Delhi High Court High Court

Goodyear Tyre & Rubber Co. vs Cit on 11 July, 2002

Delhi High Court
Goodyear Tyre & Rubber Co. vs Cit on 11 July, 2002
Equivalent citations: (2002) 176 CTR Del 440
Author: D Jain


Judgment

D.K. Jain, J.

At the instance of the assessed, the Income Tax Appellate Tribunal Delhi, Bench ‘B’ (hereinafter referred to as ‘the Tribunal’), has referred under section 256(1) of the Income Tax Act, 1961 (hereinafter referred to as ‘the Act’), the following question, arising out of ITA No. 1988 (Del) of 1975-76, pertaining to the assessment year 1966-67, for opinion of this court :

“Whether, on the facts and in the circumstances of the case, the Tribunal was correct in holding that the Income Tax Officer’s order under section 154, dated 31-1-1974, raising an additional demand of Rs. 1,82,571 was valid in law ?”

2. Briefly stated, the material facts are :

During the previous year relevant to the assessment year 1966-67, besides other income, the assessed derived income from dividends and royalty also. In the original assessment for the relevant assessment year, completed on 29-8-1970, the effective rate at which tax was levied on income from dividends and royalty was calculated as follows :

 

Rs.

“Royalty Income Rs. 14,66,284 Tax @ 50%

7,33,142.00

Dividend income Rs. 24,02,250
 

Tax rate ……………………………70%
 

Deduct under the
 

then section 85A ……………… 45%
 

Effective tax rate ……………….. 25%
 

Tax @ 25%

6,00,562.25

Total tax payable

13,33,704.25

However, on 12-2-1973, the assessing officer issued a notice to the assessed under section 154 of the Act, desiring to rectify the mistake which had crept in the order dated 29-8-1970, while calculating the deduction under section 85A of the Act. As expected, the assessed resisted the move by the assessing officer to rectify the said order. However, (rejecting) the contention of the assessed that the mistake sought to be rectified was not a mistake apparent from the record, the assessing officer worked out the deduction under section 85A as under :

 

Rs.

“Tax on income from royalty of Rs. 14,66,284 @ 50% (as earlier)

7,33,142

Tax on income from dividends of Rs. 24,02,250 @ 70%

16,81,575

Total

24,14,717

Average rate of tax : =

 

24,14,717

x

100

(14,66,284 + 24,02,250)

 

=

24,14,717

x

100 = 62.4%

38,68,534

 

Deduction under section 85A (62.4% minus 25% income-tax on dividends from)

37.4%
 

Thus, the Income Tax Officer reduced the deduction from 45% (70% minus 25%) to 37.4% (62.4% minus 25%)
 

Deduction on dividends Rs. 24,02,250 @ 37.4%

8,98,441.50

Net tax payable

15,16,275.50

Less :

Tax charged as per order of assessment dt. 29-8-1970 (as per para 3 above)

13,33,704.50

Balance tax payable

1,82,571.00″

3. Being aggrieved, the assessed took the matter in appeal to the Appellate Assistant Commissioner but without success. A further appeal was preferred to the Tribunal. The Tribunal confirmed the action of the assessing officer by observing thus :

“On a consideration of the submissions before us and the material on records, we see no reason to interfere. We must indeed record here that we were at first inclined to the opinion that this was a case where, conceivably, two views could exist. But the decision of the Calcutta High Court (noted supra) does not 6 support the position taken by Shri Gupta. It was suggested for the assessed that decisions of the Calcutta High Court were not binding on us. it is true that the Tribunal. sitting in, Delhi, is not bound by decisions of the Calcutta High Court. At the samp time, rulings of High Courts, wherever situated, carry a persuasive value for the Tribunal. We do not think it consistent with judicial propriety to take a view different from that expressed by a High Court, especially., in the absence of any contrary view expressed by any other High Court.

We are in respectful agreement with the above reading of section 85A. We, therefore, hold that the impugned order of the Income Tax Officer reveals no infirmity and that the Appellate Assistant Commissioner was correct in confirming the said order.”

On assessed’s moving an application under section 256(1) of the Act, the aforenoted question has been referred.

4. We have heard learned counsel for the parties.

An identical issue came up for consideration before the Calcutta High Court in ITO & Ors. v. Raleigh Lrivestment Co. Ltd. (1976) 102 ITR 616 (Cal) wherein the court held that a similar mistake could be rectified under section 154 of the Act. In Birla Bombay (P) Ltd. v. CIT (1980) 121 ITR 142 (Bom), while dealing with the question of deduction of tax on inter-corporate dividends under the provisions of section 85A of the Act, it was observed as follows :

“…….. The question then is how that deduction is to be calculated ? This is a deduction from the income-tax which the assessed is liable to pay. The deduction which is available under the phraseology employed by the legislature is “so much of the amount of income-tax” and for calculating the deductions at the average rate it is first required to be ascertained. After this average rate has been calculated it has to be applied to the income so included (underlining, italicised in print, supplied) i.e., the inter-corporate dividend income and the deduction allowed by section 85A is equivalent to the difference between this average rate and 25 per cent on the inter-corporate dividend. Once the provisions of section 85A are split up in this manner, then it will have to be conceded that the meaning of the statutory provision is plain and unambiguous ……”

5. Though, Mr- Khanna, learned counsel for the revenue, has cited a number of cases in support of the view taken by the Tribunal, but we do not consider it necessary to refer to these decisions as we find that the issue, subject-matter of this reference, has been dealt with in great detail in Birla Bombays case (supra), with which we are in respectful agreement. As a matter of fact it has been very fairly conceded by Mr. S.K. Aggarwal, learned counsel for the assessed, that in the light of a long line of decisions, the view taken by the, Tribunal cannot be faulted.

Accordingly, following the decisions of the Calcutta High Court in Raleigh Investment Co.’s case (supra) and of the Bombay High Court in Birla Bombay (P) Ltd.’s case (supra), we answer the question referred in the affirmative i.e., in favor of the revenue and against the assessed.

The reference stands disposed of with no order as to costs.

OPEN