Delhi High Court High Court

Commissioner Of Income Tax vs Usha Iron And Ferro Metal … on 23 May, 2007

Delhi High Court
Commissioner Of Income Tax vs Usha Iron And Ferro Metal … on 23 May, 2007
Equivalent citations: 141 (2007) DLT 161, 2008 296 ITR 140 Delhi
Author: M B Lokur
Bench: M B Lokur, V Gupta


JUDGMENT

Madan B. Lokur, J.

1. The Revenue is aggrieved by an order dated 16th June, 2006 passed by the Income Tax Appellate Tribunal, Delhi Bench ‘A’ in ITA No. 915/Del/1999, ITA No. 2389/Del/2000 and ITA No. 4366/Del/2004 relevant for the assessment years 1995-96 to 1997-98.

2. The assessed carries on the business of manufacturing and production of CTD bars as also different types of iron rods. The assessed used to procure the raw material, that is, billets from the open market. The assessed decided to manufacture the raw material on its own and for this purpose it set up a Steel Melting Shop. In the course of setting up the Steel Melting Shop, the assessed incurred substantial expenditure and this was shown by the assessed in its books as capital expenditure incurred. The assessed also filed its returns on this basis.

3. Later the assessed filed revised returns wherein it claimed that the expenditure was revenue expenditure having been incurred for the expansion of its business. On this basis, the assessed claimed a deduction. The Assessing Officer did not accept the view canvassed by the assessed primarily on the ground that the assessed had shown the expenditure as being of a capital nature in its own books.

4. Feeling aggrieved, the assessed preferred an appeal before the Commissioner of Income Tax (Appeals) who accepted the view canvassed by the assessed to the effect that mere capitalization of the amount in its books would not bind the assessed. It was also held that the Steel Melting Shop was set up for production of raw material which was required by the assessed for its existing business and, therefore, it was clearly an expansion of the existing business.

5. The Revenue then preferred an appeal before the Tribunal which dismissed the appeal and that is how the Revenue is before us under Section 260-A of the Income Tax Act, 1961. We are of the view that the expenses incurred by the assessed were in connection with an expansion of its business and not for the setting up of a new business and no fault can be found with the view taken by the Tribunal.

6. In Commissioner of Income Tax v. India Discount Co. Ltd. , the Supreme Court expressed the view, though in a different context, that it is well established that a receipt, which in law cannot be regarded as income, cannot become so merely because the assessed credited it to the profit and loss account. It follows from this that merely because the assessed showed the amount as capital expenditure in its books would not mean that it was bound by that statement and that it could not file a revised return claiming the amount as a revenue expenditure incurred in connection with the expansion of its existing business.

7. What is to be considered for deciding whether there is an expansion of an existing business or not was before the Calcutta High Court in Kesoram Industries and Cotton Mills Ltd. v. Commissioner of Income-tax . One of the considerations would be the purpose of the expenditure and its object and effect. If expenses are incurred in setting up a new business, it would be an expenditure incurred on capital account but where it does not amount to the starting of a new business, the expenses in connection therewith would be revenue expenses. In Kesoram Industries, the assessed was a manufacturer of cement. In addition to its factory in Andhra Pradesh, it proposed to start another cement factory in Rajasthan. The expenses incurred related to exploring the feasibility of expanding or extending the existing business by setting up a new factory in the same line of business. It was held that the expenditure was unmistakably connected with the running of an existing business.

8. In Commissioner of Income Tax v. Goodyear India Ltd. , a Division Bench of this Court relied upon Jonas Woodhead and Sons (India) Ltd. v. Commissioner of Income Tax and concluded that it is now well settled that when expenditure is incurred for the expansion/extension or for the betterment of the product which was already being produced, and/or the improvisation made is part and parcel of the existing business, it is allowable as a revenue expenditure.

9. Following the law laid down by the Supreme Court as well as this Court, we find that what the assessed had done was to spend some amounts in connection with his existing business in the sense that instead of purchasing billets from the open market, the assessed decided to manufacture that raw material on its own. It was for this purpose that the assessed set up the Steel Melting Shop. The expenditure incurred by the assessed was towards improving its business and in a sense expanding or extending its business for the manufacture of its products, that is, CTD bars and iron rods.

10. Relying on India Discount, we are of the opinion that merely because the assessed treated the amount as a capital expenditure in its books, it would not be bound by it and relying on Kesoram Industries and Goodyear, there is no doubt that the expenditure incurred by the assessed was for the expansion and betterment of its existing business. Manufacture of the raw material for the benefit of its existing business cannot, in our opinion, amount to setting up a new business.

11. Under the circumstances, we are of the view that no substantial question of law arises for consideration. The appeal is dismissed.