Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Room No.107 vs M/S.Citi Bank Na
2011 Latest Caselaw 269 Bom

Citation : 2011 Latest Caselaw 269 Bom
Judgement Date : 22 December, 2011

Bombay High Court
Room No.107 vs M/S.Citi Bank Na on 22 December, 2011
Bench: J.P. Devadhar, A. R. Joshi
                                               1                           itxa5758-10

agk                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                              
                                                      
                         INCOME TAX APPEAL NO.5758 OF 2010



      The Director of Income Tax (International Taxation) 




                                                     
      Room No.107, Scindia House,
      Ballard Estate, Mumbai - 400 038                                  ..Appellant.




                                           
                  Versus     
      M/s.Citi Bank NA
                            
      5th Floor, C-61, Bandra Kurla Complex,
      G Block, Bandra (East), Mumbai 400 051                            ..Respondent.
             
          



      Mr.Suresh Kumar for the appellant.
      Mr.P.J. Pardiwala, Senior Advocate with Mr.B.D. Damodar i/by Kanga & Co. 
      for the respondent.
 




                                           CORAM :  J.P. Devadhar &
                                                    A.R. Joshi, JJ.   

DATE : 22nd December 2011

ORAL JUDGMENT : (Per J.P. Devadhar, J.)

1. The question of law raised by the Revenue in this appeal reads

thus :-

2 itxa5758-10

"Whether, on the facts and circumstances of the case and in law, the Income Tax Appellate Tribunal was right in providing

the relief of Rs.3,57,34,509/- under Section 36(1)(viia) of the Act which is far in excess 5% of the total income assessed

after appeal effect at Rs.5,20,86,28,184/- without appreciating the fact that the deduction as per Section 36(1) (viia) of the Act is to be limited to 5% of the gross total income ?"

2. The assessee is a banking company incorporated in USA. In the

previous year relevant to the assessment year 2000-01, the assessee had

written off bad debts in its books of account amounting to Rs.52.36 crores

and had made provision for bad doubtful debts aggregating to Rs.

34,61,58,000/-. The opening credit balance in the provision for bad and

doubtful debts account was Rs.2 crores which according to the assessee was

allowable in the assessment year 1999-2000.

3. In the return of income filed for AY 2000-01, the assessee

claimed deduction of bad debts under Section 36(1)(vii) at Rs.

50,36,39,689/- and deduction of provisions for bad and doubtful debts under

Section 36(1)(viia) at Rs.26,01,36,049/-. The said sum of Rs.50,36,39,389/-

was arrived at by reducing from the bad debts of Rs.52,36,39,689/- written

off, a sum of Rs.2 crores which was the deduction under Section 36(1)(viia)

claimed by the assessee for AY 1999-2000. The deduction under Section

36(1)(viia) at Rs.26,01,36,049/- was worked out at 5% of the adjusted total

income.

4. In the assessment order passed on 20th March 2002, the

3 itxa5758-10

assessing officer made several dis-allowances as a result whereof, the total

income went up and consequently the deduction at 5% of the assessed total

income under Section 36(1)(viia) was computed at Rs.30,82,06,745/- as

against Rs.26,01,36,049/- claimed by the assessee. The assessing officer

deducted the closing provision for bad and doubtful debts of Rs.

30,82,06,475/- determined under Section 36(1)(viia) while calculating the

bad debts allowable under Section 36(1)(vii) of the Act.

5.

Challenging the assessment order, the assessee filed an appeal

before the Commissioner of Income Tax (A). By an order dated 26th July

2004, the Commissioner of Income Tax (A) deleted various dis-allowances

made by the assessing officer. As regards the allowance of bad debts is

concerned, the Commissioner of Income Tax (A) upheld the stand taken by

the assessing officer that in terms of the proviso to Section 36(1)(vii), the

bad debts written off during the year have to be adjusted by the closing

provision for bad debts and not the opening provision for bad debts.

6. While giving effect to the order of the Commissioner of Income

Tax (A) on 29th March 2005, the assessing officer recomputed the deduction

allowable under Section 36(1)(viia), as the total income stood reduced on

account of deletion of various dis-allowances by the Commissioner of Income

Tax (A). Accordingly, after giving effect to the order of the Commissioner of

Income Tax (A), the deduction under Section 36(1)(viia) was computed at

Rs.27,41,63,404/- instead of Rs.30,82,06,745/- as originally computed. The

4 itxa5758-10

differential amount was thus neither allowed under Section 36(1)(vii) nor

under Section 36(1)(viia) of the Act.

7. Challenging the order of the assessing officer dated 29th March

2005, the assessee filed an appeal before the Commissioner of Income Tax

(A) who allowed the claim of the assessee by enhancing the deduction under

Section 36(1)(vii) to the extent the deduction that has been reduced under

Section 36(1)(viia) of the Act. Challenging the order of the Commissioner of

Income Tax (A), the Revenue had filed an appeal which was dismissed by the

Income Tax Appellate Tribunal on 5th August 2009. The present appeal is

filed to challenge the order of the Income Tax Appellate Tribunal dated 5th

August 2009.

8. It is the contention of the Revenue that once the assessment

order is modified by reducing the deduction allowed under Section 36(1)

(viia) (at 5% of the total income) from Rs.30,82,06,745/- to Rs.

27,41,63,404/-, then the amount so reduced could not be allowed as

deduction as it would amount to allowing deduction in excess of 5% of the

total income under Section 36(1)(viia)(b) of the Act, which is not permissible

in law.

9. On behalf of the assessee, it is, however, contended that in the

present case, it is not in dispute that the total deduction allowable on account

of writing off of the bad debts is Rs.52.36 crores. It is contended that the

5 itxa5758-10

assessee being eligible for deduction under Section 36(1)(vii) and 36(1)

(viia), the total deduction under these provisions could not exceed Rs.52.36

crores. As the deduction under Section 36(1)(viia) was originally computed

at Rs.30,82,06,745/-, the balance amount was allowable under Section 36(1)

(vii). In view of the order of the Commissioner of Income Tax (A), the total

income stood reduced and consequently deduction under Section 36(1)(viia)

stood reduced at Rs.27,41,63,404/-. It is contended that since Rs.

27,41,63,404/- out of Rs.52.36 crores is allowable under Section 36(1)(viia),

the balance amount has been correctly allowed under Section 36(1)(vii) of

the Act.

10. Before dealing with the rival contentions, we may quote the

provisions of Section 36 of the Act, to the extent relevant herein :

"Other deductions.

36. (1) The deductions provided for in the following clauses shall be allowed in respect of the matters dealt with therein, in computing the income referred to in section 28 -

           (i)     ---------





           (ii)    ---------
           (iii)   ---------
           (iv)    ---------
           (v)     ---------
           (vi)    ---------

(vii) subject to the provisions of sub-section (2), the amount of any bad debt or part thereof which is written off as irrecoverable in the accounts of the assessee for the previous year :

Provided that in the case of an assessee to which clause (viia)

6 itxa5758-10

applies, the amount of the deduction relating to any such debt or part thereof shall be limited to the amount by which such

debt or part thereof exceeds the credit balance in the provision for bad and doubtful debts account made under that clause.

Explanation. - For the purpose of this clause, any bad debt or part thereof written off as irrecoverable in the accounts of the assessee shall not include any provision for bad and doubtful debts made in the accounts of the assessee;

(viia) in respect of any provision for bad and doubtful debts made by -

                   (a)     ------

                   (b)
                                    

a bank, being a bank incorporated by or under the laws of a country outside India, an amount not exceeding five per cent of the total income

(computed before making any deduction under this clause and Chapter VIA);

(c) ------"

11. Section 36 of the Act, thus, provides that where an assessee in

the previous year writes off any debt as irrecoverable in the books of

accounts maintained by it, then, subject to the proviso to Section 36(1)(vii)

and Section 36(2) of the Act, the entire amount written off is allowable as

deduction under Section 36(1)(vii) of the Act. The proviso to Section 36(1)

(vii) inserted by Finance Act, 1985 with effect from 1st April 1985 provides

that in the case of an assessee to which clause (viia) applies, the deduction in

relation to such debt shall be limited to the amount by which such debt

exceeds the credit balance in the provision for bad and doubtful debts made

under clause (viia) to Section 36(1) of the Act.

7 itxa5758-10

12. The first question to be considered herein is, whether the

expression 'credit balance' in the proviso to Section 36(1)(vii) is relatable to

the opening credit balance in the provision for bad and doubtful debts

account as on 1st April of the relevant accounting year or the closing credit

balance as on 31st March of the relevant accounting year. In view of the

Boards' Instruction No.17/2008 dated 26th November 2008, it is clear that the

expression 'credit balance' in the proviso to Section 36(1)(vii) is relatable to

the opening credit balance in the provision for bad and doubtful debts

account i.e. the balance brought forward as on 1st day of April of the relevant

accounting year.

13. The question then to be considered is, whether the deduction

allowed in the present case under Section 36(1)(vii) and under Section 36(1)

(viia) exceed the limits prescribed under the respective sections ? Under

Section 36(1)(vii) of the Act any bad debt written off as irrecoverable in the

accounts of the assessee is allowable deduction. Proviso to Section 36(1)(vii)

provides that in the case of an assessee to which clause (viia) of Section

36(1) applies, the deduction under Section 36(1)(vii) shall be limited to the

bad debt that exceeds the credit balance in the provision of bad and doubtful

debts account maintained under Section 36(1)(viia) of the Act. It is not in

dispute that the assessee is a bank incorporated by or under the laws of a

country outside India. Therefore, under clause (b) of Section 36(1)(viia), the

assessee is entitled to a deduction in respect of any provision made for bad

8 itxa5758-10

and doubtful debts, to the extent, not exceeding five per cent of the total

income computed before making any deduction under clause (viia) of Section

36(1) and Chapter VIA of the Act.

14. Admittedly, the opening credit balance in the provision for bad

and doubtful debts account was Rs.2 crores which according to the assessee

was allowable in the assessment year 1999-2000. The lower authorities have

not disputed this contention of the assessee. If the above amount of Rs.2

crores is held allowable in the assessment year 1999-2000, then, the opening

credit balance in the provision for bad and doubtful debt as on the first day of

the accounting year being 'nil', the entire amount of Rs.52.36 crores written

off would have been allowable under Section 36(1)(vii) of the Act.

15. In the present case, pursuant to the order in appeal, the total

income stood reduced and consequently the deduction under Section 36(1)

(viia) originally computed at Rs.30.82 crores was computed at Rs.27.41

crores. If the amount of Rs.27.41crores was treated as the opening credit

balance in the provision for bad and doubtful debts account, then, as per the

proviso to Section 36(1)(vii), the deduction under Section 36(1)(vii) out of

the amount of Rs.52.36 crores had to be limited to the amount that exceeds

Rs.27.41 crores. In other words, out of the overall deduction of Rs.52.36

crores allowable on account of bad debts written off, if Rs.27.41 crores was

treated as the opening credit balance in the provision for bad and doubtful

debts account maintained by the assessee, then as per the proviso to Section

9 itxa5758-10

36(1)(vii), the deduction under Section 36(1)(vii) would be limited to the

amount that exceeds Rs.27.41 crores.

16. The argument of the Revenue that if the decision of the Tribunal

is accepted, then, it would amount to allowing deduction in excess of 5% of

the total income under Section 36(1)(viia) of the Act is without any merit,

because, by the impugned decision the deduction under Section 36(1)(viia)

is maintained at 5% of the total income, that is, at Rs.27.41 crores. It is only

the deduction under Section 36(1)(vii) is varied on account of the variation

in the deduction allowed under Section 36(1)(viia) of the Act.

17. For the aforesaid reasons, the decision of the Tribunal in holding

that out of the bad debts written off in the assessment year in question

amounting to Rs.52.36 crores, if Rs.27.41 crores (at 5% of the total income)

is allowed under Section 36(1)(viia), then, the amount exceeding Rs.27.41

crores has to be allowed under Section 36(1)(vii) of the Act cannot be

faulted.

18. In the result, the appeal filed by the Revenue fails and the same

is hereby dismissed with no order as to costs.

                           (A.R. Joshi, J.)                                (J.P. Devadhar, J.)





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter