Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income Tax vs M/S Punjab Bone Mills
2024 Latest Caselaw 19132 P&H

Citation : 2024 Latest Caselaw 19132 P&H
Judgement Date : 23 October, 2024

Punjab-Haryana High Court

The Commissioner Of Income Tax vs M/S Punjab Bone Mills on 23 October, 2024

Author: Sanjeev Prakash Sharma

Bench: Sanjeev Prakash Sharma

                               Neutral Citation No:=2024:PHHC:138641-DB




ITR-99-1984 (O&M)

                                  Page 1 of 8

101
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                                        ITR-99-1984 (O&M)
                                                 Date of Decision: 23.10.2024
                                                                     .10.2024
THE COMMISSIONER OF INCOME TAX

                                                               . . . . Petitioner
                                      Vs.

M/S PUNJAB BONE MILLS

                                                             . . . . Respondent
                                 ****
CORAM: HON'BLE MR. JUSTICE SANJEEV PRAKASH SHARMA
         HON'BLE MR. JUSTICE SANJAY VASHISTH
                                 ****
Present: Mr. Ranvijay Singh, Sr. Standing Counsel
         for the petitioner/Revenue.

            None for the respondent.

                       ****
SANJEEV PRAKASH SHARMA, J.(Oral)

1. We find that notices on the respondent had been served, however, no

one appears for the respondent.

2. This is a reference filed by the Commissioner of Income Tax, rreferred eferred

by the Income Tax Appellate Tribunal (ITAT) (ITAT), before this Court

relating to question No.1 alone.

3. Learned counsel for the Revenue has invited attention to the decision

of this Court in Commissioner of Income Income-tax tax vs. Punjab Bone Mills,

reported in [1998] 96 Taxman 555 (Punjab & Haryana) wherein

identical question was was referred vide reference No.37/1984 relating to

the assessment year 1978-79.

1 of 8

Neutral Citation No:=2024:PHHC:138641-DB

ITR-99-1984 (O&M)

4. The question No.2 in the said reference is the same as question No.1

referred herein which is as under:

" 1. Whether on the facts and in the circumstances of the case, the ITAT is right in law in holding that cash incentive accrues to the assessee on the date when the application for claim is made to the Competent Authority?"

5. The Court after examining the law relating to accrual of income held as

under:

"26. It would appearr from the facts of the case at hand before us that the right to receive cash incentive accrued to the assessee on filing the claim. The plea put forward by Shri Gupta that the date of the export would give rise to a right in favour of the assessee, does nnot appear to be appropriate because the assessee did not lay a claim ascertaining his right. Unless the claim is filed, no right to receive the income can be said to have arisen. Though cash incentive was connected with exports and was in the nature of a trading trading receipt or a revenue receipt, it cannot be said to accrue or arise unless the exporter made his claim. Cash assistance was given to an exporter to encourage exports. The making of the application was, therefore, an important event so far as the accr accrual of income was concerned. The date of the export would not by itself give rise to an income unless the assessee laid a claim to receive the income from the Government. The date of the receipt of cash incentive would also be not relevant once it is found that the assessee was maintaining his accounts on the mercantile system. Therefore, the accrual of income would either depend on the date of the making of

2 of 8

Neutral Citation No:=2024:PHHC:138641-DB

ITR-99-1984 (O&M)

the export or on the date of the making of application by the assessee claiming cash incentive from the Government. The date of export would not create a right unless the assessee made a claim therefor. If the assessee did not file his claim, there was no accrual in his favour.

favour."

6. It is further asserted that the said decision of the High Court was

challenged before the Supreme Court by the Department titled as

Commissioner of Income-tax Income tax vs. Punjab Bone Mills, reported in

(SC), wherein the Apex Court vide its order [2001] 119 Taxman 781 (SC),

dated 19.07.2001 passed passed the following order:

"1.

1. No interference with the judgment and order of the High Court - CIT v. Punjab Bone Mills [1998] 232 ITR 795 (Punj. & Har) is called for. Having regard to the first question, considering how that question is worde worded, it is properly answered. As to the second question, the relevant properly material in regard to the cash incentive for exports does not appear to have been placed before the Tribunal. Without that material, it is not possible to decide that the contention of the revenue is correct.

2. The civil appeals are dismissed with cost.

cost."

7. Thus, it is apparent that the second question in the said reference,

which is identical to the question No.1 in the present case, has not been

decided one way or the other by the Supreme Court, and w wee therefore

will have to look into the other aspects relating to the cash incentive

provided for the various years to reach to an independent conclusion.

3 of 8

Neutral Citation No:=2024:PHHC:138641-DB

ITR-99-1984 (O&M)

8. We find that the ITAT while deciding the case of the assessee--

respondent for the assessment year 1978 1978-79,, vide its order dated

27.04.1984 found as under:

"4. The second question of the Revenue relates to the accrual of cash incentive. The ITO has dealt with the issue in the para marked 'B' of his assessment order. According to him, the assessee had accounted for the cash incentive on receipt basis even though it was following mercantile system of accounts and by so doing had short short-

disclosed an amount of Rs. 240,083/ 240,083/- as part of its income of the assessment year 1978-79.

1978 79. After referring to certain authorities, he held that as the assessee itself had been authorities, following the mercantile system of accounting in respect of the cash incentive an addition of Rs. 240,080/ 240,080/- was being made to the income returned by the assessee.. The assessee challenged the decision of the ITO be before the CIT (Appeals), who has dealt with it in i paras 4 to 6 of his order.

It was contended by the assessee before him that it had not changed the system of accounting from the mercantile system to cash, system but the dispute was to which of the cash, system but the dispute was as to which of the cash incentive received could be said to accrue or arise within the accounting period ended on 31.3.1978 relebant to the assessment year 1978-79.

1978 79. However, the CIT (Appeals) dealt with the issue in the the particular fashion and ultimately upheld the action of the ITO. The assessee came in appeal to the Tribunal and the Tribunal has dealt with the issue in paras 5, 6 & 6. 1 of its order, which are quoted below:

"5. The last contention of the assesse is ab about the addition of Rs 2,4,000/-

2,4,000/ on account of cash in incentive in the asstt. year 1978-79.

1978 The CIT (Appeals) has dealt with this

4 of 8

Neutral Citation No:=2024:PHHC:138641-DB

ITR-99-1984 (O&M)

point in para 4 to 6 of his order. The assessee filed a statement giving particulars about cash incentive and we reproduce the information information given below:

           Period/               Date              of Amount          Date          of
           quarter               application          received
                                                                      receipt of
           ending
                                                                          amount
           30.6.77               12th July, 1977      108379/-            10.1.1978
           30.9.77               20th Oct, 1977       50680/-             21.3.78
           31.12.77              18th Jan, 1978       135779/             19.4.78
           31.3.78               1st April 1978       104304/             30.9 78
                                 Total                399142/-

The dispute is about adding of the last two amounts of Rs. 135,779/-and 135,77 Rs. 104,304/- in the assessment year under appeal.

6. We have hearedd the rival submissions and perused the order of the C.I.T. (Appeals). Shri A nant Narayanan submitted that his arguments had not been correctly appreciated by the CIT (Appeals) to some extent. He explained that the assessee wanted the claim to be judged under the mercantile system but according to it the amounts of cash incentive incentive in dispute had not accrued as assessee's income in the assessment year 1978 1978-79 Acvording to him, the cash incentive amount will accrue on the date when the claim was sanctioned. He cited two decisions of Madras High Court, namely, CITI Tamil Nadu Vs Ashoka Asho Lungi Co.-12 12 OITR 413 and CIT Tamil Nadu Vs Motor Credit Co. P.Ltd.-127 P.Ltd. 127 ITR 572. On behalf of the Revenue, it was submitted that cash incen incentive was allowed by the Government of India according to a duly formulated scheme announced before hand and, there therefore, it accrued no sooner the assessee affected the nnecessary exports and the procedure procedure for claiming that cash incentive me merely

5 of 8

Neutral Citation No:=2024:PHHC:138641-DB

ITR-99-1984 (O&M)

related to the quantification quantification of amount payable. Cases cited by the ITO in the assessment order were relied upon in support of this submission. It was stated that the facts of Madras decision in 127 ITR 572 were altogether different and that decision would not apply in the case like that of the assessee.

6.1 We have considered the rival submissions. The assessee on our inquiry informed informed that he could not make available the cash incentive scheme applicable to the assessee but Shri Anant Narayanan submitted on the basis of the chart, the particulars of which are reproduced above, that a claim for cash incentive admissible is to be filled at the end of the each quarter by the assessee and it filled will be admissible only when the assessee makes the required application each quarter. Taking note of this circumstance and the Madras High Court decision in the case of Ashoka Lungi Co. 120 I. T. R. 413, we will hold that the right to cash incentive of each quarter will become due to the assessee at the time when the application is made. After the application what follows is the verification of assessee's claim and the quantification of the amouut admissible. Applying this principle, we will hold that cash incentive for the quarter ended on 33-3-1978 amounting to Rs. 1,04,304/-

1,04,304/ cannot be said to accrue to the assessee in the assessment year y 1978-79 79 and that amount had, therefore, not been rightly included included in the assessment under mercantile system. Consequently, we will reduce the addition made by the ITO by the amount of Rs. 1,04,304/ 1,04,304/-

and partly accept the assessee's contention."

5. We refer question No. 2 proposed by the Commissioner for the opinion of the Honourable High Court.

6 of 8

Neutral Citation No:=2024:PHHC:138641-DB

ITR-99-1984 (O&M)

6. The statement of the case is finalised after due notices to the parties."

parties.

9. It appears that the said aspects were not brought to the knowledge of

the Supreme Court, Court and therefore the Apex Court has made the

aforesaid observations.

10. Be that as it may, with regard to assessment year 1979 1979-80, 80, we find that

on facts, the Tribunal made following observations relating to cash

incentives and it had remanded the matter to the IAC (Asstt.) for

deciding it afresh on the basis approved by the Tribunal for the

assessment year 1978-79.

"5. The second objection of the Revenue is about the relief of Rs. 2,40,083/-

2,40,083/ given by the CIT (A (A) in the account of cash incentive.

incen The assessee has also objected in its appeal urging that point regarding cash incentive had not been properly appreciated by the CIT (A). Our attention was invited to the fact that this very issue arose for the preceeding assessment year and the Tribuanl dealt with it in paras 5,6, and 6.1 of its order. We will consider it proper to set aside the finding of the lower authorities on this issue and restore it to the file of IAC (Asstt.) for deciding it afresh on the basis approved by the Tribunal for the asseesment ass year 1978-79. This will dispose of the ground of appeal raised by the assessee also.

6. In the result, the appeal of the revenue may be treated to be allowed for satistical purposes only.

only."

11. Thus, it is apparent that while on facts, it would be fo forr the concerned

officer to examine as to what are the cash incentives allowed in each

7 of 8

Neutral Citation No:=2024:PHHC:138641-DB

ITR-99-1984 (O&M)

quarter, but so far as the question is concerned, we confirm and take

the same view as already taken by this Court in the earlier case of the

respondent bearing No. ITR-37-1987 ITR 1987 (supra), and hold that it is on the

date of submission of claim that the accrual of cash incentive would be

recognized and not from the date of submission or receipt of cash

incentive.

12. The reference is accordingly answered in favour of the assesse assessee--

respondent and against the Revenue.

13. ITR stands disposed of as above.

14. All pending applications also stand disposed of accordingly.

(SANJEEV SANJEEV PRAKASH SHARMA SHARMA) JUDGE

(SANJAY VASHISTH) JUDGE October 23,, 2024 Mohit goyal

1. Whether speaking/reasoned? Yes/No

2. Whether reportable? Yes/No

8 of 8

 
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 : MAIMS

 
 
Latestlaws Newsletter