Citation : 2001 Latest Caselaw 584 Bom
Judgement Date : 23 July, 2001
JUDGMENT
V. C. Daga, J.
1. Being aggrieved by the judgment and order of the Tribunal dated 12.7.1999, the Department has filed the present appeal under Section 260A of the Income Tax Act, 1961 ('Act' for short). The respondent herein is a Co-operative Society running sugar factory. The appeal relates to the Assessment Year 1990-91.
THE ISSUE
The question of law placed for consideration reads as under : "Whether on the facts and in the circumstances of the case and in law the I.T.A.T was justified in holding that the Government audit fees payable by the respondent is not a duty, cess or tax as envisaged in Section 43B, when ultimately such payment goes to the State Treasury?"
THE FACTS
The essential facts are straight forward.
In the Assessment Year in question, the Assessing Officer made disallowance under Section 43B of the Act, in respect of outstanding Government Audit Fees amounting to Rs. 1,63,925/-. Being aggrieved by the aforesaid order, the assessee filed an appeal before the Commissioner of Income Tax (Appeals), Kolhapur, who confirmed the order of Assessing Officer, and held that the audit fees are paid in accordance with the rates fixed by the Co-operative department as such, it cannot be treated as remuneration:
Being aggrieved by the aforesaid order, the Assessee filed further appeal before the Income Tax Appellate Tribunal, Pune Bench, Pune. The Tribunal following its earlier decision in the case of Kumbhi Kasari Sahakari Sakhar Karkhana Ltd. allowed the claim of the assessee, holding that the Government Audit Fees is not duty, cess or tax payable to the Government as understood under Section 43B of the Act. This order is the subject matter of challenge in the present appeal.
SUBMISSIONS
Shri J.P. Deodhar, learned Counsel appearing for the Appellant, submitted that the Act does not define the term 'duty' and/or 'fees', therefore, it should be understood in the general sense assigned to the term fees, which is understood as payment to public body in exchange of service. On this analogy, he submitted that payment of audit fees by the assessee to the Co-operative department of the State would fall within the sweep of either of the above terms, as such the Assessing Officer was justified in making disallowance under Section 43B of the Act.
Per contra, the learned Counsel appearing for the Respondents tried to support the order of the Tribunal and submitted that levy of audit charges is nothing but the charges as required to be paid under Rule 74 of the Rules framed under Maharashtra Co-operative Societies Act, 1960 for getting the accounts of the societies audited,. It has not been paid by the assessee by way of tax, duty, cess or fees as envisaged under Section 43B of the Act.
THE STATUTORY PROVISIONS
Adverting to the finding on the issue raised in this appeal, let us turn to the relevant statutory provisions governing the issue in question. Income Tax Act, 1961 :
"43-B. Certain deductions to be only on actual payment - Notwithstanding anything contained in any other provisions of this Act, a deduction otherwise allowable under this Act in respect of -
(a) any sum payable by the assessee by way of tax, cess or fee, by whatever name called, under any law for the time being in force; or;
(b) .......
(c) .......
(d) .......
(e) .......
shall be allowed irrespective of the previous year in which the liability to pay such sum was incurred by the assessee according to the method of accounting regularly employed by him only in computing the income referred to in Section 28 of that previous year in which such sum is actually paid by him."
Maharashtra Co-operative Societies Act, 1960 :
"81. Audit- (1)(a) The Registrar shall audit, or cause to be audited at least once in each co-operative year, by a person authorised by him by general or special order in writing on this behalf the accounts of every society which has been given financial assistance including guarantee by the State Government, or Government undertakings, from time to time, and the accounts of the Apex Societies, State and District level Federal Societies, District Central Cooperative Banks, Co-operative Sugar Factories, Urban Co-operative Banks, Cooperative Spinning Mills, District and Taluka Sale and Purchase Organisations, and any such Society or class of Societies which the State Government may, from time to time, by notification in the Official Gazette, specify."
Maharashtra Co-operative Societies Rules, 1961 :
Rule 74. Levy of audit charges and supervision charges - (1) The Registrar may payable annually on or before a specified date by all or any class of societies including the societies in liquidation as such rate as may be fixed by him with the approval of the State Government. Such charges, if not paid, by the specified date, shall be recoverable under Sub-section (2) of Section 155.
(2) The State Government may authorise the Registrar to grant total or partial exemption from the payment of audit charges and/or supervision charges assessed to any society or class of societies."
FINDINGS
Having heard the parties, it is clear that the provisions of Section 43B of the Act provides for certain deductions, while computing income referred to in Section 28 of the previous year, if any sum is actually paid by the assessee in that year. One of such item is deduction of the amount paid by way of tax, duty, cess or fee by whatever name called. The question is what do you mean by 'tax', 'duty', 'cess', or 'fees' referred to in Sub-section (1)(a) of Section 43B. Can the levy of audit charges be termed as 'fees' as contemplated under the said section? It is needless to mention that in most of the legislations, tax includes, tax, toll, cess, rate, fee or other impost. Readily available legislation in this behalf is M.P. Panchayats Act. In the said Act, the word 'tax' has been defined in Section 2(xxxiii) as follows :
" "tax" includes a tax, toll, cess, rate, fee or other impost leviable under this Act, but does not include a fine."
"The tax is a compulsory extraction of money by a public authority for public purposes. Toll is a payment in respect of some benefit advantage or service, generally for use of another's property. A cess is a tax imposed for some specific purpose with reference to some goods. A fee is a payment levied by the State in respect of services performed by it for the benefit of the individual. A duty is a tax levied on a commodity."
Section 43B when refers to the word 'tax' in association of the words 'tax', 'duty' or 'cess', then the word 'fee' will take colour from other words in whose association it appears. Even otherwise, when particular words pertaining to a class, category or genus are followed by general words, the general words are construed as limited to things of the same kind as those specified. This rule of ejusdem generis applies when "(1) the statute contains an enumeration of specific words; (2) the subject of enumeration
constitute a class or category; (3) that class or category is not exhausted by the enumeration and (5) there is no indication of a different legislative intent.
As held by the Apex Court in the case of Amar Chandra Chakcraborty v. The Collector of Excise, Government of Tripura, there is no generic difference between a tax and fee, though broadly a tax is a compulsory extraction as part of a common burden without promise of any specific advantages to the Classes of tax payers whereas fee is payment for services rendered, benefit provided or privileges conferred. The specific benefit or advantage to the payers of fees may even be secondary as compared with primary motive of regulation in public interest.
On the aforesaid canvass applying the well recognised principles of interpretation concept of 'fees' referred to in Section 43B cannot be equated with levy of audit charges payable for getting the audit of the accounts done. The word 'fee' has been used in books of accounts of the assessee loosely, in general commercial sense as normally understood in the trading society since payments were made to the co-operative department of the State through Registrar in exchange of services of the Auditors availed by the assessee. Levy of audit charges are nothing but price required or demanded for services rendered by the Government Auditors. In other words, the expenses were nothing but payment made or charged or compensation for utilising services of the Auditors i.e. payment of money for professional services. Such payment, in our view, is beyond the mischief of Section 43B. The fee contemplated or envisaged under Section 43B is the payment of the nature referred to by the Supreme Court in the case of Amar Chandra Chakrabarty (supra). It is an expenditure which the assessee has incurred wholly and exclusively for the purpose of business and is an allowable expenditure. The provisions of Section 43B does not apply to the Government Audit charges. Thus, disallowance of Rs. 1,63,925/ - on account of outstanding Government Audit fees could not have been done by the Assessing Officer nor the same could have been affirmed by the C.I.T. As such the Tribunal rightly allowed the same.
THE CONCLUSIONS
Accordingly, the above question is answered in the affirmative i.e., in favour of the assessee and against the revenue.
2. In the result, the appeal is dismissed with no order as to costs.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!