Bombay High Court High Court

The Commissioner Of Income Tax vs 391 on 26 February, 2010

Bombay High Court
The Commissioner Of Income Tax vs 391 on 26 February, 2010
Bench: Dr. D.Y. Chandrachud, J.P. Devadhar
                                              1

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                 
                         ORDINARY ORIGINAL CIVIL JURISDICTION




                                                         
                           INCOME TAX APPEAL NO.2308 OF 2009




                                                        
    The Commissioner of Income Tax, 

    (Central) - II, Room No.415,




                                             
    Aayakar Bhavan, M.K. Road, 

    Mumbai - 400 020
                               ig                                 ..Appellant.


          Versus
                             
    M/s. Development Credit Bank Limited

    391, 'Trade Plaza', Veer Savarkar Marg,
           


    Prabhadevi, Mumbai - 400 025                                  ..Respondent.
        



    Mr.Suresh Kumar for the appellant.





    Mr.Satish R. Mody with Ms.Aasifa Khan for the respondent.



                                                   CORAM : Dr.D.Y. Chandrachud &





                                                            J.P. Devadhar, JJ.   
                                                   DATE     : 26th February, 2010.



    ORAL JUDGMENT : (Per Dr.D.Y. Chandrachud, J.)

    1.             Admit

2. The appeal under Section 260A of the Income Tax Act, 1961 arises out

of an order passed by the Income Tax Appellate Tribunal on 15th January 2009, by

::: Downloaded on – 09/06/2013 15:39:16 :::
2

which the Tribunal held that the jurisdiction under Section 263 had not been validly

exercised by the Commissioner of Income Tax. Hence, the appeal by the Revenue

raises the following substantial question of law :-

“Whether the Tribunal was justified in holding that the initiation of
proceedings under Section 263 was not justifiable, on the ground that

the order of the Assessing Officer was not erroneous or prejudicial to
the interests of the Revenue ?”

3. The assessee is a Bank. In the present case, an order of assessment

under Section 143(3), in relation to assessment year 2002-2003, was passed on 24th

December 2004. In so far as it is material to this proceeding, the Assessing Officer,

while dealing with a provision for depreciation on current investments noted that in

the computation of total income of the assessee, depreciation on current

investments was computed at Rs.6.22 crores. The assessee was called upon to

clarify the treatment of depreciation. The assessee clarified that as in the past, it

has been dealing in Government and other Approved Securities and at the end of

the year, the stock of those securities constitutes the trading stock. This stand of

the assessee – Bank has been accepted by the Department while finalizing

assessments in the past. The assessee inter alia relied upon Circular No.665 issued

by the Central Board of Direct Taxes (‘CBDT’), in which it was noted that the

question as to whether a particular item of investment in securities constitutes stock

in trade or a capital asset is a question of fact. Banks are generally governed by

instructions of the Reserve Bank of India with regard to classification of their assets

and by accounting standards for investments. The CBDT, therefore, decided that

the Assessing Officers should determine on the facts and circumstances of each case,

as to whether any particular security constitutes stock in trade or investment, taking

::: Downloaded on – 09/06/2013 15:39:16 :::
3

into account the guidelines issued by the Reserve Bank of India in this regard from

time-to-time. The Assessing Officer concluded that according to the guidelines of

the the Reserve Bank of India, banks were permitted to provide depreciation on

investments category-wise after considering the appreciation, if any, in that

category. Following the said direction devaluation in the value of securities was

computed at Rs.6.22 crores and provided in the accounts of the assessee. However,

while calculating taxable income the guidelines had not been followed to the extent

that appreciation, as suggested by the Reserve Bank of India had been ignored. In

these circumstances, depreciation on current investment was allowed only to the

extent computed in accordance with the guidelines of the Reserve Bank of India and

booked in the amount of Rs.6.22 crores. The claim of the assessee to the extent of

Rs.10.81 crores in the computation was disallowed.

4. At this stage, it would be necessary to note that during the course of

the assessment proceedings, a communication was addressed by the Assessing

Officer to the assessee on 20th September 2004. The communication inter alia

sought a disclosure of the following items, namely (i) Details of capital gains in the

amount of Rs.1.62 crores deducted in the computation of business income; (ii)

Details of securities sold during the year on which long term capital gain has been

shown; and (iii) A break up of the investments held and value under each category

as reflected in Schedule 17 forming part of the accounts of the assessee. These

details were sought in items 17, 18 and 20 of the aforesaid letter of the Assessing

Officer. In pursuance thereto, the assessee in its response furnished a break up of

long term investments held in excess of one year on which capital gains of Rs.1.26

crores came to be computed separately. The assessee also communicated a break

::: Downloaded on – 09/06/2013 15:39:16 :::
4

up of permanent investments and current investments held by the Bank. The

permanent investments were regarded as those being ‘held to maturity’ (HTM).

The current investments were those which constitute the stock in trade.

Consequently, during the course of the assessment proceedings, the assessee

supplied to the Assessing officer, in response to a specific query in that regard,

details of investments which were held as permanent investments or those held to

maturity on one hand and those which on the other hand constitute current

investments or stock in trade.

5. On 26th March 2007, the Commissioner of Income Tax passed an order

under Section 263(1), by which he set aside the assessment order and directed the

Assessing Officer to re-frame the assessment denovo after furnishing to the assessee

an opportunity and after conducting an enquiry on the following issues :

“(i) Whether the capital gain of Rs.1,26,30,070/- has been earned
by the assessee on transactions related to investments held to
maturity.

(ii) Whether the depreciation of Rs.622.39 lakhs allowed on
investments is only for those investments held as stock-in-trade
and whether it is an allowable deduction.

(iii) Whether long term capital loss of Rs.1,66,021/- is to be allowed

to be carried forward.

(iv) Whether the profit on transfer of tenancy rights amounting to
Rs.21,32,427/- can be set off against long-term capital loss
claimed on sale of Government securities mainly in the light of
the fact that sale of Government securities is a trading
transaction and, therefore, long term capital loss cannot be set
off against such trading income.

(v) Whether the provisions of section 70 are applicable in this
regard.”

::: Downloaded on – 09/06/2013 15:39:16 :::
5

Of the aforesaid issues, it would be noticed at the outset that (i) and

(ii) above formed the principal bone of contention. Both the counsel concede that

the rest followed in consequence. The Commissioner of Income Tax was of the view

that the Assessing Officer failed to examine (i) Whether the capital gains of Rs.1.26

crores have been earned by the assessee on transactions related to investments held

to maturity as claimed by the assessee; and (ii) Whether the depreciation of Rs.

622.39 lakhs claimed and allowed on investments is only for those investments held

as stock-in-trade as claimed by the assessee. The assessee, it may be noted, had

contended that the capital gain of Rs.1.26 crores was earned from transactions

relating to investments held to maturity and was, therefore, required to be treated

as a long term capital gain. The assessee had also urged that depreciation of Rs.

622.39 lakhs was incurred on investments held as stock-in-trade. Consequently, the

case of the assessee was that capital gain and depreciation was referable

respectively to two different classes of investments.

6. The Tribunal, on an appeal being filed by the assessee against the

order of the Commissioner of Income Tax, held that the Assessing Officer had

specifically called upon the assessee to furnish details with regard to the capital

gain of Rs.1.26 crores in the computation of business income. Moreover, a break up

of the investments was called for by the Assessing Officer. The Tribunal noted that

all the details were furnished and, after they were considered by the Assessing

Officer, an assessment order was passed under Section 143(3). Hence, the Tribunal

came to the conclusion that the Commissioner of Income Tax was not justified in

exercising the suo-motu power of revision under Section 263.

::: Downloaded on – 09/06/2013 15:39:16 :::
6

7. A reading of the order passed by the Commissioner of Income Tax

would show that the principal objection which the Revisional Authority expressed

against the order of the Assessing Officer was an alleged failure of the Assessing

Officer to examine; firstly whether the capital gain of Rs.1.26 crores has been

earned by the assessee on transactions relating to investments ‘held to maturity’,

and secondly whether the depreciation of Rs.622.39 lakhs was claimed on

investments which were held as stock-in-trade. Now from the material on record

before the Court it is evident that the assessee, in response to a specific query of the

Assessing Officer dated 20th September 2004 supplied details of the long term

investments held for a period in excess of one year which the assessee treated as

investments held to maturity. The profit on these investments was computed at Rs.

1.26 crores. In so far as the aspect of depreciation of Rs.622.39 lakhs on

investments held as stock-in-trade was concerned, the assessee had similarly

supplied to the Assessing Officer details of the current investments in response to

the query of the Assessing Officer. In addition, it would also have to be noted that,

in pursuance of the order passed by the Commissioner of Income Tax under Section

263, an assessment order came to be passed on 28th December 2007. During the

course of the assessment order, the Assessing Officer noted that the assessee has

explained depreciation claimed against the investments held and classified as stock-

in-trade. The explanation of the assessee in this connection was accepted and the

Assessing Officer came to the conclusion that depreciation of Rs.622.39 lakhs has

been claimed towards investments held and classified as stock-in-trade. We have

indicated this only as and by way of an illustration in aid of our finding that there

::: Downloaded on – 09/06/2013 15:39:16 :::
7

was no basis or justification for the Commissioner of Income Tax to invoke the

provisions of Section 263. In the order of assessment, the Assessing Officer had

after making an enquiry and eliciting a response from the assessee come to the

conclusion that the assessee was entitled to depreciation to the extent of Rs.622.39

lakhs on the value of securities held on the trading account. In the absence of any

tangible material to the contrary, the Commissioner of Income Tax could not have

treated this finding to be erroneous or to be prejudicial to the interest of the

Revenue. The observation of the Commissioner of Income Tax that the Assessing

Officer had arrived at his finding without conducting an enquiry was erroneous,

since an enquiry was specifically held with reference to which a disclosure of details

was called for by the Assessing Officer and made by the assessee. We have adverted

earlier to the directions which have been issued by the Commissioner of Income Tax

to the Assessing Officer with regard to the holding of a fresh enquiry. Before us it is

common ground between counsel that the first and the second issues therein

relating to the capital gain of Rs.1.26 crores and depreciation of Rs.622.39 lakhs

constitute the basis of the view of the Revisional Authority and the others follow in

consequence. Once we come to the conclusion that the Revisional Authority was

not justified in exercising the jurisdiction under Section 263 with reference to the

aforesaid issues {(i) and (ii) in the directions of the Commissioner of Income Tax

noted earlier}, the other issues are consequential to the enquiry which was directed

in respect of the first and second issues. This has not been disputed.

8. In these circumstances, for the reasons which we have set out herein

above, we are of the view that the Tribunal was justified in coming to the

conclusion that recourse to the powers under Section 263 was not warranted in the

::: Downloaded on – 09/06/2013 15:39:16 :::
8

facts and circumstances of the case. The question of law which has been

formulated shall stand answered in the aforesaid terms. The appeal shall

accordingly stand dismissed. There shall be no order as to costs.

                   (J.P. Devadhar, J.)                            (Dr.D.Y. Chandrachud, J.)




                                                                
                                                   
                                 
                                
        
     






                                                                 ::: Downloaded on - 09/06/2013 15:39:16 :::