Delhi High Court High Court

Commissioner Of Income-Tax vs Nagpal Optical Co. on 23 October, 2000

Delhi High Court
Commissioner Of Income-Tax vs Nagpal Optical Co. on 23 October, 2000
Equivalent citations: 2000 (55) DRJ 809, 2001 (89) FLR 198, 2001 248 ITR 665 Delhi, 2001 115 TAXMAN 169 Delhi
Author: A Pasayat
Bench: A Pasayat, D Jain


JUDGMENT

Arijit Pasayat, C.J.

1. At the instance of the Revenue, the following question has been referred by the Income-tax Appellate Tribunal, Delhi Bench-D (in short “the Tribunal”), under Section 256(1) of the Income-tax Act, 1961 (in short “the Act”), for the opinion of this court :

“Whether, on the facts and in the circumstances of the case, the Tribunal is correct in holding that the provision for retrenchment compensation/gratuity of Rs. 35,838 represented an accrued liability for the assessment year 1972-73 and hence was an allowable deduction in computing the business profit of that year ?”

2. A brief reference to the factual aspects would suffice :

3. The dispute relates to the assessment year 1972-73 for which the previous year ended on March 31, 1972. On March 29, 1972, individual notices for retrenchment of the assessed’s employees were served, inter alia, on the following terms :

“As a result of constant dispute among the partners over the economic position of the concern it has now been decided to wind up the business of manufacturing of spectacle frames. This decision of closing down the said business has been taken keeping in view the economic and industrial trade reasons and to resolve the longstanding dispute among the partners . . .

The management, therefore, regret to inform you that your services will no longer be required with effect from April 30, 1972. This letter which is being served upon you should be considered as one month notice of termination of your service. On the expiry of this notice, you will be paid all your outstanding dues including service compensation, etc. you are, therefore, notified through this notice to surrender your leave cards/ ESI cards in the office so that the correctness of your date of appointment be verified and the account be prepared”.

4. The assessed made a provision for Rs. 35,838 towards retrenchment compensation and gratuity and reflected it as a liability in its balance-sheet as on March 31, 1972. The assessed actually paid the amount to its employees on April 29, 1972. The Income-tax Officer rejected the claim of deduction of the amount for the reason that the liability did not accrue during the relevant assessment year. The Appellate Assistant Commissioner (in short “the AAC”), before whom an appeal had been filed, endorsed the view of the Assessing Officer. His reasons for doing so were as follows :

“(i) The notices issued by the assessed did not create by themselves any responsibility to pay retrenchment compensation, The assessed could very well have withdrawn the notices before the due date of payment.

(ii) Services of the employees were not terminated in the relevant previous year. They were terminated only in the subsequent year. The compensation became payable only at the time of termination of the services”.

5. The matter was carried in appeal before the Tribunal by the assessed. The Tribunal was of the view that though retrenchment was to be effective from April 29, 1972, since notices which were issued on March 29, 1972, had not been withdrawn, the assessed, who was following the mercantile system of accounting, was fully correct in raising debit in its account for this liability. On being moved, the question as set out above has been referred,

6. We have heard learned counsel for the Revenue, There is no appearance on behalf of the assessed in spite of service of notice. According to learned counsel for the Revenue, there being no accrual of liability, the Tribunal’s view is not tenable,

7. In this case there was no legal obligation on the part of the assessed to pay retrenchment compensation during the assessment year concerned.

8. Notices of termination were issued on March 29, 1972, indicating to the employees about the intention to retrench them from employment. It was not disputed before the authorities that if the assessed decided to do so it could have withdrawn the notices. The notices issued did not create a responsibility to pay retrenchment compensation. In fact compensation is payable at the time of termination of services. Admittedly, the services were not terminated during the relevant previous year and were terminated and payments were made in the subsequent year. Therefore, there was no liability to pay retrenchment compensation during the relevant assessment year. The Tribunal’s view is clearly indefensible. What is allowable as a deduction is ascertainable liability in praesenti. Retrenchment compensation under Section 25F of the Industrial Disputes Act, 1947 (in short “the I. D. Act”), is allowable as a business expenditure, in the case of an assessed following the mercantile system of accounting, in the year wherein the liability therefore is incurred. Till then, it is not a liability in praesenti, but only a contingent liability with the result that a provision, therefore, is not allowable. The question therefore has to be answered in the negative, i.e., in favor of the Revenue and against the assessed.