Citation : 2011 Latest Caselaw 3856 Del
Judgement Date : 10 August, 2011
#15/10.08.2011
* THE HIGH COURT OF DELHI AT NEW DELHI
+ ITA No.1774/2010
Date of Decision :10.08.2011
RAMPUR ENGINEERING CO. LTD. ...... Appellant
Through: Mr. Suresh Ramchandani, Advocate for
the appellant.
Versus
COMMISSIONER OF INCOME-TAX, NEW DELHI
... Respondent
Through: Mr. Abhishek Maratha, Sr. Standing
Counsel for the respondent with Ms
Teena Sharma, Advocate.
CORAM:
HON'BLE MR. JUSTICE A.K. SIKRI
HON'BLE MR. JUSTICE M.L. MEHTA
1. Whether Reporters of local papers may be
allowed to see the judgment? No
2. To be referred to the Reporter or not ? No
3. Whether the judgment should be reported
in the Digest ? No
A.K.SIKRI, J. (Oral)
1. Admit. Following substantial question of law arises for consideration:
"Whether on facts and circumstances of the case, the Ld. Tribunal was justified in holding that a liability otherwise accrued and deductable under the Act becomes a contingent liability only because a consent of the Board or the Appellate Authority is required for its recovery under the provisions of Section 22 and Section 22-A of the Sick Industrial Companies (Special Provisions) Act, 1985?"
2. We have also heard the arguments of counsel for both the parties
finally and proceed to decide the above said question.
3. The appellant/assessee is engaged in the business of manufacture of
material handling equipments like Belt Conveyer, Chain Conveyers, Idlers,
Pulleys etc. This company was incorporated in the year 1943. However,
sometime in the early nineties the assessee ran in the rough weather and its
financial network eroded. Under these circumstances as per the Provisions of
Sick Industrial Companies (Special Provisions) Act, 1985, it approached The
Board for Industrial and Financial Reconstruction ('BIFR' for short) for
reconstruction/rehabilitation. A reference was registered and Operating
Agency (OA) was appointed to formulate a rehabilitation scheme. After the
scheme was formulated, it was put up before BIFR on 01.05.1995. The
scheme was valid till April 2004.
4. It so happened that during these hard days the assessee was awarded
work for Coal handling of Punjab State Electricity Board (PSEB) plant at Ropar.
This was in the year 1986. It appears that some dispute arose in respect of
the said contract and because of certain lapses/delays on the part of the
assessee, the PSEB referred those disputes to the Arbitrator. The Arbitrator
gave his award on 20th June, 1995 awarding a total sum of ` 2,29,57,583/- in
favour of the PSEB and against the assessee. This amount was also to carry
interest @ 12% per annum. This award came during two months of the
sanctioning of scheme by BIFR as the BIFR had sanctioned the scheme on
01.05.1995. The PSEB got the aforesaid award filed in the in the court and
ultimately it was made rule of the court vide orders dated 10.10.2002 passed
by the Civil Judge, Patiala. The assessee filed an appeal against this order
which was also dismissed by the Punjab and Haryana High Court on 13 th
January 2003. No further appeal was preferred as a result of the decree
became final.
5. Having regard to provisions of Section 22 of the Sick Industrial
Companies Act (SICA), even when such a decree was passed, the PSEB was
not in a position to get the decree executed. The assessee, however, treated
the aforesaid decree passed in terms of award as liability accrued to it in its
return filed for the Assessment Year 2003-04, corresponding to the financial
year 2002-03, in which year the award was made rule of the Court. The
Assessing Officer took a view viz. PSEB was not in a position to recover this
amount without the consent/ approval of BIFR and, therefore, liability had not
accrued. He rejected the contention of the assessee that since it was
following mercantile system of accounting, liability to pay the aforesaid
amount had accrued to it and Section 21 was only an embargo placed on the
creditor not to enforce the said decree.
6. The assessee preferred the appeal against the order of the Assessing
Officer. It was allowed by the CIT (A) vide order dated 23.01.2007. The
department filed appeal against the order of the CIT (A) before the ITAT
which was also dismissed vide orders dated 12.09.2008. However, on further
appeal preferred by the department to this Court, orders dated 16.04.2010
were passed thereby remanding back the matter to ITAT on the question
whether the liability was a 'contingent liability' in view of the fact that prior
permission of AAIFR/BIFR was required for the recovery of money, was
obtained or not. The matter was heard afresh by the Tribunal which has
culminated into orders dated 21.05.2010. By the impugned order the Tribunal
has set aside the order of the CIT (A) thereby allowing the appeal of the
Department and holding that the liability was contingent liability and
therefore it had not accrued. It is in these circumstances that the assessee
has approached this court by way of the present appeal preferred under
Section 260A of the Act giving rise to the aforesaid substantial question of
law.
7. Perusal of the impugned order of the Tribunal would reveal that the
Tribunal has accepted the fact that once the award was made rule of the
Court and decree was passed consequent thereto, the liability arose on
10.10.2002. It is also not in dispute that 10.10.2002 falls in the year in
question. The Tribunal has also held that this aspect is rightly dealt with by
the CIT(A) allowing the liability. In the opinion of the Tribunal the question,
however, was as to whether such a liability was only a contingent liability in
view of the declaration by BIFR that the assessee is a sick industrial
company. On this aspect the Tribunal has come to the conclusion that it
would indeed be a contingent liability in view of Section 22 of SICA which
contains a non absentee clause and has overriding effect over the company
law, any other law, memorandum and articles of association of the company
or any other instrument having effect on the said Act or other law. Therefore,
Section 22 overrides the provision contained in Section 37(1) of the Income
Tax Act as well under which the liability is claimed.
8. In order to appreciate as to whether the approach of the Tribunal in
this regard is proper, it would be necessary to go through the provisions of
Section 22 of the Act. It is a long provision and our purpose would be served
by referring to relevant portion thereof which reads as under:
"22. Suspension of legal proceedings, contracts, etc.-(1) Where in respect of an industrial company, an inquiry under section 16 is pending or any scheme referred to under section17 is under preparation or consideration or a sanctioned scheme is under implementation or where an appeal under section 25 relating to an industrial company is pending, then, notwithstanding anything contained in the Companies Act, 1956 (1 of 1956), or any other law or the memorandum and articles of association of the industrial company or any other instrument having effect under the said Act or other law, no proceedings for the winding up of the industrial company or for execution, distress or the like against any of the properties of the industrial company or for the appointment of a receiver in respect thereof [and no suit for the recovery of money or for the enforcement of any security against the industrial company or of any guarantee in respect of any loans or advance granted to be industrial company] shall lie or be proceeded with further, except with the consent of the Board or, as the case may be, the Appellate Authority."
9. It would be seen that Section 22 deals with suspension of legal
proceedings, contracts etc. Insofar as legal proceedings are concerned, it
mandates that against such a company in respect of which inquiry under
Section 16 is pending, or scheme under Section 17 is under preparation or
consideration or sanction or the proceedings are in appeal i.e. before the
AAIFR, no suit for recovery of money or for enforcement of claim against such
company in respect of any loan or advance granted to the company shall lie
or proceeded with except with the consent of the Board/AAIFR/BIFR, as the
case may be. By the very nature of this provision, the only embargo put
against the creditors is that the creditors are not entitled to file a suit or
proceed with the suit and to enforce the claim. Whether this provision would
make the liability a 'contingent liability' is the question. Answer is to be in
negative.
10. As pointed out above, the assessee is maintaining mercantile system
of accounting. It is also not in dispute and recognized by the Tribunal itself
that once an award is passed and made rule of the Court, liability accrues.
Therefore, under the normal circumstances it is but natural that liability had
accrued against the assessee on 10.10.2002 when decree was passed in
terms of the award. Only because the creditor is required to seek permission
of the Board before proceeding to recover this amount would not make
liability a contingent liability.
11. Answer is provided by a catena of judgments. First case on the point
to which reference can be made is the judgment of this Court in Bhai
Sunder Dass & Sons Co.(P) Ltd. v. Commissioner of Income-Tax,
(2003) 259 ITR 33. It was a case where the assessee company had claimed
deductions on the amounts in respect of commission payable by it to one Ms.
Nellie Melson, a foreigner. It was also not in dispute that liability had
accrued. However, before the payment could be remitted, permission of the
RBI was necessary. On this ground the AO had held that for want of such
permission, the occasion to make payment had not arisen and therefore the
liability had not accrued. This view was upheld with the order of the Tribunal.
Reversing the decision of the Tribunal and allowing the appeal of the
assessee in that case, this court held that once it was found that the
assessee was following mercantile system of accounting as per which any
expenditure incurred by it was entitled to be deducted in the year in which
the liability had accrued for the first time, mere fact that no amount could be
remitted abroad without the approval of the RBI could be a reason to hold
that liability had not accrued in the relevant assessment year. The following
observations from the said judgment are worth noting:
We are unable to persuade ourselves to agree with the learned counsel for the revenue. It is common ground that the agreement under which the commission was sought to be paid did not require approval of the RBI. There was no restriction in entering into such agreement either. Thus, the accrual of liability to pay commission was not dependent on the RBI's permission to remit the sum abroad. The liability arises in terms of an independent agreement between the parties, which admittedly was not
governed by the provisions of FERA. In CIT v. Shri Goverdhan Ltd. [1968]69ITR675(SC) , the Apex Court had observed that "The legal position is that a liability depending upon a contingency is not a debt in presenti or in futuro till the contingency happens. But if it is a debt the fact that the amount has to be ascertained does not make it any the less a debt if the liability is certain and what remains is only a quantification of the amount : debitum in presenti, solvendum in futuro". As already noticed, in the present case, the restriction under section 9 of the FERA was only on the payment abroad, for which permission was required to be obtained from the RBI. Therefore, what was deferred was the discharge of the liability and not the accrual of the liability. At this stage, we may usefully refer to the observations of their Lordships of the Supreme Court in Coca Cola Export Corpn. v. ITO [1998-231-ITR-0200-SC) to the effect that the FERA contains stringent provisions for conservation of foreign exchange reserves of the country and for that purpose regulates certain payments and dealings in foreign exchange, etc., but the embargo placed in these provisions regarding remittances to be made abroad has nothing to do with the amount of disallowance under the Act.
16. In our opinion, Therefore, since the liability of the assessed to pay commission to the lady accrued under agreement dated 5-5-1970 and the assessed was maintaining its account on mercantile system of accounting, it was entitled to deduct such liability which had accrued during the period for which profits
and gains were being computed and, Therefore, the Tribunal was not right in law in restricting the deduction in respect of the commission to the amount actually remitted during the relevant year. Support to this view is lent by a decision of the Gujarat High Court in CIT v. Super Scientific Clock Co. [1999]238ITR731(Guj) , wherein rejecting the stand of the assessed that it was entitled to claim deduction on the basis of actual payment on receipt of the RBI's approval, it was held that under mercantile system of accounting liability accrues and is deductible in the year in which the same is payable and not in the year in which the assessed actually pays it and, further, the procedure for obtaining permission of the RBI to make payment does not postpone accrual of liability or make it contingent.
17. The decision of the Apex Court in Nonsuch Tea Estate Ltd.'s case (supra) does not advance the case of the revenue. As noticed above, in that case there was an absolute restriction against the appointment or re-appointment of a managing agent without the approval of the Central Government and, Therefore, till such approval had been obtained and granted, there was no question of any liability to pay the remuneration accruing, which is not the case here. Again, there was absolutely no restriction on the assessed entering into agreement with any person resident outside India for rendering of services. The restriction was only limited to the remittances of money abroad without the permission of the RBI.
12. Same view is taken by the Supreme Court in the case of Coca Cola
Export Corporation Etc. Vs. Income Tax Officer & Anr., 1998 (231) ITR
0200 SC.
13. At this stage, we would like to discuss the judgment of Gujarat High
Court in the case of CIT Vs. Super Scientific Clock Co., 1999 (238) ITR
0731 GUJ. In fact, this judgment is cited by the Tribunal in the impugned
order to justify its opinion. However, a close and careful reading of the said
judgment would suggest that the principle of law setout therein goes in
favour of the assessee and against the revenue. That was a case where the
assessee was to pay technical knowhow fee to a non-resident technical
collaborator which became due under a contract in the year in question in
which the said liability was claimed as business expenditure. The AO had,
however, disallowed the same on the ground that the liability had not
crystallized since no payment could be remitted without the approval of the
RBI and under the provisions of Foreign Exchange Regulation Act (FERA). The
Court held that the provisions of FERA had nothing to do with accrual of
liability which arose in terms of the contract in dependent of FERA provisions
- the fact that before actual payment is made permission of RBI is to be
obtained does not make the enforceability of liability subject to it. This
principle is explained in the following words:
5. We may usefully refer to ratio in case of Mrs. Chandnee Widya Vati Maddan vs. Dr. Col. Katial & Ors., AIR 1964 SC 978 which draws distinction between a contingent contract and a completed
contract in order to appreciate distinction between a contingent liability and the liability which is crystalised. It was a case in which parties had entered into agreement to sell certain property. The law required the vendor to seek necessary permission to such transfer. The suit for specific performance of such agreement was sought to be the defended on the ground that the contract was contingent as its performance was dependent on permission to be granted by Collector. As to the obligation of the parties to the contract, the Court said :
"That the contract was not a contingent contract and that the parties had agreed to bind themselves by the terms of the document executed between them. The Court had got to enforce the terms of the contract and to enjoin upon the vendor to make the necessary application for permission."
6. In our opinion, the principle fully applies. Parties have entered into agreement on transfer of technical know-how with the permission of the Government of India. Under it liability of the assessee to pay fee for technical know-how accrued. The fact that actual payment could be made only with the permission of RBI, only put him under obligation to apply to the RBI for grant of necessary permission for releasing payment of amount to a non-resident. But its enforceability is not a contingent one.
14. Thus, reading of the judgment clearly demonstrates that it has taken
same view as has been taken by this Court in Bhai Sunder Dass (supra).
15. We are, therefore, of the opinion that merely because proceedings
could not be initiated by the PSEB against the assessee for enforcing the
decree by way of execution for want of consent of the BIFR as required under
Section 22 of SICA, it would not mean that the liability had not accrued when
it is found that the assessee was following mercantile system of accounting.
16. We, thus, answer the question in favour of the assessee and against
the Revenue. As a result this appeal is allowed holding that the assessee
would be entitled to the deduction of the aforesaid amount on the basis that
the liability had accrued in the year in question.
(A.K. SIKRI) JUDGE
(M.L.MEHTA) JUDGE August 10, 2011 awanish
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!