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

Commissioner Of Income Tax Delhi ... vs Triveni Engineering & Industries ...
2009 Latest Caselaw 235 Del

Citation : 2009 Latest Caselaw 235 Del
Judgement Date : 23 January, 2009

Delhi High Court
Commissioner Of Income Tax Delhi ... vs Triveni Engineering & Industries ... on 23 January, 2009
Author: Badar Durrez Ahmed
*             THE HIGH COURT OF DELHI AT NEW DELHI

%                                     Judgment delivered on 23.01.2009

+             ITA 1293/2008

COMMISSIONER OF INCOME TAX
DELHI -VI, NEW DELHI                                      ... Appellant


                                      - versus -


TRIVENI ENGINEERING &
INDUSTRIES LIMITED                                        ... Respondent

WITH

+ ITA 1298/2008

COMMISSIONER OF INCOME TAX DELHI -VI, NEW DELHI ... Appellant

- versus -


TRIVENI ENGINEERING &
INDUSTRIES LIMITED                                        ... Respondent

                                        AND

+             ITA 1326/2008

COMMISSIONER OF INCOME TAX
DELHI -VI, NEW DELHI                                      ... Appellant


                                      - versus -


TRIVENI ENGINEERING &
INDUSTRIES LIMITED                                        ... Respondent



ITA Nos. 1293/08, 1298/08 & 1326/08                               Page No.1 of 6
 Advocates who appeared in this case:
For the Appellant     : Ms Prem Lata Bansal
For the Respondent    : Mr Ajay Vohra with Ms Kavita Jha and Mr Sriram Krishna


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

1. These three appeals pertain to the assessment years 1994-95,

1995-96 and 1997-98 arising out of the common order dated

14.02.2008 passed by the Income-tax Appellate Tribunal in ITA Nos.

294 and 295/Del/2003 and ITA No.1961/Del/2004 respectively.

2. The revenue is aggrieved by the fact that the Income-tax

Appellate Tribunal allowed the expenditure incurred by the assessee in

connection with the modernization and expansion of, inter alia, its

Deoband and Ramkola units by treating the same as expenditure of a

revenue nature. The appellant / revenue is further aggrieved by the fact

that the tribunal allowed the said expenditure although the assessee, in

its books of accounts, had treated the same as capital expenditure. The

appellant / revenue has also raised the issue that the tribunal had

ITA Nos. 1293/08, 1298/08 & 1326/08 Page No.2 of 6 permitted deduction of administrative expenses incurred in the course

of the renovation of the two units.

3. The Assessing Officer as well as the Commissioner of

Income-tax (Appeals), in each of the three years in question, disallowed

the expenditure under the head "administrative expenses" incurred in

connection with modernization and expansion of the Deoband and

Ramkola units, by holding that the expenditure had been incurred for

acquiring a benefit of an enduring nature and consequently it was

capital in nature. The Assessing Officer had also noted that the

expenditure had been capitalized in the books of accounts maintained

by the assessee and, therefore, the assessee was asked to explain as to

why the said expenditure should not be treated as capital in nature. The

assessee offered the explanation that the expenditure had been incurred

to improve the profitability of the company inasmuch as, after such

expenditure, the assessee would be in a position to crush more

sugarcane in its Deoband and Ramkola units. The Assessing Officer,

however, did not accept this explanation and capitalized the

administrative expenditure and allowed depreciation thereon @ 25%.

The Commissioner of Income-tax (Appeals) confirmed the views of the

Assessing Officer.

4. The tribunal noted the arguments of the learned counsel for

the assessee that the administrative expenses were not the actual

ITA Nos. 1293/08, 1298/08 & 1326/08 Page No.3 of 6 expenses, but were estimated at 3% of the cost of machinery or

building put to use in the years in question. It was also contended that

the expenses were not for installation of new machinery or erection of

new building or transportation of material and that they were purely

administrative expenses of a revenue nature. It was also pointed out

that the assessee had undertaken the expansion of its existing sugar

mills with a view to enhance their capacities.

5. After hearing the arguments on behalf of the assessee as well

as the revenue, the tribunal observed that there was no dispute about

the fact that the assessee had been carrying on its sugar business in a

number of units, including its units at Deoband and Ramkola. The

assessee had modernized these two units with a view to achieve a

greater capacity. In this process, certain capital expenditure was

incurred and administrative expenses had been allocated on an estimate

basis towards the renovation and modernization of the said units. The

tribunal held that though the expenses had been capitalized in the

books of accounts of the assessee, this would not be conclusive of the

nature as to whether the expenditure was of a capital nature or a

revenue nature. The tribunal followed the decision of the Supreme

Court in the case of The Kedarnath Jute Manufacturing Co. Limited

v. The Commissioner of Income Tax (Central), Calcutta : 82 ITR 363

to hold that entries in the books of accounts of the assessee were not

ITA Nos. 1293/08, 1298/08 & 1326/08 Page No.4 of 6 conclusive of the nature of expenses. The tribunal thereafter examined

the issue as to whether in a continuing business, when expenditure is

incurred for renovation of its existing units, the said expenditure would

be of a capital or a revenue nature. The tribunal followed the decision

of this court in the case of CIT v. Relaxo Footwears Limited: 293 ITR

231. In that decision, this court, following its earlier decision in the

case of CIT v. Modi Industries Limited: 200 ITR 341(Del), held that

as the new unit was part of the existing business and there was no

dispute that there was unity of control and interlacing of the units, the

expenses incurred by the assessee for the setting up of a new unit,

would be of a revenue nature. We find that, in the present case, the

tribunal has correctly applied the decision of this court in Relaxo

Footwears Limited (supra). The administrative expenses would be of

a revenue nature as there was continuity of business. The tribunal, in

our view, has correctly concluded that the authorities below had erred

in holding the said expenditure to be of a capital nature. We agree with

the conclusion of the tribunal that the whole of the expenditure is to be

allowed as revenue expenditure and consequently there would be no

question of grant of depreciation on such expenditure.

6. In these circumstances, we feel that no interference with the

impugned order of the tribunal is called for. The tribunal has correctly

ITA Nos. 1293/08, 1298/08 & 1326/08 Page No.5 of 6 appreciated the law on the point and has applied the same to the

undisputed facts.

7. No substantial question of law arises for our consideration.

The appeals are dismissed.

BADAR DURREZ AHMED, J

RAJIV SHAKDHER, J January 23, 2009 dutt

ITA Nos. 1293/08, 1298/08 & 1326/08 Page No.6 of 6

 
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