Bombay High Court High Court

Formerly Gold Fish Computers P. … vs Income-Tax Appellate Tribunal on 29 July, 2009

Bombay High Court
Formerly Gold Fish Computers P. … vs Income-Tax Appellate Tribunal on 29 July, 2009
Bench: F.I. Rebello, J. H. Bhatia
                                      1

    mpt
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                
                 ORDINARY ORIGINAL CIVIL JURISDICTION
                     WRIT PETITION NO.1021 of  2009




                                                        
    Gilbs Computer Limited




                                                       
    (Formerly Gold Fish Computers P. Ltd)
    a company incorporated under the 
    Companies Act, 1956 and having its 
    registered office at 121, Radha Bhuvan,




                                      
    1st floor, Nagindas Master Road,  
    Fort, Mumbai 400 023. ig                            ..  Petitioner
                        
     versus


    1.   Income-tax Appellate Tribunal,
        

    Mumbai  Bench having its office at
    Old C.G.O. Building, 4th floor,
     



    101 Maharshi Karve Road,
    Mumbai 400 020                                   

    2.  Assistant Commissioner of Income-tax





    Central Circle-40, Mumbai having its
    office at Aayakar Bhavan, 6th floor,
    Maharshi Karve Road,
    Mumbai 400 020.





    3.   Union of India, through the Secretary
    Ministry of Finance, North Block, 
    New Delhi - 110 001.                     ..  Respondents.


                                      ...

::: Downloaded on – 09/06/2013 14:50:32 :::
2

Mr. P.J. Pardiwala, Sr.Counsel with Mr.Atul K. Jasani and Ms.Vandana
Rawale for the petitioner.

Mr.P. S. Sahadevan for the respondents.

CORAM : FERDINO. I. REBELLO AND
J.H. BHATIA, JJ

DATED : 29 th July 2009.

ORAL JUDGEMENT (FERDINO I. REBELLO, J)

1. Rule. Heard forthwith.

2. The principal question that arises for determination in this

petition is what are the court fees payable by the assessee in preferring

an appeal to Appellate Tribunal under section 253(6) of the Income

Tax Act which hereinafter shall be referred to as “the Act”. On behalf

of the petitioner, learned counsel has submitted as under:-

3. The petitioner had filed its return of income for assessment year

2003-04 on 1st December 2003 in which return it claimed that it was

entitled to carry forward a loss of Rs.19,24,93,890/-. The Petitioner’s

assessment was completed under section 143(3) by Respondent no.2

::: Downloaded on – 09/06/2013 14:50:32 :::
3

by his order dated 17th February 2006 by which order Respondent no.2

determined the business loss incurred by the Petitioner at Rs.

7,18,78,768/- and the long-term capital loss at Rs.1,82,19,212/-

aggregating Rs.9,00,97,980. In making the assessment Respondent

No.2 disallowed the Petitioner’s claim for interest to the extent of Rs.

11,98,97,222/-. A copy of the said order is annexed to the petition as

Exhibit”A” and is to be found at pages 21 to 24.

4.

As the CIT (Appeals) had dismissed the Petitioner’s appeal the

Petitioner preferred an appeal to Respondent no.1 in accordance with

section 253 and consistent with its stand that the requisite fee payable

was Rs.500/- the form 36 that was filed in the registry was

accompanied by a challan evidencing payment of a fee of Rs.500/-.

5. The registry of Respondent no.1, by its letter dated 25th August

2009, communicated the defect in the Memo of Appeal in as much as

the appeal fee paid was less by Rs.9500/- and invited the Petitioner’s

attention to a decision of the Tribunal reported in 49 ITD 552. The

Petitioner was called upon to rectify the defect within ten days from

the date of receipt of the letter. According to the Petitioner as there

was no shortfall in payment of the fee it did not pay the additional

::: Downloaded on – 09/06/2013 14:50:32 :::
4

amount demanded and, hence, the matter was fixed for hearing by

Respondent no.1. By the impugned order dated 21st January 2009

Respondent no.1 has dismissed the Petitioner’s appeal as unadmitted

as according to Respondent no.1 the Petitioner had not paid the

requisite fee and the deficiency was not met despite an opportunity

being given. In coming to its conclusion Respondent no.1 relied upon

its earlier decision in the case of Andhra Pradesh State Electricity

Board Vs. ITO 49 ITD 552 where the Tribunal had taken the view that

if the loss determined by the Assessing Officer was more than Rs.1

lakh the total income would be more than Rs.1 lakh (although

negative and the fee payable would be Rs.1,500/- and not Rs.250/- (as

the law then stood). According to Respondent no.1 the object behind

section 253(6) appeared to be that big cases involving income of more

than a particular figure, positive or negative, required more time and

effort of the Tribunal to deal with. The nature of fees being

compensatory a higher fee for a bigger case would be in consonance

with the object.

6. It is therefore submitted that considering the section, the court

fees is payable on the total income as computed by the Assessing

::: Downloaded on – 09/06/2013 14:50:32 :::
5

Officer, and in the instant case, there being a loss, the court fees

payable will be Rs.500/- in terms of section 253(A). The Tribunal

therefore, on its administrative side was wrong in rejecting the appeal

for failure to pay proper court fees.

7. On the other hand, on behalf of the respondent, revenue, it is

submitted that this court should not exercise its writ jurisdiction, as

an appeal shall lie to the High Court from every order passed by the

Appellate Tribunal. As an appeal is an effective and efficacious legal

remedy, this court ought not to exercise its extra ordinary jurisdiction

and consequently petition on this ground alone must be dismissed.

. It is then contended that total income means “the total amount

of income referred to section 5 computed in the manner laid down in

the Act. The computation process may result in positive income or loss

as happened in the case of the petitioner. The total income was

computed at Rs.7,18,78,768/- (loss). That will be the basis of

payment of fees in appeal proceedings. There is therefore no infirmity

in the finding by the Tribunal but as the income goes up the fees

accordingly are higher. Similarly, when the loss goes up, the fees will

also go on increasing.

::: Downloaded on – 09/06/2013 14:50:32 :::
6

8. For the purpose of deciding the controversy, we may gainfully

refer to the provisions of section 253(6) which reads as under:-

253. Appeals to the Appellate Tribunal.

(6) An appeal to the Appellate Tribunal shall be in the
prescribed form and shall be verified in the prescribed manner
and shall, in the case of an appeal made, on or after the 1st

day of October, 1998, irrespective of the date of initiation of
the assessment proceedings relating thereto, be accompanied

by a fee of,

(a) where the total income of the assessee as computed by
the Assessing Officer, in the case to which the appeal relates, is
one hundred thousand rupees or less, five hundred rupees,

(b) where the total income of the assessee, computed as
aforesaid, in the case to which the appeal relates is more than
one hundred thousand rupees but not more than two hundred

thousand rupees, one thousand five hundred rupees,

(c) where the total income of the assessee, computed as

aforesaid, in the case to which the appeal relates is more than
two hundred thousand rupees, one per cent of the assessed
income, subject to a maximum of ten thousand rupees,

(d) where the subject matter of an appeal relates to any
matter, other than those specified in clauses (a), (b) and (c),
five hundred rupees:]

::: Downloaded on – 09/06/2013 14:50:32 :::
7

Provided that no such fee shall be payable in the case of an
appeal referred to in sub-section (2) or a memorandum of

cross-objections referred to in sub-section (4).

9. The history of the provision may now be considered. Section 33

of the Indian Income-tax, 1922 empowered an assessee aggrieved by

an order passed by the Appellate Assistant Commissioner to appeal to

the Tribunal. Sub-section of section 33 provided that an appeal to the

Tribunal shall be in the prescribed form and shall be verified in the

prescribed manner and shall, in the case of an appeal preferred by the

assessee, be accompanied by a fee of Rs.100/-. When the Income-tax

Act, 1961 was enacted, the requirement to pay a fee for preferring an

appeal to the Tribunal was found in sub-section (6) of section 253. As

initially inserted it required the Memo of Appeal to be accompanied by

a fee of Rs.100/- which fee was increased to Rs.125/- by the Taxation

Laws (Amendment) Act, 1970 with effect from 1st April 1971. Section

253(6) was thereafter amended once again and the quantum of the fee

was increased to Rs.200/- by the Finance Act, 1981.

10. The Finance Act, 1992 changed the manner of computing the

fee and it was provided that if the total income of the assessee as

::: Downloaded on – 09/06/2013 14:50:32 :::
8

computed by the Assessing Officer in the case to which the appeal

relates is Rs. One lakh or less the fee payable would be Rs.1,500/-.

The circular explaining the provisions of the Finance Act, 1992 (see

198 ITR(St.) @ 50) being Circular No.636 dated 31st August 1992

states thus:-

“52 – The Finance Act has amended section 253

enhancing the fee to be paid for filing appeals

before the Income-tax Appellate Tribunal. Under

the pre amended provisions of sub-section (6), an

appeal to the Appellate Tribunal shall be in the

prescribed format and shall be accompanied by a

fee of Rs.200/-. After the amendment, the fee will

be Rs.250/-, where the total income computed by

the Assessing Officer is upto Rs.1 lakh and Rs.

1,500/- in cases where the total income as so

computed is more than Rs.1 lakh. The former

type of cases would include cases where the total

income computed by the Assessing Officer is a

negative figure”.

11. The Finance (No.2) act, 1998 once again amended section

::: Downloaded on – 09/06/2013 14:50:32 :::
9

253(6) and it was provided that if the total income was less than

Rs.One lakh, the fee payable would be Rs.500/-. However, if the

assessed total income was more than Rs.One lakh but no more than

Rs.Two lakhs, the fees payable would be Rs.1,500/- and if the assessed

total income was more than Rs.Two lakhs the fee payable would be

one percent of the assessed income subject to a maximum of Rs.

10,000/-. There was no provision similar to clause (d), as it now

stands, in the amended provision. The object behind the insertion of

the said provision was that the existing scale of fees was not a

deterrent for filing of a large number of unnecessary appeals thus

slowing down the disposal of the appeals and, hence, it was decided to

enhance the limit.

Section 253(6) was once again amended by the Finance Act,

1999 and clause (d) was inserted in sub-section (6). The object

behind the amendment was explained in Circular No.779 dated 14th

September 1999 as under:-

“The Finance (No.2) Act, 1998 introduced a scale
of fees for filing appeals before the CIT (Appeals)
and also enhanced the existing scale of fees
payable before the Appellate Tribunal under

::: Downloaded on – 09/06/2013 14:50:32 :::
10

various direct tax acts. The fee payable under the
Income-tax Act both before the CIT (Appeals) and

the Appellate Tribunal is relatable to the assessed
income. However, appeals are also filed on issues

such as TDS defaults, non-filing of returns, etc.
which might not have any nexus with the assessed
income. The Act, therefore, has amended section

249 of the Income-tax Act to provide a fee of Rs.
250/- for appeals before the CIT (Appeals) and

Rs.500/- for appeals before the Appellate Tribunal
for a residuary group of appeals which cannot be

linked with the assessed income.”

12. The legislative history, therefore, indicates that initially a fee

at a fixed rate was payable. Thereafter a graded system of

payment of fees was introduced on the concept of “ability to pay”

and, therefore, an assessee to a higher income was obliged to pay

a higher fee irrespective of the quantum involved in the issue

raised in the appeal. This is borne out by the language used in

section 253(6) and also by the fact that when the law was

amended and a graded scale of fees was introduced having regard

to the assessed income the Legislature was aware that when the

fee that was payable was to be calculated based on the amount

involved in dispute in appeal a suitable provision to that effect

::: Downloaded on – 09/06/2013 14:50:32 :::
11

was made. For example under Schedule 1 of the Bombay Court

Fees Act 1959 article 16 prescribed the fee payable on a reference

application under section 256(2). The fee was one half of the ad

valorem fee leviable on the amount in dispute. Likewise a fee

payable when an appeal is preferred under section 260A is in term

of Article 16A is to be computed having regard to the amount

disputed in appeal.

13.

If we therefore trace the legislative history, it is clear that

court fees is based on total income of the assessee. Higher the

total income more the court fees payable. The only question is

when the income is negative whether the expression “total

income” should also be considered to be the loss. Learned

counsel for the revenue has placed before us the judgment of the

Supreme Court. The Supreme Court by judicial interpretative

process has held that income would include both profit and loss.

The question however for consideration is the language of the

provision. As an illustration in section 253(6)(a), the words used

as “one hundred thousand rupees or less. In (b), the language

used is “more than one hundred thousand rupees but not more

than two hundred thousand rupees and in (c) it is more than two

::: Downloaded on – 09/06/2013 14:50:32 :::
12

thousand rupees. In so far as (a) is concerned, therefore, the

expression used “one hundred thousand rupees or less; in (b)

more than and in (c) more than. What does these expressions

“more or less” indicate? In Concise Oxford Dictionary, Tenth

Edition “more” means greater or additional amount or degree. In

Webster Universal Dictionary, “more” means greater in number,

size, amount, degree quantity and/or a greater or additional

quantity, amount, portion, number etc. In the Law Lexicon the

expression “more” greater in amount, extent, number or degree.

Considering this dictionary meaning it would be clear that the

word “more” has been understood to means greater or additional.

Similarly, the word ‘less’ in Concise Oxfort Dictionary has been

explained as, smaller amount of, fewer in number, to a smaller

extent. Can therefore the language used in sub-clauses (b) and

(c) of section 256 be read in the context of a loss which has been

suffered.

14. Our attention was invited to the judgements of the Supreme

Court in Commissioner of Income Tax (Central) Delhi Vs.

Harprasad & Co. P. Ltd. 1975(99), ITR 118 in Commissioner of

Income Tax Vs. J.H. Gotla & Co. 156 ITR 323, and Commissioner

::: Downloaded on – 09/06/2013 14:50:32 :::
13

of Income Tax Vs. P. Doraiswamy Chetty 183 ITR 159. In our

opinion, reliance on the same is completely misplaced.

In the first decision the Supreme Court had to consider

whether an assessee was entitled to set off a capital loss that was

incurred by it in a year when capital gains were not chargeable

against a capital gain that arose to it in a year when capital gains

became chargeable. It is in that context that the Supreme Court

observed at page 124 of the report that the words “income” or

“profits and gains” should be understood as including losses also,

so that, in one sense “profits and gains” represent “plus income”

whereas losses represent “minus income”. In other words loss is a

negative profit and as both positive and negative profits are of a

revenue character both must enter into computation wherever it

becomes material in the same mode of taxable income. It is

submitted that the observations made by the Supreme Court as

aforesaid must be confined to the issue which the Court was

considering and the said decision would in no manner affect the

interpretation to be placed on the words “total income” as

appearing in section 253(6).

::: Downloaded on – 09/06/2013 14:50:32 :::
14

In CIT Vs. J.H. Gotla 156 ITR 323 the assessee was claiming

that the loss incurred by him in an earlier previous year from a

business carried on by him should be permitted to be carried

forward and set off against the income that arose to his wife and

minor children which was clubbed with his income. The case of

the revenue was that such set-off was not permitted as the set-off

was permissible only against the income of a business, profession

or vocation carried on by the assessee in that year. The Supreme

Court rejected this argument and held that it was permissible to

set-off the loss. In so doing it observed at page 338 of the report

that “it can be accepted without much doubt that income would

include loss”. But from this observation it does not follow that the

total income assessed in so far as the Petitioner is concerned is in

a sum in excess of Rs. Two hundred thousand so as to bring its

case within the scope of clause (c).

The last decision of the Supreme Court in CIT Vs. P.

Doraiswamy 183 ITR 559 merely follows the principle laid down

in Gotla’s case. The Supreme Court had to consider whether the

assessee was entitled to carry forward to the subsequent years not

::: Downloaded on – 09/06/2013 14:50:32 :::
15

only his share but also the share of loss of his wife from a firm in

which both were partners. The revenue was of the view that the

clubbing provision would apply only to income and not a loss

which contention was rejected by the High Court and on further

appeal by the Supreme Court. This decision, therefore, also does

not throw any light on the issue that this Hon’ble Court has to

consider.

15.

In our opinion, on the plain interpretation of section 253(6)

there can be no doubt that the petitioner was not obliged to pay

the fee in excess of Rs.500/-. The words ‘less and more’ must be

given the ordinary meaning. In the instant case, the petitioner has

been admittedly assessed to loss. In such a case, there are two

possible ways of determining what is the total income computed

by the Assessing Officer. The first is that the Petitioner is

assessed to a nil income and has been permitted to carry forward

a loss that is determined or secondly that the Petitioner is

assessed to an aggregate loss of Rs.9,00,97,980/- Whichever way

one looks at it the income computed by Respondent No.2 is less

than Rs. One hundred thousand and, therefore, clause (a) would

apply. If, on the other hand, one takes the view that as the

::: Downloaded on – 09/06/2013 14:50:32 :::
16

Petitioner is assessed at a loss clauses (a) or (b) or (c) cannot

apply as they postulate assessment out of a positive figure than, it

is only clause (d) which applies and, even so, the fee payable

would be Rs.500/-. In any view of the matter it can never be said

that the Petitioner’s case fall within clause (c) as held by

Respondent no.1. For clause (c) to apply the total income of the

assessee computed by the Assessing Officer has to be more than

Rs. Two hundred thousand. The expression “total income” is

defined in section 2(45) of the Act to mean the total amount of the

income referred to in section 5, computed in the manner laid

down in the Act. It would thus be clear that in order for clause (c)

to apply the total income assessed has to be in excess of Rs. Two

hundred thousand. The use of the words “more than” would also

indicate that it has to be a positive figure in excess of Rs. Two

hundred thousand.

16. Another aspect of the matter which requires consideration is

the words “in the case to which appeal relates in clause (c) and an

inference should be drawn that it is the item in dispute that has to

be considered by determining the amount of fee that is payable.

In our opinion, such a contention is not permissible considering

::: Downloaded on – 09/06/2013 14:50:32 :::
17

the clear language of clause (c). What has to be determined is the

purpose for deciding the quantum of fee that has to be paid and

what is the total income that is computed by the Assessing Officer

for the year to which the appeal relates. It is that figure that

determines the quantum of fee payable. Let us take an illustration

cited on behalf of the petitioner. Take a case where an assessee

declares a loss of Rs.10 lakhs after claiming a deduction of Rs.

10,50,000/- by way of interest. The Assessing Officer comes to the

conclusion that the interest is to be disallowed. Therefore he

computes the total income of Rs.50,000/-. In such a case even

though the disputed amount on the appeal would be Rs.

10,50,000/- but it is not the case of the respondents that the fee

payable will be any amount of Rs.500/- because the case falls

within scope of clause (a). However assuming the assessee had

determined the loss of return of Rs.13 lakhs which was arrived at

by making the aforesaid claim of Rs.10,50,000/- and if this claim

was disallowed the loss would be determined at Rs.2,50,000/-. In

such an eventuality considering the revenues stand, it is clause (c)

that applies in case the amount is disputed in appeal is Rs.

9,50,000/- but because the amount of loss computed is rs.

2,50,000/- but numerically as a whole number larger than Rs.Two

::: Downloaded on – 09/06/2013 14:50:33 :::
18

lakhs. This contention overlooks the clear language of clause (c)

and therefore cannot be sustained.

17. Considering the above discussions in our opinion, the

expression “more and less”will have to be given the natural

meaning. It can only be more than a negative income even if the

expression “income” is held to be both positive and negative

income. Negative income cannot be more. It will always be less.

In that event the language of 6(a) that would be attracted. The

other way of looking at it is if the total income can be considered

even to be the loss then the absence of it will not be covered by

either (a), (b) or (c) of sub-section (6). It will be clause (d) of

sub-section (6) which will apply. It is no doubt true that on behalf

of the respondents, the learned counsel has submitted that clause

(d) would normally apply to other cases like penalties, interest

levy, denying of refund and the like.

18. However, considering the entire scheme of the Act and the

history of the purpose of the amendment, we have no difficulty in

holding that either clause (a) or (d) of sub-section (6) of section

253 would be attracted but considering the earlier discussion

::: Downloaded on – 09/06/2013 14:50:33 :::
19

regarding that loss would also be covered by the expression “total

income”, we would hold that in such a case it would be covered by

clause (d). If that be so, the appellants were right in paying court

fee of Rs.500/-. In view of that, order dated 21st January 2009 is

set aside and appeal is restored to file as properly stamped.

19. Rule made absolute accordingly. There shall be no order as

to costs.

    (J.H. BHATIA, J)                       (F. I. REBELLO, J)
        
     






                                                ::: Downloaded on - 09/06/2013 14:50:33 :::