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

Cit vs Thirani Chemicals Ltd.
2005 Latest Caselaw 1627 Del

Citation : 2005 Latest Caselaw 1627 Del
Judgement Date : 1 December, 2005

Delhi High Court
Cit vs Thirani Chemicals Ltd. on 1 December, 2005
Equivalent citations: (2006) 204 CTR Del 146, 2006 155 TAXMAN 233 Delhi
Author: T Thakur

JUDGMENT

T.S. Thakur, J.

The assessed-company, in order to modernize and expand its activities and with a view to augment its long-term capital requirements, raised funds to the extent of Rs. 406.65 lacs during the relevant accounting year by issue of debentures on right basis to the existing shareholders. The expenditure incurred by the assessed in this regard aggregated to Rs. 22,09,889. The assessed claimed deduction of the said amount from its taxable income. The assessing officer, however, came to the conclusion that the expenditure would qualify only for amortization under section 35D of the Act. He further held that the decision of the Supreme Court in India Cements Ltd. v. CIT (1966) 60 ITR 52 (SC) stood nullified by the introduction of section 3bD. In appeal, the Commissioner (Appeals) affirmed the view taken by the assessing officer and held that the expenditure could not be allowed as a revenue expenditure because of the introduction of section 35D with effect from 1-4-1971. In a further appeal before it, the Tribunal reversed that view. The Tribunal held that the CBDT had in Circular No. 66, dated 19-3-1971 observed that the provisions of amortization were not intended to supersede any other provision in the IT law under which the expenditure is allowable as deduction against profits. The circular went on to state that expenditure incurred on the issue of debentures was admissible as deduction by virtue of the decision of the Supreme Court in India Cement's case (supra) and that section 35D did not have the effect of bringing that expenditure within the scope of the expenditure to be amortized against profits over a period of ten years. The Tribunal also held that the circulars issued by the court were binding on the IT authorities, in view of the decision of the Supreme Court in Commr. of Customs v. Indian Oil Corporation (2004) 187 CTR (SC) 297. It accordingly allowed the deduction of the expenditure on the issue of debentures. The present appeal filed by the revenue assails the correctness of the said order.

2. We have heard Ms. Bansal, counsel for the revenue and perused the record. That the circulars issued by the CBDT are binding upon the revenue authorities except where the circulars take a view contrary to the decision of the Supreme Court is fairly well-settled by the decisions of the apex court including that in Indian Oil Corporation's case (supra). Ms. Bansal was, therefore, candid enough to concede that the circulars issued by the Board could not be departed from by the authorities. What she argued was that the circular notwithstanding, section 35D covered cases of expenditure incurred on expansion of the existing business like the respondent's business in the present case and would, therefore, exclude any other provision which may have permitted deduction of expenditure that requires to be amortized under section 35D. There is, in our view, no merit in that contention. The circular in question inter alia says that expenditure incurred on the issue of debentures is an admissible deduction in the light of the decision of the Supreme Court in India Cement's case (supra). It is true that India Cement's case did not directly deal with expenditure incurred on the issue of debentures. That was a case where the assessed had borrowed a loan and the question was whether expenditure incurred on any such loan transaction was an admissible expenditure. The circular all the same extends the logic underlying the said decisions to cases where the expenditure is incurred by the assessed by issue of debentures as is the position in the instant case. If that be so, it is difficult to see how the revenue can still argue that since the case in hand refers to issue of debentures for expansion of an existing business, the expenditure incurred on the same must be amortized. Since the circular/instructions are binding, the revenue would riot be entitled to urge any such contention. To set the controversy at rest, the circular specifically states that expenditure incurred on the issue of debentures will be a permissible deduction notwithstanding the introduction of section 35D. There is, after those instructions, no room for any further debate on the issue. The Tribunal was, in that view, perfectly justified in holding that the expenditure was a permissible deduction and accordingly deleting the additions made by the assessing officer. This appeal does not raise any substantial question of law for our consideration. It accordingly fails and is hereby dismissed.

2. We have heard Ms. Bansal, counsel for the revenue and perused the record. That the circulars issued by the CBDT are binding upon the revenue authorities except where the circulars take a view contrary to the decision of the Supreme Court is fairly well-settled by the decisions of the apex court including that in Indian Oil Corporation's case (supra). Ms. Bansal was, therefore, candid enough to concede that the circulars issued by the Board could not be departed from by the authorities. What she argued was that the circular notwithstanding, section 35D covered cases of expenditure incurred on expansion of the existing business like the respondent's business in the present case and would, therefore, exclude any other provision which may have permitted deduction of expenditure that requires to be amortized under section 35D. There is, in our view, no merit in that contention. The circular in question inter alia says that expenditure incurred on the issue of debentures is an admissible deduction in the light of the decision of the Supreme Court in India Cement's case (supra). It is true that India Cement's case did not directly deal with expenditure incurred on the issue of debentures. That was a case where the assessed had borrowed a loan and the question was whether expenditure incurred on any such loan transaction was an admissible expenditure. The circular all the same extends the logic underlying the said decisions to cases where the expenditure is incurred by the assessed by issue of debentures as is the position in the instant case. If that be so, it is difficult to see how the revenue can still argue that since the case in hand refers to issue of debentures for expansion of an existing business, the expenditure incurred on the same must be amortized. Since the circular/instructions are binding, the revenue would riot be entitled to urge any such contention. To set the controversy at rest, the circular specifically states that expenditure incurred on the issue of debentures will be a permissible deduction notwithstanding the introduction of section 35D. There is, after those instructions, no room for any further debate on the issue. The Tribunal was, in that view, perfectly justified in holding that the expenditure was a permissible deduction and accordingly deleting the additions made by the assessing officer. This appeal does not raise any substantial question of law for our consideration. It accordingly fails and is hereby 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter