Delhi High Court High Court

M/S Great Eastern Exports vs The Commissioner O F Income Tax on 29 November, 2010

Delhi High Court
M/S Great Eastern Exports vs The Commissioner O F Income Tax on 29 November, 2010
Author: A.K.Sikri
                                    REPORTABLE

*              IN THE HIGH COURT OF DELHI AT NEW DELHI

                      ITA 267 OF 2008, ITA 1316 OF 2008
                        ITA 4 OF 2009, ITA 907 OF 2009
                      ITA 906 OF 2008, ITA 1002 OF 2008

%                                            Judgment reserved on:13.07.2010
                                             Date of Decision:29.11.2010.


(1) ITA 267 OF 2008

M/s Great Eastern Exports                                     ....APPELLANT
                    Through:                 Mr. Kanan Kapoor, Advocate

                              Versus

The Commissioner o f Income Tax             ....RESPONDENT
                   Through: Ms. Prem Lata Bansal, Advocate


(2)     ITA 1316 OF 2008

M/s Arctic India Engg. (P) Ltd.              ....APPELLANT
                    Through: Ms. Shashi M. Kapila, Advocate

                              Versus

Dy. Commissioner of Income Tax              ....RESPONDENT
                   Through: Ms. Prem Lata Bansal, Advocate

(3) ITA 4 OF 2009

The Commissioner of Income Tax             ....APPELLANT
                  Through: Ms. Prem Lata Bansal, Advocate

                              Versus

M/s S.M. Flanges Pvt. Ltd                                    ....RESPONDENT
                    Through:                 Mr. K. Sampath, Advocate

(4)    ITA 907 OF 2009

The Commissioner of Income Tax             ....APPELLANT
                  Through: Ms. Prem Lata Bansal, Advocate

                              Versus

M/s S.M. Flanges Pvt. Ltd                                       ....RESPONDENT
                   Through:                          Ms. Shashi M. Kapila, Mr.Siddharth
                                                     Kapila and Mr. R. R.Maurya,
                                                     Advocates.


ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009,                             Page 1 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
 (5) ITA 906 OF 2008

Eastern Medikit Ltd.                                          ....APPELLANT
                              Through:       Mr. Anoop Sharma, Advocate with
                                             Mr. Manu K. Giri, Advocate
                              Versus

Dy. Commissioner of Income Tax              ....RESPONDENT
                   Through: Ms. Prem Lata Bansal, Advocate

(6) ITA 1002 OF 2008

Neetee Clothing Private Ltd.                                 ....APPELLANT
                    Through:                 Dr. Rakesh Gupta, Advocate
                                             with Mr. Ashwani Taneja, Ms.
                                             Poonam Ahuja and Ms. Aarti Saini,
                                             Advocates

                        Versus
The Commissioner of Income Tax             ...RESPONDENT
                  Through: Ms. Prem Lata Bansal, Advocate.


CORAM :-

       HON'BLE MR. JUSTICE A.K. SIKRI
       HON'BLE MS. JUSTICE REVA KHETRAPAL

       1.      Whether Reporters of Local newspapers may be allowed
               to see the Judgment?
       2.      To be referred to the Reporter or not?
       3.      Whether the Judgment should be reported in the Digest?


A.K. SIKRI, J.

1. In all these appeals, we are concerned with the manner in

which profits and gains of the business are to be ascertained before

computing the relief under Section 80HHC of the Income Tax Act

(hereinafter would be referred to as „the Act‟). There are certain

deductions which are allowed under Section 80IA of the Act as well.

Therefore, to put it precisely question for consideration is: once a

particular Undertaking or Enterprise becomes entitled to claim and is

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 2 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
allowed deduction of certain amount of the profits and gains under

Section 80IA of the Act, whether deduction to the extent of such

profits claimed under Section 80IA would not be allowed for

computing deduction under Section 80 HHC or whether the profits

and gains are to be computed and deduction undertaken

independently all over again, irrespective of the deduction already

claimed and allowed under Section 80 IA of the Act. This question

revolves around the interpretation which is to be given to sub-Section

(9) of Section 80IA of the Act and that provision reads as under:

“(9) Where any amount of profits and gains of an
{undertaking} or of an enterprise in the case of an
assessee is claimed and allowed under this section
for any assessment year, deduction to the extent
of such profits and gains shall not be allowed under
any other provisions of this Chapter under the
heading “C-Deductions in respect of certain
incomes”, and shall in no case exceed the profits
and gains of such eligible business of
{undertaking} or enterprise, as the case may be”.

2. It is manifest that a the plain reading of the aforesaid provision

suggests that the amount of profits and gains claimed by the

assessee and allowed to it under that provision is not to be allowed

again and to the extent of such profits and gains, the profits and

gains are to be reduced to that extent while claiming deduction

under other provisions under the heading “C-deductions in respect of

certain incomes” and that would include Section 80HHC. According

to the counsels for the assessees, however, the answer is not that

simple and they exhort us to examine the question in the context of

the aim of Chapter VIA which contains these provisions and also the

case law which has emerged on the interpretation thereof.

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 3 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
Therefore, before reverting back to the question again, we would like

to traverse through relevant provisions of the said Chapter as well as

case law relied upon.

Scheme of Chapter VI A before its amendment:

3. Chapter VIA of the Act deals with certain deductions. It is in

three parts. Part A described as „General‟ details the scheme of

deductions. Part B enumerates specific deductions which are allowed

in respect of certain payments and Part-C contains the provisions for

allowing certain deductions in respect of profits and gains from

business. A reading of the provisions falling in Part-A would

demonstrate that deductions under this Chapter are to be made from

“the gross total income”. Various kinds of deductions are provided in

Part B and C. However, the general provision contained in Section

80A mandates that the aggregate amount of deductions under this

Chapter would not exceed “the gross total income” of the assessee.

Section 80 A reads as under:-

“Section 80A – Deductions to be made in computing total
income-(1) In computing the total income of an
assessee, there shall be allowed from his gross total
income, in accordance with and subject to the provisions
of this Chapter, the deductions specified in sections 80C
to 80U.

(2) The aggregate amount of the deductions under this
Chapter shall not, in any case, exceed the gross total
income of the assessee.

(3) Where, in computing the total income of an
association of persons or a body of individuals, any
deduction is admissible under section 80G or [section
80GGA or section 80GGC] or section 80HH or section
80HHA or section 80HHB or section 80HHC or section
80HHD or section 80-I or section 80-IA [or section 80-IB]
[or section 80-IC] [or section 80-ID or section 80-IE] or
section 80J or section 80JJ, no deduction under the same
section shall be made in computing the total income of a

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 4 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
member of the association of persons or body of
individuals in relation to the share of such member in the
income of the association of persons or body of
individuals.

(4) Notwithstanding anything to the contrary contained
in section 10A or section 10AA or section 1 0B or section
10BA or in any provisions of this Chapter under the
heading “C-Deductions in respect of certain incomes”,
where, in the case of an assessee, any amount of profits
and gains of an undertaking or unit or enterprise or
eligible business is claimed and allowed as a deduction
under any of those provisions for any assessment year,
deduction in respect of, and to the extent of, such profits
and gains shall not be allowed under any other
provisions of this Act for such assessment year and shall
in no case exceed the profits and gains of such
undertaking or unit or enterprise or eligible business, as
the case may be.

(5) Where the assessee fails to make a claim in his
return of income for any deduction under section 10A or
section 10AA or section 10B or section 10BA or under
any provision of this Chapter under the heading “C.–
Deductions in respect of certain incomes”, no deduction
shall be allowed to him thereunder.]
(6) Notwithstanding anything to the contrary contained
in section 10A or section 10AA or section 10B or section
10BA or in any provisions of this Chapter under the
heading “C-Deductions in respect of certain incomes”,
where any goods or services held for the purposes of the
undertaking or unit or enterprise or eligible business are
transferred to any other business carried on by the
assessee or where any goods or services held for the
purposes of any other business carried on by the
assessee are transferred to the undertaking or unit or
enterprise or eligible business and, the consideration, if
any, for such transfer as recorded in the accounts of the
undertaking or unit or enterprise or eligible business
does not correspond to the market value of such goods
or services as on the date of the transfer, then, for the
purposes of any deduction under this Chapter, the profits
and gains of such undertaking or unit or enterprise or
eligible business shall be computed as if the transfer, in
either case, had been made at the market value of such
goods or services as on that date.

Explanation.–For the purposes of this sub-section, the
expression “market value”,–

(i) in relation to any goods or services sold or supplied,
means the price that such goods or services would fetch
if these were sold by the undertaking or unit or

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 5 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
enterprise or eligible business in the open market,
subject to statutory or regulatory restrictions, if any;

(ii) in relation to any goods or services acquired, means
the price that such goods or services would cost if these
were acquired by the undertaking or unit or enterprise or
eligible business from the open market, subject to
statutory or regulatory restrictions, if any.]
[(7) Where a deduction under any provision of this
Chapter under the heading “C.–Deductions in respect of
certain incomes” is claimed and allowed in respect of
profits of any of the specified business referred to in
clause (c) of sub-section (8) of section 35AD for any
assessment year, no deduction shall be allowed under
the provisions of section 35AD in relation to such
specified business for the same or any other assessment
year.”

4. The “gross total income” is defined in Section 80B (5) to mean

the total income computed in accordance with the provisions of this

Act, before making any deduction under this Chapter.

5. A conjoint reading of Section 80A (2) and 80B (5) would bring

out the fact that various deductions provided in this Chapter are to

be computed on the “gross total income‟. It also follows that where

such gross total income is found to be a net loss in the year

concerned, no deduction under this Chapter is to be allowed.

6. The contours and scope of the scheme contained in Chapter-

VIA has come up for discussion before various High Courts.

Interplay of Section 80HHC and 80-I involving same kind of issue

first came up for consideration before Madhya Pradesh High Court

and was discussed elaborately in its decision contained in J.P.

Tabacco Private Limited Vs. Commissioner of Income Tax,

229 ITR 123 (M.P.). The question which was framed for the opinion

of the Court, in that case was of following nature :-

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 6 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
“Whether the Tribunal is right in law in holding that
the deduction under section 80-I is to be allowed
on balance of income after deducting the relief
under section 80HH from gross total income and
not from gross total income as defined in Section
80B (5) of the Act ?”

7. The Court answered the question in the negative and in favour

of the assessee holding that the two provisions are independent and

deductions under Section 80-I is not be allowed on the balance of

income after deducting the relief under Section 80 HH from the gross

total income. The Court traced the history of various legislative

amendments made in the aforesaid provisions following in Chapter

VIA of the Act and following discussion ensued thereupon:-

“Sub-section (9) of Section 80HH, as it stood prior
to insertion of Section 80I by the Finance (No. 2)
Act, 1980, with effect from April 1, 1981, originally
included only Section 80J. Section 80J providing for
deduction in respect of. the profits and gains from
newly established industrial undertakings or ships
or hotel business in certain cases did not make any
provision for reduction of the gross total income by
the amount of deduction admissible to the
assessee under Section 80HH. It was only by an
amendment of the said Section 80J that the
provision for reducing the gross total income by
the amount of deduction under Section 80HH of
the Act by the Direct Taxes (Amendment) Act,
1974, with effect from April 1, 1974, was inserted.

Section 80I was inserted in its present form by the
Finance (No. 2) Act, 1980, with effect from April 1,
1981, and by the same Finance (No. 2) Act, Section
80HH(9) was amended and the words “Section 80I
or” were inserted to make the said provision

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 7 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
applicable to Section 80I as well. However, no
provision was made in Section 80I to provide for
deduction of the gross total income by deduction
allowed under Section 80HH for the purpose of
allowing deduction under Section 80I. It would,
thus, be seen that when Section 80J already
existed in Sub-section (9) of Section 80HH, an
amendment was made in Section 80J in the year
1974 but no such provision was made in so far as
Section 80I was concerned. This clearly centra-
indicates that Sub-section (9) of Section 80HH by
itself meant that deduction allowed under Section
80HH is to be reduced from the gross total income
for granting the benefit of Section 80J and, for that
matter, of Section 80I. It was provided in Section
80J itself by later amendment while no such
provision was made in Section 80I even though
inserted on a later date. The provision of law is,
therefore, clear that in so far as the benefit of
Section 80I is concerned, it has to be granted on
the gross total income and not on the income
reduced by the amount allowed under Section
80HH.

In the result, we find that the Tribunal was not
right in holding that deduction under Section 80I is
to be allowed only on the balance of the income
after deducting the relief under Section 80HH from
the gross total income and accordingly we answer
the said question in favour of the assessee and
against the Revenue”.

8. Special Leave petition against this decision was dismissed by

the Supreme Court. (See 245 ITR (ST) 71). The Judgment of Madhya

Pradesh High Court was thereafter repeatedly followed by the same

Court as well as other High Courts. All these judgments were taken

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 8 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
note of by the Supreme Court in JCIT Vs. Mandideep Engineering

and Packaging India Private Ltd. 292 ITR 1 (SC) which passed the

following short and crisp order in that case:-

“1.The point involved in the present case is
whether sections 80HH and 80-I of the Income-tax
Act, 1961, are independent of each other and
therefore a new industrial unit can claim
deductions under both the sections or the gross
total income independently or that deduction
under Section 80HH can be taken on the reduced
balance after taking into account the benefit taken
under section 80HH.

2. The Madhya Pradesh High Court in J.P. Tobacco
Products P. Ltd. Vs. CIT reported in (19980 229 ITR
123 took the view that both the sections are
independent and, therefore, the deductions could
be claimed both under sections 80HH and 80-I on
the gross total income. Against this judgment,
special leave petition was filed in this court which
was dismissed on the ground of delay on July 21,
2000 (see {2000} 245 ITR (St.) 71). The decision
in J.P. Tobacco Products P. Ltd. {1998) 229 ITR 123
(MP) was followed by the same High Court in the
case of CIT Vs. Alpine Solves P. Ltd. In IT.A. No. 92
of 1999 decided on May 2, 2000. Special leave
petition against the decision was dismissed by this
court on January 12,2001, (see {2001} 247 ITR
(St.) 36). This view has been followed repeatedly
by different High Courts in a number of cases
against which no special leave petitions were filed
meaning thereby that the Department has
accepted the view taken in these judgments. See
CIT v. Chokshi Contacts P. Ltd.
{2001} 251 ITR
587 (Raj); CIT v. Amod Stamping {2005} 274 ITR
176 (Guj}; CIT v. Mittal Appliances P. Ltd. {2004}
270 IUTR 65 (MP); CIT v. Rochiram and Sons
{2004} 271 ITR 444 (Raj); CIT v. Prakash Chandra
Basant Kumar
{2005} 276 ITR 664 (MP); CIT v. S.B.
Oil Industries P. Ltd.
(2005) 274 ITR 495 (P & H);
CIT v. SKG Engineering P. Ltd. {2005} 119 DLT 673
and CIT v. Lucky Laboratories Ltd. {2006} 200 CTR
305 (All).

Since the special leave petitions filed against the
judgment of the Madhya Pradesh High Court have
been dismissed and the Department has not filed
the special leave petitions against the judgments
of different High Courts following the view taken in
those judgments cannot be permitted to take a

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 9 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
contrary view in the present case involving the
same point. According, the civil appeal is
dismissed. No costs.”

9. It is thus clear that the consistent view taken by various High

Courts was affirmed by the Supreme Court. It is not necessary to

discuss all these judgments. However, we would like to reproduce

certain observations from the judgment of Rajasthan High Court in

CIT Vs. Chokshi Contacts P. Ltd., 251, ITR 587 (Raj.) as it

discusses the issue in greater details and in fact discusses the

scheme of the Act in short and highlights Chapter VIA in particular.

The scheme of the Act which is taken note of by the Court and

described is that Chapter 1 deals with preliminary definitions by

defining various expressions used in the Act subject to the context of

the issue. Chapter II deals with the basis of charge for levying income

tax and additional income tax and deals with charging of the tax of

income and the scope of total income determined for the purpose of

computation of income and certain other matters. Chapter III deals

with the incomes which do not form part of the total income at all.

Chapter IV deals with computation of total income from different

sources. For this purpose it divides the sources of income in six sub-

heads on the basis of which income from each source is to be

computed. Part D of Chapter IV deals with the computation of income

from profits and gains of business or profession with which we are

concerned. Chapter E deals with computation of capital gains and

Part F deals with the income from other sources. Remaining Part A

and Part C dealing with income from salaries and from house

property respectively. Part B of Chapter IV which dealt with the

income from interest on securities has since been deleted. Part D of

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 10 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
Chapter IV deals with computation of profits and gains of business or

profession providing which of the incomes fall within the definition of

profits and gains of business or profession, what deductions or

adjustments are to be allowed, and what deductions are not

permissible and the extent of permissible adjustments and allowance

of deduction of various nature with which we are not presently

concerned. Chapter V deals with income of other persons to be

included in assessee’s total income. Chapter VI deals with

aggregation of the income from different sources and to set off or

carry forward of loss computed under different sources of income of

the assessee.

10. The Court then proceeded to discuss the scheme of Chapter

VIA in the following manner:-

“Chapter VI-A which consists of Sec. 80-A to Sec.

80-W deals with specified concession in computing
tax as well as specified deduction to be made in
computing total income. These concessions or
deductions are extended in connection with
certain investment expenses and areas of
business and trade activity with object of incentive
to savings, and promotion to experts as well as
economic development with emphasis on
providing new industries in backward areas. We in
the present case are concerned with specific
deductions to be made in computing total income
of the assessee under that Chapter. It is further
significant to notice that Chapter VIA becomes
operative on reaching the last stage of
computation of income from different sources until
Chapter VI. While ultimately net taxable income

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 11 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
for any assessment year is determined only after
reaching net result after applying all provisions, as
are applicable in respect of different matter. Yet
each Chapter deals with independent subject
matter al different stages. As noticed briefly
above, the Chapter IV sets the stage for
computing income from different sources. On
computing income from each different sources,
and income of other persons in certain cases to be
added in total income, stage is reached for making
adjustments of losses of the current year from any
sources as well as losses carried forward from
previous year to be adjusted against income of
current year.”

11. Reading various provisions of this Chapter together, the Court

was of the view that specific provisions were made that the gross

total income computed before reaching the stage of invoking the

provisions of Chapter VIA, was not to be further adjusted in

quantifying any claim to further deduction under that Chapter. The

Court noted that the “gross total income” was assigned a special

meaning under this Chapter by defining the same in Section 80B (5)

of the Act. The Court then took note of the provisions contained in

Section 80 AB of the Act which read as under:-

“Section 80AB:- Where any deduction is required
to be made or allowed under any Section (except
section 80M) included in this Chapter under the
heading “C.–Deductions in respect of certain
incomes” in respect of any income of the nature
specified in that Section which is included in the
gross total income of the assessee, then,
notwithstanding anything contained in that
section, for the purpose of computing the

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 12 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
deduction under that section, the amount of
income of that nature as computed in accordance
with the provisions of this Act (before making any
deduction under this Chapter) shall alone be
deemed to be the amount of income of that nature
which is derived or received by the assessee and
which is included in his gross total income.”

12. Interpreting Section 80 B (5) and Section 80 AB of the Act

together, the Court opined that once the gross total income is

computed, no further deduction there from was permissible for the

purpose of arriving at the gross total with a view to allow deduction

under various provisions of Chapter VIA. Some of the relevant

passages containing important discussions are extracted below:-

“There is no room of doubt that computation of
gross total income of the industrial undertaking for
the purpose of deduction u/S. 80-HH and 80-1
operate independently and has to be made without
making any deduction under Chapter VIA. Thus, for
the purpose of computing gross total income’, of
such industrial undertaking in respect of which
deduction is to be made under Sec. 80-HH or 80-I,
deduction quantified under any of the provision
can be deducted before computing eligible gross
total income for the purpose of computing
deduction under other. In other words, for the
purpose of computing eligible gross total income to
quantify deduction @ 20% under Sec. 80-I and 20
per cent or 25 per cent, as the case may be,
under Sec. 80-HH no deduction under either
provision can be made for the purpose of
computing deduction under the other. In each case
gross total income shall have to be computed

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 13 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
without making any reducing it by deduction
permitted u/S. 80-HH or 80-1 or for that matter
under any other provision of the Chapter VIA, and
taken to be basis on the basis of which prescribed
percentage is to deduct from such income of the
assessee.

The question then arises whether Section 80-
HH(9) to which reference has been made and
reliance has been placed by the learned counsel
for the revenue, provides anything to contrary and
militates against our above conclusion. That
provision reads as under:

“80-HH (9): In a case where the assessee is
entitled also to the deduction under Section 80-I or
Section 80-J in relation to the profits and gains of
an industrial undertaking or the business of a hotel
to which this section applies, effect shall first be
given to the provisions of this Section.”

The language and intent of this provision is
clear in itself. While envisaging that all the three
deductions viz. u/S. 80-HH, 80-1 and 80-J are
simultaneously permissible, and not mutually
exclusive, the provision only fixes priority of order
in which deduction under each provision is to be
adjusted in the gross total income derived from
such industrial undertaking to which Section 80-HH
or Section 80-I or 80-J respectively apply
simultaneously.”

13. The general scheme contained in para A of Chapter VIA, on the

basis of aforesaid judgments can be summed up as under:-

(a) In general the statute does not prescribe any order
of priority in which the various deductions are to be

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 14 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
allowed. Therefore deductions can be claimed by
an assessee so as to ensure to his best advantage.
There are however, a few places where the statute
indicates a priority and these have to be given
effect to.

(b) Each relief under each section of Chapter VI-A is a
separate one. Each relief operates in a separate
realm to fulfill different economic or social
objectives. When an assessee is entitled to more
than one relief, each relief has to be independently
determined. The Courts have held that one relief
cannot be abridged or diluted by any other relief
which assessee may be rightly entitled.

The amendment:

14. So far so good. However, what needs to be highlighted at this

stage is that in all these judgments, the Courts were concerned with

the assessment years for the period prior to 1st April, 1999. With

effect from 1st April, 1999 amendments were made by inserting

Clause-9 in Section 80 IA and clause 13 in Section 80 IB. These

provisions read as under:-

“80-IA (9): Where any amount of profits and gains
of an undertaking or of an enterprise in the case of
an assessee is claimed and allowed under this
section for any assessment year, deduction to the
extent of such profits and gains shall not be
allowed under any other provisions of this Chapter
under the heading „C-Deductions in respect of
certain incomes‟, and shall in no case exceed the
profits and gains of such eligible business of
undertaking or enterprise, as the case may be”

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 15 of 37

ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
Sec. 80IB (13) states that the provisions of sub-sec.
(9) to Sec. 80IA shall, so far as may be, apply to
the eligible business under this section”

The Question of law and the controversy:

15. We are, in these cases, concerned with the post amendment

provisions and, therefore, cases are to be decided in the light of this

amendment. In this context, question of law which is formulated in

all these cases for determination is as to whether deduction allowed

under Section 80 IA is to be reduced from the gross profits for the

purpose of computing deduction under Section 80 HHC. There is

marginal difference in the language in which the question of law is

framed in different appeals. However, essence remains the same

and, therefore, our purpose would be served by reproducing the

question of law framed in one of these cases. In ITA 267/2008, the

question of law has been formulated in the following words:-

“Whether the Income Tax Appellate Tribunal was
correct in law in holding that the business profits as
per Explanation (baa) of Section 80 HHC of the
Income Tax Act, 1961 was to include the amount of
deduction allowable under Section 80 IB of the Act
for the purpose of computing deduction under
Section 80 HHC of the Act”

16. The contention of the learned counsel for the assessees is that

the aforesaid insertion has not made any change in so far as the

manner of computation and deduction is to be made under various

provisions of Part -C in Chapter VIA. According to them, the only

thrust of this provision is that the total deduction to be allowed under

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 16 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
various provisions in Part-C is not to exceed the profits and gains.

Total accumulation should not exceed the profits and gains and,

therefore, the principle as interpreted in JP Tabacco (supra) and

other judgments and affirmed in Mandideep case (supra), still hold

the field.

17. The Revenue on the other hand insists that introduction of sub

Section 9 in Section 80 IA has made a clear departure and legislative

intent is manifest in this provision namely once the deduction is

claimed under Section 80-IA in respect of certain amount of profits

and gains, “to the extent of such profits and gains”, deduction shall

not be allowed and this has to be reduced while computing

deduction under other provisions namely Section 80 HHC in the

instant cases.

Conflicting views of ITAT and the decision of the Special
Bench:

18. This controversy has received attention at the hands of various

Benches of the Tribunal. In view of conflicting opinions a three

member Special Bench of Chennai ITAT was constituted in the case of

ACIT Vs. Rogini Garments (2007) 294 ITR 15. Before the decision

of Special Bench of Chennai ITA various Division Benches had, in the

past, dealt with the issue and decided it mainly in favour of assessee

for reasons recorded therein. The Special Bench in case of Rogini

Garments essentially being influenced by the literal interpretation

of the provisions of Section 80-IA (9), held that the relief under

Section 80-IA should be deducted from the profits and gains of

business before computing relief under section 80HHC. Subsequent

to the decision of Special Bench of Chennai ITAT (supra) the issue

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 17 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
came up for consideration before the Madras High Court in the case

of SCM Creations Vs. ACIT (2008) 304 ITR 319 wherein a similar

issue as involved before the Special Bench of Chennai ITAT was

considered and decided.

19. However, the controversy still persisted as various nuances of

the provisions were argued and there was a controversy about the

ratio of S.C.M. decision of Madras High Court and in these

circumstances, a five member Special Bench of the Tribunal at Delhi

was constituted in the case of Hindustan Mint and Agro Product

Limited, 305 ITR (AT) (SB) 401 (Delhi).

20. This five member Special Bench has decided the question of

law in favour of the Revenue. In the meantime, as various Benches

had decided the issue differently, these appeals have been preferred.

It is clear from the fact that in these batch of appeals the Tribunal

has given conflicting judgments and, therefore, some appeals are

filed by the revenue while others by the assessees.

The Arguments: Assessees:

21. Now we proceed to take note of the submissions advanced by

the various counsels who appeared in these cases on behalf of the

assessees.

22. Ms. Kapila who led the team of assessees‟ counsels submitted

that interpretation given by Special Bench in Hindustan Mint

(supra) had the effect of rendering the provisions of Section 80 AB,

80B (5) and 80HHC Explanation (4) clause (baa) inert, lifeless and

redundant. She pointed out that Section 80 AB of the Act begins with

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 18 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
a non-obstante clause and was therefore to prevail over Section 80 IA

(9). She thus submitted that there appeared to be a head on

collision between Section 80AB/80B(5)/80HHC on the one hand and

Section 80IA(9)/80IB (13) on the other hand, if rule of literal

interpretation is applied. She argued that Section 80AB and Section

80IA (9) operate in same field, viz deductions under Division C of

Chapter VI-A. Section 80AB begins with a non-obstante clause, and is

the governing & controlling section for operating deduction under

Division C of Chapter VI-A. The very foundations of computation of

deduction under Chapter VI-A is “gross total income” This was

glossed over by the Tribunal. The consequence of the interpretation

of Section 80IA (9) given by the Tribunal overrides this non-obstante

clause contained in Sec. 80 AB and shifts the foundation base from

“gross total income” to “net income”. Thus ITAT‟s interpretation

would render sections 80AB and 80B (5), inert, lifeless and

redundant. Furthermore, Clause (baa) to Explanation 4 to Sec.

80HHC would become also lifeless. She pointed out that the

Supreme Court has held that section 80AB has been given an

overriding effect over all other sections in Chapter VIA of the Act

{IPCA Laboratory Ltd. Vs. DCIT (2004) 266 ITR 521 (SC) and in the

case of CIT Vs. Shirke Constructions Equipment Ltd. 291 ITR 380

(SC)}.

23. Continuing her submission along this line, Ms. Kapila contended

that unlike the language in Section 80AB, the provision of Section

80IA (9) does not contain a non-obstante clause so as to supersede

the non-obstante provision of Sec. 80AB, or Section 80B (5). If the

provision of Section 80 IA (9) are to be read as diluting all deductions

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 19 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
under the heading „C‟ by computing them on reduced profits after

deducting relief u/S 80IA or 80IB, then such interpretation would be

in manifest contradiction to the provisions of Section 80AB which

overrides all the provisions of Chapter VIA and which specifically

provide by way of non-obstante clause that in computing deduction

under any section under the heading „C‟ of Chapter VIA, the

foundation base is “gross total income”, as defined and explained by

Rajasthan High Court in Chokshi’s case (supra).

24. After projecting the aforesaid scenario where Section 80 AB of

the Act was to be given primacy, her submission was that rule of

“literal interpretation” could not be applied, as done by the Special

Bench which resulted in serious anomalies. Therefore, challenge was

to harmonize the two sets of provisions by applying the principle of

harmonious construction. Her submission was that when there are

two conflicting provisions in an Act, which cannot be reconciled with

each other, they should be so interpreted that, if possible effect

should be given to both. The Courts have also to keep in mind that

an interpretation which reduced one of the provisions to a „dead

letter‟ or „useless lumber‟ is not harmonious construction. To

harmonize is not to destroy any statutory provision. She suggested

that it was possible to harmonize all the statutory provisions. The

object of insertion of Section 80-IA (9), was to prevent deduction of

more than 100 per cent of profits and gains of the undertaking by

claiming multiple deductions under different sections. It was not to

dilute claims of deduction under more than one section, under

Chapter VI-A, but only to ensure that the sum total of the deductions

so claimed by the assessee under different sections does not exceed

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 20 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
the profits and gains of the undertaking in respect of which

deductions are allowable.

25. This has been explained in CBDT Circular No. 772, dated

23.12.1998 extracted herein under:-

“1 Under the provisions of Chapter VI-A of the
Income Tax Act, various deductions from the profits
and gains are allowed to specified appellants,
subject to fulfilling certain requirements specified
under the relevant sections. The total deductions
under Chapter VIA of the IT Act are restricted to the
gross total income in respect of the appellant as a
whole.

2. However, it was noticed that certain assessees
claimed more than 100 per cent deduction on such
profits and gains of the same undertaking, when
they were entitled to deductions under more than
one section of Chapter VI-A. With a view to
providing suitable statutory safeguard in the
Income-tax Act to prevent taxpayer from taking
undue advantage of existing provisions of the Act by
claiming repeated deductions in respect of the same
amount of eligible income, even in cases where it
exceeds such eligible profits of an undertaking or a
hotel, in built restrictions in section 80HHD and 80
IA have been provided by amending the section, so
that such unintended benefits are not passed on to
the appellant.

3. These amendments will take effect from 1-4-1999
and will accordingly, apply in relation to assessment
year 1999-2000 and subsequent years”.

26. She argued that this Circular made it abundantly clear that the

only and limited object of the amendment to Section 80IA (9) was to

ensure that an assessee does not claim more than 100% of

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 21 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
deductions by claiming multiple deductions on same profits and gains

Under Sec. 80 IA and 80 IB under certain circumstances 100%

deduction is available on profits of an undertaking. In cases where

the assessee is eligible for deduction under more than one section

then deduction will be restricted to 100% of the eligible profits. In

this way limbs (a) and (b) of the Sec. 80 IA (9) amendment get

harmonized.

27. She also stressed o the binding nature of Circulars issued by

CBDT and constitute contemporanea expositio furnishing legitimate

aid in the construction of statutory provisions and are binding on

Revenue authorities { See CIT Vs. K.P. Varghese 131 ITR 597 (SC)}.

Further the Supreme Court affirmed in Union of India Vs. Azadi

Bachao Andolan (2003) 263 ITR 706 that Circulars issued by CBDT

are binding on the Department even if they deviate from the

provisions of the Act. In CIT Vs. Vaidya (M.K.) 224 ITR 186 the

Karnataka High Court held that Circulars issued by the CBDT are not

only binding on the Income Tax Department but are also in the nature

of contemporanea expositio furnishing legitimate aid in the

construction of a provision.

28. Other counsels argued on almost similar lines. Mr. Anoop

Sharma also highlighted the conflict between the two sets of

provision and submitted that the rule of “literal interpretation” could

not be invoked in such a scenario while interpreting sub-Section 9 of

Section 80 IA. He suggested that departure from this rule was

legitimate in such circumstances, quoting following passage from

„Principle of Statutory Interpretation‟ by G.P. Singh:-

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 22 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
“It has already been seen that a statute must be
read as a whole and one provision of the Act should
be construed with reference to other provisions in
the same Act so as to make a consistent enactment
of the whole statute. Such a construction has the
merit of avoiding any inconsistency or repugnancy
either within a section or between a section and
other parts of the statute. It is the duty of the
Courts to avoid a “head on clash” between
two sections of the same Act and whenever it
is possible to do so to construe provisions
which appear to conflict so that they
harmonise”.

29. He also referred to various judgments of the Apex Court in this

behalf, namely; Raj Krishna Bose Vs. Binod Kanungo, AIR 1954

SC 202, Sultana Begum Vs Prem Chand Jain, AIR 1997 SC 106,

Siraj-ul-Haq and Others Vs. The Sunni Central Board of Waqf

U.P. AIR 1959 SC 198 and D. Sanjeevayya Vs. Election Tribunal

AIR 1967, SC 1211.

30. He thus reiterated the submissions made by Ms. Kapila namely

that the a avowed objective of inserting sub Section (9) of Section 80

IA was limited to the extent that it ensures that the total deductions

under Chapter VI A of the Act are restricted to the „gross total

income‟ in respect of the assessee as a whole, as was clear from the

Circular No. 772 dated 23.3.1998 of CBDT.

31. Mr. Kanan Kapoor argued in the same vein with added passion

and additionally highlighted that wherever benefit granted under

one provision is to be reduced in other provisions, specific language

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 23 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
to this effect is used in those proceedings and gave the following

examples:-

“Section 80P (3): In a case where the assessee is
entitled also to the deduction under Section 80 HH
or Section 80HHA or Section 80 HHB or Section 80
HHC, or Section 80 HHD or Section 80-I or Section
80-IA or Section 80J or Section 80 JJ, the deduction
under sub-section (1) of this section, in relation to
the sums specified in clause (a) or clause (b) or
clause (c) of sub-section (2), shall be allowed with
reference to the income, if any, as referred to in
those clauses included in the gross total income as
reduced by the deductions under Section 80 HH,
Section 80 HHA, Section 80 HHB, Section 80 HHC,
Section 80HHD, Section 80-I, Section 80-IA Section
80 J and Section 80JJJ”

“80Q (2): In a case where the assessee is entitled
also to the deduction under Section 80HH or
Section 80HHA or section 80HHC or section 80-1 or
section 80-IA or section 80J or section 80P, in
relation t any part of the profits and gains referred
to in sub-section (1) the deduction under sub-
section (1) shall be allowed with reference to such
profits and gains included in the gross total income
as reduced by the deductions under section 80HH,
Section 80 HRA, section 80 HHC, section 80,
section 80-IA, section 80J and section 80P”

32. Dr. Gupta, learned counsel appearing for another other

assessee also gave similar examples of some other provisions. In

respect of the circular of CBDT, he further highlighted that this was

issued simultaneously with the insertion of sub section (9) to Section

80-IA and was thus contemporanea expositio and binding on the

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 24 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
revenue when the reading of this circular clearly relaxes the rigor,

even if was contrary to law as held in Navnit Lal C. Javeri Vs. CIT,

56 ITR 198. He also pointed out that alongwith amendment to

Section 80-IA with insertion of sub-Section (9), Section 80HHD was

also amended but the language of Section 80 HHD was made much

clearer by specific exclusion therein.

33. Predicated on that, he also stressed that the intention behind

sub section (9) was not which is projected by the department now

and it was restricted only to ensure that total deduction claimed

under various provisions should not exceed total gross profit.

34. Mr. Vohra additionally submitted that Section 80 HHC was a

complete Code in itself and sub Section (3) thereof prescribed as to

how the profits are to be computed. It could not be circumscribed or

influenced by an altogether different provision namely sub Section

(9) of Section 80-IA which provided totally different basis of the

computation. He referred to the judgment of Godrej Agrovet Ltd.

Vs. Asstt. Commissioner of Income Tax. 290 ITR 252.

The Arguments: Revenue:

35. Onslaught of all these submissions of the assessees‟ counsel

was bravely faced by Ms.Prem Lata Bansal who appeared on behalf

of the department in all these cases and emphatically countered

them. She heavily relied upon the detailed analysis of these

provisions by the five members of Special Bench of the Tribunal in

Hindustan Mint (supra) and submitted that the Tribunal had rightly

appreciated and answered the controversy. Her argument was that

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 25 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
Section 80-IA/80IB of the Act provides for deduction of specific

percentage of profits and gains derived from the eligible businesses

which are included in the gross total income of the assessee. She

submitted that the expression “profit derived from‟ has received

judicial recognition. It has been repeatedly held by the Apex Court in

various decisions that incomes which have first degree nexus with

the eligible business would be regarded as profits and derived from

the eligible business and hence would qualify for deduction under

the said section (refer CIT Vs. Sterling Foods; 237 ITR 579 (SC) ,

Pandian Chemicals Vs. CIT: 262 ITR 278 (SC) Liberty India Ltd: 317

ITR 218 (SC)). In other words, the amount forming the basis of

deduction under the said section (including sections 80-IA/IB) is an

artificial figure, computed having regard to the principles laid down

in the said judgments.

36. Coming specifically to the provision, which is the centre of

discussion controversy, her submission was that on a careful

consideration of the provision of sub section (9) of section 80 IA of

the Act, it will be noticed that the said sub section has three limbs,

as under:-

(a) Where any amount of profits and gains of an
undertaking is claimed and allowed under this
section for any assessment year;

(b) deduction to the extent of such profits shall not be
allowed under any other provisions of this Chapter under
the heading C-deductions in respect of certain income”,
and

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 26 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008

(c) deduction shall in no case exceed the profits and
gains of such eligible business of undertaking or
enterprise.

37. Her analysis was that the first limb refers to the profits and

gains claimed and allowed under Section 80 IA/80IB of the Act.

Thus, sub-section (9) refers to the amount of profits and gains

which is not only claimed but also allowed under sections

80IA/80IB of the Act.

38. The second limb of sub-section (9) of Section 80-IA prohibits

double allowance of such profits, i.e. the profits referred in the first

limb. The expression „such profits‟, therefore, means and refers to

the profits claimed and allowed as deduction under Section 80IA/80IB

of the Act. The second limb provides that „such profits‟, i.e. the

profits which have been claimed and allowed as deduction under

Section 80IA/80IB, shall not be allowed as deduction under any

other provisions of Chapter VIA-C of the Act. According to her ,

there are two stages of claiming deduction under any section under

the provisions of Chapter VI-A of the Act. The first stage is

computation of deduction under the relevant section and the

second stage is allowance of deduction in accordance with

the scheme of the Act. The provisions of sub-section (9) of

Section 80IA of the Act, it was submitted only governs the second

stage, i.e. allowance of deduction and does not regulate/govern

the first stage, viz.,computation of deduction. The first stage, i.e.

computation of deduction, is primarily regulated by the

formulae/method prescribed in the section under which

deduction is being computed.

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 27 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008

39. She argued that the third limb of sub-section (9) of Section 80

IA only carves out a further condition in the form of an outer circle to

provide that the total deduction claimed in respect of profits of the

same undertaking, viz 80 IA/80 IB as well as other sections of

Chapter VIA- C, shall not exceed the total profits of the said

undertaking.

Our Analysis:

40. We have considered the aforesaid elaborate submissions made

by counsel for various parties appearing in these matters. We have

stated in detail the scheme of Chapter VI-A of the Act and case law

up to the stage of amendment, explaining the said Scheme. No

doubt, as the unamended provisions stood, the Courts had

interpreted those provisions to mean that they are independent of

each other. It was categorically laid down that a new industrial unit

can claim deduction under Section 80 HHC as well under Section 80-

IA of the Act (or for that matter any other provision of this Chapter)

on the gross total income independently and for granting deduction

under Section 80-I of the Act, the said income was not to be reduced

balance after taking into account the benefit under Section 80 HH of

the Act. The legal position was that the statute did not prescribe

any order of priority in which the various deductions are to be

allowed as each relief under each section of Chapter -VI A was

separate one, the assessee could be entitled to more than one relief,

and each relief was required to be independently determined. The

question is as to whether insertion of sub Section (a) of Section 80

IA and sub-Section (13) of Section 80-IB of the Act has made any

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 28 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
difference to this position. Though we have already reproduced

these provisions in the earlier part of this judgment, we are

extracting these provisions again to maintain proper sequential

continuity in our discussion:-

“80 IA (9)
Where any goods held for the purposes of the
eligible business are transferred to any other
business carried on by the assessee, or where any
goods held for the purposes of any other business
carried on by the assessee are transferred to the
eligible business and, in either case, the
consideration, if any, for such transfer as recorded in
the accounts of the eligible business does not
correspond to the market value of such goods as on
the date of the transfer, then, for the purposes of the
deduction under this section, the profits and gains of
such eligible business shall be computed as if the
transfer, in either case, had been made at the
market value of such goods as on that date”.

Sub-Section (13) of Sec.80IB.

The provisions contained in sub-section (5) and sub-
sections (7) to (12) of section 80-IA shall, so far as
may be, apply to the eligible business under this
section”

41. By sub Section (13) of Section 80 IB of the Act provisions of

sub-Section 9 to Section 80 IA are made applicable to Section 80 IB.

There is no quarrel about this. Therefore, the interpretation which is

to be given to sub Section (9) to Section 80 IA will determine the fate

of these cases.

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 29 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008

42. When we make an attempt to understand this provision, by

reading the plain language as it appears i.e. applying the test of

literal construction, it manifestly evidence the following status:-

(a) Once an assessee is allowed deduction under Section 80 IA,

“to the extent of such profits and gains” he is not to be

allowed further deductions under Chapter-C;

(b)In no case the deduction shall exceed the profits and gains

of such eligible business of Undertaking or Enterprise, as the

case may be.

43. The expressions in these provisions are very crucial which are

“deduction to the extent of such profits” and the word “and”

occurring therein. The first expression very clearly signifies that if

an assessee is claiming benefit of deduction of a particular amount of

profits and gains under Section 80 IA, to that extent profits and gains

are to be reduced while calculating the deduction under the Heading-

C of Chapter VI A of the Act. Further the word “and” is disjunctive

which would mean that the other provision is independent and the

first one namely total deductions should not exceed the profits and

gains in a particular year. Even a layman who has some proficiency

in English would understand the meaning of this provision in the

manner we have explained above. It would, therefore, be clear that

this provision aims at achieving two independent objectives

delineated above. It cannot be limited to second objective alone

thereby annihilating the first altogether and making it otiose. If we

accept the contention of learned counsel for the assessees, it would

lead to this result which has to be avoided.

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 30 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008

44. Law on interpretation is clear. If the language of the statute is

plain and capable of one and only one meaning, that obvious

meaning is to be given to the said provision. Rules of interpretation

are applied only if there are ambiguities when the purpose of

interpretation is to ascertain the intention of the law i.e. mens legis,

it is based on assertion by adopting plain meaning of the statute in

the absence of any ambiguity.

45. No doubt, we are in the era of purposive interpretation, which

means: to understand the purpose with which that a particular

provision was enacted or inserted by the legislature. Unfortunately,

for the assessees, even when we view the matter from that angle, we

find that the purpose behind introducing this provision was to ensure

that an assessee does not get deduction on the amount of profits

and gains accorded in one provision. To that extent, it is to be

reduced while considering his claim for such deduction under the

other provision under the head-C of Chapter VI A of the Act. Other

purpose was to ensure that the total deductions allowed to an

assessee under different provisions of Heading -C does not exceed

the total profits and gains in that particular year.

46. We are, therefore, inclined to affirm the view taken by the

Special Bench of Income Tax appellate Tribunal in Assistant

Commissioner of Income-Tax Vs. Hindustan Mint & Agra

Products P. Ltd. 315 ITR 401. The Special Bench consisting of five

members has undertaken very laborious and elaborate exercise. The

submissions which were made by various counsel appearing for the

assesses were almost the same which are raised before us and have

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 31 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
been dealt with by the Special Bench suitably, nicely and with

finesse. The contention that Section 80 IA and Section 80 HHC are to

be given effect independently of each other was expressly turned

down by the Special Bench, affirming its earlier view taken in Rogini

Garments (supra). The Special Bench of the Tribunal rightly held,

as discussed by us as well, that there are two restrictions in the

statutory provisions contained in Section 80 IA (9) which are:-

“(a) Where an assessee is allowed deduction
under this section (80-IA or 80 IB), deduction
to the extent of such profits and gains shall
not be allowed under any other provision of
this chapter (Heading “C.-Deduction in
respect of certain incomes”), and

(c) Deduction shall in no case exceed the profits
and gains of the undertaking or hotel as the
case may be”

47. In the process, the Tribunal also dealt with CBDT Circular 772

and repelling the contention of the assessees based thereupon

expounded the position contained in the said Circular as under:

“It is seen that the Central Board of Direct Taxes
Circular No. 772 clarified and only dealt with (b)
above and did not deem it necessary to make
reference to restriction (a). In order to accept the
contention of the assessee, we would have to
exclude portion of the provision covered by (a) and
ignore the restriction placed therein. Why such
course should be adopted when words used by the
Legislature, “claimed and allowed under this
section for any assessment year, deduction to the
extent of such profits and gains shall not be
allowed under any other provisions” are quite clear

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 32 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
and unambiguous and are to be given effect to as
rightly contended by the Revenue. The profits or
gains of industrial undertaking, which has already
been allowed as a deduction under Section 90-IA,
such profit (to the extent) cannot be taken into
consideration for allowing deduction under any
other provision of this Chapter “C”. If profit which
has already been allowed as a deduction is again
taken into consideration for computing deduction
under any other provision referred to above, then
restriction (a) above is disregarded and ignored. It
cannot be done without doing violence to the
language of the provision. We see no justification
for adopting a course prohibited by the Legislature.
It is not possible to ignore the restriction placed as

(a) nor is it possible to accept that in Circular No.
772, there is a suggestion to ignore restriction (a)
mentioned above. As per the settled law, courts
and Tribunals must see the mandate of the
Legislature and give effect to it as rightly argued
by the Revenue. Therefore, restriction (a) above,
has to be respected and followed.”

48. With regard to the submission of the counsel of the assessees

based on section 80 AB of the Act which provides that deduction

under each Section of VI-A is to be computed independently, the

Tribunal answered by pointing out that not only the total scheme of

the statute but Scheme of every Section is to be read and interpreted

and every word given proper meaning. It noticed that:-

“In several sections under Chapter VI-A, it is
provided that if deduction is allowed under that
section, then no deduction under any other section
under Chapter VI-A would be allowed. Thus, where
deduction under such specific section has been

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 33 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
claimed and allowed, there is no need to compute
deduction permissible under other sections of
Chapter VI-A. It would be a futile and useless
exercise. Therefore, no question of computing
deduction in the above circumstances would arise
and section 80-AB would have no application. The
section provides no solution to the problem where
deduction is to be computed under more than one
section of Chapter VI-A. It cannot follow that other
sections providing modification or change in the
manner or mode of computation are to be ignored.
There are several sections like section 80 HHA,
80HHA (5), 80 HHA (6) providing manner of
deductions or preferential treatment to one
deduction over another when the assessee is
entitled to deduction under more than one section
of Chapter VI-A. It is provided that effect shall first
be given to a particular section. All the sections
are to be read together harmoniously. The fact that
section 80 AB starts with a non-obstante clause
does not make any difference as we see no conflict
in various provisions. The restriction placed on
double deduction of the same eligible profit cannot
be read as absurdity or conflict. Having regard to
the above provisions, putting ban on allowability of
deduction under other sections, computation of
deduction under those sections would serve no
purpose. It cannot follow from the above that
restriction of those sections are not to be given
effect to as scheme in those sections is different
from scheme of section 80AB which starts with non-
obstante clause “Notwithstanding anything…”

Arguments advanced on behalf of the assessee, if
accepted, would lead to complications not
envisaged by the Legislature. We find it difficult to
accept them. Therefore, in a case where deduction

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 34 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
under section 80 IA has been allowed, then in the
light of the provisions of sub Section (9-A), such
profits and gains (to the extent) shall not be allowed
under any other provision of the relevant Chapter.
For example, if total profit of undertaking is ` 100
and 20 per cent is allowed as a deduction under
section 80-IA or 80-IB, then for purposes of other
provisions like section 80HHC, on such 20 per cent
of profit, no deduction can be allowed. The
deduction under other sections has to be computed
after reducing such profit of 20 per cent. In other
words, it will be computed with reference to 80 per
cent of the profit. Such deduction cannot be
governed by section 80 AB alone as it is a case in
which deductions under more than one section of
Chapter VI-A is to be allowed. Adjustment of
deductions under various sections is to be made. It
is not a case where provision before making any
deduction under Chapter VI-A is applicable.
Therefore, provision of Section 80 AB is of no
assistance in resolving the problem in hand.”

We entirely agree with the aforesaid meaning given to Section
80 AB of the Act.

49. Here, we would like to deal with one submission of the learned

counsels for the assessees, which was spearheaded by Ms. Kapil,

Advocate. She emphatically argued that in view of a non-obstante

provision contained in Section 80 AB of the Act, which is to be given

primacy and should prevail over Section 80 IA (9). On this basis, her

submission was that Section 80 AB of the Act was coming in conflict

with Section 80IA AB of the Act with Section 80 IA (9) and 80 IB (13)

if the Rule of Literal Interpretation is applied and, therefore, the two

provisions needed to be harmonized. According to her, otherwise,

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 35 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
Section 80 AB would be rendered otiose. We find entire foundation

of this argument without any basis. there is no conflict within the

two provisions as was painstakingly tried to be demonstrated by Ms.

Kapila. Section 80AB deals with computation of deduction on “gross

total income” which purpose is achieved even otherwise on reading

these provisions and interpreting the same in the manner done by

her herein before. On the contrary, if the interpretation suggested

by Ms. Kapila is accepted, it will not only do violence to the clear

mandate of Section 80 IA (9) but shall have the effect of rendering

that provision redundant though specifically introduced by the

Legislature with the purpose of achieving clear objective.

50. We are not in a position to subscribe to the contention of the

learned counsel for the assessees that where the Legislature

intended to deduct the amount out of some other deduction a

different phraseology was used as noticed above. This was sought to

be demonstrated by referring to sub Section (5) of Section 80 HHB,

sub Section (4) of Section 80 HHBA and sub Section (4) of Section 80-

IE etc. which provisions start with the use of a non-obstante clause.

Merely because section 80-IB is not worded in a similar fashion would

not mean that we have to do the violence with the plain language

used in that provision, which is capable of only one meaning. A

particular section of an enactment, the intention of which is

otherwise manifest, cannot be read by adopting such an insidious

approach, by referring to other sections. It is well known that the

legislature adopts different ways and means in order to achieve its

goal and there is no justification for insistence of identical language.

Likewise, as rightly point out by the Special Bench of the Tribunal, the

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 36 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008
notice and objects of accompanying reasons are only an aid to

construction. Such aid to construction is needed when literal reading

of the provision leads to an ambiguous result or absurdity.

51. We thus do not find any force in any of the arguments

advanced by the counsel appearing for the assessees and cannot

persuade ourselves to given an interpretation to the aforesaid

provisions contrary to what is indicated above, or what is sought to

be suggested by them. Accordingly, we hold that for the purpose of

computing deduction under Section 80 HHC of the Act, deduction

already allowed under Section 80-IA has to be reduced. The question

of law thus stands answered in favour of the Revenue and against the

assessee.

52. As a consequence, we allow the appeals filed by the Revenue

and set aside the impugned decision of the Tribunal in those cases.

On the other hand, the appeals preferred by the assessees stand

dismissed.

53. No costs.

(A.K. SIKRI)
JUDGE

(REVA KHETRAPAL)
JUDGE

NOVEMBER 29, 2010
skb

ITA 267 OF 2008, ITA 1316 OF 2008, ITA 4 OF 2009, Page 37 of 37
ITA 907 OF 2009, ITA 906 OF 2008, ITA 1002 OF 2008