Bombay High Court High Court

Commissioner Of Income-Tax vs Western India Paper And Board … on 11 February, 1991

Bombay High Court
Commissioner Of Income-Tax vs Western India Paper And Board … on 11 February, 1991
Equivalent citations: 1991 189 ITR 309 Bom
Author: T Sugla
Bench: D Dhanuka, T Sugla


JUDGMENT

T.D. Sugla, J.

1. The Income-tax Appellate Tribunal has referred to this court only one question as a question of law for opinion under section 256(1) of the Income-tax Act, 1961. The question reads thus :

“Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in holding that the assessee-company was entitled to the deduction of Rs. 13,755 being its contribution to the provident fund in the case of its managing director for the assessment year 1972-73 ?”

2. The assessee is a company. It has been deducting certain amounts from the salaries paid to the managing director (it is clear from the record, whether managing director was one or more than one) on account of provident fund and has also been making its own contribution towards the same for quite some time. The proceedings herein pertain to the assessee’s assessment for the assessment year 1972-73. The amount of salary is Rs. 3,000 per month and the amount paid by the assessee towards the provident fund account in respect of the salaries paid to the managing director is Rs. 13,755. We are told that this has been so for a number of years.

3. The question whether the amount paid towards provident fund as the assessee’s contribution in respect of the salary paid to the managing director was or was not an allowance under section 36(1)(iv) came up for consideration before our court in the assessee’s own case for the assessment years 1964-65 to 1967-68 (both inclusive). By its judgment dated February 1, 1982, Western India Paper and Board Mills v. CIT [1982] 137 ITR 525, our court held that, in the absence of material on record to show that the managing directors had become members of the provident fund by making necessary applications as required by the rules, it was not possible to accept that they were or could be members of the provident fund. Accordingly, it was held that the assessee was not entitled to deduction in respect of the amount paid by it towards provident fund as its contribution. It may be pertinent to mention that while so holding, our court kept the question of allowance of the claim under section 37 open by observing :

“That there was no finding whatsoever by the Appellate Assistant Commissioner or the Tribunal that the amounts had been laid out wholly and exclusively for the purpose of the business of the company. Since the Tribunal had rejected the assessee’s miscellaneous application and the court could not go behind the statement of the Tribunal that such a question was never argued before it, the Tribunal could not be called upon to deal with the question again for the first time as to whether the assessee was entitle to a claim under section 37 and the assessee could not also be permitted to raise the contention that, alternatively, the claim for deduction was permissible under section 37.”

(See Western India Paper and Board Mills Ltd. v. CIT [1982] 137 ITR 525 headnote).

4. When this question came up for consideration before the Tribunal in the appeal for the assessment year 1969-70, the Tribunal it appears, considered the question of the assessee’s claim for deduction not only under section 36(1)(iv) but also under section 37. As regards the claim under section 37, the Tribunal observed that the amount of the assessee’s contribution could be taken as a benefit to the managing directors, this kind of benefit was a commonly known benefit conferred in terms of the service conditions of private employers and even of Government where pensioner benefits are not applied. Thus, there was nothing unreasonable about the kind of benefit that was given to the managing directors. The Tribunal stated that they were satisfied that the payment had been made out of considerations of commercial expediency and was, therefore, allowable. In the subsequent assessment years, i.e., the assessment years 1970-71, 1971-72 and 1972-73, the last one being the assessment years involved herein, the Tribunal has followed its earlier orders. Thought the Tribunal’s order for the year under reference is brief, it has to be taken to be on the basis of the reasons given by it in the assessee’s appeal for the assessment year 1969-70. It may not be out of place to mention that the reference arising out of the Tribunal’s order for the assessment year 1971-72 had come up for consideration before our court. Somehow, both counsel had then agreed that the issue was covered by our court’s decision in the assessee’s own case, Western India Paper and Board Mills v. CIT [1982] 137 ITR 525. And the question was answered against the assessee. It has been brought to our notice that the second aspect of the question, namely, whether the assessee could be entitled to deduction under section 37, was not brought to the notice of our court in the reference for the assessment year 1970-71 and, therefore, the judgment for that year should not bind us to the extent of the claim under section 37.

5. We are inclined to accept the assessee’s contention that the assessee’s claim under section 37 requires to be considered in view of the fact that the question was specifically left open by our court in Western India Paper and Board Mills v. CIT [1982] 137 ITR 525 and, in the judgment for the assessment year 1970-71. This question was not brought to the notice of the court. We need hardly mention that, so far as the question of allowance of the claim under section 36(1)(iv) is concerned, our court’s judgment in Western India Paper and Board Mills v. CIT [1982] 137 ITR 525, is binding on us following which we hold that the assessee’s claim under section 36(1)(iv) was rightly rejected, however, so far as the claim under section 37 is concerned, we find ourselves in agreement with the Tribunal that, if the assessee’s contribution towards provident fund in respect of salaries paid to the managing directors is not to be treated as provident fund contributions, it has to be treated as some kind of payment in addition to the salaries paid to the managing directors. The pertinent question, therefore, would be whether such a payment which will include salaries as well as the contributions towards provident fund is a business expenditure incurred by the assessee wholly and exclusively for the purposes of its business. In view of the Tribunal’s observations broadly reproduced by us earlier with which we are in agreement. We have no difficulty in holding that the payments made herein were exclusively for the purposes of the assessee’s business and, therefore, represented an allowable deduction.

6. Accordingly, we answer the question in the affirmative and in favour of the assessee.

7. No order as to costs.