Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income-Tax vs Hira Lal And Sons
1999 Latest Caselaw 1252 Del

Citation : 1999 Latest Caselaw 1252 Del
Judgement Date : 22 December, 1999

Delhi High Court
Commissioner Of Income-Tax vs Hira Lal And Sons on 22 December, 1999
Equivalent citations: 2000 242 ITR 407 Delhi
Author: M Sarin
Bench: A Kumar, M Sarin

JUDGMENT

Manmohan Sarin, J.

1. In these income-tax references the following question of law has been referred to this court for its opinion :

"Whether, on the facts and in the circumstances of this case, the Income-tax Appellate Tribunal is correct in law in allowing deduction of the expenditure of Rs. 31,864 incurred by the assessee on the foreign customers in view of the express provision contained in Section 37(2B) of the Income-tax Act, 1961 ?"

2. The above question had arisen in the following facts :

(i) The assessee, an exporter of brassware goods, for the assessment year 1975-76 claimed a deduction of Rs. 31,864 on account of expenses incurred on foreign customers. The Income-tax Officer disallowed this expenditure holding the same to be in the nature of entertainment expenses. Aggrieved, the assessee had filed an appeal to the Commissioner of Income-tax. The Commissioner of Income-tax, after examining the details of the expenditure, held that the expenses incurred by the assessee could not be termed as petty expense of the type contemplated by the Gujarat High Court in the case of CITv. Patel Bros, and Co. Ltd. [1977] 106 ITR 424. He held that out of the total expenditure of Rs. 31,864 about

Rs. 430 included expenditure on alcohol and about Rs. 24,092 was the expenditure at Hotel Oberoi. He held that only a sum of Rs. 1,864 was expenditure which could be considered to be customary expenditure on providing tea, etc. He, therefore, allowed the expenditure of the sum of Rs. 1,864 and confirmed the disallowance of Rs. 30,000 under section 37(2B).

(ii) The Income-tax Appellate Tribunal, after examining the matter and considering the nature of expenditure incurred, observed that the expenditure had been incurred on foreign customers who came to India. The Commissioner of Income-tax had disallowed Rs. 30,000 being expenditure incurred on five star hotels, which also included alcohol. The Tribunal observed that the expenditure was incurred on foreign customers and even if some alcohol was served to them along with the meals, it would not be transformed into lavish entertainment or wasteful expenditure. The foreign customers staying at the hotel were given meals wholly for the purposes of, business. The Tribunal, accordingly, held that the expenses incurred were not in the nature of entertainment expenditure or lavish entertainment and was allowable business expenditure.

3. It is in these facts that the question noted above has been referred to this court for its opinion.

4. As for the legal position, we may note that Section 37(2B) was inserted by the Finance Act, 1970, providing for disallowance of entertainment expenses incurred in India in computing the profits and gains of business or profession. The entertainment expenditure incurred outside India continued to be admissible for deductions as per limits of Section 37(2A). The Finance Act, 1976, omitted the provision with effect from April, 1977. Thus the said Section 37(2B) remained in operation for the assessment years 1970-71 to 1976-77. As a result of the omission of Section 37(2B) from the assessment year 1977-78, entertainment expenditure incurred in India is also admissible for deduction subject to limits in Section 37(2A).

5. The apex court in the case of CIT v, Patel Bros and Co. Ltd. [1995] 215 ITR 165, considered the meaning of "entertainment expenditure" prior to April 1, 1976, under the Income-tax Act. The apex court also considered the nature of Explanation 2 to Section 37(2A) of the Income-tax Act, 1961. The court in the said case was considering the deduction of expenditure incurred in providing ordinary meals and refreshment to outstation customers according to the customary hospitality and trade usage, satisfying the general test of commercial expediency. These related to a period prior to 1976, as in the instant case. The apex court observed as under (page 172) :

"Generally, 'entertainment expenditure' is an expression of wide import. However, in the context of disallowance of 'entertainment expenditure' as a business expenditure by virtue of Sub-section (2A) of Section

37, the word 'entertainment' must be construed strictly and not expansively. Ordinarily, 'entertainment' connotes something which may be beneficial for mental or physical well being but is not essential or indispensible for human existence. A bare necessity, like an ordinary meal, is essential or indispensable and, therefore, is not 'entertainment'. If such a bare necessity is offered by another, it is hospitality but not entertainment. Unless the definition of 'entertainment' includes hospitality, the ordinary meaning of 'entertainment' cannot include hospitality. For this reason, the expenditure incurred in extending customary hospitality by offering ordinary meals as a bare necessity, is not 'entertainment expenditure' without the aid of the enlarged meaning given to the words by Explanation 2 inserted with effect from April 1, 1976. The definition in Explanation 2 is not the ordinary meaning of the words 'entertainment expenditure', but the enlarged meaning given for the purpose of the Act with effect from April 1, 1976.

The object of Sub-section (2A) is to disallow any lavish expenditure in the form of business expenditure. This is obvious from the several amendments made in the provision from time to time. It is so understood even in the circular issued by the Board. The object of the provision clearly is to allow deduction of the essential business expenditure incurred due to commercial expediency and according to the trade usage excluding the lavish expenditure. The dispute in the present case relates only to the amount which has been held to be essential business expenditure of this kind incurred in providing ordinary meals as bare necessity. In the view taken by us, such expense did not come within the meaning of 'entertainment expenditure' prior to April 1, 1976, when Explanation 2 was brought in by a retrospective amendment made in 1983 of Sub-section (2A) of Section 37. The finding of fact in all cases, therefore, satisfies this test to allow deduction of the expenditure incurred by each assessee and claimed under this head for the period prior to April 1, 1976. . . .

It means that the expenditure incurred by the assessees in providing ordinary meals to outstation customers according to established business practice, was a permissible deduction in spite of Sub-section (2A) of section 37, to which the assessees were entitled in the computation of their total income for the purpose of payment of tax under the Income-tax Act, 1961, during the relevant period prior to April 1, 1976."

6. Learned counsel for the petitioner relying on CIT v. Patel Bros, and Co. Ltd. , submits that the expenditure incurred in five star hotels, including some of it on alcohol was entertainment expense and could not be allowed as deduction. He submitted that the same could not be regarded as hospitality.

7. Having noticed the legal position, we are of the view that in the peculiar facts of the present case, where the expenditure of which deduction is

claimed, was incurred, prior to April 1, 197G, on the living' expense's of the foreign customers of an exporter of brassware, it would come within offering hospitality necessary and expedient for the purposes of business and not within entertainment expenses. The nature of an exporter's business where foreign customers visit India for the purposes of business and are staying in a hotel where meetings are also held, is expenditure which is customary and usual in the nature of the said business and trade. The Tribunal has duly considered these factors and permitted the deduction of the same. In our view, the Tribunal cannot be faulted and has rightly allowed the deduction, especially considering that it would be usual, rather necessary, for an exporter to provide hospitality and living accommodation to its customers. The expenses incurred by the assessee would not be hit by Section 37(2B) as entertainment expenses and would be expenses incurred for the purposes of business.

8. The question referred by the Tribunal, in these peculiar facts, is answered in the affirmative.

 
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