Supreme Court of India

Straw Products Ltd vs Income-Tax Officer, Bhopal & Ors on 20 October, 1967

Supreme Court of India
Straw Products Ltd vs Income-Tax Officer, Bhopal & Ors on 20 October, 1967
Equivalent citations: 1968 AIR 579, 1968 SCR (2) 1
Author: S C.
Bench: Wanchoo, K.N. (Cj), Hidayatullah, M., Shah, J.C., Bachawat, R.S. & Ramaswami, V., Mitter, G.K. & Hegde, K.S.
           PETITIONER:
STRAW PRODUCTS LTD.

	Vs.

RESPONDENT:
INCOME-TAX OFFICER, BHOPAL & ORS.

DATE OF JUDGMENT:
20/10/1967

BENCH:
SHAH, J.C.
BENCH:
SHAH, J.C.
WANCHOO, K.N. (CJ)
HIDAYATULLAH, M.
BACHAWAT, R.S.
RAMASWAMI, V.
MITTER, G.K.
HEGDE, K.S.

CITATION:
 1968 AIR  579		  1968 SCR  (2)	  1
 CITATOR INFO :
 R	    1975 SC 797	 (27,29,31,40,41,42,48,50,53,56
 E&R	    1989 SC1719	 (6,7,8,17,18,19)


ACT:
Taxation Laws (Extension to Merged States and Amendment) Act
67  of 1949, s. 6-Power given to Central Government to	pays
appropriate  orders in order to remove difficulties  in	 the
application  of	 the Indian Income-tax Act, 1922  to  merged
States-Nature	 of   difficulties   which   justify	such
order--Taxation	 Laws (Merged States) (Removal of  Difficul-
ties)  Amendment Order, 1962--Order prescribing that in	 the
case  of  assessees  exempted  from paying  tax	 by  law  or
agreement  in merged States notional depreciation on  assets
to  be taken into account in computing written	down  value-
Validity of Order.



HEADNOTE:
The appellant company was formed in 1937 in Bhopal State and
was exempted by the Ruler of that State from payment of	 all
taxes  till  October 31, 1948.	The State of  Bhopal  merged
with India on August 1, 1949.  Ordinance 21 of 1949 and	 the
"Taxation  Laws (Extension to Merged States  and  Amendment)
Act"  67  of  1949  which replaced  it	had  the  effect  of
extending  the	Indian Income-tax Act, 1922  to	 the  merged
States.	 at the same time repealing the corresponding  State
laws.	 Under	the  Ordinance	and  the  Act  the   Central
Government  was	 given power to pass appropriate  orders  to
remove difficulties in the application	of the Indian Act to
the merged States.
The "Taxation Laws (Merged States) (Removal of Difficulties)
Order, 1949 provided that in making any assessment under the
Indian	Income-tax  Act,  1922	all  depreciation   actually
allowed	 under any laws or rules of a merged State  relating
to  income-tax and super-tax shall be taken into account  in
computing the depreciation allowance under s. 10(2) (vi) (c)
and the written down value under s. 10(5) (b) of the  Indian
Income-tax  Act.   In  1962 another such  Order	 was  passed
namely	the  "Taxation	Laws  (Merged  States)	(Removal  of
Difficulties)	Amendment   Order,  1962.    It	  added	  an
Explanation  to	 the Removal of	 Difficulties  Order,  1949.
Clause	(b) of the Explanation provided that in cases  where
income	had been, exempted from tax under any laws or  rules
ill  force in a merged State or under any agreement  with  a
Ruler, the depreciation that would have been allowed had the
income	not  been  so exempted shall be	 deemed	 to  be	 the
depreciation "actually allowed" for the purpose of computing
depreciation  allowance	 and written down  value.   For	 the
assessment  year  1949-50 the depreciation  allowed  to	 the
appellant company was taken as a percentage of the  original
cost  of  its assets and in the four  subsequent  years	 the
written	 down  value of the assets was	determined  on	that
footing.   However,  the  Income-tax  Officer  after  giving
notice	under  s. 34 recomputed the taxable  income  on	 the
footing	 that  since the commencement of  the  business	 the
assessee  must	be deemed nationally to	 have  been  allowed
depreciation   under  the  Bhopal  Income-tax  Act.    These
assessments were challenged by the appellant company  before
the  appropriate authorities under the Act but by  the	time
anneal	was  heard before the Supreme Court the	 Removal  of
Difficulties Order, 1962  had been  passed.   Following	 the
decision  in K. S. Venkataraman & Co. (P) Ltd. v.  State  of
Madras, [1966] 2 S.C.R. 229, the Supreme Court	   did	 not
entertain   the	 argument  as to the validity  of  the	1962
Order.	The
2
appellant company then filed a writ petition under Art.	 226
of the Constitution.  The High Court dismissed the petition,
and the company appeald to this Court by certificate.
HELD  : (i) Exercise of the power to make provisions  or  to
issue  directions  as may appear necessary  to	the  Central
Government  is conditioned by the existence of a  difficulty
arising	 in giving effect to the provisions of any, rule  or
order.	 Section  6  of Act 67 of 1949	does  not  make	 the
arising	  of   the  difficulty	a   matter   of	  subjective
satisfaction of the Government; it is a condition  precedent
to  the exercise of power and existence of the condition  if
challenged must be established as an objective fact.
Commissioner  of  Income-tax,  Hyderabad  v.  Dewan  Bahadur
Ramgopal Mills Ltd,.[1961] 2 S.C.R. 318, explained. [10-C].
(ii) The  impungned order sought, in purported	exercise  of
the  power under s. 6, to remove a difficulty which had	 not
arisen.	  The  fact  that  Courts  had	not  accepted	the-
contention  of the department that notional  Computation  of
depreciation  should be allowed in cases where the  assessee
had been exempt from tax in a merged State, was not the kind
of difficulty for the removal of which the power under s.  6
could be used.It  was also impossible on the words used	 in
s. 10(5) cl. (b) read withthe  1949 Order to  hold  that
the written down value of the assets ofthe  assessee  in  a
merged State could not be determined. [11H; 12G-H]
The  1962  Order  was invalid because  no  "difficulty"	 was
proved to have arisen justifying the invocation of the power
under s. 6 of Act67 of 1949.
Commissioner of Income-tax, Madhya Pradesh v. Strew Products
Ltd., [1966] 2 S.C.R. 881, K. S. Venkataraman & Co. (P) Ltd.
v.  State  of Madras, [1966] 2 S.C.R. 229,  Commissioner  of
Income-tax,  Bombay  V. Dharampur Leather  Cloth  Co.  Ltd.,
(19661	2 S.C.R. 859, Commissioner of Imcome-tax, v.  Kamala
mills	Ltd,.  (1949)  17   17	I.T.R.	130   and   Venkadam
Lakshminarayana	  v.  Commissioner  of	Income-tax,   Andhra
Pradesh , (1961) 43 I.T.R. 526. referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 303 of 1967.
Appeal from the judgment and order dated April 4, 1966 of
the Madhya Pradesh High Court in Misc. Petition No. 4 of
1966.

A.K. Sen, H. R. Gokhala, Rameshwar Nath and Mahindar
Narain, for the appellant.

Niren De, Addl. Solicitor-General, G. R. Rajagopal, R.
Ganapathy Iyer and R. N. Sachthey, for the respondents.
Niren De, Addl. Solicitor-General and R. N. Sachthey, for
the Attorny-General for India.

The Judgment of the Court was delivered by
Shah, J. This case is a sequel to the judgment pronounced by
this Court on December 3, 1965 : Commissioner of Income-
lay,. Madhya Pradesh v. Stravv Products Ltd.(1).
(1)[1966] 2 S.C.R. 881.

3

The assessee was incorporated in August 1935 with its Head
Office in the Indian Stale of Bhopal, and commenced business
as a manufacturer of wrapping paper in 1939. The assessee
entered into an agreement with the Ruler of Bhopal under
which the assessee was exempted from payment of all taxes to
the State for a period of ten years expiring on October 31,
1948.

The State of Bhopal merged with India on August 1, 1949.
The territory was constituted into a Chief Commissioner’s
Province, and was later merged with the State of Madhya
Pradesh under the States Reorganisation Act, 1956. The
GovernorGeneral of India issued the “Taxation Laws
(Extension to Merged States) Ordinance” 21 of 1949 to make
certain taxation laws applicable to the merged States. By
cl. 3 of the Ordinance, amongst other Acts, the Indian
Income-tax Act, 1922 and all the orders and rules issued
thereunder were extended to the merged States, and by cl. 7
the corresponding laws in force in the merged States were
repealed. By el. 8 the Central Government was invested with
the power to make provisions or give directions, which
appeared to the Government to be necessary, for removing any
difficulty arising in giving effect to the provisions of the
Ordinance.

Ordinance 21 of 1949 was repealed and replaced by the
“Taxation Laws (Extension to Merged States and Amendment)
Act” 67 of 1949. Section 3 of the Act extended with effect
from April 1, 1949, to the merged States, amongst other
Acts, the Indian Income-tax Act and the orders and rules
made thereunder, and by s. 7 the laws in force in the merged
States corresponding to the Acts mentioned in s. 3 stood
repealed. Section 6 provided:

“if any difficulty arises in giving effect to
the provisions of any Act, rule or order
extended by section 3 to the merged States,
the Central Government may, by order, make,
such provisions or give such directions as
appear to it to be necessary for removal of
the difficulty.”

The relevant provisions of the Indian Income-tax Act 1922
which have a bearing on the determination of depreciation in
respect of buildings, machinery, plant and furniture used by
the assessee in carrying on business were these:

S.10 “(1) The tax shall be payable by an
assessee under the head “Profits and gains of
business, profession or vocation” in respect
of the profit or gains of any business,
profession or vocation, carried on by him.
(2)Such profits or gains shall be computed
after making the following allowances,
namely:-

4

(vi)in respect of depreciation of such
buildings, machinery, plant, or furniture
being the property of the assessee, a sum
equivalent, where the assets are ships ,other
than ships ordinarily plying on inland waters
to such percentage on the original cost
thereof to the assessee as may in any case or
class of cases, be prescribed and in any other
case, to such percentage on the written down
value thereof as may in any case or class of
cases be prescribed.. . . . .

“Provided that-

(a). . . . . .

(b). . . . . . .

(c) the aggregate of all such allowances
made under this Act or any Act repealed
hereby, or under the Indian Income-tax Act,
1886, shall, in no case, exceed the original
cost to the assessee of the buildings,
machinery, plant, or furniture, as the case
may be;”

‘The expression “written down value” was
defined in s. 10(5) which insofar as it is
material provided :

	      "In  sub-section (2) . . . . .	    'written
	      down value' means-

(a) in the case of assets acquired in the
previous year, the actual cost to the
assessee:

provided. . . . .

(b) in the case of assets acquired before
the previous year the actual cost to the
assessee less all depreciation actually
allowed to him under this Act or any Act
repealed thereby or under executive orders
issued when the Indian Income-tax Act, 1886,
was in force :

Provided. . . . . . .

Provided. . . . . . .

The taxation laws in the merged States were not repealed by
the Indian Income-tax Act : they stood repealed by the
Taxation Laws (Extension to Merged States and Amendment) Act
67 of 1949. In the application of the scheme of the Income-
tax Act 1922 for ,computing the depreciation allowance
difficulties clearly arose. On the plain words, of the
Income-tax Act, in the computation of the taxable income of
an assessee the depreciation actually allowed under the Act,
or Acts repealed thereby or under executive orders ‘issued
under the Indian Income-tax Act, 1886, could alone be
5
taken into account: depreciation allowed under the State
laws could not be taken into account. The Central
Government therefore in exercise of its authority under cl.
8 of Ordinance 21 of 1949 issued the “Taxation Laws” (Merged
States) (Removal of Difficulties) Order, 1949″. By cl. 2 of
that Order, it was provided :

“In making any assessment under the Indian
Income-tax Act, 1922, all depreciation
actually allowed under any laws or rules of a
merged State relating to income-tax and super-
tax, shall be taken into account in computing
the aggregate depreciation allowance referred
to in subclause (c) of the proviso to clause

(vi) of sub-section (2), and the written down
value under clause (b) of sub-section (5) of
section 10 of the said Act.

Provided that where in respect of any asset,
depreciation has been allowed for any year
both in the assessment made in the merged
State and in British India, the greater of the
two sums allowed shall only be taken into
account.”

Ordinance 21 of 1949 was repealed by sub-s. (1) of S. 34 of
the Taxation Laws (Extension to Merged States and Amendment)
Act 67 of 1949, but by virtue of sub-s. (2) of that section,
the Removal of Difficulties Order remained in force. The
Order was clearly intended to provide that depreciation
“actually allowed” under the Merged State Acts was to be
taken into account for determining the written down value of
assets of an assessee in bringing into effect the Indian
Income-tax Act to the assessees in the merged States. In
computing the profits and gains of the business carried on
by the assessee for determining the tax payable by him for
the assessment year 1949-50, depreciation allowed under S.
10(2) (vi) was taken as a percentage of the original cost to
the assessee of the buildings, machinery, plant and
furniture, and in the four subsequent assessment years the
written down value of the asse’s admissible for depreciation
was determined on that footing. The Income-tax Officer,
Bhopal thereafter commenced proceedings for re-assessment
under S. 34(1) (b) of the Indian Income-tax Act, 1922,
against the assessee in respect of the assessment years
1952-53 and 1953-54 and by order dated March 3, 1958,
recomputed the taxable income on the footing that since the
commencement of the business the assessee must be deemed
nationally to have been allowed depreciation under the
Bhopal Income-tax Act. The Appellate Assistant Commissioner
and the Income-tax Appellate Tribunal disagreed with the
Income-tax Officer and restored the original assessment. On
a reference made by the Appellate Tribunal, the High Court
of Madhya Pradeh held in favour of the assessee.

6

During the pendency of an appeal filed by the Commissioner
of Income-tax in this Court, the Central Government in
exercise of the power conferred by S. 6 of the Act 67 of
1949 issued an Order called the “Taxation Laws (Merged
States) (Removal of Difficulties) Amendment Order, 1962”,
and added the following, Explanation to cl. 2 of the Removal
of Difficulties Order, 1949 :

“Explanation.-For the purpose of this
paragraph, the expression “all depreciation
actually allowed under any laws or rules of a
Merged State” means and shall be deemed always
to have meant:

(a) the aggregate allowance for depreciation
taken into account in computing the written
down value under any laws or laws in force in
a merged State or carried forward tinder 0the
said laws or rules, and

(b) in cases where income had been exempted
from tax under any laws or rules in force in a
merged State or under any agreement with a
Ruler, the depreciation that would have been
allowed had the income not been so exempted.”

This Court held in the appeal filed by the Commissioner of
Income-tax that the expression. ‘actually allowed” in the
Removal of Difficulties Order, 1949, meant allowance
actually given effect to, but by virtue of the Explanation
added by the Taxation Laws (Merged States) (Removal of
Difficulties) Amendment Order, 1962, the correct basis for
computing the written down value of the depreciable assets
for the relevant period was the one adopted by the Income-
tax Officer. Counsel for the assessee challenged the
validity of the Taxation Laws (Merged States) (Removal of
Difficulties) Amendment Order, but the Court declined. to
consider that plea holding that an authority or court
administering the Act cannot permit a challenge to be raised
against the vires of the Act: K.S. Venkataraman & Co. (P)
Ltd. v. State of Madras
(1).

The assessee then moved in the High Court of Madhya Pradesh
a petition, under Art. 226 or. the Constitution, inter alia,
for a writ declaring the 1962 Order ultra vires the Central
Government, and for injunction restraining enforcement of
the Order. The High Court rejected the petition, and the
assessee has appealed to this Court with certificate granted
by the High Court.

In. this appeal counsel for the assessee raised the
following contentions:

(1) that S. 6 of Act 67 of 1949 makes the
“arising of difficulty” a condition of the
exercise of the
(1) [1966] 2 S.C.R. 229.

7

power to issue an order contemplated thereby,
and since no difficulty in fact is proved to
have arisen, the Central Government had no
power to issue the impugned Order;
(2) that under s. 6 of Act 67 of 1949, the
Central Government is authorised to make an
order which is consistent with the scheme and
the essential provisions of the Income-tax
Act, 1922, and since the impugned Order
operates to amend the scheme and essential
provisions of the Income-tax Act it is ultra
vires the provisions of s. 6 of the Act;
(3) that if S. 6 is construed to invest a
power authorising the Central Government to
make orders amending or altering the Income-
tax Act, it is void, for it amounts to
excessive delegation of legislative power;
(4) that after the repeal of the Income-tax
Act, 1922, by the Income-tax Act 43 of 1961,
the power to remove difficulties arising in
the application of the former Act can be
exercised only under sub-s. (2) of s. 298 of
the Income-tax Act, 1961; and
(5) that the orders of assessment made by
the Income-tax authorities or intended to be
made by them are violative of Art. 14 of the
Constitution.

Since we are of tile view that the 1962 Order is invalid,
because no “difficulty,” is proved to have arisen justifying
the invocation of the power under S. 6 of Act 67 of 1949, we
do not propose to express our opinion on the remaining
contentions.

By cl. 8 of the agreement with the Ruler of Bhopal, the
assessee was excluded from the operation of the taxation
laws of the State. Accordingly no return was filed by the
assessee, no proceedings for assessment were taken, and no
depreciation was allowed to the assessee for the purpose of
the Bhopal Income-tax Act. This Court in Commissioner of
Income-tax v. Strew Products Ltd.(1) observed that the
expression “all depreciation actually allowed under the laws
or rules of a Merged State” in paragraph 2 of the 1949 Order
could not, be given an artificial meaning. It did not mean
depreciation allowable under the provisions of any law or
rules : ‘it connoted an idea that the allowance was actually
given effect to.

(1) [1966] 2 S.C R. 881.

8

By the extension of the Income-tax Act, 1922, the rules and
the orders made thereunder to the areas of the merged
States, undoubtedly numerous difficulties arose, for the
Income-tax Act, the rules and the orders made thereunder
contemplated situations peculiar to the conditions
prevailing in British India which were not and could not be
prevailing in the merged States. It was necessary therefore
to devise machinery for removing those difficulties. This
was sought to be achieved by conferring power upon the
Central Government to make orders for that purpose. The
power was, however, to be exercised by making provisions or
giving directions a,% may appear to be necessary for removal
of difficulties and no more. By s. 10(2) (vi) proviso (c)
read with S. 10(5) of the Income-tax Act, 1922, the
depreciation allowable in computing the profits. and gains
of an assessee from business carried on by him had to be
computed by aggregating all such allowances, made under the
Indian Income-tax Act, or under any Act repealed thereby or
under executive orders issued when the Indian Income-tax
Act, 1886 was in force. On the express terms of the Act,
for determining the written down value in any assessment
year only that much depreciation was to be taken into
account as was actually allowed under the Indian Income-tax
Act, or under any Act repealed thereby or under executive
orders issued under the Indian Income-tax Act, 1886, and
since the Income-tax Acts of the merged States were repealed
not by the Indian Income-tax Act, 1922, but by Ordinance 21
of 1949 and by Act 67 of 1949, in computing the written down
value of the buildings, machinery, plant and furniture of an
assessee in a merged State, allowances of depreciation under
the Merged States Acts could not be taken into account.
This gave a benefit to the assessees in the merged States
which was inconsistent with the scheme of the Income-tax
Act. The Central Government therefore issued the Taxation
Laws (Merged States) (Removal of Difficulties Order, 1949,
and thereby all depreciation actually allowed under any laws
or rules of a merged State relating to income-tax and super-
tax was to be taken into account in computing the aggregate
depreciation allowance referred to in sub-cl. (c) of the
proviso to cl. (vi) of sub-s. (2). The language of the
Order was clear. If under the laws of a merged State
relating to income-tax and super-tax any depreciation was
actually allowed, it was to be taken into account in
determining the written down value. The depreciation
actually allowed did not connote depreciation which might,
if the assessee had been subjected to tax under the State
law, have been allowed, but was not in fact allowed. It was
so held by this Court in Commissioner of Income-tax v. Straw
Products Ltd.
(1). The expression “depreciation actually
allowed” was also so interpretated in a case in which an
assessee who under an agreement with the Ruler of a Part B
State was exempt-

(1) [1966] 2 S.C.R 881.

9

ed from payment of income-tax, and the Central Government
after the merger of the State gave effect to the agreement
by a notification under s. 60A of the Income-tax Act, 1922:
Commissioner of Income-tax, Bombay v. Dharampur Leather
Cloth Co. Ltd.
(1), it has also been held by the Courts in
India-and in our Judgment the view is right that in
determining the written down value of assets. the
depreciation not allowable but actually allowed was to be
taken into account under s. 10(2) (vi) of the Indian
Income-tax Act, 1922, after that clause was amended by Act
23 of 1941 : Commissioner of Income-tax v. Kamala Mills
Ltd,. Vankadam Lakshminarayana
v. Commissioner of Income
tax, Andhra Pradesh (3).

The expression “depreciation actually allowed” therefore
connotes under s. 10(2) (vi) of the Income-tax Act, under
cl. (2) of the Removal of Difficulties Order, 1949, and the
notification under s. 60A of the Income-tax Act,
depreciation taken into account in assessing the income of
an assessee arising from carrying on business, and does not
mean depreciation merely allowable or applicable under the
taxing provision.

But the impugned Order seeks to alter the connotation of
that expression. The assessee contends that no difficulty
arose or could arise in giving effect to the provisions
relating to the allowance of depreciation under the Indian
Income-tax Act to the merged States after the promulgation
of the Taxation Laws (Merged States) (Removal of
Difficulties) Order, 1949, and the Central Government
assumed, in issuing the impugned Order under s. 6 of Act 67
of 1949, powers which were not invested by the Act, and on
that account the Order is invalid. The Union of India
resists that plea. The High Court of Madhya Pradesh held
that the Central Government having issued the 1962 Order, it
must be deemed to be held that difficulties had arisen in
giving effect to the provisions of Act 67 of 1949 and the
opinion of the Central Government in that behalf was
conclusive. The Court observed :

“The language of the section clearly shows
that it is for the Central Government to
decide, as a pure act of administration,
whether an obstacle or impediment exists in
giving effect to the provisions of the Act,
Rule or Order referred to in s. 6 which calls
for an order for surmounting the obstacle or
removing the impediment. No doubt s. 6 does
not expressly say that the Central Government
should be satisfied as to the “existence of
any “difficulty” for tile removal of which the
making of an Order is necessary. But it is
implicit in the language of s. 6 that tile
Central Government
(1) (1966) 2 S.C.R. 859.

(3) (1961) 43 I.T.R. 526.

L:10 Sup CI/68-2 (2) (1949) 17 1.T. R. 13 30
10
should be satisfied that a difficulty exists
in giving effect to, the provisions of any
Act, Rule or Order extended by s. 3 to the
Merged States. If the existence of any
“difficulty” depends on the satisfaction of
the Central Government, then it follows that
the condition about the existence of any
difficulty, for the removal of which the
Central Government is empowered to make in
Order, is a subjective condition incapable of
being determined by any one other than the
Central Government which has to take, action
in the matter.”

In so observing, in our judgment, the High Court plainly
erred. Exercise of the power to make provisions or to issue
directions as may appear necessary to the Central Government
is conditioned by the existence of a difficulty arising in
giving effect to the provisions of any Act, rule or order.
The section does not make the arising of the difficulty a
matter of subjective satisfaction of the Government: it is a
condition precedent to the exercise of power and existence
of the condition if challenged must be established as an
objective fact.

The observations made by this Court in Commissioner of
Income-tax, Hyderabad v. Dewan Bahadur Ramgopal Mills
Ltd.
(1) On which reliance was placed by the High Court do
not support the view that “the arising of a difficulty” is a
matter for the subjective satisfaction of the Central
Government. In Dewan Bahadur Rajagopal Mills case(“) this
Court was called upon to consider the validity of Paragraph
2 of the Taxation Laws Part B States) (Removal of
Difficulties) Order, 1950. On behalf of the assessee It was
contended in that case that the notification S.R.O. 1139
dated May 8, 1956 issued under s. 12 of the Finance Act of
1950, which was couched in terms substantially the same as
s. 6 of Act 67 of 1949, was invalid. This Court rejected
the contention observing that in applying the provisions of
cl. (b) of sub-s. (5) of s. 10 of the Income-tax Act to an
assessee in a Part B State there was an initial difficulty,
because the laws in force in the Part B States were repealed
not by the Indian Income-tax Act, but by the Finance, Act,
1950, and to remove that difficulty the Taxation Laws (Part
B States) (Removal of Difficulties) Order, 1950, was passed.
That Order was amended by an Explanation issued by the
Central Government in exercise of the powers under s. 60A of
the Income-tax Act, ‘but the amendment was declared ultra
vires by the High Court of Hyderabad, and thereafter another
Removal of Difficulties Order was issued in 1.956 reenacting
the Explanation. This Court held that by the Removal of
Difficulties Order, 1950 an anomalous result followed, and.
the depreciation allowance allowed to the assessee under the
Indian Income-tax Act was more than the
(1)[1961] 2 S. C.R. 318.

11

depreciation allowance under the Hyderabad Income-tax Act,
and it was necessary to issue the Removal of Difficulties
Order 1956. In the view of the Court, in that case the
condition precedent to the exercise of the power did exist.
After recording that a difficulty requiring removal by an
Order under s. 12 of the Finance Act had arisen, the Court
proceeded to observe at P.327:

“Furthermore, the true scope and effect of
section seems to be that it is for the Central
Government to determine if any difficulty has
arisen and then to make Such order, or give
Such directions, as appears to it to be
necessary to remove the difficulty.
Parliament has left the matter to the
executive but that does not make the
notification of 1956 bad.”

The High Court of Madhya Pradesh held, relying upon these
observations, that the decision of the Central Government
that a difficulty had arisen was a matter of subjective
satisfaction of the Government and that it was not open to
the Courts to investigate that question. We are unable
to hold that the observations made by this Courtare
Susceptible of that interpretation. It is clear from thesequence
of the observations made by this Court meet the Court was
satisfied that in fact a difficulty had arisen and that
difficulty had to be removed and for removing the difficulty
the Order of 1956 was issued.

It was expressly averred in the petition filed by the
assessee that “no difficulty had arisen in giving effect to
the provisions of either the Indian Income-tax Act., 1922,
or the provisions of the first order and as such there was
no question of the exercise of any power under s. 6 of the
Merged States act for the purpose of passing the second
order.” The only reply to this plea in the affidavit filed
on behalf of the respondents was that “the contention raised
on behalf of the petitioners is unsound and is therefore
denied”. The learned Solicitor-General appearing on behalf
of the respondents read out before us a “noting” made by
the Secretary of the finance Department on which the Central
Government was persuaded to issue the 1962 Order. but that
“noting” merely recited that the High Court’s in India had
not accepted the contention of the Income-tax Department
that in cases where the depreciation had to be computed in
respect of the business by an assessee who had, under an
agreement with the ruler of an Indian state, been exempted
from payment of Income-tax, a national computation of
depreciation which would have been allowed, if he had been
assessed to pay the tax, should be taken into account for
determining the written down value of the assets at the date
on which the Income-tax act was made applicable. Refusal of
the Courts to accept a contention raised on behalf of the
Revenue arising contrary to the plain words of
12
the statute cannot be regarded as a difficulty arising in
giving effect to the provisions of the Act. The difficulty
contemplated by the Order is not merely the inability of the
Central Government to collect tax which the tax-payer could,
in the view of the Government, have been made to pay but
which has not been imposed by adequate legislation.
The Solicitor-General contended that on the tern-is of s. 10
sub-s. (5) (b) a difficulty arose in the application of the
Income-tax Act to merged States, because no written down
value of the assets acquired by assessees in the merged
States before the previous year relevant to the year in
which the Indian Income-tax Act was applied for the first
time could be determined. Relying upon the definition of
“assessee” in S. 2(2) and S. 10(1) under which tax is
payable by an assessee under the head “Profits and gains of
business, profession or vocation” in respect of the profit
or gains of any business, profession or vocation carried on
by him, counsel submitted that since under cl. (a) of sub-s.
(5) of S. 10 in respect of the assets acquired in the
previous yes the actual cost to the assessee would be the
written down value, and under cl. (b) in the case of assets
acquired before the previous year the actual cost to the
assessee less all depreciation actually allowed to him under
the Act would be the written down value, a person to be
entitled to claim depreciation allowance in the computation
of his taxable income must have been an assessee under the
Income-tax Act prior to the previous year in which he was
being assessed under the Indian Income-tax Act : if he was
not an assessee no written down value under cl. (b) of sub-
s. (5) of S. 10 could be determined. Counsel submitted that
the impugned Order was issued by the Central Government to
remove that difficulty in the administration of the Act. In
our judgment, the argument is wholly misconceived. Sub-
section (5) of S. 10 is merely a definition clause : it does
not deal with the determination of the quantum of
depreciation “Depreciation” in respect of specified assets
is allowed under s. 10 (2) (vi) of the Income-tax Act. That
clause was applied to the merged States subject to the
modification made by the 1949 Order, and the amount actually
allowed under the law of the merged State was to be taken
into account in determining the written down value, and the
depreciation allowance referred to in cl. (c) of the proviso
to cl. (vi) of S. 10(2). It is impossible, on the words
used in s. 10(5) cl. (b) read with the 1949 Order. to hold
that the written down value of the assets of the assessee
in a merged State could not be determined, and with a
view to remove that difficulty the impugned Order was
promulgated. The fact that the assets were acquired by a
person at a time when he was not an assessee under the
Indian Income-tax Act or under the State Act will not
disable him, when he is assessed to tax on the profit, of
tile business, from claiming the benefit of the
13
depresiation allowance on those assets if used for the
purpose of the business.

Section 6 of Act 67 of 1949 authorises the Central Govern-
ment to make provisions or to give directions as may appear
to be necessary for removal of difficulties which had arisen
in giving effect to the provisions of any Act, rule or order
extended by s. 3 to the merged States. By the application
of the Indian Income-tax Act to the merged States a
difficulty did arise in the matter of determining the
depreciation allowance under s. 10(2) (vi). That difficulty
was removed by the enactment of the Taxation Laws (Merged
States) (Removal of Difficulties) Order, 1949. Even by that
Order all depreciation actually allowed under any laws or
rules of a merged State relating to income-tax was to be
taken into account in computing the aggregate depreciation
allowance. Thereafter there survived no difficulty in.
giving effect to the provisions of the Indian Income-tax Act
or the rules or orders extended by S. 3 to the merged
States.

To sum up : the power conferred by s. 6 of Act 67 of 1949 is
a power to remove a difficulty which arise, in the
application of the Income-tax Act to the merged States : it
can be exercised in the manner consistent with the scheme
and essential provisions of the Act and for the purpose for
which it is conferred. The impugned Order which seeks, in
purported exercise of the power, to remove a difficulty
which had not arisen was, therefore, unauthorised.
We do not in the circumstances think it necessary to
determine to what extent, if any, it would be open to the
Central Government by an order issued in exercise of the
power conferred by s. 6 of Act 67 of 1.949 to make a
provision which is inconsistent with the provisions of the
Indian Income-tax Act. We also need not express any opinion
on the other contentions raised by the assessee, i.e.
whether the Order, if any, should have been issued under s.
298 of the Indian Income-tax Act, 1961, or whether by reason
of the enactment of the impugned order the guarantee of
equality before the law was violated.

The appeal is allowed and the order passed by the High Court
is set aside. It is declared that cl. (b) of the
Explanation in the Taxation Laws(Merged States) (Removal
of Difficulties) Order, 1962, is ultra vires the Central
Government when exercising the power under s. 6 of Act 67 of
1949 and the Revenue authorities are not entitled to levy
tax on the basis of depreciation allowance computed in
accordance with that clause in the Order. The assessee will
get its costs from the respondents in this Court and the
High Court.

G.C.

Appeal allowed.

14