JUDGMENT
J.G. Chitre, J.
1. The Income-tax Appellate Tribunal, Indore Bench, Indore (hereinafter referred to as “the Tribunal” for convenience), made a reference vide RA. Nos. 88 to 91/Ind. of 1986-assessment years 1978-79 to 1981-82 in compliance with the directions of the High Court of M. P. in MCC Nos. 141 of 1989, 143 of 1989, 144 of 1989 and 146 of 1989, dated January 25, 1996. It stated the case and made the reference on the following questions of law to this High Court for the opinion :
“(i) Whether, in the facts and in the circumstances of the case, the Tribunal was justified in law in disallowing the interest on the entire debit balance, including opening balance of the partners ?
(ii) Whether, in the facts and in the circumstances of the case, the Tribunal was justified in allowing the Departmental appeals on following its earlier order rendered in Miscellaneous Application No. 65/Ind. of 1982 and in holding that the decision reported in CIT v. Alok Paper Industries [1982] 138 ITR 729 (MP) was inapplicable ?”
2. On this reference, this court is adjudicating in view of the submissions advanced by Shri G. M. Chaphekar, instructed by Miss Kasrekar for the assessee, R. D. Joshi and Co., Indore, and the submissions advanced by Shri R. L. Jain appearing for the Commissioner of Income-tax, Bhopal.
3. The facts need to be quoted briefly for the purpose of acquainting with the controversy in issue. R. D. Joshi and Co. was a partnership firm registered under the Partnership Act and was assessed to income-tax in the
status of a registered firm. It was assessed for the assessment years 1978-79, 1979-80, 1980-81 and 1981-82. The Income-tax Officer passed the order of assessment and disallowed part of the total amount claimed by way of interest paid to the creditors on the overdrawings and consequent debit balances in the accounts of the partners and held that to the extent of these overdrawings the borrowings could not be said to be for the purpose of business. R. D. Joshi and Co. appealed to the appellate authority which by its decision dated October 31, 1983, held that in order to disallow part of the interest paid on borrowings made by the said firm, R. D. Joshi and Co., on the ground that the same were used for making advances to the partners, the Department was obliged to establish a direct nexus between the borrowings and the withdrawals made by the partners. It held that no such nexus or link was established or has been shown to have existed between the borrowings made by the said firm and the withdrawals made by its partners. It pointed out further that the partnership deed in the context with the said firm was not providing for charging of interest on debit balances in the capital accounts of the partners.
4. The appellate authority held that the facts of the matter were within the four corners of the ratio of the judgment of the Division Bench of the High Court of Madhya Pradesh and it being binding on it, it set aside the order of assessment passed by the Assessing Officer and allowed the appeal.
5. The Income-tax Department challenged the said judgment and order before the Tribunal and the Tribunal by its judgment and order decided that the judgment and order passed by the appellate authority was incorrect and erroneous and it did set aside that by confirming the judgment and order passed by the Assessing Officer.
6. A prayer was made to the Tribunal by R. D. Joshi and Co., to make a reference. However, it was disallowed which prompted the said partnership firm to approach the High Court for getting justice and this court decided their prayer by directing the Tribunal to make the reference for its opinion on the following two points :
(i) Whether, in the facts and in the circumstances of the case, the Tribunal was justified in law in disallowing the interest on the entire debit balances, including opening balances of the partners ?
(ii) Whether, in the facts and in the circumstances of the case, the Tribunal was justified in allowing the Departmental appeals on following its earlier order rendered in Miscellaneous Application No. 65/Ind/82 and in holding that the decision reported in CIT v. Alok Paper Industries [1982] 158 ITR 729 (MP) was inapplicable ?
Shri Chaphekar, counsel appearing for R. D. Joshi and Co., pointed out that in the matter of CIT v. Alok Paper Industries [1982] 138 ITR 729, the Division Bench of this court held that on the particular facts and in the circumstances of the case, the Tribunal was right in law in holding that the
amount of Rs. 13,020 was not disallowable from and out of the assessee’s claim for interest payment in respect of its borrowals and answered the reference which was in the context with “Whether, on the particular facts and in the circumstances of the case, the Tribunal was right in law in holding that the amount of Rs, 13,020 was not disallowable from and out of the assessee’s claim for interest payment in respect of its borrowings ?”
7. The same ratio was followed by the Division Bench of this court in the matter of D & H Secheron Electrodes Pvt. Ltd. v. CIT [1983] 142 ITR 528. It held that under Section 36(1)(iii) of the Income-tax Act, 1961, to sustain a claim for deduction of the amount of interest, all that is necessary to be done is firstly to show that the capital must have been borrowed by the assessee ; secondly, it must have been borrowed for the purpose of the business or profession of the assessee ; and, thirdly that the assessee should have paid that amount by way of interest. In the said case the Division Bench of this court held that the Tribunal did not give any finding holding that the conditions required to be satisfied under Section 36(1)(iii) of the Act were not fulfilled. It held further that the only ground for disallowing the part of the interest, given by the Tribunal was that the assessee had not chosen to charge interest on the advances made to the three sister concerns. The contention urged on behalf of the Department in the said case was that a part of the capital borrowed by the assessee was not for the purpose of the business, cannot be considered. The Division Bench held that it cannot be considered because that was not the finding of the Tribunal. It further pointed out that all that the Tribunal did find was that the assessee was not entitled to claim deduction in respect of a part of the interest, as the assessee had not charged interest to the three sister concerns, to whom advances were made. Thus, the Division Bench answered the reference which was “Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was justified in disallowing a part of the interest as not being deductible under Section 36(1)(iii) of the Income-tax Act, 1961, out of interest paid by the assessee-company on its borrowings ?” Shri Chaphekar further submitted that the Tribunal did not dislodge the finding recorded by the appellate authority which was in favour of R. D. Joshi and Co., holding that it was necessary on the part of the Department to prove the nexus between the borrowings and withdrawals made by the partners. The Tribunal also dislodged the finding of the appellate authority that the Department failed to establish a direct nexus between the borrowings and the withdrawals made by the partners and as such the order which was passed by the Assessing Officer was not sustainable. Shri Chaphekar further submitted that instead of giving the reasons as to how the judgments of the Division Bench of the High Court of M. P. reported in CIT v. Alok Paper Industries [1982] 138 ITR 729 and D & H Secheron Electrodes Pvt. Ltd. v. CIT [1983] 142 ITR 528, were not applicable to the
present case, it set aside the order passed by the appellate authority and confirmed the order passed by the Assessing Officer. Shri Jain, counsel appearing for the Income-tax Department, attempted his best to justify the judgment and order passed by the Tribunal by submitting that it was not necessary for the Tribunal to point out the same in detail.
8. We do not agree with the submissions advanced by Shri Jain because when the Tribunal was of the opinion that the judgments of the Division Bench of this High Court were not applicable to the facts and circumstances of the present case, it was obligatory on the part of the Tribunal to go for discussion and to point out as to how the present case was different from the cases which were dealt with by the Division Bench of this court in those two judgments, When the Tribunal was to dislodge the judgment and order passed by the appellate authority it was obligatory on the part of the Tribunal to demonstrate as to how the findings recorded by the appellate authority was not consistent with the facts and the provisions of the law. It was obligatory on the part of the Tribunal to demonstrate as to how the Department proved a nexus between the borrowings and withdrawals made by the partners. It is obligatory on the part of every appellate authority to point out by good and acceptable reasonings as to how the facts and circumstances of one case happens to be different from other case. It is totally improper to close the doors to a litigant by a casual treatment of some statements moving towards a conclusion that the precedents on which such litigant relies are different from his case. Such brushing conclusions can never be called legal.
9. Thus, carrying further the ratio of the judgments of the Division Bench of this court reported in CIT v. Alok Paper Industries [1982] 138 ITR 729 and D & H Secheon Electrodes Pvt. Ltd. v. CIT [1983] 142 ITR 528, this court answers the reference by holding that :
“(i) In the facts and in the circumstances of the present case, the Tribunal was not justified in law in disallowing the interest on the entire debit balances, including opening balances of the partners.
(ii) In the facts and in the circumstances of the case, the Tribunal was not justified in allowing the Departmental appeals on following its earlier orders rendered in Miscellaneous Application No. 65/Ind/82 and in holding that the decision reported in CIT v. Alok Paper Industries [1982] 138 ITR 729 was inapplicable.”
10. This court finds it necessary to inform the Tribunal that the judgments of the Division Bench of this court are binding on it and they are to follow it in words and spirit in cases which are similar to the facts and circumstances covered by such judgments. If it finds that the facts and circumstances are different, that should be demonstrated by passing the orders which are well reasoned.
11. No order as to costs.