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

Dabur India Ltd. vs Commissioner Of Income Tax
2010 Latest Caselaw 3870 Del

Citation : 2010 Latest Caselaw 3870 Del
Judgement Date : 19 August, 2010

Delhi High Court
Dabur India Ltd. vs Commissioner Of Income Tax on 19 August, 2010
Author: A.K.Sikri
*                 IN THE HIGH COURT OF DELHI AT NEW DELHI

                                {ITA No.481 of 2009}

      %                                Judgment Delivered On: August 19,2010


DABUR INDIA LTD.                                             . . . APPELLANT
                            Through:           Mr. Pankaj Jain, Advocate with
                                               Mr. Abhajay Jain, Advocate
                                   VERSUS

COMMISSIONER OF INCOME TAX                                   . . .RESPONDENT
                 Through:                      Mr. Sanjeev Sabharwal, Advocate


CORAM:-

          THE HON'BLE MR. JUSTICE A.K. SIKRI
          THE HON'BLE MS. JUSTICE REVA KHETRAPAL

          1.      Whether Reporters of Local newspapers may be allowed
                  to see the Judgment?
          2.      To be referred to the Reporter or not?
          3.      Whether the Judgment should be reported in the Digest?


A.K. SIKRI, J. (ORAL)

1. The assessee had filed return for the assessment year 1999-2000 on

30th December, 1999 showing as „Nil‟ income and income at Rs. 48,00,408/-

as per computation on the basis of books profit under Section 115JA of the

Income Tax Act (hereinafter referred to as „the Act‟). This return was

processed under Section 143 (1) (a) of the Act and ultimately the assessment

was completed under Section 143 (3) of the Act on 27th March, 2002 at an

amount of Rs. 3,96,46,565/- under the normal provisions and at Rs.

5,56,85,482/- as per the provisions of Section 115JA of the Act. Sometime

thereafter, the Commissioner of Income Tax issued notice on 30th January,

2004 under Section 263 (1) of the Act. As per this notice, the Commissioner

expressed a prima facie opinion that the order of assessment dated 27 th

March, 2002 passed by the Assessing Officer was erroneous and prejudicial

to the interest of the revenue on the following counts:-

"I. Expenditure of Rs. 3,99,23,750/- was allowed as a deduction on account of „Strategic Management Consultancy Fees‟. Annexure-II of 3CD report enclosed with the return of income specifically mentions that this expenditure was of capital nature. The Assessing Officer should have disallowed this expenditure and added it back to the total income. As such income has been under assessed to this extent in the assessment order.

II. The Assessing Officer has incorrectly allowed deduction under Chapter VI-A without restricting these deductions to the extent of profits & gains of business. Deductions were allowed inclusive of income from other sources & capital gains, which is not admissible as per the scheme of the Act. In this case the gross total income of the assessee includes income from business of Rs. 30,43,83,783/-, long term capital gains of Rs. 6,90,88,457/- and income from other sources of Rs. 90,73,141/-. It is seen that income from long term capital gains and income from other sources was also adjusted against Chapter VI-A deductions relating to Section 80-IA, 80HHC and 80-O, which were to be restricted to the extent of profits and gains of business. As a result of this income of Rs. 3,85,15,033/- has escaped assessment.

III. The assessing officer omitted to disallow depreciation on the additions made to plant & machinery on account of loss due to fluctuation I the rate of exchange, which was not supported by actual remittance. The addition made to plant & machinery amount to Rs. 727.25 lacs should have been ignored as this amount was not actually permitted. Excess depreciation allowed on this account is to the extent of Rs. 181.31 lacs."

2. After the reply of the assessee was received and he was given

hearing, the Commissioner passed orders dated 9th March, 2004.

3. In so far as the ground no.III as extracted above and stated in the

notice is concerned, the explanation of the assessee was accepted by the

Commissioner himself. On other two grounds, the Commissioner revised

the order of the Assessing Officer and directed him to pass the assessment

order accordingly. Against this order, the assessee went in appeal before

the Income Tax Appellate Tribunal (ITAT). The ITAT has partly allowed

this appeal of the assessee vide its impugned order dated 31st October, 2008.

Further, the explanation of the assessee on ground no. I was also accepted

by the Tribunal and the order passed by the Commissioner has been set

aside to that extent. However, in respect of count II, the Tribunal has

remanded back the matter to the Assessing Officer.

4. The perusal of count II, on the basis of which the Commissioner had

revised the order, would show that the Commissioner was of the opinion

that the Assessing Officer had incorrectly allowed the deduction in Chapter

VI-A of the Act without restricting these deductions to the extent of profits

& gains of business. Deductions were allowed inclusive of income from

other sources and even the capital gains, which according to the

Commissioner were not admissible as per Section 43A of the Act. To this

extent, the Tribunal has concurred with the Commissioner as it is clear

from the following discussion contained in the order of the Tribunal:-

"13. As regards the other issue relating to the claim of the assessee for deduction U/s 80IA, 80HHC and 80-O in respect of capital gain and other income, we are, however, of the opinion there was an error in the order of the AO in allowing the said claim at least in respect of capital gain. All these deductions claimed by the assessee were in respect of profits of the eligible business or undertakings and as the profits arising from sale of any capital asset declared by the assessee company itself under the head capital gain could not be regarded as profits of its business by any stretch of imagination, there was an error causing prejudice to the interest of the Revenue in the order of the AO allowing the deductions claimed by the assessee u/s 80IA, 80HHC and 80-O in respect of the said capital gain The ld. CIT thus was thus fully justified in correcting the said error by revising the order of assessment on this issue by directing the AO not to allow deduction to the assessee under the said provisions in respect of capital gain.

14. ............... In our opinion, the ld. CIT however should have directed the AO to carry out such exercise

instead of directing him to disallow the claim of the assessee for deductions in respect of the income straight away. In that view of the matter, we modify the impugned order of the ld. CIT and direct the AO to consider the issue relating to the claim of the assessee for deductions u/s 80JA, 80HHC and 800 in respect of other income after doing such exercise.........................."

5. While agreeing with the Commissioner to this extent and finding that

the order of the Assessing Officer was erroneous and prejudicial to the

interest of the revenue, the Tribunal still modified the directions given by

the Commissioner. The Tribunal was of the opinion that the CIT should

have directed the Assessing Officer to carry out such exercise instead of

directing him to disallow the claim of the assessee for deductions in respect

of other income straight away. Thus modifying the orders of the

Commissioner, the Tribunal has remitted the matter back to the Assessing

Officer to consider the issue relating to the claim of the assessee for

deduction under Section 80IA, 80HHC and 80-O of the Act in respect of

other income after dong such exercise.

6. Learned Counsel for the appellant has argued that the view taken by

the Assessing Officer was one of the plausible views and in support of his

submission he has referred to the judgment of Apex Court in case of

Malabar Industrial Co. Ltd. Vs. Commissioner of Income Tax, reported as

243 ITR 83.

7. When we find that the twin conditions for exercise of the power

under Section 263 of the Act were satisfied viz.(i) the order of the Assessing

Officer was erroneous, and (ii) it was prejudicial to the interest to the

revenue as well, the exercise of power by the Commissioner under Section

263 of the Act cannot be faulted with.

8. We are of the opinion that this view taken by the Tribunal coupled

with the aforesaid directions is in conformity with the law and, therefore,

we hold that no substantial question of law arises. The appeal is dismissed

accordingly.

(A.K. SIKRI) JUDGE

(REVA KHETRAPAL) JUDGE AUGUST 19, 2010.

skb

 
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