Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income-Tax vs Malegaon Sahakari Sakhar ...
2005 Latest Caselaw 740 Bom

Citation : 2005 Latest Caselaw 740 Bom
Judgement Date : 28 June, 2005

Bombay High Court
Commissioner Of Income-Tax vs Malegaon Sahakari Sakhar ... on 28 June, 2005
Equivalent citations: (2005) 199 CTR Bom 658, 2005 279 ITR 19 Bom
Author: J Bhatia
Bench: S Radhakrishnan, J Bhatia

JUDGMENT

J.H. Bhatia, J.

1. These appeals are preferred by the Revenue under Section 260A of the Income-tax Act, 1961, challenging the order of the Income-tax Appellate Tribunal.

2. The respondents in these appeals, being co-operative sugar factories, made certain deductions from the price of sugarcane crop supplied by the members of the society, for different purposes. Those deductions were included in the income of the society by the Assessing Officer. The Commissioner of Income-tax (Appeals) allowed the claims of the assessees partly and finally the matters were taken up before the Income-tax Appellate Tribunal.

3. Income-tax Appeal No. 9 of 1999 is arising out of Income-tax Appeal No. 1034./PN/97, pertaining to the assessment year 1991-92 wherein the following substantial question of law is raised:

"Whether on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal relying on the decision of the Special Bench of the Income-tax Appellate Tribunal in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. [1992] 198 ITR (AT) 78 (Pune), was right in deleting the addition of Rs. 27,01,937 made on account of interest on NRD holding that the various funds/deposits deducted by the assessee-society out of the sugarcane purchase price payable to the cane growers are not trading receipts of the assessee."

4. In Income-tax Appeal No. 10 of 1999 arising out of Income-tax Appeal No. 66/PN/91 pertaining to the assessment year 1987-88, the following substantial question of law is raised:

"Whether on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal relying upon the Special Bench in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. reported in [1992] 198 ITR (AT) 78 (Pune) was right in deleting the following additions by holding that various funds/deposits collected by the assessee-society out of sugarcane purchase price payable to the cane growers, are not the trading receipts of the assessee as held by the Supreme Court in the case of CIT v. Bazpur Co-operative Sugar Factory Ltd. [1988] 172 ITR 321.

(1) Non-refundable deposit Rs. 10,16,585

(2) Famine relief fund Rs. 3,81,436

(3) Sugarcane development fund Rs. 1,90,717

(4) Education fund Rs. 47,694 ?"

5. In Appeal No. 12 of 1999 arising out of Income-tax Appeal No. 1081/ PN/97 pertaining to the assessment year 1992-93 decided by the Income-tax Appellate Tribunal, the following substantial question of law is raised:

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal relying upon the Special Bench of the Income-tax Appellate Tribunal Pune's decision in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. reported in [1992] 198 ITR (AT) 78 was right in deleting the following additions, by holding that various funds/deposits collected by the assessee-society out of sugarcane purchase price payable to the cane growers are not the trading receipts of the assessee as held by the hon'ble Supreme Court in the case of CIT v. Bazpur Co-operative Sugar Factory Ltd. .

(i) Non refundable deposit Rs. 75,66,600

(ii) C. M. relief fund (Net) Rs. 6,45,110

(iii) Cane development fund Rs. 8,61,088

(iv) Water scarcity fund Rs. 11,82,259

(v) Interest on NRD Rs. 81,69,978 ?"

6. In Appeal No. 19 of 1999 arising out of Income-tax Appeal No. 1016/ PN/97 pertaining to the assessment year 1994-95, the following substantial question of law has arisen:

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal relying upon the Special Bench in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. reported in [1992] 198 ITR (AT) 78 (Pune) was right in deleting the additions made on account of non-refundable deposits, C.M's relief fund, area development fund, cane development fund, small savings fund and interest on non-refundable deposits by holding that various funds/ deposits collected by the assessee-society out of sugarcane purchase price payable to the cane growers are not the trading receipts of the assessee ?"

7. In Appeal No. 21 of 1999 arising out of Income-tax Appeal No. 440/PN/ 97 pertaining to the assessment year 1994-95, the following question of law has arisen:

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal relying upon the Special Bench in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. reported in [1992] 198 ITR (AT) 78 (Pune) was right in deleting the additions made on account of non-refundable deposits, C.M's relief fund, area development fund, cane development fund and interest on non-refundable deposits by holding that various funds/deposits collected by the assessee-society out of sugarcane purchase price payable to the cane growers are not the trading receipts of the assessee ?"

8. In Income-tax Appeal No. 24 of 1999 arising out of Income-tax Appeal No. 310/PN/94 pertaining to the assessment year 1991-92, the following substantial question of law has arisen:

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal relying upon the Special Bench of the Income-tax Appellate Tribunal Pune's decision in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. reported in [1992] 198 ITR (AT) 78 was right in deleting the following additions, by holding that various funds/deposits collected by the assessee-society out of sugarcane purchase price payable to the cane growers are not the trading receipts of the assessee as held by the hon'ble Supreme Court in the case of CIT v. Bazpur Co-operative Sugar Factory Ltd. .

1. Non refundable deposit Rs. 14,84,302

2. C. M. relief fund Rs. 70,403

3. Cane development fund Rs. 5,93,994 ?"

9. In Appeal No. 26 of 1999 arising out of Income-tax Appeal No. 914/PN/ 97 pertaining to the assessment year 1991-92 the following substantial question of law is raised:

"Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that if the 'college fund' collected (together with the education fund or independently) is at the instance of sugar control order then the addition on account of college fund cannot be sustained being a non-trading receipt as held by the Special Bench in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. reported in [1992] 198 ITR (AT) 78 (Pune)?"

10. In Appeal No. 27 of 1999 arising out of Income-tax Appeal No. 1100/ PN/1994 pertaining to the assessment year 1991-92, the following substantial question of law has arisen:

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal relying upon the Special Bench in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. reported in [1992] 198 ITR (AT) 78 (Pune) was right in deleting the additions made on account of non-refundable deposits, C.M's relief fund, hutment fund, education fund and interest on non-refundable deposits by holding that these various funds/deposits collected by the assessee-society out of sugarcane purchase price payable to the cane growers are not the trading receipts of the assessee ?"

11. In Appeal No. 28 of 1999 arising out of Income-tax Appeal No. 1099/ PN/94 pertaining to the assessment year 1990-91, the following substantial question of law has arisen:

"Whether on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal relying upon the Special Bench in the case of Shri Chatrapati Sahakari Sakhar Karkhana Ltd. reported in [1992] 198 ITR (AT) 78 (Pune) was right in deleting the additions made on account of non-refundable deposits, C.M's relief fund, hutment fund, education fund and interest on non-refundable deposits by holding that these various funds/deposits collected by the assessee-society out of sugarcane purchase price payable to the cane growers are not the trading receipts of the assessee?"

12. Heard learned counsel for the appellants and the respondents in all the appeals. Admittedly, under the bye-laws and rules of the co-operative societies and the sugar factories in the State of Maharashtra, certain deductions are made from the price of sugarcane supplied by the members of the societies for different purposes. The deductions are made for one or the other purposes noted below:

1. Non-refundable deposit.

2. Interest on non-refundable deposit.

3. C. M's relief fund.

4. Famine relief fund.

5. Hutment fund.

6. Y. B. Chavan Memorial fund.

7. Eduation fund.

8. Cane development fund.

9. Area development fund.

10. College fund.

11. Water scarcity fund.

13. In the matter of Bazpur Co-operative Sugar Factory Ltd. , in view of the rules and bye-laws of the Co-operative sugar factory in U. P. laying down the terms and conditions of deductions on account of non-refundable deposits, the Supreme Court laid down that the non-refundable deposits deducted from the price of sugarcane supplied by the farmers was income or trading receipt for the sugarcane factory and therefore, it could not be deducted from income. The Assessment Officers added these deposits in the income relying upon the authority in the matter of Bazpur Co-operative Sugar Factory. However, in Shri Chatrapati Sahakari Sakhar Karkhana Ltd. v. Deputy CIT reported in [1992] 198 ITR (AT) 78 (Pune), the Special Bench of the Income-tax Appellate Tribunal at Pune analysed the provisions of the Maharashtra Co-operative Societies Act, the rules and bye-laws of the co-operative society laying down the terms and conditions about the deductions and distinguished these terms and conditions from those, in the matter of Bazpur Co-operative Sugar Factory Ltd. , the Special Bench of the Tribunal held that in view of the provisions of law and rules obtaining in Maharashtra, deduction on account of non-refundable deposits was not income in the hands of the co-operative society and therefore, it could not be added in the income of the society. Relying on that authority, the Income-tax Appellate Tribunal refused additions of some of these deductions in the income. Hence, the present appeals have been preferred.

14. Mr. Inamdar, learned counsel for the respondents pointed out that pending the present appeals, the decision of the Special Bench of the Income-tax Appellate Tribunal was challenged before the Bombay High Court (see CIT v. Chhatrapati Sahakari Sakhar Karkhana Ltd. ) in 15 questions and the Division Bench of this court held that the non-refundable deposits are trading receipts whereas, the deductions on account of area development fund, cane development fund, hutment fund, Y. B. Chavan Memorial fund, C.M's relief fund, education fund are not trading receipts and therefore, not taxable. Accordingly, the appeals and references were disposed of by the High Court. The sugar co-operative societies impugned the decision of the High Court in so far as it decided the question against them and the Revenue preferred an appeal so far as the decision went against it. The said appeals have been disposed of by the Supreme Court on September 8, 2004. The said judgment in Siddheshwar Sahakari Sakhar Karkhana Ltd. v. CIT with CIT v. Shri Chatrapati Sahakari Shakar Karkhana Ltd. . Most of the points raised in the appeals before this court are already covered by the Supreme Court judgment in the said case.

15. Bye-law No. 60 provides for fixation of cane price by the board of directors every year. Bye-law No. 61-A provides that every year the society shall collect from the members non-refundable deposits at the rate not less than Re. 1 per ton of sugarcane supplied by them. It also provides as to how the deposits shall be used and also about the rate of interest to be paid on the deposits. Bye-law No. 61-B provides for deductions as non-refundable deposits after a certain period not exceeding 5 years. After analysing all the said bye-laws, the-hon'ble Supreme Court pointed out the following salient features (page 16 of [2004] 270 ITR):

"1. The price of sugarcane is fixed every year by the board of directors, on a consideration of relevant factors.

2. However, so long as the share capital contribution of the State Government and/or the loans taken on capital account from IFCI and other Central financial institutions remain outstanding, the price as fixed by the State Government is liable to be paid by the society.

3. Every year the society shall collect from the members supplying sugarcane a non-refundable deposit at the minimum rate of Re.1 per ton. In fixing the rate, the board of directors has to take into account the liabilities towards the loan due to IFCI and other loans borrowed for capital expenditure and the repayment of time deposits received from the members.

4. The society should continue to collect the deposits so long as it holds Government share capital and other loans (on capital account) are outstanding. However, the deposits collected by the society shall not exceed three times the shares held by the members.

5. The rate of interest on the deposits collected shall not exceed 12 per cent.

6. The non-refundable deposit shall not be refunded to the members till the Government share capital and term loans taken from IFCI, etc., towards capital expenditure are repaid fully. On such repayment, the management of the society may convert such deposits into shares.

7. The amount of deposits collected shall be utilized for the repayment of term loans taken for the purpose of capital expenditure.

8. The amount collected as deposit can be transferred to the name of any other member on an application submitted in this behalf.

9. On ceasing to be a member for whatsoever reason, the non-refundable deposit standing to his credit may be transferred to any other member's account subject to the approval of the board of directors or can be refunded to such member or his legal heirs with the approval of the board of directors, but such refund can only be granted after the lapse of one year, that too after considering the financial position of the society."

16. After taking into consideration the character of the deposits, particularly, the payment of interest on such deposits, conversion of deposits into additional shares, transferability/heritability and refundability, the Supreme Court came to a conclusion that the non-refundable as well as the refundable deposits are not the trading receipts and income for the society as there is a provision for payment of interest on such deposits. Deposits are shown in wealth of the members. The interest is also an expenditure of the society and it goes to the concerned member depositor.

17. Taking into consideration the provisions of the Maharashtra Cooperative Societies Act, the bye-laws and the Government directives, the hon'ble Supreme Court held that Chief Minister's relief fund, Y. B. Chavan Memorial fund, hutment fund are also not trading receipts for the society because the society collects the amount from the members and makes over the same to the Chief Minister's relief fund or the Y. B. Chavan Memorial fund or to the Collector for providing facilities to the hutments. The famine relief fund is also a kind of Chief Minister's famine relief fund and the society cannot retain that amount, and therefore, the same cannot be treated to be a trading receipt or income of the society. In view of the above the Supreme Court judgment in Shri Chatrapati Sahakari Shakar Karkhana Ltd. it is settled that deductions towards non-refundable deposits, interest on non-refundable deposits, Chief Minister's relief fund, famine relief fund, hutment fund and Y. B. Chavan Memorial Fund are not trading receipts or income. Therefore, they cannot be included in the income of the society.

18. It should be noted that the Supreme Court also considered the provisions about the collection of amounts towards area development fund and cane development fund. Having considered the scheme, the Supreme Court held that the amounts realised on account of the cane development fund reach the assessee as his income and are utilised by the assessee for the benefit of it and its members. And therefore, the deductions made from cane price towards the cane development fund should be treated as income of the assessee. As such, this point is also covered by the Supreme Court.

19. Their Lordships of the Supreme Court observed that on June 21, 1988, the Agriculture and Co-operation Department of the Government of Maharashtra framed certain directive principles laying down the modalities of utilisation of the area development fund in exercise of powers under Section 79A of the Maharashtra State Co-operative Societies Act. The receipts in the form of area development fund always remained with the assessee-society. It was contended that there is specific legal obligation for the society to spend the said fund for specific purposes which are unrelated to the business of the sugar factories. And therefore, such receipts cannot be treated as income of the assessee. Their Lordships left this point open for the fresh determination by the Income-tax Appellate Tribunal.

20. As far as education fund is concerned, this point is covered by the decision of the Division Bench of this court in Krishna Sahakari Sakhar Karkhana Ltd. v. CIT . It was found that it is clear from the provisions of Section 68 of the Maharashtra Co-operative Societies Act read with rule 53 of the rules that it is a statutory obligation of the co-operative society to contribute to the education fund at the rate of 25 paise per ton of sugarcane crushed per year, subject, however, to the maximum of Rs. 50,000. This contribution was made to the State federal society and the said contribution was held to be an expenditure directly connected or related to the carrying on of the assessee's business. In view of this finding of this court in Krishna Sahakari Sakhar Karkhana Ltd. v. CIT , deductions on account of education fund cannot be treated as trading receipts. Therefore, such amount cannot be added to the income of the society.

21. There is no material before this court to find out under what provisions and for what purpose, the deductions towards the college fund were made by Vinayak Sahakari Sakhar Karkhana Ltd., the respondent in Appeal No. 26 of 1999 and how the college fund is utilised. Therefore, it will be difficult to give any finding on the same. This subject may be left open for fresh consideration by the Tribunal. Similarly, there is no material before us to show under what provisions the deductions are made towards the water scarcity fund and how that amount is utilised. Therefore, it is difficult to conclude as to whether the said fund is a trading receipt or not. Hence, in our considered opinion, the question about the water scarcity fund may also be left open for fresh consideration by the Tribunal.

22. In view of the above finding in Appeal No. 9 of 1999, we answer the question in the affirmative; that is, in favour of the assessee and dismiss the appeal.

23. In Appeal No. 10 of 1999, we hold that the Tribunal was right to the extent of non-refundable deposits, famine relief fund and education fund, however, it was not correct as far as sugarcane development fund is concerned and we answer the question accordingly. In the result, the appeal is partly allowed.

24. In Appeal No. 12 of 1999 we hold that the Tribunal was right in refusing to add non-refundable deposits, interest on non-refundable deposits and Chief Minister's relief fund. However, it was not correct to the extent of the cane development fund. As there was no material about the manner of utilisation of the water scarcity fund, we remand the matter to the Tribunal for fresh consideration after hearing of the parties. In the result, the appeal is partly allowed.

25. In Appeal No. 19 of 1999, we hold that the Tribunal was right in refusing to add the non-refundable deposits, interest on non-refundable deposits, C. M/s relief fund, small savings fund but it was not correct to the extent of cane development fund. The question to the extent of area development fund stands remanded back to the Tribunal for fresh consideration of the hearing of the parties as directed by the Supreme Court in CIT v. Shri Chatrapati Sahakari Shakar Karkhana Ltd. Accordingly, the appeal is allowed partly.

26. In Appeal No. 21 of 1999, we hold that the Tribunal was right in disallowing the addition of non-refundable deposits and the C. M's relief fund in the income but was not correct in disallowing addition of cane development fund for the reasons given above. The Tribunal shall hear and decide afresh about the area development fund. Accordingly, the appeal is partly allowed.

27. In Appeal No. 24 of 1999, we hold that the Tribunal was right in disallowing the addition of non-refundable deposits and C.M's relief fund in the income of the society but was not correct in respect of cane development fund. Accordingly, the appeal is partly allowed.

28. In Appeal No. 26 of 1999, we uphold the findings of the Tribunal, deleting the addition of education fund from the income of the society and we also uphold the directions given by the Tribunal to restore the question of addition of the college fund to the file of the Assessment Officer for deciding the matter afresh after taking into consideration the material that may be placed on record by the parties. In the result, the appeal stands dismissed.

29. In Appeal No. 27 of 1999, we answer the question in the affirmative and uphold the findings of the Tribunal and in the result, the appeal stands dismissed.

30. In Appeal No. 28 of 1999, we answer the question in the affirmative and uphold the findings of the Tribunal and in the result, the appeal stands dismissed.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter