Bombay High Court High Court

Maharashtra State Financial … vs Commissioner Of Income-Tax on 4 July, 2005

Bombay High Court
Maharashtra State Financial … vs Commissioner Of Income-Tax on 4 July, 2005
Equivalent citations: (2006) 200 CTR Bom 168, 2005 278 ITR 654 Bom
Author: V Daga
Bench: V Daga, A Aguiar


JUDGMENT

V.C. Daga, J.

1. This reference is at the instance of the assessee-applicant Maharashtra State Financial Corporation Ltd., under Section 256(1) of the Income-tax Act, 1961 (“the Act” for short).

2. The question of law referred to this Court is as follows :

(1) Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in holding that interest of Rs. 1,16,96,604 credited to the interest suspense (suit filed) account and interest suspense (recalled) account had accrued to the assessee and was chargeable to tax for the assessment year 1980-81 ?”

3. Factual Matrix

The factual matrix reveals that the issue pertains to the relevant accounting year ended on March 31, 1980, (assessment year 1980-81). The asses-see-Maharashtra State Financial Corporation Ltd. is set up under an Act of Parliament to finance small and medium scale industries. The assessee-Corporation filed its return for the assessment year 1980-81 declaring its income in the sum of Rs. 2,34,99,280.

4. The Income-tax Officer amongst others considered the taxability of the amount credited to (a) “Interest suspense (suit filed) account” amounting to Rs. 59,57,822 and (b) “Interest suspense (recalled) account” amounting to Rs. 57,38,782. The Income-tax Officer found that these two amounts put together amounting to Rs. 1,16,96,604 were taxable as the assessee was maintaining its accounts on mercantile basis. This view was taken relying on the decision of the Kerala High Court in the case of State Bank of Travancore v. CIT .

5. Being aggrieved by the aforesaid order the assessee-Corporation preferred an appeal before the Commissioner of Income-tax (Appeals). The said appellate court following the decision of the Tribunal for the earlier year, i.e., the assessment year 1978-79, held that this amount was not taxable on accrual basis but was taxable on realization basis, consequently, it deleted the said addition.

6. The matter was carried to the Tribunal at the instance of the Revenue in appeal. Before the Tribunal reliance was placed by the Department on the decision of the Supreme Court in the case of State Bank of Travancore v. CIT wherein the Supreme Court held that in the case of the assessee following the mercantile system of accounting, interest income accrued to the assessee was assessable irrespective of whether the assessee had credited such interest to interest suspense account. It is not in dispute that the assessee was debiting the amount of interest on accrual basis to the debtor’s account and was crediting the same to the interest suspense account in respect of advances known as sticky advances. This was in contrast to the accounts of debtors who were considered good in whose cases interest accrued was being debited to the debtor’s account and accordingly credited to the interest account. The credit balance in the interest account was taken to the profit and loss account at the end of the year while the credit balance in the “interest suspense account” was not carried to the profit and loss account.

7. After the financial year 1978-79, the assessee made a change in the system of account. While the debit regarding accrued interest was made to accrued interest suspense account and not to the account of the debtors, credit was given to “interest suspense (recalled account) instead of interest suspense account. Subsequently when the interest was received from the debtor, credit was given to “accrued interest suspense account” from where the same amount was transferred to interest on loan account. The net result of these entries was the same as before the financial year 1978-79, viz., that the accrued interest continued to be accounted for in the assessee’s account books though such interest was not shown as income in the profit and loss account. Thus, the assessee, according to what was stated on its behalf, continued to follow the mercantile system of accounting by accounting for the dues from the debtors on accrual basis. On these facts the Tribunal found that the assessee did not change its system of accounting from mercantile to cash. It is further made clear by the assessee that on filing a suit against the debtors, the assessee credited the interest earned thereafter to interest suspense (suit filed) account. Thus, even in respect of accounts where suits were filed, the assessee’s system of accounting continued to be mercantile.

8. The Tribunal thus held that the Supreme Court decision State Bank of Travancore v. CIT [1986] 158 ITR 102 squarely applied to the facts of the case of the assessee. According to the said judgment of the apex court, the distinguishing feature of the mercantile system of accounting was that “it brings into credit what is due, immediately it becomes legally due and before it is actually received ; and it brings into debit, expenditure, the amount for which has been legally incurred before it is actually disbursed”.

9. The Tribunal applying the above test has also observed that the Supreme Court had approved the decision of the Bombay High Court in CIT v. Con-finance Ltd. wherein it was held that receipt of income either actual or deemed is not a condition precedent to taxability and it is assessable if it had arisen or accrued. Following this decision the Tribunal held that the amount shown in “interest suspense (suit filed) account” amounting to Rs. 59,57,822 and “interest suspense (recalled) account” amounting to Rs. 57,38,782 was assessable. It is out of this finding of the Tribunal that the assessee has sought to raise the above mentioned question.

10. As already stated hereinabove, the amount of Rs. 57,38,782 represents the “interest suspense (recalled) account”. So far as the “interest suspense (suit filed) account” is concerned it represents Rs. 59,57,822. How this amount should be dealt with is now covered by the circular issued by the Central Board of Direct Taxes, under Section 119 of the Income-tax Act, by which the Board has decided that interest in respect of the doubtful debt deducted by the banking company would be subject to tax but the interest charged in the account where there has been no recovery for three consecutive accounting years will not be subject to tax in the fourth year and onwards. The circular also states that if there is any recovery, the actual amount recovered only would be subjected to tax in the respective years. This procedure applies to the assessment year 1979-80 and onwards. The Tribunal while deciding the appeal before it relied on the said judgment of the apex court in the case of State Bank of Travancore v. CIT decided by the apex court. However, this judgment of State Bank of Travancore v. CIT was explained by the apex court in its subsequent judgment in the case of UCO Bank v. CIT wherein the apex court held that in view of the circular dated October 9,1984, the interest in the suspense account should not be taxed. The apex court itself ruled that the circular issued by the Central Board of Direct Taxes was not brought to the notice of the court when the case of State Bank of Travancore v. CIT was decided by it and as such it was not followed in UCO Bank v. CIT . Since the circular was binding on the assessing authority the interest on the arrears could not have been taxed. In this view of the matter the Tribunal was not justified in taxing the amount of Rs. 57,38,782.

11. Now, what remains to be considered is the amount of interest shown in the “interest suspense (recalled) account” amounting to Rs. 59,57,822. Learned counsel appearing for the assessee submitted that the award of interest for the period subsequent to the filing of the suit till the date of decree, lies within the discretion of the court and as such the interest from the date of filing of the suit is not liable to tax each year, on the premise that the interest had continued to accrue from year to year. In support of this submission, he placed reliance on the decision of the Calcutta High Court, in the case of CIT v. Naskarpara Jute Mills Co. Ltd. and in the case of CIT v. Orissa State Financial Corporation . A reading of section 34 of the Civil Procedure Code, it is clear that the interest from the date of suit till the date of decree is a matter within the discretion of the court passing the decree. At the time of filing of the suit for recovery of the debt, the assessee had merely right to claim for interest, that right to grant further interest is in the discretion of the court. Consequently the right to receive future interest comes into the picture when the court passes the decree, from the date of the suit, as was determined by it, with interest, could not be assessed to tax. We agree with the view taken by the Calcutta and Orissa High Courts in this regard.

12. In view of the above in our view the amount of Rs. 59,57,822 could not have been added to the total income, as interest income. Consequently, the Tribunal was not justified in reversing the order of the Commissioner of Income-tax (Appeals). In the result we answer the question in the negative, that is, in favour of the assessee and against the Revenue. Reference disposed of accordingly, with no order as to costs.