Bombay High Court High Court

Naybaker House vs Commissioner Of Income-Tax on 4 April, 2009

Bombay High Court
Naybaker House vs Commissioner Of Income-Tax on 4 April, 2009
Bench: F.I. Rebello, R.S. Mohite
                                     -1-



mgn
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 ORDINARY ORIGINAL CIVIL JURISDICTION

                    INCOME TAX REFERENCE NO.58 OF 1991




                                                                                  
                                                          
      Ingersoll-Rand (India) Ltd.                   )

      Naybaker House, S.K. Ahire Marg,              )

      Bombay-25.                                    )..Applicant




                                                         
             Vs.




                                               
      Commissioner of Income-tax,                   )

      Bombay City-IV,      Bombay.
                                   ig               )..Respondent
                                 
      Mr.P.J. Pardiwala, Sr.Counsel with Mr. Nishit Joshi

      i/b. Crowford Beylay & Co.,          for the Applicant.

      Mr. P.S. Sahadevan, for Respondent.
              
           



                                CORAM: F.I. REBELLO &

                                        R.S.MOHITE, JJ.

DATE: 4th April,2009

JUDGMENT: (PER F.I. REBELLO, J.).

. The following questions have been referred for

our consideration at the instance of the assessee.

They read as under:-

“(i) Whether, on the facts and in the

circumstances of the case, the Tribunal was right

in law in holding that sur-tax payable pursuant

::: Downloaded on – 09/06/2013 14:29:53 :::
-2-

to the Companies (Profits) Sur-tax Act, 1964 was

not an admissible deduction in computing the

total income for the year under reference?

(ii) Whether, on the facts and in the

circumstances of the case, the Tribunal was right

in law in holding that the set-on liability under

Section 15 of the Payment of Bonus Act, amounting

to Rs.24,73,865/- was not allowable as a

deduction in computing the total income of the

assessee for the year under reference?’

2. The following

reference has been made by the

Tribunal for our consideration at the instance of the

Revenue:-

“Whether, on the facts and in the circumstances

of the case, the Tribunal was right in law in

holding that weighted deduction u/s.35B is

allowable in respect of interest paid on packing

credit amounting to Rs.4,10,054/-.?

3. We may first deal with question No.(i) as

referred at the instance of the assessee. The Tribunal

held that every High Court has decided the matter

against the assessee by taking a view that the sur-tax

payment is not an allowable deduction under Section 37

of the Act. Reliance was placed in the judgment of the

::: Downloaded on – 09/06/2013 14:29:53 :::
-3-

Andhra Pradesh High Court in the case of Vazir Sultan

Tobacco Co. Ltd., (174 ITR 689. The issue is no

longer res integra as now the question is covered by the

judgment of the Supreme Court in Smith Kline and French

(India) Ltd. & Ors. vs. Commissioner of Income Tax,

219 ITR 581(S.C.). In the light of the above the

question is answered in the affirmative against the

assessee and in favour of the Revenue.

4. That brings us to the second question referred at

the instance of the assessee, whether the provisions

Bonus Act was

for set-on liability under Section 15 of the Payment of

allowable deduction in computing the

total income of the assessee for the year under

reference. We may at once note that Section 15(1) of

the Payment of Bonus Act lays down that where for any

accounting year the allocable surplus exceeds the

amount of maximum bonus payable to the employees in the

establishment under Section 11, then the excess shall,

subject to a limit of twenty per cent of the total

salary or wage of the employees employed in the

establishment in that accounting year, be carried

forward for being set on in the succeeding accounting

year and so on up to and inclusive of the fourth

accounting year to be utilised for the purpose of

payment of bonus.

5. The issue has been considered by several High

::: Downloaded on – 09/06/2013 14:29:53 :::
-4-

Courts. We may firstly consider the judgment of the

M.P. High Court in the case of Malwa Vanaspati &

Chemical Co. Ltd. vs. Commissioner of Income-tax,

M.P., 154 ITR 655. The M.P. High Court on considering

the provisions was pleased to hold that the liability

is not a subsisting liability as such for the

accounting year, but it is a contingent liability as

this section merely enforces an accounting arrangement

on the assessee company so that the interest of the

workers in the future years may be safeguarded. It

further observed that the Section by itself does not

create the liability.

    paid    to    the workers.
                                      
                                      The amount is not required to be

                                       It is also not required              to     be
                                     
    deposited         with an authority under the Bonus Act.                     The

    workers      have no claim on the amount and cannot enforce

    the    payment         thereof    by any means.     It    is       merely        a
             


    reserve      fund which the company has to create by reason
          



    of    the    provisions of Section 15(1) of the Payment                        of

    Bonus Act.         It, therefore, arrived at a conclusion that

    set    on bonus is not allowable as business                   expenditure





in computing the assessee’s income.

6. The Andhra Pradesh High Court had also occasion

to consider the issue in Rayalaseema Mills Ltd. v.

Commissioner of Income-tax, A.P. 155 ITR 19. The

learned Bench considering the provisions of Section 15

was pleased to hold that the statutory obligation for

setting on is confined only to the four succeeding

::: Downloaded on – 09/06/2013 14:29:53 :::
-5-

accounting years, whereafter the assessee is free to

make such use of the amount, if any, remaining, as it

thinks fit. Considering that the amount is required to

be set apart with the assessee himself for a limited

period to meet its bonus obligation in the succeeding

account years, if necessary, and also because, after

the expiry of the prescribed period, the said amount or

the balance, if any, becomes a part and parcel of the

general revenues of the assessee, it cannot be said

that the money is diverted from the assessee under an

overriding legal obligation. It considered the aspect

that

deduction claimed does not fall under Section

not being expenditure expanded by the assessee. It was
37

then sought to be put under Section 28 on the reasoning

that the amount is diverted under an overriding legal

obligation. Considering the argument obligation, the

Court observed that the amount does not reach the hands

of the assessee at all. Even before it reaches the

assessee, it is diverted to another person or fund by

virtue of the overriding legal obligation. As the

allocable surplus is determined out of the profits of

the assessee, all that Section 15 of the Payment of

Bonus Act requires is that the surplus amount, after

paying the maximum bonus, should be carried forward for

a limited period. The bonus reserve the Court observed

is created voluntarily for the same purpose and it will

not be allowed as deduction. The Court then held that

when the bonus reserve is created voluntarily for the

::: Downloaded on – 09/06/2013 14:29:53 :::
-6-

same purpose it would not be available as a debt. The

money is required to be set apart and is not paid to

third party, nor is it paid into a fund from which it

never comes back to the assessee as after the expiry of

the prescribed period if the amount is not utilised for

payment of bonus it becomes part and parcel of the

general revenue. The amount so set apart cannot be

said to be “liability already accrued” and, therefore,

arrived at a conclusion that it is not a permissible

deduction.

6.

P.K.

            The     Kerala

              Mohammed      Pvt.
                                    
                                 High Court considered the

                                       Ltd.        vs.     Commissioner
                                                                        issue       in

                                                                                    of
                                   
    Income-tax, 162 ITR 587.
                        587              Considering the nature of the

    fund    the     Court    held      that   it    is     a    reserve          fund

statutorily created and retained by the assessee itself

and could not be claimed as permissible deduction under

Section 37 of the Income Tax Act. The amount to be

paid as Bonus from out of the reserve fund could not be

ascertained under the liability accrued in future

covering the period of four years. A provision to meet

an unascertained future contingent liability was not a

permissible deduction. As the amount was not paid to

the employee it was not a permissible deduction under

Section 36(1)(ii) of the Income Tax Act. It noted that

there is no diversion of fund in the hands of the

assessee and the amount reserved is for the purpose of

utilisation to meet the liability of the assessee

::: Downloaded on – 09/06/2013 14:29:53 :::
-7-

himself if it may arise in the future. There is no

diversion of revenue which has to be deducted for the

purpose of determining the real profits of the assessee

or that there is an expenditure liable to be deducted

under the Income-tax Act. It is not a deduction with

respect to accrued liability. It, therefore, held that

it was not maintainable.





                                                                      
    8.       A    contrary        view has been taken by               the     Gauhati

    High     Court in India Carbon Ltd.                  vs.     Commissioner           of




                                                        
    Income-tax,        180       ITR   117.        The    Gauhati       High       Court

    proceeded

    amount       for business.
                                       

to hold that the assessee cannot utilise the

On making deposit it is divested

of the right to invest or utilise the amounts for

business. The amounts have to be paid in future in the

course of a cycle of four years. If utilised would be

in contravention of the Act and punishable. On this

basis it held that the amount deposited under the

provisions of the Act and which cannot be utilised for

the purposes of business amount to expenditure and

allowable.

. Amongst the High Courts, therefore, there are two

different views, though the majority of the High Courts

have taken a view that it is not an allowable

deduction.

9. On behalf of the applicant, however, learned

::: Downloaded on – 09/06/2013 14:29:53 :::
-8-

Counsel drew our attention to the judgment of the

Supreme Court in Bharat Earth Movers vs. Commissioner

of Income-tax, 245 ITR 428,
428 to contend that considering

the ratio of that judgment, the allocable surplus would

be an allowable deduction.A few facts may be noted.

The company had floated a scheme for its employees for

encashment of leave. The officers were entitled to

earned leave calculated at 30 days per year. The staff

(other than officers) were entitled for vacation leave

of 18 days in a year. Both earned leave and vacation

leave could be accumulated upto a maximum of 240 days

and 126 days respectively.

by
ig The company created a found

making a provision for meeting such liability. If

the employee accumulates leave in a particular year

then in the succeeding year the employee may either

avail of the leave or apply for encashment. If he

avails of the leave then additional provision for

encashment is not made in the reserve account. The

earned leave/vacation leave, could be encashed subject

to the ceiling on accumulation. A leave reserve

account was maintained so as to provide for encashment.

Encashment of both earned leave and vacation leave was

paid from the leave reserve. The High Court took a

view that the provision for accrued leave salary was a

contingent liability and, therefore, was not a

permissible deduction. In so holding the High Court

observed that the liability will arise only if an

employee does not go on leave and instead applies for

::: Downloaded on – 09/06/2013 14:29:53 :::
-9-

encashment. If the employee avails of the leave as per

his entitlement, then he would be paid salary for the

period of leave and liability for encashment would not

arise. The other event on the occurrence of which the

employee may stake his claim is termination or

retirement which again is an uncertainty.

. Before the Supreme Court on behalf of the

assessee it was contended that subject to the ceiling,

every employee would either avail of the leave or seek

encashment and, therefore, the liability is a

certainty.

Dealing

It cannot be called a contingent liability.

with the business liability the Court observed

as under:-

“The law is settled; if a business liability has

definitely arisen in the accounting year, the

deduction should be allowed although the

liability may have to be quantified and

discharged at a future date. What should be

certain is the incurring of the liability. It

should also be capable of being estimated with

reasonable certainty though the actual

qualification may not be possible. If these

requirements are satisfied the liability is not a

contingent one. The liability is in praesenti

though it will be discharged at a future date.

It does not make any difference if the future

::: Downloaded on – 09/06/2013 14:29:53 :::
-10-

date on which the liability shall have to be

discharged is not certain.”

Reliance was placed on the judgment in Metal Box

Company of India Ltd. v. Their Workmen (1969) 73 ITR

53 (SC).

(SC) The Company there had two gratuity schemes

and the amount of liability was deducted from the gross

receipts in the profit and loss account. The company

had worked out on an actuarial valuation its estimated

liability and made provision for such liability not all

at once but spread over a number of years. The

practice

the company
followed

worked

by the company was that every

out the additional liability
year

incurred by it on the employees putting in every

additional year of service. The gratuity was payable

on the termination of an employee’s service either due

to retirement, death or termination of service, the

exact time of occurrence of the latter two events being

not determinable with exactitude before hand. The

Court then laid down principles which are referred to

in the judgment. Based upon these principles the Court

in Bharat Earth Movers (supra) held that the provision

made by the appellant company for meeting the liability

incurred by it and the leave encampment scheme is

entitled to deduction out of the gross receipts for the

accounting year during which the provision is made for

the liability as the liability was certain and not

contingent. The important aspect to be noted is that

::: Downloaded on – 09/06/2013 14:29:53 :::
-11-

the provisions in the leave reserve was only made if

the employee did not avail of the leave.

10. The question is whether the ratio of this

judgment in Bharat Earth Movers (supra) can be made

applicable in the case of making provision for

allocation of surplus under Section 15 of the Payment

of Bonus Act. The answer to the question would be

whether the liability is a subsisting liability or a

contingent liability in terms of the tests laid down in

Bharat Earth Movers (supra). For it to be a subsisting

liability,

discharged
though

at a
it

future

may have to be

date, there must
quantified

be a
and

(1)

incurring of liability (is) it should be capable of

being estimated with reasonable certainty though

actual. In Bharat Earth Movers (supra) the liability

was certain as the amount was credited in the fund only

in the event the employee had not availed of the leave

The leave available to an employee in the course of the

year is also known, based on whether he was an officer

or employee.

. In the instant case what the assessee is required

by statute to do is to keep a reserve with itself, of

what is known as allocable surplus to meet a future

shortfall if any, for a period of four years. The

shortfall cannot be estimated with reasonable

certainty, though statutorily the liability has to be

::: Downloaded on – 09/06/2013 14:29:53 :::
-12-

incurred. The extent of the liability also cannot be

estimated with reasonable certainty as if there were

profits to meet the bonus liability the reserve would

not be expended. Only in the event there were no

sufficient profits would the allocable surplus be

utilised to meet the liability. The amount is merely

a reserve fund which the Payment of Bonus Act mandates.

After the expiry of four succeeding accounting years if

the amount is not utilised the assessee is free to make

use of the amount. The amount to be adjusted for the

subsequent year, depends therefore on the shortfall

which

cannot be anticipated with reasonable certainty.

The amount is not deducted in the hands of the assessee

unless it is utilised. The deduction claimed is not an

accrued liability but only a provision under Section

15(1) of the Payment of Bonus Act to meet a future

liability, if any. It is, therefore, not certain nor

is it capable of being ascertained with reasonable

certainty. In our opinion it is a contingent

liability. The judgment in Bharat Earth Movers (supra)

is clearly distinguishable and, therefore, not

applicable. The question No.2, therefore, referred at

the instance of the assessee is answered in the

affirmative in favour of the Revenue and against the

assessee.

11. We lastly come to the question referred at the

instance of the Revenue. The question as referred is

::: Downloaded on – 09/06/2013 14:29:53 :::
-13-

as set out in para.2. Considering the tax incidence

the learned Counsel for the Revenue does not press the

same. In the light of that the question referred at

the instance of the Revenue is returned unanswered.

. Reference answered accordingly.

(R.S. MOHITE,J.) (F.I.REBELLO,J.)

::: Downloaded on – 09/06/2013 14:29:53 :::