High Court Kerala High Court

The Commissioner Of Income Tax vs Eastern Condiments (P) Ltd on 28 October, 2009

Kerala High Court
The Commissioner Of Income Tax vs Eastern Condiments (P) Ltd on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 103 of 2009()


1. THE COMMISSIONER OF INCOME TAX, COCHIN.
                      ...  Petitioner

                        Vs



1. EASTERN CONDIMENTS (P) LTD.,
                       ...       Respondent

                For Petitioner  :SRI.JOSE JOSEPH, SC, FOR INCOME TAX

                For Respondent  :SRI.P.BALAKRISHNAN (E)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :28/10/2009

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                          V.K. MOHANAN, JJ.
               --------------------------------------------------
               I.T.A. Nos. 103,132,196 & 272 OF 2009
                  --------------------------------------------
               Dated this the 28th day of October, 2009

                               JUDGMENT

Ramachandran Nair, J.

Even though several questions are raised by the revenue in the

connected appeals filed against the very same assessee for the

assessment years 2001-02 to 2004-05, we notice that there is only one

question that could be treated as a substantial question of law, which is

reframed by us as follows:

Whether on the facts and in the circumstances of the case,
was the Tribunal justified in cancelling the disallowance of
excess over 5% discount given by the assessee to it’s
Managing Director towards sales commission?

We have heard standing counsel appearing for the appellants and Sri. P.

Balakrishnan, counsel appearing for the respondent-assessee.

2. The assessee-company is part of a group engaged in

manufacture and export of spices, spices powder, curry powder, etc.,

under the common brand name “Eastern”. Export is done by the

proprietorship concern of the Managing Director which is located at

2

Okkal in Ernakulam Dist. whereas the assessee’s manufacturing and

packing unit is at Adimaly in Idukki Dist. Normal commission paid by

the assessee for marketing it’s products is 5%. However, for the sales

effected to the proprietorship concern of the Managing Director the

assessee paid higher discount of 10% which is double the normal rate.

The Assessing Officer noticed that the purpose is to evade payment of

tax in respect of 5% because the Managing Director’s concern being

engaged in export is entitled to deduction under Section 80HHC of the

I.T. Act. Even though the assessee put forward a claim that sales to

Managing Director was in bulk and the packing was done by the

Managing Director, the assessing officer noticed that during assessment

year 2001-02 export sales were made by the Managing Director from

the very beginning of the previous year 2000-01 and he purchased

certain machinery for packing only in December, 2000. Further it was

established by him in the assessment order that goods immediately on

receipt from the assessee were exported by the Managing Director.

The assessing officer based on these findings disallowed 5% discount

which was confirmed in first appeal. However, on second appeal, the

3

Tribunal allowed the appeal for the assessment year 2001-02 and for

the remaining years also, following the said order, the Tribunal allowed

the claim, against which these appeals are filed by the revenue.

3. On going through the Tribunal’s order and after hearing both

sides, we are unable to sustain the order of the Tribunal because the

Tribunal assumed the claim of the assessee that the additional discount

is attributable to the packing cost incurred by the Managing Director as

true. In order to prove that the Managing Director was left with

packing for export and sale of the commodity locally, it was for the

assessee to prove that sales were in bulk quantity and the Managing

Director was engaged in packing. In this case, the finding by the

assessing officer is that the Managing Director purchased certain

machinery only in December, 2000 whereas goods purchased from the

respondent were from April, 2000 onwards. It is the further finding of

the assessing officer that the goods while in transit from assessee to the

Managing Director straightaway went to the export stream which is

impossible unless the goods were in packed conditions. It is seen from

the order of the Tribunal that Tribunal has not cared to consider any of

4

these findings, nor was there any finding by the Tribunal that the

Managing Director maintained even a facility for packing. We notice

that the Tribunal assumed certain facts which were contrary to the facts

found by the assessing officer and confirmed in first appeal. We

therefore allow the appeals by vacating the orders of the Tribunal.

However, we feel that disallowance cannot be restored as such because

the Managing Director was stated to be engaged in packing at least for

subsequent years and if additional discount of 5% is attributable to

packing cost incurred, certainly disallowance should not be made at

least to the extent made by the assessing officer. It is for the assessee

in co-ordination with the Managing Director to prove that sales were of

bulk quantity and the export was made after sufficient time lag within

which time, the Managing Director packed the commodity for export

and for local sale. In fact, the accounts of the Managing Director

would contain the employees’ strength, purchase of packing materials,

receipt of goods, etc., and the documents pertaining to despatch of

goods for export and local sale which will clearly show whether

Managing Director was engaged in packing. We therefore allow the

5

appeal by setting aside the order of the Income Tax Appellate Tribunal

and remand the assessments to the assessing officer for giving an

opportunity to the assessee as well as to the Managing Director to

prove that packing was done by the Managing Director to justify

additional discount granted and if the assessee fails to do so,

disallowance can be made in the assessment.

4. As already stated, other issues pertaining to disallowance of

small items of expenditure like vehicle expenditure, advertisement

charges, do not give rise to any substantial question of law. We

therefore decline to entertain the appeals on these issues.

Appeals are allowed in part as above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V.K. MOHANAN)
Judge.

kk

6