Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Central Provinces Manganese Ore ... vs Commissioner Of Income Tax ...
2017 Latest Caselaw 606 Bom

Citation : 2017 Latest Caselaw 606 Bom
Judgement Date : 8 March, 2017

Bombay High Court
Central Provinces Manganese Ore ... vs Commissioner Of Income Tax ... on 8 March, 2017
Bench: V.A. Naik
ITRs  4TO6/02,7/95&18/98                                 1                  Common  Judgment

         IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                   NAGPUR BENCH, NAGPUR.
                   INCOME TAX REFERENCE No. 4/2002
                                            WITH
                   INCOME TAX REFERENCE No. 5/2002
                                            WITH
                   INCOME TAX REFERENCE No. 6/2002
                                            WITH
                   INCOME TAX REFERENCE No. 7/1995
                                            WITH
                  INCOME TAX REFERENCE No. 18/1998
M/s Central Provinces Manganese Ore
Company Limited, Nagpur.                                                             APPLICANT
                                      .....VERSUS.....
The Commissioner of Income-Tax, 
(Vidarbha), Nagpur.                                                                    RESPONDENT

                       Shri K.P. Dewani, counsel for the Assessee.
                    Shri Anand Parchure, counsel for the Department.

                                       CORAM :SMT.VASANTI  A  NAIK AND
                                                     V.M. DESHPANDE, JJ.           

DATE : 8 TH MARCH, 2017.

ORAL JUDGMENT (PER : SMT.VASANTI A NAIK, J.)

Whether on the facts and in the circumstances of the case, the

income of the assessee was assessable under the head 'business' rather

than income from 'other sources' is a question that is referred to this

Court for a decision in all the reference applications. The other two

questions that are referred are consequential and our answers to the same

would depend upon our answer to the aforesaid question that is referred

for a decision. In reference No.4 of 2001, an additional question 'whether

on the facts and in the circumstances of the case no income from interest

on the loan to Shri Ramprasad could be assessed during the assessment

year even on accrual basis, is also framed. Since the parties to all the

ITRs 4TO6/02,7/95&18/98 2 Common Judgment

reference applications are M/s Central Provinces Manganese Ore

Company Limited, Nagpur and the Income Tax Department, the

reference applications are heard together and are decided by this

common judgment.

2. Few facts giving rise to the questions that are referred for a

decision, are stated thus:-

The applicant-Assessee is a company registered in Great

Britain. The assessee has a branch in Nagpur. The assessee-Company

was dealing in the extraction and sale of manganese ore. The assessee

had under its control about 21 mines and in the year 1962, the

Government of India took over most of them. In 1973, steps were

initiated by the Government of India to take over the remaining mines as

also 49% share of the assessee in MOIL. However, the mines as well as

the share was finally taken over by the Government in the year 1977. As

soon as the assessee-Company became aware about the decision of the

Government of India to take over the mines in the year 1973, the assessee

decided to venture into another business. The assessee, therefore,

amended its Memorandum and Articles of Association to cover the

business of banking and money lending. This was done by the assessee-

Company by passing a special resolution on 08.06.1973. In furtherance

of the said object, as per the amended Memorandum and Articles of

ITRs 4TO6/02,7/95&18/98 3 Common Judgment

Association, the assessee advanced loan to about eight reputed companies

between 1973 to 1975. The loan was advanced on execution of pro-notes

and by mortgage of immovable property. On 09.02.1978, the Reserve

Bank of India informed the assessee that it was permitted to continue its

branch establishment in India only up to 30.06.1978 and that was only

for the purpose of winding up of the affairs of the assessee-Company and

the settlement of its pending matters. The Reserve Bank of India

permitted the assessee to confine its activities to the realization of its

assets and the permission for retention was extended from year to year up

to the relevant years, i.e. 1984-85, 1988-89, 1989-90, 1990-91, 1991-92

and 1992-93 with which we are concerned. The last installment of

recovery from one of the debtors, i.e. Ritz Hotel was fixed by the High

Court in July-1990. In respect of the loan that was recoverable from

MOIL, efforts were continued by the assessee even during the last

relevant assessment years. The term deposits from the bank had to be

frequently renewed or encashed according to the exigencies of business.

It was the assessee's case that the business activities continued during the

relevant assessment years and in view of the year to year extension

granted by the Reserve Bank of India in respect of the permission for

retention, the assessee had to maintain its branch and establishment for

the aforesaid business activity and was, therefore, required to incur

establishment expenses. The assessing officer disallowed the expenses in

full. The Commissioner of Income Tax (Appeals) allowed the expenses of

ITRs 4TO6/02,7/95&18/98 4 Common Judgment

audit and legal charges in full but, disallowed remaining expenses to the

extent of 20%. In some of the earlier years, the assessee had incurred

losses in the business and the department, after determining the loss,

refused to allow its set off. The income tax authorities held that the

income derived by the assessee from interest and the amount that was

recovered by the assessee would not fall under the head 'business' but,

would fall under the head income from 'other sources'. The Tribunal

rejected the claim of the assessee in the appeal filed by the assessee

before the Tribunal and upheld the finding of the assessing officer

disallowing the set off and holding that the income of the assessee was

not business income but, was income from other sources. In the aforesaid

factual background, the following questions were referred to this Court in

these reference applications for a decision:-

I. Whether on the facts and in the circumstances of the case, the

income of the assessee was assessable under the head

'business' rather than 'other sources'?

II. Whether on the facts and in the circumstances of the case,

there was any justification in law for the ad-hoc disallowance

of 20% of the establishment expenses?

III. Whether on the facts and in the circumstances of the case, the

set off of losses of earlier years could be allowed as a

deduction during this year?

ITRs 4TO6/02,7/95&18/98 5 Common Judgment

In reference No.4 of 2002, the following question is also

framed:-

IV. Whether on the facts and in the circumstances of the case, no

income from interest on the loan to Shri Ramprasad could be

assessed during the relevant year even on accrual basis?

3. The question that needs to be decided by us at the outset is

the first question that is referred to us and if the same is answered in the

affirmative and in favour of the assessee, the second and the third

question would necessarily be required to be decided in favour of the

assessee.

4. Shri Dewani, the learned counsel for the assessee, submitted

that the authorities harped upon the absence of license from the Reserve

Bank of India in respect of the business of money lending and financing

with the assessee to record a finding that the assessee could not have

advanced the loan to the eight parties to whom the advances were said to

have been made. It is stated that it could be gathered from the material

on record that in the year 1978, the Reserve Bank of India had permitted

the assessee to continue its branch establishment till 30.06.1978 for the

purpose of winding up of the affairs and there was permission by the

Reserve Bank of India to carry on the activities in respect of retention

from year to year. It is submitted that it is not disputed that loan was

ITRs 4TO6/02,7/95&18/98 6 Common Judgment

advanced to about eight parties by the assessee during the years 1973 to

1975 and it is also established from the material on record that in respect

of some companies, the amount was recoverable in the late 1980's and for

one of the companies, i.e. Ritz Hotel in the year 1990 in view of the

orders of the High Court. It is submitted that though the advances were

made by the assessee between 1973 to 1975, the recovery of the said

amount continued till the year 1990 and even thereafter. It is submitted

that while the recoveries were being made, the assessee had to maintain

its establishment at Nagpur and for maintaining the branch

establishment, the assessee had to incur establishment expenses. It is

submitted that the Tribunal has erroneously held that as the assessee did

not possess the license for banking and money lending it could not have

carried on the said business and the income from the business carried on

by the assessee would not be business income. It is submitted that in

almost similar set of facts, the Gujarat High Court has held that the

income derived by the assessee-Company in that case from deposits and

loans would be income from business and not income from other sources.

It is submitted that in the case before the Gujarat High Court, in the

assessment year in question, interest income was derived from loans

advanced to five parties and the Gujarat High Court held that the activity

of the assessee of advancing moneys to various parties was a sort of an

organized activity undertaken by the assessee-Company and, therefore,

the income from that activity was liable to be taxed as profits and gains of

ITRs 4TO6/02,7/95&18/98 7 Common Judgment

business and not as income from other sources. It is stated that the facts

involved in the present case and the case before the Gujarat High Court

are not only similar but are almost identical. It is stated that the case of

the assessee in the present case is on a stronger footing as the loan is

advanced by the assessee in this case to almost eight parties while

carrying on its business of financing.

5. It is then submitted on behalf of the assessee that the heads of

income are mutually exclusive and the time of the receipt does not decide

the question under which particular head such receipt should be assessed.

The learned counsel relied on the judgment of the Hon'ble Supreme Court

in the case of Nalinikant Ambalal Mody Versus S.A.L. Narayana Row,

reported in 1966 (61) ITR 0428 to canvass that the heads of income

must be decided not by considering the assessee's income but, by applying

the common notions of practical men. It is submitted that the assessee in

the case before the Hon'ble Supreme Court was a practicing advocate in

the High Court and after he was elevated to the Bench of the Court, some

outstanding fees were received by him and in that background, the

Hon'ble Supreme Court held that the receipts could not have been

brought under the residuary head of income from other sources and

should have been considered under the head 'profits and gains of business

or vocation'. It is submitted that by applying the said test, it could be

deduced that though the loan was advanced by the assessee to the parties

ITRs 4TO6/02,7/95&18/98 8 Common Judgment

in the years that were previous to the relevant assessment years, since the

loan was realized by the assessee during the relevant assessment years,

the income from the receipts so made and the interest on the same should

be considered as business income and not the income from other sources.

It is lastly submitted on behalf of the assessee by relying on the judgment

of the Hon'ble Supreme Court in the case of The Commissioner of Income

Tax Versus Piara Singh and the judgment in the case of Dr.T.A. Quereshi

Versus The Commissioner of Income Tax, reported in 1980 (124) ITR 40

and 2006(157) Taxman 514 that assuming that the petitioner did not

possess a valid license from the Reserve Bank of India for the purpose of

banking and money lending but, since the assessee was no doubt carrying

on a business in banking and money lending, the loss suffered by the

assessee in the said business or the expenses incurred by the assessee

for the establishment of such business were liable to be deducted.

It is submitted that in the aforesaid cases, the assessees were involved

in the business of smuggling and contraband goods and still the

Hon'ble Supreme Court held that the confiscation of currency notes

in the business of smuggling and the seizure of the stock of heroin

in the business of contraband goods was allowable as business

expenditure.

6. As regards the additional question referred to in the case of

Ramprasad, the learned counsel relied on the judgment of the Bombay

ITRs 4TO6/02,7/95&18/98 9 Common Judgment

High Court, dated 11.06.2014 in Income Tax Appeal No.221 of 2012 to

canvass that the accrued income on non-performing assets could not have

been added. It is submitted that in the said case before the High court,

the Tribunal had misdirected itself in law in making the addition in respect

of the accrued income of the non-performing asset and the High Court

held that since the income could not have been realized by the assessee,

the addition was liable to be deleted. It is submitted that the case in hand

is on a better footing than the case before the Bombay High Court. It is

submitted that it was therefore necessary for the assessing officer not to

include the income on accrual basis but the claim of the assessee was

wrongfully rejected.

7. Shri Parchure, the learned counsel for the respondent-

department, supported the order of the Income Tax Appellate Tribunal.

The learned counsel relied on paragraphs 11 and 12 of the order of the

Income Tax Appellate Tribunal in the appeal arising out of the matter

pertaining to the assessment years 1980-81 to 1983-84 to canvass that a

finding of fact is recorded by the Tribunal that the assessee has not

discharged its onus that it was actually carrying on the business

activity during the period under consideration. It is submitted that the

Tribunal has rightly held that it was necessary for the assessee to prove

not only that it had obtained prior permission to carry on business but,

also a special license to carry on the banking business. It is submitted

ITRs 4TO6/02,7/95&18/98 10 Common Judgment

that it is observed by the Tribunal that the assessee was maintaining a

dormant existence and continued its existence only for the purpose of

winding up. It is submitted that the authorities have rightly recorded a

finding of fact that the income derived by the assessee is income from

other sources and not income from business. The learned counsel relied

on the judgment of the Bombay High Court, reported in 1991(57)

Taxman 47 (Godavari Sugar Mills Ltd. Versus Commissioner of Income

Tax).

8. It appears on a perusal of the order of the Income Tax

Appellate Tribunal and on applying the tests laid down by the

Hon'ble Supreme Court and the Gujarat High Court in the judgments

referred to hereinabove that it would be necessary to answer the

reference in favour of the assessee and against the department. We find

on a reading of the judgment of the Gujarat High Court in the case of

Motilal Hirabhai (Supra) that in that case also, like the assessee in this

case, initially, the assessee was running a textile mill and after the

textile mills were closed down in view of the government decision, the

assessee-Company before the Gujarat High Court decided to do the

business of banking and financing. While doing the said business, the

assessee before the Gujarat High Court had not secured any specific

license for the banking business and the assessee had advanced loans to

about five parties. In the said case, the Gujarat High Court, after

ITRs 4TO6/02,7/95&18/98 11 Common Judgment

considering the material on record, came to a conclusion that the

activity undertaken by the assessee, of advancing moneys to various

parties was a sort of organized activity undertaken by the assessee-

Company and, therefore, the income from that activity was liable to be

taxed as profits and gains of business and not the income from other

sources. In the judgment of the Gujarat High Court, the High Court

observed that it is well established that it is for the revenue to establish

that the income earned by an assessee is within a particular taxing

provision and that it is on that account liable to be taxed as such.

The facts involved in the case before the Gujarat High Court and the

case in hand are almost identical. In the present case also, like the case in

the Gujarat High Court, the assessee was carrying on some other business,

i.e. the business in mining and after the Government of India took initial

steps to take over the mines in the year 1973, the assessee thought of

venturing in the business of banking and money lending as a fresh

avenue. Advances were made by the assessee-Company to about eight

parties and it is not in dispute that the loan advanced to Ritz Hotel was

recoverable in July-1990 as per the order of the High Court and the MOIL

had not cleared its dues even in the year 1990-91 and efforts were made

to recover the same. In the instant case also, like in the case of the

assessee before the Gujarat High Court, the assessee amended its

Memorandum and Articles of Association and included the business of

banking and money lending in its objects. It is not disputed that the

ITRs 4TO6/02,7/95&18/98 12 Common Judgment

assessee had advanced loan to about eight parties in the 1970s, as

could be gathered from the facts incorporated in the order of the

Income Tax Appellate Tribunal in the appeal pertaining to the

assessment year 1984-85. Since the loans were not recovered and the

business of banking and money lending was being wound up, the

assessee had to continue with its establishment at Nagpur and also had

to incur expenses for the business establishment. The facts involved

in the case before the Gujarat High Court and the present case are

similar and it would be necessary to hold in the circumstances of the

case that the activity of advancing money to about eight parties by

the assessee was a sort of an organized activity based on the

object mentioned in the Memorandum and Articles of Association

of the company and the income that was derived by the assessee was

liable to be taxed as income from business and not income from other

sources.

9. The observation of the Tribunal that since during the relevant

assessment years, the loan was not advanced, the income of the assessee

should be considered as income from other sources and not income from

business is not well founded. It is held by the Hon'ble Supreme Court in

the case of Nalinikant Ambalal Mody (Supra) that the amount received by

the assessee therein, who was a practicing lawyer in the High Court, after

he was elevated as a Hon'ble Judge to the High Court would represent the

ITRs 4TO6/02,7/95&18/98 13 Common Judgment

outstanding fees and the same was liable to be taxed under the head

'business income' and not 'income from other sources'. It is held by the

Hon'ble Supreme Court that the moneys received by the Hon'ble Judge in

that case after his elevation represented the outstanding dues of

professional work and as they were the fruits of the professional activity

of the assessee they could be charged to tax only under the head 'business

income'. By applying the test laid down by the Hon'ble Supreme Court in

the case of Nalinikant Ambalal Mody (Supra), it could be safely said that

the moneys received by the assessee from the eight parties during the

relevant assessment years would also be the fruits of the activity of

banking and money lending that was admittedly carried on by the

assessee during the year 1973 to 1975. The learned counsel for the

assessee has rightly relied on the judgments of the Hon'ble Supreme Court

in the case of Piara Singh (Supra) and Dr. T.A. Quereshi (Supra) to

substantiate his submission that even assuming that the assessee did not

possess a license in banking and money lending, nonetheless the expenses

incurred by the assessee for the business establishment in the business of

banking and money lending were liable to be deducted. In the case of

Piara Singh (Supra), currency notes were confiscated from the assessee,

who was carrying on the business of smuggling and it was held that the

confiscation of the currency notes is a loss occasioned in pursuing the

business and the said loss that springs directly from the carrying on of the

business was allowable as business loss. If the loss in the business of

ITRs 4TO6/02,7/95&18/98 14 Common Judgment

smuggling is allowable as business loss, it is difficult to digest that the

expenses incurred by the assessee-Company for the business

establishment for banking and money lending without a license, should

not be deducted. In the case of Dr.T.A. Quereshi (Supra), the assessee

was dealing in contraband goods and was engaged in the transport and

sale of heroin and it was held that the heroin seized from the assessee's

stock in trade could be allowable as business loss. The incidental

questions that are referred to this Court for a decision are answered by

the judgments of the Hon'ble Supreme Court in the case of Piara Singh

and Dr.T.A. Quereshi in favour of the assessee. It is also necessary to refer

to the judgment in the case of Commissioner of Income Tax Versus

Paramount Premises (Private) Limited, reported in 1991 (190) ITR 259,

relied on by the counsel for the assessee to hold that the interest earned

on deposits for short period with banks or given as loans would be

receipts arising out of the business activity and, hence, the same would be

assessable as business income. While deciding the appeals, the Income

Tax Appellate Tribunal did not consider the facts involved in this case in

detail and also the law that could have applied to the same before

upholding the finding of the Commissioner of Income Tax (Appeals) that

the entire expenses incurred by the assessee for maintaining its

establishment at Nagpur for the purpose of its business activity could not

have been deducted. Though some findings are recorded in paragraphs

11 and 12 of the order of the Tribunal on which reliance is placed by the

ITRs 4TO6/02,7/95&18/98 15 Common Judgment

counsel for the department, we find that the factual aspects involved in

the case are not considered in either the said paragraphs or in the other

part of the order. It is also conspicuous to note that although the

Tribunal had dismissed the appeals of the assessee after holding that the

income of the assessee was income from other sources and not income

from business and the expenses incurred for the business of the assessee

cannot be deducted, the Tribunal has in its order, dated 30.12.1991 on an

application for reference filed by the department under Section 256(1) of

the Act held that once the assessee was permitted to carry on the business

even for a limited period and the after effect of that business continued

for some time, the assessee could not be denied the expenses incurred for

the purpose of settling its tax matters and winding up as they are nothing

but continuance of the business activity. Surprisingly, the Tribunal also

records in the order made on the application under Section 256(1) of the

Act, that once the finding is given that the assessee is trying to carry on its

activity only with a view to recover its debts, then there is no other way

but to allow the bad debts and the trading losses. It is surprising that the

said observations go contrary to the observations made by the Tribunal in

all its earlier orders and assist the case of the assessee. It is also

surprising that though Chapter IV of the Income Tax Act deals with the

computation of only business income and also refers to certain deductions

to be made on actual payments under Section 43-B of the Act, the

assessing officer while passing the order for the relevant assessment years

ITRs 4TO6/02,7/95&18/98 16 Common Judgment

1992-93, after holding that the income of the assessee was the income

from other sources, applied Section 43-B that relates to the business

income and disallowed the claim of gratuity payable, on the ground that

actual payment of gratuity was not made as per the provisions of Section

43-B of the Act.

10. As regards the fourth question pertaining to the assessment of

income from interest on the loan advanced to Ramprasad, it would be

necessary to note that the assessee had advanced a sum of Rs.2,00,000/-

to Shri Ramprasad in the year 1975 on a pro-note with interest of 12%

per annum. Ramprasad paid the interest to the assessee only till

31.03.1978 and thereafter did not pay a single pie towards interest or

principal. As nothing could be recovered from the party, the loan was

ultimately written off in the year 1984 by the assessee. The assessee

claimed that since no real income was earned by the assessee, nothing

could be assessed in respect of the same. In the aforesaid set of facts, we

find that the Income Tax Appellate Tribunal was not justified in adding

accrued interest on the loan advanced to Shri Ramprasad, which was

ultimately written off in the year 1984. An addition in respect of the

accrued income of the non-performing asset could not have been made.

Since the income could not have been realized by the assessee, the

addition was liable to be deleted.

ITRs 4TO6/02,7/95&18/98 17 Common Judgment

11. Hence, we hereby hold that in the facts and circumstances of

the case, the income of the assessee was assessable under the head

'business' and not income from 'other sources'. Having answered the

aforesaid question in favour of the assessee, we hold that in the

circumstances of the case, there was no justification in law for the

disallowance of 20% of the establishment expenses. We further hold that

the set off of losses of earlier years could be allowed as deduction during

the relevant assessment year. We also hold that in the circumstances of

the case, no income from interest on the loan to Shri Ramprasad could be

assessed during the relevant assessment year on accrual basis when the

loan was written off in the year 1984.

Having answered the reference as aforesaid, the reference

applications stand disposed of with no order as to costs.

\




                 JUDGE                                        JUDGE

APTE





 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter