IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA.No. 210 of 2009()
1. THE COMMISSIONER OF INCOME TAX,
... Petitioner
Vs
1. KOCHI REFINERIES LTD.,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :10/11/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
I.T. Appeal Nos.210,275,816,918 & 963 of 2009
....................................................................
Dated this the 10th day of November, 2009.
JUDGMENT
Ramachandran Nair, J.
Heard Standing Counsel appearing for the appellant. The
respondent is a Government of India undertaking engaged in petroleum
refining at Kochi. In fact, the respondent-company has later merged
with another Public Sector Oil Company namely, BPCL. Appeals arise
from the orders of the Tribunal for the assessment years 1994-95 to
1998-99. The Supreme Court has held that in order to file appeal
against a Public Sector Oil Company under the control of the Central
Government, department has to obtain approval from a Committee of
Government Secretaries constituted under the judgment of the Supreme
Court in ONGC & ANOTHER V. COLLECTOR OF CENTRAL
EXCISE reported in JT 1991(4) SC 158. Standing Counsel submitted
that since the assessment files are shifted, he has no information about
the clearance, if any granted. However, we have heard the case on
merits.
2
2. The first question raised is whether the Tribunal was justified
in holding that the expenditure incurred for conducting feasibility
studies for improvement in the efficiency of the operations of the
company is revenue expenditure eligible for deduction under Section
37(1) of the Income Tax Act. Standing Counsel submitted that the
feasibility study involved substantial amount and the result would be
adoption of new technology and methods for improved efficiency in
the running of the company. Therefore, according to him, the
expenditure is capital in nature as an enduring benefit is derived by the
respondent-company. However, on going through the Tribunal’s order,
we find that the Tribunal noticed that no new plant or device is
established by the company as a result of the feasibility study and so
much so, no enduring benefit is achieved by the company. Since the
decision of the Tribunal is based on finding on facts, we reject the
question raised in the appeal as one of of substantial question of law.
3. The next question raised is also similar in nature and the
expenditure involved is the amount spent and accounted as project
overheads. The Tribunal has gone through the details of the amount
3
spent and it was found that it is in the nature of salary paid to the
employees, traveling allowance, printing, stationery etc. Here again,
the department has no dispute that the amount is not actually spent by
the assessee. On the other hand, limited dispute raised is whether the
expenditure is capital or revenue in nature. On detailed examination,
the Tribunal noticed that the expenditure is revenue in nature and so
much so, they allowed the claim. Here again, we do not find any
substantial question of law arising from the orders of the Tribunal.
4. The last question is with regard to the deduction allowed by
the Tribunal under Section 80I of the Income Tax Act in respect of the
investment in 20 MW Captive Power Plant. The reason for
disallowance is that the Captive Power Plant is part of the industrial
unit of the company and it does not constitute a separate industrial
undertaking. We are unable to accept the contention of the department
because the company is engaged in refining petroleum and if power
plant is established, it is certainly a different industrial unit, no matter
the power is generated by using the existing industrial facility. It is the
finding of the Tribunal that besides utilising the power generated by the
4
Captive Power Plant for the purpose of industry itself, the balance is
sold by the company to K.S.E.B. We are in complete agreement with
the finding of the Tribunal that the 20 MW Captive Power Plant is a
separate industrial unit eligible for deduction under Section 80I of the
Act. We do not find any substantial question of law arising from the
finding of the Tribunal that the Captive Power Plant is a separate
industrial unit. Consequently we dismiss all the appeals filed by the
Revenue.
Registry will forward a copy of this judgment to the respondent.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms