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

Central Government Employees ... vs The Commissioner Of Income Tax
2008 Latest Caselaw 1687 Del

Citation : 2008 Latest Caselaw 1687 Del
Judgement Date : 19 September, 2008

Delhi High Court
Central Government Employees ... vs The Commissioner Of Income Tax on 19 September, 2008
Author: Badar Durrez Ahmed
            THE HIGH COURT OF DELHI AT NEW DELHI

%                                  Judgment delivered on: 19.09.2008

+            ITA 407/2007

CENTRAL GOVERNMENT EMPLOYEES
CONSUMER COOPERATIVE SOCIETY LTD                           ... Appellant

                                  - versus -

THE COMMISSIONER OF INCOME
TAX                                                        ... Respondent

Advocates who appeared in this case:

For the Appellant     : Mr Salil Aggarwal with Mr Prakash Kumar
For the Respondent    : Mr R. D. Jolly

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE RAJIV SHAKDHER

1. Whether Reporters of local papers may be allowed to see the judgment ?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported in Digest ?

BADAR DURREZ AHMED, J (ORAL)

1. This appeal is directed against the Tribunal's order dated

20.01.2006 in ITA 2708/D/2002 pertaining to the assessment year

1998-1999. For the year ending 31.03.1998, the assessee had provided

for a sum of Rs 72 lacs under the head "salaries and wages", pending

revision. The Assessing Officer found that this liability had been

provided for in relation to wage revision implemented with effect from

01.07.1997. But, the liability on account of wage revision had not been

ascertained and had not accrued during the year which ended on

31.03.1998. Consequently, the Assessing Officer disallowed the

provision of the said sum of Rs 72 lacs for the assessment year 1998-

1999.

2. Being aggrieved by this disallowance, the assessee took the

matter in appeal before the Commissioner of Income Tax (Appeals),

who agreed with the assessee and allowed its appeal. The addition of

Rs 72 lacs was consequently deleted.

3. In the revenue's appeal before the Tribunal it was urged on

behalf of the revenue that a decision had been taken by the Board that

the wages would be revised with effect from 01.07.1999. This was the

position as existing on the date of the balance sheet, i.e., 31.03.1998. It

was further contended that it was only subsequently that the Board of

Directors of the assessee decided to give effect to the pay revision from

01.07.1997. This decision was taken only in the Board meeting held on

28.09.1998.

4. On behalf of the assesee it was urged that there was enough

indication that the matter of revision of pay was under consideration

even on 31.03.1998. Consequently, it was urged that the accrual of the

liability had occurred during the financial year 1997-1998, that is, in

the year ending 31.03.1998. According to the assessee, the liability had

accrued but it was only quantified later. The assessee also placed

reliance on Accounting Standard 4 issued by the Institute of Chartered

Accountants of India and submitted that note of significant events

occurring after the balance sheet date was required to be taken.

5. Considering the arguments advanced before it, the Tribunal

came to a conclusion that in the case of the assessee the Board of

Directors had taken a conscious decision that no revision of pay should

be made for the period prior to 01.07.1999, as indicated by the minutes

of 65th meeting of the Board of Directors held on 28.09.1998 under

agenda item No. 6. The said minutes have been placed before us in the

appeal paper book. We note that under agenda item No. 6, paragraph

6.1 of the said minutes clearly indicates that the Board considered the

matter in depth, particularly, the issue whether the pay scales should be

revised with effect from 01.07.1997 "in relaxation of the earlier Board

decision that there should be no wage revision before 01.07.1999."

This makes it abundantly clear that as on 31.03.1998 the Board's

decision was that there should be no wage revision before 01.07.1999.

It is only in the Board meeting held on 28.09.1998 that the Board

decided that the scales of pay be revised with effect from 01.07.1997

and not 01.07.1999 and that the next wage revision would be due on

01.07.2002. The Tribunal, therefore, returned a finding that the very

decision to revise the pay scales came into existence only after

31.03.1998, that is, after the end of the previous year under assessment

before the Tribunal. The Tribunal concluded that there was no liability

to pay any extra amount by way of revised pay as on 31.03.1998 and

such liability accrued for the first time during the financial year 1998-

1999 when the decision was taken to revise the pay scales with effect

from 01.07.1997 instead of 01.07.1999 as per the earlier decision.

6. Although the Tribunal took the view that no notification had

been issued by the Central Government indicating the approval to

Accounting Standard 4 in terms of Section 145(2) of the Income Tax

Act, 1961, the Tribunal discussed the applicability of Accounting

Standard 4 itself and concluded that the same was not, in any event,

applicable in the facts of the present case. The Tribunal observed that

the events occurring after the balance sheet should be indicative of a

liability existing at the balance sheet date, but noticed subsequently, or

at least the same should be relating to conditions existing on the

balance sheet date. The Tribunal observed that in the case of the

assessee the condition existing on the balance sheet date, that is, on

31.03.1998 was, at best, the revision of pay being contemplated with

effect from 01.07.1999. The Tribunal observed that there was no

indication of any revision of the pay scales payable by the assessee for

the year 01.07.1997 to 31.03.1998. Consequently, the Tribunal

returned a finding of fact that the liability itself had been incurred by

the assessee only during the financial year 1998-1999.

7. In view of these findings, the decision arrived at by the

Tribunal cannot be faulted. No substantial question of law arises for

our consideration. The appeal is dismissed.

BADAR DURREZ AHMED, J

RAJIV SHAKDHER, J September 19, 2008 SR

 
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