High Court Punjab-Haryana High Court

The Commissioner Of Income Tax vs M/S Punjab Gas Cyclinder Ltd. … on 13 November, 2009

Punjab-Haryana High Court
The Commissioner Of Income Tax vs M/S Punjab Gas Cyclinder Ltd. … on 13 November, 2009
ITR No. 26 of 1996                                                  1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                       ITR No. 26 of 1996 (O&M)
                       Date of decision: November 13, 2009


The Commissioner of Income Tax, Jalandhar            ...Appellant

                       Versus

M/s Punjab Gas Cyclinder Ltd. Ludhiana.              ...Respondent



CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
        HON'BLE MR. JUSTICE GURDEV SINGH


Present:   Mr. Vivek Sethi,Advocate for the appellant.
           Mr. Rajiv Sharma, Advocate, for
           Mr. S.K. Mukhi, Advocate, for the respondent.


ORDER

1. Income-Tax Appellate Tribunal, Chandigarh Bench, has

referred following question of law for opinion of this Court arising out

of its order dated 20.7.1995 in ITA No. 167 of 1990 relating to

assessment year 1985-86:-

“(i) Whether, on the facts and in the circumstances of the

case, the Tribunal was right in law in holding that the

assessee had a right to exercise option to adopt its previous

year from 1.1.1983 to 30.6.1984 under Section 3 (1) (e) (i)

and was not required to obtain permission under Section 3

(4) of the Income-tax Act, on the ground that business had

commenced with effect from 1.12.1983”.

2. The assessee is engaged in the business of manufacturing of
ITR No. 26 of 1996 2

cylinders. It filed return for the assessment year in question by treating

the previous year to be from 1.12.1983 to 30.6.1984. The Assessing

Officer held that this amounted to change of previous year without

permission under Section 3 (4) of the Act and on that ground claim for

loss for that year was rejected. The plea of the assessee was that since

new business of the assessee had commenced on 1.12.1983, provision

under Section 3 (4) was not applicable, as the assessee had a right of

choice under Section 3 (1) (e) (i). The Tribunal upheld the plea of the

assessee with the following observations:-

“In the present case, the only controversy to be determined

is whether the assessee did commence business w.e.f.

1.12.1983? If it was so, the assessee had a right to exercise

option in respect of adoption of the previous year u/s 3 (1)

(3) (i) of the Act. There was no other source of income prior

to 1.12.1983. There was no question of any new source of

income in the hands of the assessee. The ld. Counsel has

explained that it was only by mistake that the assessee while

explaining justification for the change in the previous year,

took the plea that it was a new source of income. But that

plea should not damage the assessee’s case, on the basis of

actual facts. This was also pointed out by the ld. counsel

that even if the previous year adopted by the assessee was

not acceptable and the accounting period was treated as

having ended on 31.12.1983 to 31.12.1984, loss could have

been determined and allowed to be carried forward

accordingly. By way of alternative plea, the ld. Counsel has
ITR No. 26 of 1996 3

contended that the loss upto the period 31.12.1984, should

have been allowed. It is also explained that the loss from

1.1.1983 to 31.12.1983 had been shown in the books of

account at Rs. 1,63,080/-. Loss from 1.3.1983 to 31.12.1983

had been shown in the books of account at Rs. 8,66,671/-.

Loss from 1.1.1984 to 31.12.1984 had been shown at Rs.

18,02,848/-. The plea of the ld. Counsel is that if the loss

upto 30.6.1984 was not allowed after rejecting the assessee’s

plea. In regard to the adoption of previous year, the loss

should have been allowed, treating the accounting year

having been closed on 30.12.1984. But that has also not

been allowed. In any, 1986-87, the year ending has been

shown by the assessee as 30.6.1985, and that has been

accepted. In view of this also, the ld. counsel has claimed

that the revenue, by its very conduct, has allowed the

previous year adopted by the assessee in subsequent

assessment years. We are in agreement with the ld. counsel

that no misc. income had been shown at all in any of the

three earlier years and there was no question of having any

source of income for those years. We also find substance in

the assessee’s plea that there was not net source of income,

though it was explained mistakenly before the A.O. That

from 1.12.1983, the assessee had started earning income

from a new source. Since the facts are said to be otherwise,

the assessee’s mistaken belief is said to be otherwise, the

assessee’s mistaken belief is said to be of no relevant and of
ITR No. 26 of 1996 4

no consequence. Looking to the entire facts, we are of the

view that when the business had commenced w.e.f.

1.12.1983, the assessee-company had a right to exercise the

option to adopt a previous year u/s 3 (1) (e) (i) of the Act.

We, therefore, accept the assessee’s plea that the claim of

loss shown upto 30.6.1984, has to be allowed, treating the

‘previous year’ as ending on 30.67.1984.”

3. We have heard learned counsel for the parties and perused

the record.

4. Learned counsel for the appellant has placed reliance on

Commissioner of Income-tax vs. Ravinder Kumar (1989) 180 ITR 203

(P&H) wherein business not being new business, it was held that choice

of previous year without permission could not be exercised. This

judgment is clearly distinguishable as in the present case, the business

of the assessee has been held to be new business.

5. In view of reasons given by the Tribunal, it stands

established that the business of the assessee commenced on 1.12.1983

and in such a situation the Tribunal was justified in holding that no

prior permission was required under Section 3 (1) (e) (i). The question

referred, thus, has to be answered against the revenue and in favour of

the assessee.

6. Reference is disposed of.


                                          (ADARSH KUMAR GOEL)
                                                   JUDGE



November 13, 2009                           (GURDEV SINGH )
prem                                              JUDGE
 ITR No. 26 of 1996   5