Supreme Court of India

Karamchand Premchand Pvt. Ltd vs Commissioner Of Income Tax, … on 25 February, 1993

Supreme Court of India
Karamchand Premchand Pvt. Ltd vs Commissioner Of Income Tax, … on 25 February, 1993
Equivalent citations: 1993 SCR (2) 109, 1993 SCC Supl. (2) 487
Author: B Jeevan Reddy
Bench: Jeevan Reddy, B.P. (J)
           PETITIONER:
KARAMCHAND PREMCHAND PVT.  LTD.

	Vs.

RESPONDENT:
COMMISSIONER OF INCOME TAX, GUJARAT

DATE OF JUDGMENT25/02/1993

BENCH:
JEEVAN REDDY, B.P. (J)
BENCH:
JEEVAN REDDY, B.P. (J)
VENKATACHALA N. (J)

CITATION:
 1993 SCR  (2) 109	  1993 SCC  Supl.  (2) 487
 JT 1993  Supl.	    56	  1993 SCALE  (1)690


ACT:
Super Profits Tax Act, 1963
Second	Schedule-Rule  1-Amount	 set  apart  for  contingent
liability  (Income-tax-Whether	a reserve  or  a  provision-
Whether to be included in the Computation of Capital of	 the
assessee.



HEADNOTE:
The appellant-assessee was issued a notice under Section 23A
of  the	 Income-tax Act, 1922.	The assessee  contested	 the
same.  At the same time, it set apart a sum of Rs.  6,52,000
in  its books for the year ending 31st March 1956,  to	meet
the  contingency that may arise if his plea failed.   During
the  year 1958-59 an amount of Rs. 2,02,000 out of the	said
amount	was transferred to the profit & loss  account.	 'Me
balance	 amount of Rs. 4,50,000 continued to remain and	 was
shown  as  a  provision	 set apart  to	meet  the  aforesaid
contingent liability.  The assessee has been contesting	 the
said  proceedings.  Ultimately it succeeded before the	High
Court  which held that no action could be taken against	 the
assessee under Section 23A.
For  the  assessment year 1963-64 in proceedings  under	 the
Super  Profits Tax Act, the assessee claimed that  the	said
sum of Rs. 4,50,000 was a reserve and should be included  in
its  capital.	The  Income  tax  Officer  did	not   agree.
Ultimately the matter reached the Tribunal which agreed with
the assessee.  At the instance of Revenue the question as to
whether	 the  sum of Rs. 4,50,000 set apart  for  contingent
liability  (taxation) was to be included in the	 computation
of  capital  of	 the assessee-company under Rule  1  of	 the
Second	Schedule  of  the Super Profits Tax  Act,  1963	 was
referred to the High Court.
The  High  Court having answered the  question	against	 the
assessee,  the,	 assessee has preferred the  present  appeal
contending that inasmuch as no order levying additional	 tax
under Sec. 23A was made the amount could not be treated as a
provision.
109
110
Dismissing the appeals, this Court,
HELD  : 1.1. Provisions made against anticipated losses	 and
contingencies are charges against profits and, therefore, to
be  taken into account against gross receipts in  the  P.&L.
accounts and the balance-sheet.	 On the other hand, reserves
are appropriations of profits, the assets by which they	 are
represented  being  retained  to form part  of	the  capital
employed in the business. [112G]
1.2. In the instant case, the provision made by the assessee
in  its Books for meeting the anticipated liability  of	 tax
(under Section 23A of the Income Tax Act, 1922) was indeed a
provision and not a reserve.  The assessee Itself called  it
a  provision.	It  did not call it a reserve  nor  was	 the
amount set apart or appropriated as a reserve.	It is not to
suggest that the description given or the Book entries	made
by  the	 assessee are conclusive, but to emphazise  how	 the
assessee   understood	the   said  item   itself   In	 the
circumstances  of  the	case the High  Court  was  right  in
holding	 it to be a provision and not a reserve, and so	 the
amount	of  Rs.	 4,50,000  was not to  be  included  in	 the
computation of Capital of the assessee Company. [113E]
Metal  Box  Company of India Limited v.	 Their	Workmen,  73
I.T.R.	53  and Vazir Sultan Tobacco Co.Ltd.  etc.  etc.  v.
Commissioner  of Income Tax, Andhra Pradesh etc.  etc.,	 132
I.T.R. 559, relied on.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2230 (NT) of
1977.

From the Judgment and Order dated 13.12.76 of the Gujarat
High Court in Income Tax Reference No. 36 of 1972.
Mrs. A.K. Verma, for JBD & Co. for the Appellant.
G.C. Sharma, E.U.Eradi and T.R. Talwar for the Respondent.
The Judgment of the Court was delivered by
B.P. JEEVAN REDDY, J. This appeal is preferred by the
assessee against the judgment of the Gujarat High Court
answering the question, referred at the instance of Revenue,
against the assessee. The following question was referred
under Section 256(1) of the Income Tax Act for the opinion
of the High Court:

111

“Whether on the facts and in the circumstances of the case,
the following amounts are to be included in the computation
of capital of the assessee Company under Rule 1. of the
Second Schedule of the Super Profits Tax Act, 1963:-

(i) Amount set apart for contingent Rs. 4,50,000
liability (taxation)

(ii) Amount set apart for proposed divi Rs. 19,90,000
dend

(iii) Reserve for Depreciation fund in ex- Rs. 6,77,122
cess of the amount allowed as depreciated in income-tax

(iv) Excess provision in Revenue Acco- Rs. 3,61,876
unts disallowed in income-tax assess-

ment for the assessment years.”

Though the question refers to four items, we are concerned
in this appeal only with the first item. We shall,
therefore, state the facts only in so far as they are
relevant to the said item.

The assessee is a Private Limited Company. The assessment
year concerned is 1963-64. Sometime in 1955-56, a notice
was issued to the assessee under Section 23A of the Income
Tax Act, 1922. Apprehending that it may become liable to
pay additional tax under the said provision, the assessee
set apart a sum of Rs. 6,52,000 in its Books for the year
ending March 31, 1956. Out of this amount an amount of Rs.
2,02,000 was transferred to the profit and loss account
during the year 1958-59, with the result that a sum of Rs.
4,50,000 continued to remain and was shown as a provision
set apart to meet the taxation liability which the assessee
called a contingent liability. At the same time the
assessee had been contesting the proceedings taken against
it under Section 23A. Though it failed at the earlier
stages, it succeeded ultimately in the Letters Patent Appeal
filed by it in the East Punjab High Court. In the said
appeal decided on May 24, 1965, it was held that no action
can be taken against the assessee under Section 23A. With
this order, all the orders passed and notices issued under
the said provision prior to the date of the said judgment
stood vacated.

In its assessment relating to the assessment year 1963-64
under the
112
Super Profits Tax Act, the assessee contended that the said
sum of Rs. 4,50,000 is a reserve and should be included in
its capital for the purposes of the Act. The Income Tax
Officer did not agree and the matter was ultimately taken to
the Income Tax Appellate Tribunal. By the date this appeal
was taken up for hearing, another appeal preferred by the
assessee relating to the subsequent assessment year (1964-

65) was also before the Tribunal. That appeal arose under
the provisions of the Companies Sur-tax Profits Act, 1964
which replaced the Super Profits Tax Act. The Tribunal
first disposed of the appeal relating to the-assessment year
1964-65. In so far as the item in question is concerned it
held that it was a reserve. Following the said judgment,
the appeal pertaining to the assessment year 1963-64 was
also allowed. (It may be stated that the order of the
Tribunal relating to assessment year 1964-65 was
subsequently rectified by an order dated February 15, 1972
and the said item was held to be a provision. But no such
order was passed with respect to the assessment year 1963-

64).

Aggrieved by the judgment of the Tribunal the Revenue
obtained the aforesaid reference. The High Court answered
the same. in favour of Revenue and against the assessee
following the decision of this Court in Metal Box Company of
India Limited v. Their Workmen,
73 I.T.R. 53. It held that
the said amount being a provision made towards a liability
which had attached on account of the issuance of a notice
was a provision and not a reserve. In this appeal the
correctness of the said view is questioned. The learned
counsel for the appellant-assessee submitted that inasmuch
as no order levying additional tax under Section 23A was
made on or before the date relevant to the assessment year
1963-64 the said amount cannot be treated as a provision.
We find it difficult to agree. In Metal Box, which has been
followed in Vazir Sultan Tobacco Co. Ltd etc. etc. v.
Commissioner of Income Tax, Andhra Pradesh etc. etc., 132
I.T.R. 559, the distinction between provision and reserve is
stated in the following words:

“The distinction between a provision and a
reserve is in commercial accountancy fairly
well known. Provisions made against
anticipated losses and contingencies are
charges against profits and, therefore, to be
taken into account against gross receipts in
the P. & L. accounts and the balance-sheet.
On the other hand, reserves are appropriations
of profits, the assets by which they are rep-
resented being retained to form part of the
capital
113
employed in the business. Provisions are
usually shown in the balance-sheet by way of
deductions from the assets in respect of which
they are made whereas general reserves and
reserve funds are shown as part of the
proprietor’s interest. (See Spicer and
Pegler’s Book keeping and Accounts, 15th Edn.
p. 42).”

While approving the said statement it was
stated in Vazir Sultan:

“In other words the broad distinction between
the two is that whereas a provision is a
charge against the profits to be taken into
account against gross receipts in the P.& L.
account, a reserve is in appropriation of
profits, the asset or assets by which it is
represented being retained to form part of the
capital employed in the business. Bearing in
mind the aforesaid broad distinction we will
briefly indicate how the two concepts are
defined and dealt with by the Companies Act,
1956.”

Applying the said test it must be held that the provision
made by the assessee in its Books for meeting the
anticipated liability of tax (under Section 23A) was indeed
a provision and not a reserve. The assessee itself called
it a provision. It did not call it a reserve nor was it set
apart or appropriated as a reserve. We are not suggesting
that the description given or the Book entries made by the
assessee are conclusive. We are only emphasizing how the
assessee understood the said item itself. In the
circumstances of the case we must hold that the High Court
was right in holding it to be a provision and not a reserve.
The appeal accordingly fails and is dismissed. No costs.

G.N.	       Appeals dismissed.
114