation 8 to section 43(1) of the Act

shows that it was added with the object of removing doubts

with regard to the includibility of interest relatable to

any period after the asset has first been put to use, in the

computation of its actual cost. By this Explanation, it has

been declared by Parliament that “where any amount is paid

or is payable as interest” in connection with the

acquisition of an asset “so much of such amount as is

relatable to any period after such asset is first put to use

shall not be included and shall be deemed never to have been

included,” in the actual cost of such assets. The

Parliament, in the above Explanation, has taken full care to

couch the Explanation in the widest possible terms to avoid

any further controversy in regard to the very same issue on

the basis of the manner of payment of interest or time of

payment thereof. This has been done by the use of the

expression “where any amount is paid or is payable as

interest”. It will not be correct to say that the legal

position in regard to includibility of interest on deferred

payment in the computation of the actual cost of an asset

did not undergo any change as a result of the insertion of

Explanation 8 with retrospective effect and the specific

declaration by Parliament made therein that the part of the

interest mentioned therein would not be includible in the

actual cost. The very purpose of this amendment was to

clarify the position in this regard and to set at rest the

controversy that had arisen, vide CIT v. Rajaram Bandekar

(202 ITR 514 – Bombay High Court).

8. Applying the ratio laid down by the Bombay High

Court in CIT v. Rajaram Bandekar, cited supra, this Court in

CIT v. India Pistons Ltd. (242 ITR 672), held as follows:

“In the instant case, depreciation has
been claimed on interest payable on a
deferred payment scheme which is identical to
the facts involved in the case decided by the
Bombay High Court reported in CIT v. Rajaram
Bandekar [1993] 202 ITR 514. We concur with
the view taken by the Bombay High Court.

We hold that the amount of interest
could not be included in the actual cost for
the purpose of depreciation and development
rebate applying Explanation 8 to section
43(1) of the Income-tax Act, 1961. The view
taken by the Tribunal is not justified.”

9. The above view has also been followed by this Court

in CIT v. L.G. Balakrishnan and Brothers Ltd. (247 ITR 131).

10. This Court in C.I.T. v. Textool Co. Ltd. (263 ITR

523) also held that in view of Explanation 8 to section

43(1) any amount paid as interest in connection with the

acquisition of an asset shall not be included and shall

never be deemed to have been included as part of the actual

cost of the asset.

11. In this view of the matter, we hold that the amount

of interest payable on deferred payment scheme could not be

included in the actual cost for the purpose of investment

allowance applying Explanation 8 to section 43(1) of the

Act, and the Appellate Tribunal is not correct in holding

that the interest paid under deferred payment scheme is

capital in nature and investment allowance is allowable on

the same.

Accordingly, the common question of law referred to us

is answered in the negative, in favour of the Revenue and

against the assessee. No costs.

atr/na

To

1. The Assistant Registrar,
Income Tax Appellate Tribunal
Madras.

2. The Secretary, Central Board
of Direct Taxes, New Delhi.

3. The Commissioner of Income-

Tax (Appeals-V), Madras.

4. The Deputy Commissioner
of Income-tax, Special Range I,
Madras.