Commissioner Of Income-Tax vs Ravichandran on 17 April, 1996

0
53
Madras High Court
Commissioner Of Income-Tax vs Ravichandran on 17 April, 1996
Equivalent citations: 1998 232 ITR 634 Mad
Author: K Thanikkachalam

JUDGMENT

K.A. Thanikkachalam, J.

1. At the instance of the Department, the Tribunal referred the following question for the opinion of this court under section 256(1) of the Income-tax Act, 1961 :

“Whether, in the case of the partner of a firm which had become defunct, the Appellate Tribunal is correct in coming to the conclusion that the unabsorbed depreciation relating to the defunct firm which had closed its business in the assessment year 1978-79 must be carried forward and set off against the profits of the assessee from other business in the assessment for the year 1979-80 ?”

2. The assessee is a partner in the firm by name Sri Abirami Cotton Mills. The assessee is deriving income from property and share income from three firms. He was also a partner in a firm by name Sri Abirami Cotton Mills, which has been incurring losses year after year right from its inception. That firm was sold as a going concern in the course of the assessment year 1978-79. The assessee had certain carried forward losses and unabsorbed depreciation relating to this firm. The assessee claimed that this carried forward business loss and unabsorbed depreciation of Rs. 40,827 should be set off against his income for the assessment year 1979-80, which is the year under consideration. The Income-tax Officer negatived the assessee’s claim on the ground that as the business of Sri Abirami Cotton Mills in which the loss was incurred had been closed down, the carried forward loss could not be set off.

3. On appeal, the assessee contended that as he was a partner in a number of firms, the business of these firms formed one business and so long as one of those businesses exists, it must be presumed that the same business continued and any loss sustained in one of those businesses would be available for set off against the profits from any other business. The alternative contention of the assessee was that at least unabsorbed depreciation of the defunct firm should be carried forward and allowed set off against the profits of this year. The assessee placed reliance upon an earlier decision on this aspect in the case of CIT v. Virmani Industries (P.) Ltd. and CIT v. Estate and Finance Ltd. [1978] 111 ITR 119 (Bom). The Appellate Assistant Commissioner has not accepted the first contention as the firm in which the loss was sustained was defunct, but accepted the alternative claim by relying upon the decisions in CIT v. Virmani Industries (P.) Ltd. and CIT v. Estate and Finance Ltd. [1978] 111 ITR 119 (Bom) cited supra. Consequently, the Appellate Assistant Commissioner directed the Income-tax Officer to set off the unabsorbed depreciation against the profits of the assessment year 1979-80. On appeal by the Revenue, the Tribunal upheld the order of the Appellate Assistant Commissioner allowing set off of carried forward depreciation of the defunct firm and dismissed the departmental appeal, by relying on an earlier decision of the Tribunal in the case of Smt. C. Angammal in I.T.A. No. 587 (Mad) of 1982, dated November 9, 1982.

4. A similar question came up for consideration before the Supreme Court in CIT v. Virmani Industries Pvt. Ltd. wherein the Supreme Court affirming the decision in CIT v. Virmani Industries (P.) Ltd. held that if after setting off the unabsorbed depreciation allowance relating to the assessment year 1956-57 against the income for the following assessment years, any depreciation allowance still remained unabsorbed, it could be set off against the income for the accounting period relevant to the assessment year 1965-66. The decision in the case of Smt. C. Angammal in I.T.A. No. 587 of 1982, who is the another partner of the firm, came up for consideration before this court in T.C. No. 713 of 1984 – CIT v. C. Angammal [1998] 232 ITR 637 (Appex.) wherein by a judgment, dated March 28, 1996, this court affirmed the order passed by the Tribunal. In view of the foregoing decision, the order passed by the Tribunal on this aspect is in order. Accordingly, we answer the question referred to us in the affirmative and against the Department. No costs.

LEAVE A REPLY

Please enter your comment!
Please enter your name here