Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Triveni Engineering Works Ltd. vs Commissioner Of Income Tax
1997 Latest Caselaw 983 Del

Citation : 1997 Latest Caselaw 983 Del
Judgement Date : 13 November, 1997

Delhi High Court
Triveni Engineering Works Ltd. vs Commissioner Of Income Tax on 13 November, 1997
Equivalent citations: 1998 232 ITR 639 Delhi
Author: R Lahoti
Bench: J Goel, R Lahoti

JUDGMENT

R.C. Lahoti, J.

1. This common order shall govern the disposal of IT Refs. Nos. 234 of 1978 and 235 of 1978, both at the instance of the assessee and arising out of two assessment years seeking opinion of the High Court on the following questions of law :

Asst. yr. 1971-72

"1. Whether, on the facts and in the circumstances of the case, the amount of Rs. 4 lakhs debited by the assessee to deferred revenue expenditure technical know-how payment was expenditure of capital nature ?

2. Whether, on the facts and in the circumstances of the case, the Tribunal erred in law in holding that the assessee-company was not entitled to depreciation in respect of the said amount of Rs. 4 lakhs ?

3. Whether, on the facts and in the circumstances of the case, the assessee was entitled to the development rebate amounting to Rs. 84,513 ?

4. Whether, on the facts and circumstances of the case, the payments of Rs. 5,000 to Kreli (India) (P) Ltd. Rs. 11,000 to M. M. Bilaney & Co., and Rs. 3,000 to M.M. Consultancy Bureau constituted revenue expenditure ?"

Asst. yr. 1972-73

"1. Whether, on the facts and in the circumstances of the case, the amount of Rs. 4 lakhs debited by the assessee to deferred revenue expenditure technical know-how payment was expenditure of capital nature ?

2. Whether, on the facts and circumstances of the case, the Tribunal erred in law in holding that the assessee-company was not entitled to depreciation in respect of the said amount of Rs. 4,00,000 ?

3. Whether, on the facts and in the circumstances of the case, the payment of Rs. 20,000 to S. P. Chopra and Rs. 7,500 paid to D. S. Dang constituted revenue expenditure ?"

Questions Nos. 1 and 2 (for the asst. yrs. 1971-72 and 1972-73) :

2. So far as questions Nos. 1 and 2 for the two assessment years are concerned, it was conceded at the Bar that in view of two decisions of the Delhi High Court rendered in the case of this very assessee for the earlier assessment years, the questions have been rendered merely academic and hence need not be answered. The decisions are Triveni Engineering Works Ltd. v. CIT and Triveni Engineering Works Ltd. v. CIT (1985) 156 ITR 202 (Del) : TC 13R.470. The former decision is in a reference arising out of the asst. yrs. 1965-66 to 1968-69 relating to this very amount of expenditure. The High Court has held that the expenditure was allowable as revenue expenditure. The benefit has already been claimed by the assessee for the earlier assessment years. In view of the expenditure having been held to be not of capital nature the question of depreciation does not arise, No answer is called for to the questions.

Question No. 3 for the asst. yr. 1971-72

3. The assessee claimed development rebate of Rs. 84,513 on the amount of Rs. 2,94,872 being the cost of new plant and machinery. The ITO did not allow the development rebate on the ground that the assessee had failed to create the statutory development rebate reserve during the asst. yr. 1970-71. From a bare reading of s. 34(3)(a) along with the Explanation (which has been given retrospective effect) it is clear that before any development rebate can be allowed as a deduction the conditions laid down in s. 34 have to be satisfied. One of the conditions is that a reserve has to be created in the previous year. Admittedly, the assessee had not created any such reserve which could have been done merely by book entry and without regard to the fact that the actual funds for putting into the reserve were available or not. Such is the view taken by the Gujarat High Court in Addl. CIT v. Shri Subhlaxmi Mills Ltd. (1975) 100 ITR 188 (Guj) : TC 27R.527 with which we find ourselves in entire agreement. Inasmuch as the assessee's claim for development rebate was disallowed for its failure to have created a reserve, the view taken by the Tribunal cannot be found fault with. Question No. 3 is, therefore, answered in the negative, i.e., against the assessee and in favour of the Revenue.

Question No. 4 for the asst. yr. 1971-72

4. An amount of Rs. 5,000 was paid to Kreli (India) (P) Ltd., for preparing a project report on manufacturing insecticide formulation - an item to be used for improving the quality of cane produced in the area by individual agriculturists and societies. Since the manufacturing of insecticides formulation was not carried out by the assessee and the amount paid was for the project report only, the ITO disallowed the same as capital expenditure.

Rupees 11,000 were paid by the assessee to M. M. Bilaney & Co., and Rs. 3,000 were paid to M.M. Consultancy Bureau, for survey report on extra malarial alcohol. The assessee wanted these reports to put to a better use its by-products, namely, molasses, the assessee did not produce any alcohol during the year under consideration and hence the ITO treated these to be capital expenditure.

All the three items of expenditure were claimed by the assessee as business expenditure.

The Tribunal held that all the three items of expenditure were incurred with a view to manufacturing new products and utilising by-products of the sugar units and if that was so, the question of allowance of these expenses as business expenses did not arise, as they were definitely of capital nature being expenses preliminary to manufacturing the various products. The Tribunal, therefore, affirmed the disallowance made by the authorities below.

5. The test to discriminate between a capital and a revenue expenditure is not straight. An item of expenditure though incurred wholly and exclusively for the purpose of the business may nevertheless be inadmissible as an allowance if it is of a capital nature. The borderline between a capital expenditure and a revenue expenditure is a blurred one. Different minds may come to different conclusions and may yet have valid reasons justifying each of the two view-points. In the leading case of Atherton v. British Insulated and Helsby Cables Ltd. (1925) 10 Tax Cases 155 : (1926) AC 205 (HL), it was held that when an expenditure is made not only once and for all but also with a view to bringing into existence an asset or an advantage for the enduring benefit of a trade, there is a very good reason (in the absence of special circumstances leading to an opposite conclusion) for treating such an expenditure as properly attributable not to revenue but to capital. A perusal of the available case law on the point reveals that the test of enduring benefit has been accepted and applied by and large. It has also been held that the expenditure is to be attributed to capital, if it be made with a view to bringing an asset or advantage into existence and it is not necessary that it should have that result. [Collins v. Joseph Adamson & Co. (1939) 7 ITR 92 (KB) : TC 17R.547].

In Empire Jute Co. Ltd. v. CIT , their Lordships have held :

"There may be cases where expenditure, even if incurred for obtaining an advantage of enduring benefit, may, nonetheless, be on revenue account and the test of enduring benefit may break down. It is not every advantage of enduring nature acquired by an assessee that brings the case within the principle laid down in this test. What is material to consider is the nature of the advantage in a commercial sense and, it is only where the advantage is in the capital field that the expenditure would be disallowable on an application of this test. If the advantage consists merely in facilitating the assessee's trading operations or enabling the management and conduct of the assessee's business to be carried on more efficiently or more profitably while leaving the fixed capital untouched, the expenditure would be on revenue account, even though the advantage may endure for an indefinite future. The test of enduring benefit is, therefore, not a certain or conclusive test and it cannot be applied blindly and mechanically without regard to the particular facts and circumstances of a given case."

6. In the case at hand the amount spent on the project reports was not for the purpose of facilitating the assessee's existing trading operations or enabling management and conduct of the assessee's business to be carried on more efficiently or more profitably while leaving the fixed capital untouched. If only the project reports had been successfully accepted and put into implementation, the assessee would have gone into manufacturing of a new product which would have certainly required investment of fresh capital and coming into existence of additional fixed assets.

The expenditure was, therefore, attributable to capital having been incurred with a view to bringing an asset or advantage into existence and having enduring benefit. Merely because the project did not materialise, the nature of the expenditure would not change to revenue.

Question No. 4 is, therefore, answered in the negative, i.e., in favour of the Revenue and against the assessee.

Question No. 3 for the asst. yr. 1972-73

7. At the very outset we may state that part of the question is misconceived and does not arise on the facts and in the circumstances of the case. As pointed out by learned counsel for the assessee, the CIT(A) has vide para. 2(b) of his order (see p. 28 of the paper-book) allowed the item of Rs. 7,500 as deductible expenditure to the assessee. The Department did not go in appeal. The Tribunal has erroneously assumed the amount of Rs. 7,500 as not constituting revenue expenditure.

So far as the amount of Rs. 20,000 paid to S. P. Chopra is concerned that was incurred on account of legal and professional charges in connection with merger of the company.

In Godfrey Phillips India Ltd. v. CIT (1994) 206 ITR 23 (Bom) : TC 17R.362, it has been held that legal expenses incurred in connection with the amalgamation of the company are of capital nature. We find ourselves in respectful agreement with the view so taken.

In CIT v. Bombay Dyeing & Manufacturing Co. Ltd. (1996) 219 ITR 521 (SC), their Lordships have held that an expenditure incurred towards professional charges of the solicitors' firm for the services rendered in connection with the amalgamation were deductible as revenue expenditure, if it was found that the two companies were carrying on complementary business and the amalgamation was necessary for the smooth and efficient conduct of the business, as it was an expenditure laid out wholly and exclusively for the purpose of the business of the assessee. In the case at hand there is neither such plea raised nor such facts found by the Tribunal.

For the foregoing reasons, it is held that question No. 3 for the asst. yr. 1972-73 is redundant and need not be answered to the extent of Rs. 7,500. The question to the extent of Rs. 20,000 is answered in the negative, i.e., in favour of the Revenue and against the assessee.

8. Both the references stand answered accordingly. No order as to costs.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter