Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Krishak Bharati Cooperative Ltd. vs Joint Commissioner Of Income Tax
2013 Latest Caselaw 4606 Del

Citation : 2013 Latest Caselaw 4606 Del
Judgement Date : 4 October, 2013

Delhi High Court
Krishak Bharati Cooperative Ltd. vs Joint Commissioner Of Income Tax on 4 October, 2013
Author: Sanjiv Khanna
$~29.
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+                   INCOME TAX APPEAL NO. 1279/2007


                                           Date of decision: 4th October, 2013


           KRISHAK BHARATI COOPERATIVE LTD.
                                                                ..... Appellant
                                Through Mr. S. Ganesh, Sr. Advocate with
                                Ms. Surekha Raman, Advocate.

                                versus

           JOINT COMMISSIONER OF INCOME TAX
                                                              ..... Respondent

Through Mr. Rohit Madan, Advocate.

CORAM:

HON'BLE MR. JUSTICE SANJIV KHANNA HON'BLE MR. JUSTICE SANJEEV SACHDEVA

SANJIV KHANNA, J. (ORAL):

This appeal by the assessee, which relates to Assessment Year

1995-96, raises the following substantial questions of law, which were

admitted for hearing vide order dated 6th September, 2011:-

" (1) Whether in the facts and circumstances of the case, the Tribunal was justified in holding that service charges received from the Heavy Water Board of Department of Atomic Energy could not be considered as profit derived from the industrial undertaking to qualify for deduction under Section 80-I of the Act?

(2) Whether-

(i) interest income from employees on advances;

(ii) service charges from Heavy Water Plan;

           (iii)    equipment hire charges;
           (iv)     crane hire charges;
           (v)      Ammonia Tanker hire charges; and
           (vi)     interest income from banks and financial

institutions are the items of income eligible for deduction under section 80-I of the Income Tax Act."

2. The said order dated 6th September, 2011 records that in an

earlier decision dated 15th November, 2006 in the case of the

appellant, reported as (2008) 300 ITR 92 (Delhi), service charges,

equipment hire charges and interest on loans to employees, it was held

would not be entitled to special deduction under Section 80-I of the

Income Tax Act, 1961 (Act, for short). On an appeal filed by the

appellant-assessee, the Supreme Court remanded the case to the

tribunal in respect of service charges. Insofar as equipment hire

charges and interest on loan to employees were concerned, the same

were not pressed having regard to the small amount involved. The

order dated 6th September, 2011 records; whether earlier decision

reported in (2008) 300 ITR 92 (Delhi) would be applicable or not, was

a question, which would be examined at the time of final arguments.

3. Having heard learned counsel for the appellant, we feel that the

aforesaid decision in the case of the assessee, which pertains to

Assessment Year 1994-95, squarely applies as far as equipment hire

charges and interest on loan to employees are concerned. It has been

held in the said decision reported in (2008) 300 ITR 92 (Delhi) that

the two amounts do not constitute profits and gains "derived from"

industrial undertaking as mentioned in sub-section (1). Section 80-I

stipulates that the profit and gains derived by an assessee must directly

relate to gains/income of an industrial undertaking engaged in

manufacture or production of articles or things. The said decision of

the Division Bench is binding on us and the issue raised is squarely

covered. The same question/issue raised was considered and the

claim/contention of the appellant-assessee was rejected. We

accordingly following the said judgment reject the said claim. We

also record that crane hire charges would be also covered by the

aforesaid decision, which refers to equipment hire charges.

4. Ammonia tanker hire charges are also covered by decision of

this Court in the case of the appellant-assessee in ITA No. 955/2008

and other connected appeals, which were disposed of on 23 rd April,

2012. In the said decision, we have referred to the concept of

"derived from" and it was held that income earned from tanker hire

charges were not covered by the term "profits and gains derived from

an industrial undertaking". Learned counsel for the appellant has

submitted that a wrong factual statement was made by the appellant

that the carriage wagons were owned by the Railways. He submits

that carriage wagons were owned by the appellant and ammonia had

to be transported to the consumer/customer in the specialised

container wagons. Ammonia had to be transported in highly

compressed and liquefied form.

5. Paragraph 14 of order dated 23rd April, 2012 in ITA No.

955/2008 reads as under:-

"14. Tank hire charges were received by the appellant-assessee from the consumers to whom Ammonia was supplied. It represents payment for transportation. On query, it is accepted/stated by the appellant that these tank hire charges were separately billed and these tanks were the carriage wagons owned by the Railways. Transportation charges when separately billed and charged cannot be included in the profit and gain from manufacturing activity undertaken by an industrial unit. There is no evidence or material that the transport charges paid and received were intrinsically connected and linked with the manufacturing activity and have to be treated as sale proceeds for the goods sold. Normally, transportation is after or post manufacture. The onus was on the appellant assessee to show and establish that in the present case, because of the peculiarity of facts, transportation charges should be treated as sales proceeds or part of sale proceeds of the goods manufactured and were intrinsically connected and had live link with the manufacturing activity. In the absence of aforesaid evidence and material placed by the appellant assessee, the transportation charges cannot be treated as profit and gain derived from the manufacturing activity, which qualifies for deduction under Section 80-I"

6. Even if we accept the contention of the appellant that the railway

wagons were owned by the appellant-assessee, we do not think the

final outcome as held in ITA No. 955/2008 requires reconsideration.

The words "derived from" are much narrower and restrictive than the

words "attributable to". Income is said to be derived from an

industrial undertaking only if it is directly related to the running of the

industrial undertaking itself. It would not include income or gains

from any other commercial activity undertaken by the assessee.

Section 80-I specifically refers to and covers profit and gain derived

from an industrial undertaking. Sub-section (2) stipulates that the

industrial undertaking should manufacture or produce an article or

thing as specified. Thus, the emphasis is on the profits and gains of

the industrial undertaking, which manufactures or produces an article

or thing as specified. Transportation of ammonia, as in case of other

products, may require specialised container vessels or

wagons/transport vehicles, but the income derived would be earned

from transportation. Transport charges were specifically and

separately paid, would not be income or profits derived from an

industrial undertaking, which manufactured or produced articles or

things. Transportation even in specialised vehicles or wagons, was/is

a separate commercial activity. The said activity could be undertaken

by a third person, other than the appellant. The third party

transporters could/can have specialised vehicles or wagons for

transportation of ammonia. The aforesaid activity of transportation

was post-manufacture and relates to activities outside the four walls of

the industrial complex or undertaking where manufacture or

production took/takes place. The Supreme Court in Liberty India

versus Commissioner of Income Tax, (2009) 9 SCC 328 had

examined the question whether duty drawbacks etc. payable could be

treated as profits and gains derived by an industrial undertaking under

Sections 80-I, 80(IA) and 80(IB). It has been held that the said

amounts received do not qualify and cannot be treated as profits and

gains derived from an industrial undertaking. Referring to sub-

Section (5) of Section 80(IA) it was observed that for computation of

profits of eligible undertaking, we have to only look at the source of

income of the assessee relating to the eligible undertaking and exclude

any other income arising from other commercial activities indulged in

by the said assessee. It was elucidated:-

"33. On perusal of sub-section (5) of Section 80-IA, it is noticed that it provides for the manner of computation of profits of an eligible business. Accordingly, such profits are to be computed as if such eligible business is the only source of income of the assessee. Therefore, the devices adopted to reduce or inflate the profits of eligible business has got to be rejected in view of the overriding provisions of sub-section (5) of Section 80-IA, which are also required to be read into Section 80-IB. [See Section 80- IB(13).] We may reiterate that Sections 80-I, 80-IA and 80-IB have a common scheme and if so read it is clear that the said sections provide for incentives in the form of deduction(s) which

are linked to profits and not to investment.

34. On an analysis of Sections 80-IA and 80-IB it becomes clear that any industrial undertaking, which becomes eligible on satisfying sub- section (2), would be entitled to deduction under sub-section (1) only to the extent of profits derived from such industrial undertaking after specified date(s). Hence, apart from eligibility, sub-section (1) purports to restrict the quantum of deduction to a specified percentage of profits. This is the importance of the words "derived from industrial undertaking" as against "profits attributable to industrial undertaking".

(emphasis supplied)

7. To examine whether the income was derived from an industrial

undertaking, it is imperative to trace the source of profit or income to

manufacture/production. Transportation, as noted above, is post-

manufacture and takes place after the goods or articles have been

manufactured in the industrial undertaking. They relate to activity of

transportation of the said articles or goods from the factory to the

place of the consumer/customer. It is a service and does not partake

character and is not a part of manufacture. Question No. 2(ii) in

respect of ammonia tanker hire charges is, therefore, to be decided

against the appellant-assessee.

8. Question No. (1) and item No. (ii) of question No. (2) are inter-

connected. The said issue is covered in favour of the appellant-

assessee and against the revenue vide judgment dated 24th July, 2013

in ITA No. 1248/2010 titled Krishak Bharti Cooperative Limited

versus Deputy Commissioner of Income Tax and Another. In the

said judgment after examining the nature and character of the service

charges, the agreement between the appellant and Heavy Water

Board, Department of Atomic Energy, Government of India, a

Division Bench has opined that the appellant-assessee would be

entitled to benefit under Section 80-I in respect of service charges

received and the same were profits and gains derived from an

industrial undertaking. Question Nos. (1) and (2)(ii) are accordingly

answered in favour of the appellant-assessee and against the Revenue.

The appeal is disposed of. No order as to costs.

SANJIV KHANNA, J.

SANJEEV SACHDEVA, J.

OCTOBER 04, 2013 VKR

 
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 Newsletter