JUDGMENT
Ajit K. Sengupta, J.
1. In this reference under Section 256(1) of the Income-tax Act, 1961, for the assessment years 1978-79 and 1983-84, the following common question of law has been referred to this court :
“Whether, on the facts and in the circumstances of the case, the Tribunal was correct in holding that the deduction under Section 36(1)(viii) of the Income-tax Act, 1961, should be allowed on a given percentage of the total income as reduced by the said deduction allowable under Section 36(1)(viii) of the Act ?”
2. Shortly stated, the facts are that the assessee, Messrs. West Bengal Industrial Development Corporation Ltd., is admittedly a financial corporation within the meaning of Clause (viii) of Sub-section (1) of Section 36 of the Income-tax Act, 1961. The dispute in the assessment years 1978-79 and 1983-84 related to the manner of computation of the deduction allowable to the assessee under Clause (viii) of Sub-section (1) of Section 36 of the Act. The Income-tax Officer computed the deduction at the stipulated percentage of the total income arrived at after allowing the said deduction, that is to say, he reduced the total income by such allowable deduction and computed the deduction on the balance. The assessee went in appeal before the Commissioner of Income-tax (Appeals) who, following the judgment of the Patna High Court in the case of CIT v. Bihar State Financial Corporation [1983] 142 ITR 518, held that, for the purpose of
deduction under Section 36(1)(viii), the total income of the assessee should be taken without reducing it by the amount of the said deduction. The Revenue came in appeal before the Tribunal. The Tribunal endorsed the order of the Commissioner of Income-tax (Appeals).
3. Before us, learned counsel appearing for the parties reiterated the contentions raised before the Tribunal.
4. Section 36(1)(viii), as originally enacted, provided that if a financial corporation, for the time being approved by the Central Government for the purpose of this clause, which is engaged in providing long-term finance for industrial development in India, creates a special reserve, then, deduction shall be allowed in computing its business income to the extent of the specified percentage of the total income carried to such reserve account.
5. As a result of the amendment made by the Finance (No. 2) Act, 1967, the total income for the purpose of this clause, on and from April 1, 1968, means total income computed before making any deduction under Chapter VI-A.
6. For and from the assessment year 1968-69, the total income for the above purpose was required to be computed before making any deduction under the newly added (from that year) Chapter VI-A (at present comprising Sections 80A to 80W).
7. By the amendment of the Finance Act, 1985, with effect from April 1, 1985, it has been provided that the total income shall be computed before making any deduction under this clause, i.e., Clause (viii) of Section 36(1) and Chapter VI-A.
8. The question is whether, before the amendment made by the Finance Act, 1985, with effect from April 1, 1985, the computation of the total income for the purpose of relief under Section 36(1)(viii) shall be made on the total income before deduction of the amount allowable under Section 36(1)(viii).
9. The High Courts, before the amendment in 1985, held almost uniformly that “total income” must be the total income before any deductions are made and not the total income as assessed. The views of the various High Courts are stated hereunder :
In CIT v. Bihar State Financial Corporation [1983] 142 ITR 519, the Patna High Court observed that the bone of contention between the assessee and the Revenue has been as to whether the maximum deduction admissible under the said provision of law to the tune of ten per cent. would
be on the final figure of the total income assessed after deducting the ten per cent., or whether it would be ten per cent. of the total income arrived at on a computation, in accordance with the provisions of the Act, before deducting the ten per cent. admissible under Section 36(1)(viii) of the Act. The High Court held that the view taken by the Tribunal that deduction admissible under the said provision would be ten per cent. of the total income arrived at on a computation in accordance with the provisions of the Act, before deducting the ten per cent. admissible under Section 36(1)(viii) of the Act, is correct.
10. Then, the court observed (at pages 522, 524) :
“The question for consideration is, whether the literal and the face meaning of the expression ‘total income’ given in Section 2(45) has got to be taken for the purpose of finding out the extent of the admissible deduction under Clause (viii) of Section 36(1), as has been the stand of the Revenue, or is it legitimate to take the view that the context in this regard requires otherwise ? In the case of a corporation of the kind envisaged in Clause (viii), of which kind undoubtedly the assessee Corporation is, the amount carried to the special reserve fund by the Corporation has got to be allowed as a deduction. If the amount falls short of the maximum limit provided in the clause, then the whole of the amount will be allowable as a deduction. But if the amount is in excess of the maximum limit, then, on account of the transfer of a portion of the income to the special reserve fund, an amount which will be equivalent to one-tenth of the total income will be allowed and the rest will be disallowed. I am, however, of the opinion that in the process of computing the income all additions which can justifiably be made should be made ; all deductions which are permissible to be allowed should be deducted. Then comes a figure of total income at a stage where the Income-tax Officer proceeds to give a further deduction under Section 36(1)(viii) of the Act. Should he at that stage, while computing the income, by a circuitous method, find out what would be the total taxable income after making the deduction and then limit the amount of deduction to one-tenth of such income ; or, while computing the income, is it permissible for him to proceed straight and allow one-tenth of the total income determined at the stage where he has exhausted his power of making additions and deductions and then allow one-tenth of the amount of such total income ? To my mind the answer to the first question which I have posed here should be in the negative and that to the second in the affirmative. While in the process of computation it is not incumbent upon the Income-tax Officer to allow only one-eleventh of
the amount of total income determined before making the deduction under Section 36(1)(viii) and then rest content by saying that the one-eleventh amount so deducted is only the one-tenth amount of the assessed income. In my opinion, by doing so, the assessing authority would be going against the spirit and the scheme of the deduction allowable under Section 36(1)(viii) of the Act.
Even assuming that the interpretation sought to be put on behalf of the Department is correct, I can say unhesitatingly that the language of Clause (viii) of Section 36(1), as it stood at the relevant time, was ambiguous and not clear enough to sustain the argument of the Revenue.”
“It would thus be seen, in view of the law enunciated above, that for the purposes of finding out the maximum limit, to which deduction under Section 36(1)(viii) ought to have been allowed in this case, the total income arrived at by the Income-tax Officer after making additions and other deductions was Rs. 8,56,580. Since the amount of Rs. 81,745 transferred to the special reserve fund by the Corporation was less than ten per cent. of the said total income–the whole of it was permissible to be deducted under Section 36(1)(viii) of the Act–it was rightly allowed by the Income-tax Officer in his original order ; and the order of rectification was not correct.”
11. Accordingly, it was held that the deduction referred to in Section 36(1)(viii) of the Act envisages ten per cent. of the total income, and not ten per cent. of the total assessed income, before deduction of the amount so allowed.
12. In CIT v. Bihar State Financial Corporation [1986] 159 ITR 275, the Patna High Court, following the decision in the aforesaid case, held that the special reserve had to be allowed on the basis of the total income computed before allowing the deduction for special reserve. Regarding the amended provisions, the court was of the opinion that the amendment strengthened the interpretation which the Corporation wanted the court to put on the provisions.
13. In CIT v. Andhra Pradesh State Financial Corporation [1989] 175 ITR 87, the Andhra Pradesh High Court examined the question regarding the interpretation to be placed on the provisions of Section 36(1)(viii) of the Income-tax Act, 1961, and held that, for the purpose of allowing a deduction under the said section, the total income of the assessee has to be computed before giving any deduction under the said section.
14. There, the Andhra Pradesh High Court observed as follows (at page 89) :
“The controversy can be illustrated by giving an example. Assuming the total income before applying this provision to be Rs. 1,000, according to the assessee, for calculating the deduction under this section (and if this sum of Rs. 1,000 is put in a reserve fund), 40 per cent. should be calculated on Rs. 1,000 and a deduction of Rs. 400 is to be given. According to the Revenue, the deduction at 40 per cent. should be calculated on the figure of total income arrived at after this deduction also is applied for which a notional calculation is to be done by adding 40 per cent. to the total income and then calculating the deduction to be allowed at 40 per cent. of Rs. 1,400. The Income-tax Officer has adopted the method urged by the Revenue, but the first appellate authority and the Tribunal have not accepted it and reliance was placed on the instructions of the Board, which were in vogue during the relevant accounting and assessment year. The applicability of the said instructions is the subject-matter of question No. 1. We have considered it appropriate to examine this question without reference to any of the circulars of the Board.
Learned counsel for the Revenue has placed reliance on the definition of ‘total income’ in Section 2(45) of the Act and contended that for the purpose of giving any deduction, the income as computed in accordance with the Act alone will have to be taken into account, that is, after giving effect to the deduction mentioned in this section and he supported the calculation adopted by the Income-tax Officer. He has not been able to cite any authority in support of this contention. According to learned counsel for the assessee, the definition in Section 2 will have to be read in the context of the language used in the present section. Instead of adopting a circuitous method, a simple deduction calculated at 40 per cent. of the total income arrived at that stage is to be taken into consideration for applying this section. Any notional addition to the income for calculation of a statutory deduction is not justified. He has relied upon two decisions of the Patna High Court in CIT v. Bihar State Financial Corporation [1983] 142 ITR 518 and CIT v. Bihar State Financial Corporation [1986] 159 ITR 275. In the earlier decision, the aforesaid provision has been considered at length and a similar contention of the Revenue has been negatived. In our view also, this is a correct approach.”
15. In CIT v. M.P. Audyogik Vikas Nigam Ltd. (No. 1) [1989] 178 ITR 177, the Madhya Pradesh High Court held as follows (at page 178) :
“Clause (viii) of Section 36(1) of the Act provides for deduction on the basis of total income computed before making any deduction under Chapter VI-A of the Act. Total income’ as defined by Section 2(45) of the Act means the total amount of income referred to in Section 5, computed in the manner laid down in the Act. Chapter III of the Act refers to incomes which do not form part of the total income. Chapter VI-A provides for certain deductions which are required to be made in computing total income. However, Section 36(1)(viii) of the Act provides that deduction admissible under that provision has to be calculated on the basis of total income computed before making any deduction under Chapter VI-A of the Act. In view of this provision, it would not be permissible for the assessing authority, as held in CIT v. Bihar State Financial Corporation [1983] 142 ITR 518 (Patna), to find out what would be the total income after making the deduction admissible under Section 36(1)(viii) of the Act and then limit the amount of deduction to 40 per cent. of the total income, as reduced by the deduction under Section 36(1)(viii) of the Act. In our opinion, the Tribunal was right in holding that the deduction permissible under Section 36(1)(viii) of the Act had to be calculated on the basis of the total income of the assessee as it stood before the deduction allowable under Section 36(1)(viii) of the Act.”
16. However, in Karnataka State Financial Corporation v. CIT [1988] 174 ITR 206, the Karnataka High Court took a contrary view and held as follows (at page 208) :
“‘Total income’ is defined in Section 2 of the Income-tax Act as ‘the total amount of income referred to in Section 5, computed in the manner laid down in this Act’. The computation referred to in the above definition encompasses the provisions of the entire Act. The only exception which has to be made under Section 36(1)(viii) is that the total income for the purposes of this section must be the one ‘computed before making any deduction under Chapter VI-A’. No other exception is made. Since no other exception is specifically made in the section itself, to make an exception in respect of the deduction under Section 36(1)(viii) would be contrary to the language of the section. It was suggested that there might be difficulty in arriving at the deduction, if the Department’s view is to be accepted. In our opinion, no such difficulty would arise since the matter is one of simple mathematics as shown below :
Let ‘X’ be the amount deductible under Section 36(1)(viii), ‘T’ the total income (before making any deduction under Chapter VI-A), and ‘Y’ the amount of what we might call the gross total income before
deductions under Chapter VI-A and also before deduction under Section 36(1)(viii). Then, according to the view we have taken above :
X = 40 per cent. of T = 2/5 T
T + X = Y
Therefore, T + 2/5 T = Y, i.e., 7/5 T = Y
Hence, T = 5/7 Y
Thus, X = 2/5 T = 2/5 x 5/7 Y = 2/7 Y
The above calculation would show that once the total income is computed before making any deduction provided for under Chapter VI-A and also before making the deduction under Section 36(1)(viii), the deduction under that section would be 2/7ths of the amount so arrived at. The calculation made by the Income-tax Officer is, therefore, strictly in accordance with the provisions of Section 36(1)(viii) and the Appellate Assistant Commissioner was in error in holding otherwise.”
17. The Karnataka High Court was of the view that whatever is provided by the Legislature shall be given effect to and if the construction as suggested by the assessee is accepted, it would really amount to legislation in the guise of interpretation which is plainly impermissible. The view of the Karnataka High Court is also that the amendment effected in the Finance Act, 1985, and the object with which the same has been amended, far from supporting the case of the assessee, supports the case of the Revenue. The Karnataka High Court observed that the view taken by the Patna High Court in Bihar State Financial Corporation [1983] 142 ITR 519 is not sound. The question is whether the view expressed by the Tribunal is correct or not. It is no doubt true that, in a taxing statute, one has to look merely at what is clearly said : there is no room for any intendment; there is no equity about a tax ; nor is there any presumption as to tax. One has to look fairly at the language used. As the section originally stood, no indication was given as to how the total income should be computed for the purpose of allowing the deduction under Section 36(1)(viii). In 1967, the amendment was made which provided that the total income shall be computed before making any deduction under Chapter VI-A. The decisions of all other High Courts, excepting the Karnataka High Court, have taken the view that not only the computation should be made before making any deduction under Chapter VI-A but before making also any deduction under the aforesaid provision, i.e., Section 36(1)(viii).
18. Section 10 of the Finance Act of 1985 has amended Section 36(1)(viii) of the Act with effect from April 1, 1985. The object of the said amendment
is set out in the Memorandum explaining the provisions in the Finance Bill thus (see [1985] 152 ITR (St.) 175) :
“106. Financial Corporations engaged in providing long-term finance for industrial or agricultural development in India or public companies providing long-term finance for construction or purchase of houses in India for residential purposes are entitled to a deduction, in the computation of their taxable profits, of an amount not exceeding 40 per cent. of the total income carried to a special reserve. Under the existing provisions, the total income for this purpose is the total income as computed before making any deduction under Chapter VI-A. It is proposed to provide that the deduction shall be for an amount not exceeding 40 per cent. of the total income as computed before making any deduction under the aforesaid provision and Chapter VI-A.”
19. The view taken by the different High Courts that total income as computed before deduction under the aforesaid clause has now received statutory recognition by the aforesaid amendment. By interpretation, the court has to arrive at the legal meaning of the enactment which is not necessarily the same as its grammatical meaning. The Karnataka High Court confined itself to the language of the enactment without considering the context in which the expression “total income” appears. The amendment would unmistakably show that the view taken by the other High Courts on the interpretation as to how the deduction under Section 36(1)(viii) should be allowed is the correct view. Parliament is normally presumed to legislate in the knowledge of, and having regard to, relevant judicial decisions. If, therefore. Parliament has a subsequent opportunity to alter the effect of a decision on the legal meaning of an enactment, but refrains from doing so, the implication is that Parliament approves of that decision and adopts it. This is amply demonstrated by the amendment made in 1985. The view that a court cannot add words to a statute or read words into it which are not there is not in consonance with the rule that the finding of proper implications within the express words of an enactment is a legitimate, indeed a necessary, function of the court. If Parliament had intended that the meaning given by the several High Courts on the construction of Section 36(1)(viii) was not the intention of Parliament and any qualification should be added, it could easily have said so. It would have been simpler to give express effect to it. That was not done which only confirms the view that it was the intention of Parliament that deduction should be made on the total income as computed before allowing the deduction under Section 36(1)(viii). We do not agree
that the finding of the implications is an improper technique in interipretation. Willies J., said that the legal meaning of an enactment includes “what is necessarily or properly implied” by the language used (Chorlton v. Lings [1868] LR 4 CP 374 at page 387).
20. For the foregoing reasons, with respect, we are unable to agree with the view taken by the Karnataka High Court. The question in this reference is, therefore, answered in the affirmative and in favour of the assessee.
21. There will be no order as to costs.
Bhagabati Prasad Banerjee, J.
22. I agree.