Bombay High Court High Court

John Wyeth And Brother Ltd vs Commissioner Of Income Tax on 23 September, 2008

Bombay High Court
John Wyeth And Brother Ltd vs Commissioner Of Income Tax on 23 September, 2008
Bench: S. Radhakrishnan, S. J. Kathawalla
                                  -1-




              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               O.O.C.J.




                                                                       
                    Income Tax Reference No.6 of 1992




                                               
    John Wyeth and Brother Ltd.
    Bombay                                    ..Applicant

    vs.




                                              
    Commissioner of Income Tax
    Bombay City II, Bombay                    ..Respondent

Mr.Poras Kaka with Mr.N.Doshi with Mr.Sameer Chitnis i/b
M/s Crawford Bayley and Co. for applicant.

Mr.Parag Vyas i/b Mr.P.S.Sahadevan for respondent.

ig Judgment Reserved on: 26.8.2008
Judgment Delivered on: 23.9.2008

CORAM: Dr.S.RADHAKRISHNAN &

S.J.KATHAWALLA JJ.

23rd September,2008

J U D G M E N T: (Per S.J.KATHAWALLA J.)

1. The Appellate Tribunal, Bombay Bench “B” has, at the

instance of the applicant (assessee) by its statement of

case dated 18th April, 1991 referred to this Court the

following questions arising out of the order of the

Tribunal dated 26th October, 1989 pertaining to Assessment

Years 1977-78 and 1978-79.

“1. Whether on the facts and in the circumstances
of the case, the Tribunal was right in holding that
the matter requires consideration as to whether the
laboratory expenses claimed include any of the
expenditure mentioned in clauses (a) to (d) of

::: Downloaded on – 09/06/2013 13:53:33 :::
-2-

Explanation (iv) to Section 44C of the Income Tax
Act, 1961 even though in its general meaning “Head
Office Expenditure” might not as such include the

laboratory expenses?

2. Whether on the facts and in the circumstances

of the case, the Tribunal ought to have held that
laboratory expenses of Rs.12,72,330/- were
allowable as a deduction in the computation of the
assessee’s income?

2. The facts relevant for the purpose of deciding the

present reference are as under:

a) The assessee is a branch of a foreign company which has

its Head

Office in United Kingdom. The business of the

assessee is that of manufacturing pharmaceutical products.

The assessee has a separate and independent establishment

in its branch in India including a Research Laboratory.

The Head Office of the assessee also has a Research

Laboratory at U.K. The issue involved herein pertains to

the Laboratory expenditure incurred by the Head Office at

U.K.

b) Section 44C was inserted in the Income Tax Act, 1961 by

Finance Act No.66 of 1976 with effect from 1st June 1976.

By introduction of section 44C a ceiling has been put on

the head office expenses in the case of non residents.

This has been explained by Income Tax Circular No.202

dated 5th July, 1976 in the following terms.

::: Downloaded on – 09/06/2013 13:53:34 :::
-3-

“25.1: Non residents carrying on any business or
profession in India through their branches are
entitled to a deduction, in computing the taxable

profits, in respect of general administrative
expenses incurred by the foreign head offices in so
far as such expenses can be related to their
business or profession in India. It is extremely
difficult to scrutinise and verify claims in

respect of such expenses, particularly in the
absence of account books of the head office which
are kept outside India. Foreign companies
operating through branches in India sometimes try
to reduce the incidence of tax in India by

inflating their claims in respect of head office
expenses. With a view to getting over these
difficulties, the Finance Act has inserted a new

section 44C in the Income Tax Act laying down
certain ceiling limits for the deduction of head
office expenses in computing the taxable profits in
the case of non resident tax-payers. Under this

provision, the deduction in respect of head office
expenses will be limited to –

(i) an amount equal to 5 percent of the adjusted
total income of the tax payer for the relevant
year; or

(ii) the annual average of the head office

expenditure allowed during a base period of three
previous years, namely, the previous years relevant
to the assessment years 1974-75 to 1976-77; or

(iii) the actual amount of head office expenditure

attributable to the business in India;

whichever is the least.

In cases where the adjusted total income of the
resident for the current year is a loss, the rate

of 5 percent referred to at (i) above will be
applied with reference to the average adjusted
total income of the non resident “or the three
previous years immediately preceding the relevant
assessment year.

25.2: The term “head office expenditure”, as
defined for the purposes of this provision, means

::: Downloaded on – 09/06/2013 13:53:34 :::
-4-

executive and general administration expenditure
incurred by the non resident tax payer outside
India, including expenditure in respect of —

(a) rent, rates, taxes, repairs or insurance of any
premises outside India used for the purposes of the

business or profession;

(b) salary, wages, annuity, pension, fees, bonus,
commission, gratuity, perquisites or profits in
lieu of or in addition to salary, which are paid to

any employee or other person employed in, or
managing the affairs of, any office outside India;

(c) travelling by any such employee or other person
outside India;

(d) such other matters connected with executive and
general administration as may be prescribed by the
Board.

The expression “adjusted total income”, “average
adjusted total income” and “average head office

expenditure” have been defined in the Explanation
to the new section.

25.3: The aforesaid amendments have come into
force with effect from 1st June, 1976 and will
apply in relation to the assessment year 1977-78

and subsequent years. (Section 10(Part) of the
Finance Act).”

c) According to the assessee, prior to Assessment Years

1977-78 the assessee was claiming the laboratory expenses

incurred in respect of the laboratory maintained at the

head office in United Kingdom in proportion of Indian

sales to world sales and was accepted and allowed by the

Tax Authorities.

d) Section 44C which came into effect from 1st June, 1976

became applicable for the period 1st July, 1976 to 30th

::: Downloaded on – 09/06/2013 13:53:34 :::
-5-

September, 1976 in respect of the Assessment Year 1977-78.

However, the assessee has in the said assessment year

1977-78 as well as in the subsequent assessment year i.e.

1978-79 after already claiming head office expenses at 5%

of the total income being expenses referred to under

section 44C, have further claimed sums of Rs.12,72,330/-

and Rs.27,95,207/- respectively being proportionate

expenses incurred towards laboratory expenses at U.K. on

the ground that these expenses are not covered by section

44C of the Act and the assessee is entitled to a deduction

in

respect of the entire amount claimed under section 37

of the Income Tax Act. The Assessing Officer did not

accept the contention of the assessee viz. that the head

office expenses as per section 44C means executive and

general administration expenditure and that the laboratory

expenses are not covered by section 44C of the Income Tax

Act, 1961. The view of the Assessing Officer as set out

in his order dated 30th December, 1980 for the Assessment

Year 1978-79 is reproduced hereunder.

“6……….The assessee may have incurred
laboratory expenses and this would form part of the
executive and general administration expenses

incurred by the assessee outside India and it
cannot be said that the laboratory expenses are not
covered by Section 44C. There is no dispute that
the expenditure had been incurred outside India.
The assessee has in fact clubbed this expenditure
under the head H.O. expenditure in the computation
of income filed with the return. The purpose of
sec.44C was to put a limit on the expenditure which

::: Downloaded on – 09/06/2013 13:53:34 :::
-6-

could not be otherwise verified in the course of
assessment in India as explained in para 25.1 of
C.B.D.T’s Circular No.202 dated 5th July, 1976.

The expenditure is of the nature which falls under
sec.44C of the Act and, therefore, restricted to
the limits prescribed therein.”

e) Being aggrieved by the stand taken by the Assessing

Officer, the assessee preferred Appeals before the

Commissioner of Income Tax (Appeals). The assessee argued

before the CIT(A) that section 44C very clearly defines

“head office expenses” as executive and general

administration

India and

expenses incurred by the assessee

includes what is set out in sub-clauses
outside

(a),

(b), (c) and (d) of the said section. It was argued that

the assessee had given the most conservative claim which

are in proportion of Indian sales to world sales and which

percentage comes to only at 17.7% of the world sales. It

was argued that even allocation of expenditure has been

much less in India in the matter of laboratory expenditure

and, therefore, the claim of the assessee ought to have

been allowed without being challenged in respect of the

arithmetical methods thereon. It was emphasised by the

assessee that in principle the laboratory expenses are

allowable even if the Board’s circular dated 5th July,

1976 is taken into account as it nowhere says that

executive’s salaries referred to therein referred to the

salaries of scientists employed in the laboratory. The

::: Downloaded on – 09/06/2013 13:53:34 :::
-7-

assessee, therefore, submitted before CIT(A) that the

laboratory expenses are entirely allowable.

f) The CIT(A) by his order dated 13th July, 1982 decided

in favour of the assessee. The CIT(A) took the view that

there is nothing to indicate in the Income Tax Circular

dated 5th July, 1976 that the laboratory expenses which

are spent on research and development are covered by the

provisions of section 44C. CIT(A) also held that the

expenditure covered by sec.44C is obviously of the

administrative

nature and refers to the rent, taxes,

salaries, wages etc. which are in connection with

executive and general administration. CIT(A) has recorded

that the assessee has categorically stated before him that

the research and development expenditure claimed does not

include the expenditure of the nature as discussed above.

CIT(A), therefore, took a view that the expenditure

connected to laboratory expenses was not connected with

the general and administrative expenditure covered by

clauses (a), (b), (c) and (d) of explanation (iv) of

section 44C. CIT(A), therefore, directed the Assessing

Officer to allow the claim of the assessee and also

clarified that the expenditure towards laboratory expenses

would be in addition to 5% of the allowable expenses as

per provisions of section 44C in respect of other

::: Downloaded on – 09/06/2013 13:53:34 :::
-8-

expenditure incurred.

g) In the appeal filed by the Revenue before the Appellate

Tribunal, the Tribunal by its order dated 26th October,

1989, after considering the orders passed by the Assessing

Officer as well as CIT(A) and after hearing the

submissions of the revenue as well as assessee found some

force in the contention of the revenue that when the

assessee is maintaining the laboratory outside India, it

must be having an establishment of its own and/or

supporting staff
ig therefor and that the claim of

expenditure must be on salary and other items enumerated

in clauses (a) to (d) of explanation (iv) to section 44C

included in the definition of “head office expenditure”.

The Tribunal has also noted the fact that the assessee’s

statement that the laboratory expenses will not include

any expenditure stated in the sub-clauses of the

explanation appeared to have been accepted by the CIT (A)

without verification and calling for the details of the

laboratory expenses. The Tribunal, therefore, took a view

that the matter required consideration as to whether the

laboratory expenses include any of the expenditure

mentioned in clauses (a), (b), (c) and (d) though in its

general meaning “Head Office Expenditure” might not

include the laboratory expenses.

::: Downloaded on – 09/06/2013 13:53:34 :::
-9-

h) The Tribunal in its original order dated 26th October,

1989 made the following observations/directions.

“In the fresh disposal of the appeal, the CIT(A)

may look into this aspect as to whether the payment

was made with any specific purpose and decide the

matter accordingly as to whether such specific

payment would also be covered by the provisions of

Sec.44C of the Act. If on verification he finds

that

the payment was not for a specific purpose of

the assessee’s business in India, then, in our

opinion, the order of the IAC (Assessment)

considering the same as part of the Head Office

expenditure is unassailable.”

Pursuant to the assessee’s Miscellaneous Application

No.70/Bom/1990 the Appellate Tribunal by its order dated

14th November, 1990 expunged the above

observations/directions. The Tribunal has, therefore, not

reached any conclusion as to whether section 44C applies

to laboratory expenses or not, but has come to a finding

that the expenses claimed needs

consideration/verification. The Tribunal has also

categorically rejected the argument of Revenue that the

::: Downloaded on – 09/06/2013 13:53:34 :::
-10-

laboratory expenditure, if not part of head office

expenditure covered by section 44C is not allowable at

all.

i) Since the assessee was aggrieved by the order of the

Appellate Tribunal, at the instance of the assessee the

Appellate Tribunal referred the questions set out in

paragraph 1 above for the opinion of this Court under

section 256(1) of the Income Tax Act, 1961.

3.

We have heard the arguments advanced by the Advocates

for the assessee as well as the revenue at some length.

The Advocate for the assessee has reiterated what is

argued by the assessee before the CIT(A) and the Tribunal

and has strongly relied on the reasoning given by the

CIT(A) in favour of the assessee.

4. The learned Advocate for the assessee has in support

of his contention that section 44C applies only to

executive and general administration expenditure and that

laboratory expenses would not fall under the category of

executive and general administration expenses, cited a

decision in the case of Commissioner of Income Tax Vs.

Emirates Commercial Bank Ltd. reported on 2003(262) ITR

55 (Bom). That was a case where the expenditure was

::: Downloaded on – 09/06/2013 13:53:34 :::
-11-

exclusively incurred for the branch office in India.

There was a concurrent finding of fact recorded by the

Commissioner (Appeals) as well as the Tribunal that the

officer came from the head office at Abu-dhabi to Mumbai

to attend to the work of Mumbai branch and in connection

with that work the expense was incurred and that expense

was initially incurred by the head office and was

recovered by the head office from the branch in India by

raising a debit note. It was, therefore, held that the

expense was incurred for the branch office in India and,

therefore, section 44C had no application. In view of the

aforesaid facts, we are of the view that the said decision

does not lend any assistance to the present case of the

assessee.

5. The Advocate for the assessee has also cited before us

a decision of ITAT, Bombay Bench (A) in American Bureau of

Shipping Vs. Income Tax Officer reported in (1986) 19 ITD

793 and has laid strong emphasis on a portion of paragraph

11 of the said order which is reproduced hereunder.

“11…………As regards plan approval,

engineering expenses of Rs.3,10,112/- we have gone
through the details filed. These expenses were
incurred for specific technical services of the
nature of approval of the plan for ships being
constructed in India, reviewing survey reports,
covering ships being constructed at Indian
shipyards, approval of designs, tonnage
admeasurements and issuance of tonnage certificate

::: Downloaded on – 09/06/2013 13:53:34 :::
-12-

certificates, reviewing test reports etc. These
expenses were incurred not only at head office in
New York but also in other offices like London,

Geneva, Hamburg. We, therefore, confirm the order
of the Commissioner (Appeals) holding that these
expenses were not head office expenses for the

purpose of section 44C.”

In our view the aforesaid quoted portion, makes it amply

clear that the assessee had filed the details of expenses

which the Tribunal had gone through and thereupon came to

the conclusion that the said expenses were not head office

expenses for the purpose of section 44C. This decision in

fact supports the decision of the Appellate Tribunal which

forms the subject matter of the above reference.

6. The Advocate for the revenue has reiterated the

arguments advanced before the Appellate Tribunal and have

supported the reasoning given in the orders of the

Assessing Officer as well as the Appellate Tribunal. The

Advocate for the revenue has also contended, in our view

wrongly, that the expenses set out in clauses (a), (b),

(c) and (d) in Explanation (iv) to section 44C need not be

in the nature of executive and general administration

expenditure.

7. The definition of “head office expenditure” given in

explanation (iv) to section 44C is once again reproduced

hereunder.

::: Downloaded on – 09/06/2013 13:53:34 :::
-13-

“(iv) “head office expenditure” means executive and

general administration expenditure incurred by the

assessee outside India, including expenditure

incurred in respect of –

(a) rent, rates, taxes, repairs or insurance of any

premises outside India used for the purposes of the

business or profession.

(b)

salary, wages, annuity, pension, fees, bonus,

commission, gratuity, perquisites or profits in

lieu of or in addition to salary whether paid or

allowed to any employee or other person employed

in, or managing the affairs of, any office outside

India.

(c) travelling by any employee or other person

employed in, or managing the affairs of, any office

outside India; and

(d) such other matters connected with executive and

general administration as may be prescribed.”

8. From the above definition it is clear that the Head

::: Downloaded on – 09/06/2013 13:53:34 :::
-14-

Office Expenditure means “executive and general

administration expenditure”. The definition of Head

Office expenditure also states that it includes

expenditure incurred in respect of sub-clauses (a), (b),

(c) and (d) under explanation (iv). It, therefore, cannot

be doubted that the expenditure on sub-clauses (a), (b),

(c) and (d) has necessarily to be of the nature of

executive and general administration expenditure. The

contention of the Advocate for the Revenue to the contrary

is, therefore, rejected.

9. The Income Tax Circular No.202 dated 5th July, 1976

makes it extremely clear that section 44C was introduced

in the Act because it was becoming very difficult to

scrutinise and verify claims in respect of general and

administrative expenses incurred by the foreign head

offices in so far as such expenses were related to their

business or profession in India, particularly in the

absence of account books of the head office which are kept

outside India. Foreign companies operating through

branches in India some times tried to reduce the incidence

of tax in India by inflating their claims in respect of

the head office expenses.

10. We have noted the fact that the Assessing Officer has

::: Downloaded on – 09/06/2013 13:53:34 :::
-15-

without calling for any documents pertaining to the

laboratory expenses come to the conclusion that the

laboratory expenses would fall under the category of

“executive and general administration expenses” and,

therefore, ceiling prescribed under sec.44C would apply to

such expenses. On the other hand, the CIT(A) without any

verification by merely relying on the assessee’s statement

that the research and development expenditure claimed does

not include the expenditure in the nature of rents, rates,

taxes, salaries etc. reached the conclusion that the

laboratory

expenditure was not connected with the general

and administrative expenditure covered by clauses (a),

(b), (c) and (d) of explanation (iv) of section 44C. We

are of the view that the Tribunal in the absence of any

evidence has not reached a final conclusion whether

laboratory expenses are covered under section 44C or not

and has taken a very reasonable and rational view namely

that the matter requires consideration as to whether the

laboratory expenses include any of the expenditure

mentioned in clauses (a), (b), (c) and (d) of explanation

(iv) to section 44C of Income Tax Act, 1961. We see merit

in the suggestion of the Tribunal that the

establishment/supporting staff may exist in connection

with maintaining of the laboratory and that could be the

expenditure in the nature of that indicated in clauses (a)

::: Downloaded on – 09/06/2013 13:53:34 :::
-16-

to (d) for such establishment/supporting staff. This is

all the more required because as recorded by the Assessing

Officer the assessee had in fact clubbed this expenditure

with the head office expenditure in the computation of

income filed with the return. We agree that an

examination as to whether the expenses claimed did or did

not include any executive and general administration

expenditure as indicated in clauses (a) to (d) of section

44C is required instead of accepting the assessee’s bare

statement without an iota of evidence that such

expenditure did

not include the expenses set out in

clauses (a) to (d) without any verification. If mere

statement of the assessee is accepted without any

verification as is done in the instant case by CIT(A), the

object of introducing section 44C would get frustrated.

11. We are, therefore, of the view that the Tribunal is

right in remanding the matter back to the file of CIT(A)

for disposal afresh. We make it clear that the assessee

would be free to show the expenses incurred towards

laboratory expenditure and satisfy the CIT(A) that they

did not include any Executive and General Administration

expenditure indicated in clauses (a) to (d) of the

explanation (iv) to section 44C of the Income Tax Act,

1961. Needless to add that if the assessee succeeds in

::: Downloaded on – 09/06/2013 13:53:34 :::
-17-

satisfying the CIT(A) to the effect set out above, the

expenditure claimed by it would be allowable.





                                                                         
                                                 
    12.    In   view    of the above, we answer question               no.1       in

    affirmative.       As   regards    answer   to    question         no.2       is

    concerned,    if    the   assessee succeeds in         satisfying           the




                                                
    CIT(A)   as set out above, the assessee would certainly                       be

    entitled    to   the said deduction.




                                      

13. The above reference is accordingly disposed of.

(S.J.KATHAWALLA J.) (Dr.S.RADHAKRISHNAN J.)

::: Downloaded on – 09/06/2013 13:53:34 :::
-18-

4. The learned Advocate for the assessee has in support

::: Downloaded on – 09/06/2013 13:53:34 :::
-19-

of his contention that section 44C applies only to

executive and general administration expenditure and that

laboratory expenses would not fall under the category of

executive and general administration expenses, cited a

decision in the case of Commissioner of Income Tax Vs.

Emirates Commercial Bank Ltd. reported on 2003(262) ITR

55 (Bom). That was a case where the expenditure was

exclusively incurred for the branch office in India.

There was a concurrent finding of fact recorded by the

Commissioner (Appeals) as well as the Tribunal that the

officer

came from the head office at Abu-dhabi to Mumbai

to attend to the work of Mumbai branch and in connection

with that work the expense was incurred and that expense

was initially incurred by the head office and was

recovered by the head office from the branch in India by

raising a debit note. It was, therefore, held that the

expense was incurred for the branch office in India and,

therefore, section 44C had no application. In view of the

aforesaid facts, we are of the view that the said decision

does not lend any assistance to the present case of the

assessee.

5. The Advocate for the assessee has also cited before us

a decision of ITAT, Bombay Bench (A) in American Bureau of

Shipping Vs. Income Tax Officer reported in (1986) 19 ITD

::: Downloaded on – 09/06/2013 13:53:34 :::
-20-

793 and has laid strong emphasis on a portion of paragraph

11 of the said order which is reproduced hereunder.

“11…………As regards plan approval,
engineering expenses of Rs.3,10,112/- we have gone
through the details filed. These expenses were
incurred for specific technical services of the

nature of approval of the plan for ships being
constructed in India, reviewing survey reports,
covering ships being constructed at Indian
shipyards, approval of designs, tonnage
admeasurements and issuance of tonnage certificate

certificates, reviewing test reports etc. These
expenses were incurred not only at head office in
New York but also in other offices like London,

Geneva, Hamburg. We, therefore, confirm the order
of the Commissioner (Appeals) holding that these
expenses were not head office expenses for the
purpose of section 44C.”

. In our view the aforesaid quoted portion, makes it

amply clear that the assessee had filed the details of

expenses which the Tribunal had gone through and thereupon

came to the conclusion that the said expenses were not

head office expenses for the purpose of section 44C. This

decision in fact supports the decision of the Appellate

Tribunal which forms the subject matter of the above

reference.

::: Downloaded on – 09/06/2013 13:53:34 :::