Judgements

Prudential Construction Co. Ltd. vs Assistant Commissioner Of Income … on 30 December, 1999

Income Tax Appellate Tribunal – Hyderabad
Prudential Construction Co. Ltd. vs Assistant Commissioner Of Income … on 30 December, 1999
Equivalent citations: 2000 75 ITD 338 Hyd
Bench: H Sidhu, J Pall


ORDER

Joginder Pall, A.M.

1. This is an assessee’s appeal against the order of the CIT(A), Hyderabad, for asst. yr. 1997-98. The appeal relates to the adjustment made by the AO while processing the return of income under s. 143(1)(a) of the Act.

2. Before dealing with the merits of the case, it is relevant to mention herein the facts of the case. The appellant had filed the return of income declaring therein income of Rs. 7,82,353 under the head “Profits and gains of business or profession”. While scrutinising the return, the AO noticed that the appellant had shown nil income under the head “capital gains” and income from “other sources”, under the head “income from house property”, the appellant had given the remark “not applicable”. The assessee had computed the income of Rs. 7,82,353 under the head “business income” as under :

Rs.

"Profit as per P&L a/c                                    23,94,860 
 Add : Inadmissible expenditure : 
(a) Depreciation to be considered          5,26,830 
separately 
(b) Travelling expenses incurred in           5,762 
excess of r. 6D 
(c) PF delayed payments debited to           72,836 
P&L a/c 
(d) Donations                                 5,000
                                                           6,10,428
                                          ------------   -------------
                                                          31,05,288 
Less : 
1. Depreciation as per IT Act             4,34,598 
2. Share of income from partnership       5,22,497             
                                                           9,57,095 
firm being exempt                        ------------    
                                                         -------------
                                                          21,48,193 
Less 
Unabsorbed depreciation brought forward from 
asst. yr. 1996-97                                         13,65,840
                                                         ------------- 
Profit                                                     7,82,353"                        
                                                         ------------- 
 
 

3. The appellant-company is engaged in the construction business and for the accounting year under reference, the appellant had received contract receipts from power projects to the extent of Rs. 21,00,38,488. In addition, the appellant had earned other income amounting to Rs. 29,63,444 which comprises of interest receipt of Rs. 75,798, lease rental income of Rs. 20,89,200, share of profit from firm at Rs. 5,22,497, misc. income of Rs. 1,48,200 and dividend income of Rs. 1,27,755. This income was also credited to P&L a/c. Against the profit credited to P&L a/c, the appellant had inter alia debited loss of Rs. 1,60,33,083 being “loss on sale and decrease in value of shares”. Schedule L of the audited accounts indicated the working of loss on sale and purchase of shares as under :

“Schedule L :

Loss on the sale of decrease in value of shares :      Rs. Opening Balance               
                                                          2,05,88,380 
Add : Purchase                                            6,82,80,700
                                                        --------------
                                                          8,88,69,080 
Less : Sale of shares                                     1,82,09,875
                                                        --------------
                                                          7,06,59,205 
Less : Closing stock                                      5,46,26,122
                                                        --------------
Loss on the sale/decrease in value of shares              1,60,33,083"
                                                        --------------
 
 

4. In part-IV of the return, the appellant had indicated the nature of business or profession (as construction, hire purchase, leasing and trading in shares). Thus, the entire loss of Rs. 1,60,33,983 on share transactions as computed above was charged to P&L a/c.

5. While processing the return under s. 143(1)(a), the AO noticed that the entire loss of Rs. 1,60,33,083 on share transactions was a speculation loss within the meaning of Explanation to s. 73 of IT Act. He also noticed that the appellant was not a company whose gross total income consists mainly of income which is chargeable under the head “interest on securities”, “income from house property”, “capital gains” and “income from other sources”. The appellant is not a company whose principal business is the business of banking or granting of loans or advances. Therefore, loss arising on account of purchase or sale of shares was a speculation loss within the deeming provisions of Explanation to s. 73 of IT Act and as such could have been given set off only against speculation profit and not against business profit. Accordingly, he made an adjustment disallowing loss of Rs. 1,60,33,083 under s. 143(1)(a) of IT Act. While doing so, the AO recorded the following reasons in the intimation sent to the assessee under s. 143(1)(a) of IT Act.

“Adjustment Explanatory Sheet :

The nature of business as filed in the return of income by the assessee-company shown as construction, leasing, hire-purchase and trading in shares. In P&L a/c, an amount of Rs. 1,60,33,083 has been debited under the head “loss on sale decrease in value of shares”. From the nature of business as furnished in the return of income, it is learnt that the assessee is not a company whose gross total income consists mainly of income which is chargeable under the heads ‘interest on securities’, ‘income from house property’, ‘capital gains’, ‘income from other sources’ and this is not a company, the principal business of which is the business of banking or the granting of loans and advances, within the meaning of Explanation to s. 73 of the IT Act.”

6. In view of the above, loss on sale of shares amounting to Rs. 1,60,33,083 in the instant case is the loss from speculation business which has to be set off only against income from speculation business during the year or has to be carried forward and set off against the income from speculation business of subsequent years as per the provisions of s. 73 of the IT Act. The claim of the assessee made for set off of loss of Rs. 1,60,33,083 against profit & gains of business, otherwise, than the speculation business is not allowable and, hence, adjustment of the same is made under cl. (iii) of first proviso to s. 143(1)(a).

7. Additional tax under s. 143(1A) is being levied as per the provisions of s. 143(1)(a) of the IT Act.”

8. Aggrieved by the action of the AO, the appellant took the matter in appeal before the CIT(A). It was contended before the CIT(A) that the Explanation to s. 73 applies only in respect of loss which arises on account of purchase and sale of shares and since in the instant case, the loss of the appellant-company arose mainly on account of revaluation of closing stock of shares, the provisions of the Explanation to s. 73 could not be invoked. It was pointed out to the CIT(A) that the actual loss on share transactions was to the extent of Rs. 6,26,225 and the balance loss of Rs. 1,54,06,858 was on account of revaluation of shares on the principle “market value or cost whichever is less”. It was argued that if the provisions of Explanation to s. 73 were to be invoked, only an amount of Rs. 6,26,225 relatable to purchases and sale of shares could be disallowed and the balance could not have been disallowed. It was also argued that the power of the AO to make adjustment under s. 143(1)(a) was limited only to the extent in respect of specified items. The adjustment made in the present case was not covered by the specified items. The appellant had also relied on the following judgments :

1. SRF Charitable Trust vs. Union of India;

2. Khatau Junkar Ltd. vs. K. S. Pathania, Dy. CIT & Anr. (1992) 196 ITR 55 (Bom);

3. Modern Fibotex (India) Ltd. vs. Dy. CIT (1995) 212 ITR 496 (Cal);

4. Pradeep Kumar Harsaran Lal vs. AO (1998) 229 ITR 46 (All); and

5. Surat Venkar Sahakari Sangh Ltd. vs. Dy. CIT (1998) 96 Taxman 195 (Ahd) (Trib.).

9. The CIT(A) considered the submissions of the appellant and found them not acceptable. The CIT(A) noted that the case of the assessee was clearly covered under cl. (iii) of first proviso to s. 143(1)(a). He also noted that the case of the appellant was clearly covered under Explanation to s. 73 of IT Act. He noted that on the basis of information contained in the return of income and the accounts and the documents accompanying the same, it is obvious that the share business of the company was a ‘speculation business’ within the meaning of Explanation to s. 73 of IT Act and, therefore, the AO was justified in making an adjustment under s. 143(1)(a) of IT Act. He also rejected the appellant’s contention that the entire income of the appellant for the assessment year under reference was income from “other sources”.

10. He also rejected the contentions of the assessee that while computing loss on share transactions, only loss of Rs. 6,26,225 relating to purchase and sale of shares could be treated as speculation loss and balance loss of Rs. 1,54,06,858 on account of valuation of closing stock on market price or cost, whichever was less, is to be ignored. He noted that the appellant was a dealer in shares. Therefore, while working out the profit or loss on share dealings, opening or closing stock from integral part of computing the P&L a/c. Accordingly, the learned CIT(A) upheld the action of the AO in making the adjustment of the nature mentioned above. This is subject-matter of the present appeal.

11. The learned counsel contended that as per the provisions of s. 143(1)(a), adjustments could be made only in respect of specified items. He further argued that the scope of adjustment is restricted to only such arithmetic errors which are prima facie made from the return, documents and other material accompanying the return. He further argued that all those issues which are debatable and involved prolonged arguments and discussions and where two opinions are possible fall outside the scope of adjustments under s. 143(1)(a) of IT Act. For this proposition, he relied on the judgments cited before the CIT(A) in the following cases :

1. SRF Charitable Trust vs. Union of India (supra);

2. Khatau Junkar Ltd. vs. K. S. Pathania, Dy. CIT & Anr. (supra);

3. Modern Fibotex (India) Ltd. vs. Dy. CIT (supra); and

4. Pradeep Kumar Harsaran Lal vs. AO (supra);

5. Surat Venkar Sahakari Sangh Ltd. vs. Dy. CIT (supra).

12. He further argued that the issue whether the Explanation to s. 73 is applicable to the facts of the case or not is a debatable one and involves prolonged arguments and, therefore, falls outside scope of the provisions of s. 143(1)(a). He further relied on the decision of Tribunal, Bombay Bench in the case of Trade Team (P) Ltd. vs. Dy. CIT (1995) 54 ITD 306 (Bom), where transactions in purchase and sale of shares were not held to be speculative transaction. Therefore, it is not correct to hold that in all cases, loss arising on account of transactions in purchase and sale of shares would be speculative in nature within the meaning of Explanation to s. 73 of IT Act. He also argued that as per the provisions of Explanation to s. 73, only such loss arising on account of purchase and sale of shares could be treated as speculation loss and not the loss resulting due to the revaluation of the closing stock of shares. He further submitted that at the most loss of Rs. 6,26,225 arising on account of transactions of purchase and sale of shares could be treated as speculation loss and the balance loss of Rs. 1,54,06,858 arising on account of valuation of closing stock of shares could not be treated as speculation loss within the meaning of Explanation to s. 73 of IT Act. He also submitted that the issue whether only loss arising from purchase and sale of shares without including the value of closing stock of shares or loss on account of share transactions including valuation of stock is quite arguable and, therefore, falls outside the scope of the provisions of Explanation to s. 73 of IT Act. In the light of these facts, he vehemently argued that the order of the CIT(A) in confirming the action of the AO be set aside and the adjustment made by the AO under s. 143(1)(a) be deleted.

13. On the other hand, the learned Departmental Representative strongly relied on the order of the CIT(A). He further submitted that in part-IV of the return, the appellant had indicated the nature of business as construction, hire-purchase, leasing and trading in shares. The entire profit for the assessment year under reference was shown under the head “profit and gains from business”. The fact that the appellant was a dealer in shares. It is evident from the audited accounts. The learned Departmental Representative drew our attention to Sch.-G of the audited accounts which indicated the value of shares as stock-in-trade. He argued that the shares were not held as investments. Besides, the appellant had itself treated the entire loss of Rs. 1,60,33,083 on account of share transactions including valuation of closing stock of shares as business loss. Considering the fact that the appellant is not a company whose gross total income consisted mainly of income chargeable under the heads “interest on securities”, “income from house property”, “capital gains” and “income from other sources” and was also not a company whose principal business was the business of banking or granting of loans, the loss arising on account of the transactions in purchase and sale of shares was speculation loss within the meaning of the Explanation to s. 73 of IT Act. He, therefore, submitted that the order of the CIT(A) may be confirmed.

14. We have given utmost consideration to the rival submissions in the matter. We have also carefully perused the material, evidence and the documents filed along with the return of income. We are certainly in agreement with the learned counsel of the appellant that the scope of adjustments to be made under s. 143(1)(a) of IT Act is limited only to the specified items mentioned therein. We are also in full agreement with the submissions of the learned counsel that only such errors which are prima facie, found from the returns, documents accompanying the return could be adjusted as per the provisions of s. 143(1)(a) and all those issues which involve prolonged arguments or are debatable in nature fall outside the scope of prima facie adjustments mentioned under s. 143(1)(a) of IT Act. All the judgments relied upon by the learned counsel fully support this view.

15. Now the issue that needs to be considered is whether in the light of information contained in the return, in the documents and audited accounts filed along with the return, the AO was justified in making an adjustment under s. 143(1)(a). Before dealing with this issue, it is evident to reproduce herein the provisions of Explanation to s. 73 of IT Act.

“Explanation : Where any part of the business of a company (other than a company whose gross total income consists mainly of income which is chargeable under the heads ‘interest on securities’, ‘Income from house property’, ‘Capital gains’ and ‘Income from other sources’ of a company the principal business of which is the business of banking or the granting of loans and advances (consists in the purchase and sale of shares of other companies, such company shall, for the purposes of this section be deemed to be carried on a speculation business to the extent to which the business consists of the purchase and sale of such shares.”

16. Now, in this case it is evident from the facts disclosed in the return and as set out in the preceding paras the entire income of Rs. 7,82,353 disclosed in the return was under the head “profit and gains from business”. In part-IV of the return, the appellant had inter alia, indicated the nature of business or profession, construction, hire-purchase, leasing and trading in shares. In the return, the appellant had not shown any income under the heads “interest on securities”, “income from house property”, “capital gains” and “income from other sources”. It is not the claim of the appellant that it is a banking company engaged in the business of banking or granting of loans and advances. The appellant is carrying on business of trading in shares and it is further evident from Sch. I and Sch.-G of the audited accounts which indicate that the appellant had held shares of 30 companies as stock-in-trade. The value of closing stock of shares for the accounting year under reference was to the tune of Rs. 5,36,26,122. The entire information to this effect is available from the income-tax return and the accounts filed with the return of income. The appellant does not fall in the category of exceptions mentioned in Explanation to s. 73 of IT Act. If we exclude the exceptions provided in the Explanation, the wording of Explanation reads as under :

“Explanation : Where any part of the business of a company ………………………. consists in the purchase and sale of shares of other companies, such company shall, for the purposes of this section, be deemed to be carrying on a speculation business to the extent to which the business consists of the purchase and sale of such shares.”

17. Now considering the facts that the entire income of the company was shown under the head “profit and gains from business”, the assessee is carrying on business of trading in shares and the appellant does not fall in the exceptions provided in the Explanation, the provisions of Explanation to s. 73 clearly apply to the facts of the case and the entire loss relating to share transactions including valuation of closing stock is a speculation loss within the meaning of Explanation to s. 73 of IT Act. This is prima facie, clear from the return and the documents accompanying the return. In our view, this does not involve any controversy or prolonged debate or arguments. Therefore, we are of the value that the adjustment made by the AO fell within the scope of adjustments provided under s. 143(1)(a) of IT Act.

18. One of the arguments advanced by the learned counsel is that the loss relating to purchase and sale of shares can, at the most, be treated as speculation loss and not the loss resulting in on account of valuation of closing stock. We do not agree with such proposition. As mentioned earlier, the appellant is carrying on business of trading in shares. Where the appellant is carrying on business of purchase and sale of shares, the value of opening stock and the closing stock form integral part of the computation of profit or loss from share trading. The correct profit or loss cannot be determined without taking into account the value of opening stock and the value of closing stock. In fact, in the P&L a/c, the entire loss of Rs. 1,60,33,083 arising on account of share transactions including valuation of closing stock has been adjusted against the profit and gains from business. The appellant has not adjusted only loss of Rs. 6,26,225 to the P&L a/c and it had adjusted the entire loss of Rs. 1,60,33,083 to the business profit. Therefore, while making the adjustment under s. 143(1)(a), the AO was duty bound to examine this aspect as to whether loss arising from share transactions was correctly adjusted against business profit or not. Since the appellant had adjusted the entire loss of Rs. 1,60,33,083 and not of Rs. 6,26,225, the AO was justified in treating the entire loss as speculation loss. It may also be mentioned that there cannot be any controversy as made out by the appellant that the loss on share transactions has to be determined by excluding the value of closing stock of the shares. It is only made out by the appellant to wriggle out the rigours of Explanation to s. 73 of IT Act.

19. We have also carefully considered the decision of Tribunal, Bombay Bench in the case of Trade Term (P) Ltd. vs. Dy. CIT (supra). But, the decision in that case is not applicable to the facts of the present case. In that case, the assessee was not a dealer in shares and there was a solitary transaction of purchase and sale of shares. The shares were held as investment for a period of 3 years and thereafter sold. Loss suffered on this account was claimed as a short-term capital loss. In the light of these facts, the Tribunal held that where the assessee was not a dealer in shares and the transaction was a solitary transaction on loss suffered was a short-term capital loss and not a speculative loss within the meaning of Explanation to s. 73 of IT Act. In this case, the appellant is admittedly dealer in shares and the appellant has also shown the value of closing stock as stock-in-trade. Besides, the volume of share transactions is quite extensive. Further, it is not the case of the appellant that the loss from share business was a capital loss. It is not a solitary transaction and these facts are clearly mentioned in the return of income and also the documents and audited accounts accompanying the return filed. Therefore, by on stretch of imagination, the decision of Tribunal, Bombay Bench referred to above can be applied to the facts of the present case.

20. In the light of detailed facts, discussions and reasoning given above, we are of the view that the entire loss arising on account of trading in shares is speculation loss within the meaning of Explanation to s. 73 of IT Act. As per the provisions of s. 73 of IT Act, such speculation loss can only be given set off against the speculation profit. There being no speculation profit for the assessment year under reference, the AO was perfectly justified in making an adjustment under s. 143(1)(a) while processing the return and such adjustment was justified under cl. (iii) of first proviso to s. 143(1)(a) of IT Act. Accordingly, the order of the CIT(A) is confirmed and the appeal is dismissed.

21. In the result, the appeal is dismissed.