Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hero Exports,G.T. Road, Ludhiana Vs. Commissioner of Income Tax,(Central), Ludhiana [2007] Insc 1158 (20 November 2007)
2007 Latest Caselaw 945 SC

Citation : 2007 Latest Caselaw 945 SC
Judgement Date : Nov/2007

    

Hero Exports, G.T. Road, Ludhiana Vs. Commissioner of Income Tax,(Central), Ludhiana [2007] Insc 1158 (20 November 2007)

S.H. Kapadia & B. Sudershan Reddy

(Arising out of S.L.P. (C) No. 7411 of 2007) with Civil Appeal No. 5317/2007 @ S.L.P.(C) No.7541/2007 Civil Appeal No. 5318/2007 @ S.L.P.(C) No.7613/2007 Civil Appeal No. 5319/2007 @ S.L.P.(C) No.7663/2007 KAPADIA, J.

Leave granted.

2. This batch of civil appeals is filed by the assessee for assessment years 1994-95, 1995-96, 1996-97 and 1997-98. A short question which arises for determination in this batch of civil appeals is whether the A.O. and CIT(A) were right in disallowing the claim of the assessee for adjustment of 10% of export incentive against indirect cost of trading goods while allowing deduction under section 80HHC of the Income-tax Act as it stood at the relevant time.

Facts in the Civil Appeal arising out of S.L.P. (C) No. 7411/2007 (lead matter):

3. Assessee was engaged in the business of export of trading goods. Under section 80HHC(3)(b), an exporter of trading goods was entitled to deduction in respect of profits derived from such export (export turnover) as reduced by the direct costs and the indirect costs attributable to such export.

The smaller the figure of direct and indirect costs, the larger is the profits derived from the export and, consequently, larger is the deduction under section 80HHC. By attributing a part of the indirect costs to the export incentives, interest etc. the assessee sought to reduce the indirect costs attributable to the export of trading goods so that it would be left with the larger amount of export profits which it can deduct from the gross total income. On the other hand, the attempt of the Department was to prevent the aforestated claim of the assessee by holding that expenses incurred for earning incentives, commission etc. were not liable to be reduced/deducted from Indirect Costs under section 80HHC(3)(c) read with clause (e) to the Explanation.

4. The following example will clarify the position (figures assumed):

Rs.

Rs.

FOB value of trading goods 6,50,000 Export incentives 80,000 } Miscellaneous income & Brokerage 50,000 1,60,000 Interest Income 30,000 Direct cost 5,00,000 Indirect cost 50,000 Assessees working of deduction under section 80HHC:

Rs.

Rs.

FOB value of exports 6,50,000 Less: Direct costs 5,00,000 Proportionate indirect costs (Rs. 50,000 minus 10% of expenses attributable to export incentives, miscellaneous income & interest income i.e. 10% of Rs.1,60,000 =Rs.16,000) 34,000 5,34,000 Balance (export profits) 1,16,000 A.Os. working of deduction under section 80HHC:

Rs.

Rs.

FOB value of exports 6,50,000 Less: Direct costs 5,00,000 Indirect costs 50,000 5,50,000 Balance (export profits) 1,00,000

5. The analysis of the aforestated example indicates that assessee claims to reduce FOB value of exports amounting to Rs. 6,50,000 by direct cost of Rs. 5,00,000 plus proportionate indirect costs of Rs. 34,000, in all amounting to Rs. 5,34,000, whereas the Department reduces the FOB value of exports of Rs.6,50,000 by the direct cost of Rs.5,00,000 plus 100% indirect cost of Rs.50,000, in all amounting to Rs.5,50,000, which is sought to be reduced from FOB value of Rs.6,50,000.

In other words, according to the assessee, its export profits should be Rs.1,16,000 whereas, according to the Department, its export profit is Rs.1,00,000.

6. According to the assessee, apart from export turnover, it had earned income on account of export incentives, miscellaneous income and interest income. According to the assessee, it had two incomes, namely, export income and income from export incentives. In the above example, assessee had incurred direct cost of Rs.5,00,000 and indirect cost of Rs.50,000. According to the assessee, the Department was right in reducing Rs.5,00,000 from FOB value of exports amounting to Rs.6,50,000, however, according to the assessee, the Department had erred in reducing further the FOB value of exports by Rs.50,000 instead of Rs.34,000 because, according to the assessee, although it had incurred indirect cost of Rs.50,000, from that figure of Rs.50,000 it was entitled to deduction of 10% of expenses attributable to export incentives, miscellaneous income and interest income amounting to Rs.1,60,000 (10% of Rs.1,60,000 is Rs.16,000) as mentioned in the above example. Therefore, according to the assessee, it was entitled to total deduction of only Rs.5,34,000 and not Rs.5,50,000 from FOB value of exports amounting to Rs.6,50,000.

7. Shri S. Ganesh, learned senior counsel appearing for the assessee, submitted that under section 80HHC(3)(b) only indirect costs which are attributable to such export can be deducted from export turnover. According to the learned counsel, in the present case, assessee had export turnover plus export incentives. According to the learned counsel, the assessee had, under the circumstances, two incomes, namely, incentives income and income from export sales for which it had one Common Pool of expenses. According to the learned counsel, clause (baa) of the Explanation to section 80HHC specifically excludes 90% of incentive receipts from the business profits leaving 10% of such receipts assumed to have been incurred by the Legislature for earning such receipts and, therefore, there is no reason why a similar assumption cannot be validly made while interpreting clause (b) of sub- section (3) to section 80HHC read with clause (e) of the Explanation to section 80HHC(3). Learned counsel submitted that, every receipt has a corresponding expense. Learned counsel submitted that, under clause (e) in the Explanation to sub-section (3) of section 80HHC(3), indirect costs have been defined to mean costs, not being direct costs, allocated in the ratio of export turnover in respect of trading goods to the total turnover. In this connection, it is submitted that the Legislature has given recognition to the fact that 10% of certain receipts had to be incurred for earning them and, therefore, it excluded only 90% of such receipts from the purview of business profits. According to the learned counsel, one has to read Explanation (e), which defines indirect costs as applicable to apply to the entire section 80HHC and even if that argument is not accepted, still there is no reason why the assumption made by the Legislature of treating 10% of certain receipts as expenditure under clause (baa) of the Explanation to section 80HHC is not applicable to cases falling under section 80HHC(3)(b) read with clause (e) to the Explanation to sub-section (3) of section 80HHC.

8. Mr. Vikas Singh, Additional Solicitor General, learned counsel appearing on behalf of the Department submitted that the modality under section 80HHC(3)(a) for computing business profits was different from the modality for computing export turnover in respect of trading goods under section 80HHC(3)(b). According to the learned counsel, nothing contained in sub-section (3)(a) can be read into sub-section (3)(b). According to the learned counsel, sub-section (3)(b) was a stand alone sub-section. According to the learned counsel, the two sub-sections operated in different spheres. In this connection, learned counsel urged that in case of section 80HHC(3)(a), incentives are required to be deducted to the extent of 90% by a deeming fiction from business profits which methodology would not apply in computation of export turnover reduced by direct and indirect costs as contemplated by section 80HHC(3)(b), which, as stated above, applied only to trader exporter. In the present case, we are concerned with section 80HHC(3)(b) alone. According to the learned counsel, the definition of the words direct costs and indirect costs in the Explanation to sub-section (3) of section 80HHC, the Legislature has indicated the ratio for allocation of costs between export turnover and total turnover only in cases where the tax payer is engaged in the business of exports and also in the business of making domestic sales. According to the learned counsel, the word costs being attributable to exports would attract the allocation ratio only in such cases where the tax payer is engaged in earning income in foreign exchange from exports and simultaneously earning income from domestic sales and, that, such ratio is not applicable in cases falling under section 80HHC(3)(b) because that sub- section categorically states that the profits derived from exports shall be the export turnover minus direct and indirect costs. Therefore, according to the learned counsel, the methodology of section 80HHC(3)(a) should not be read into section 80HHC(3)(b). In this connection, learned counsel also urged that in the case falling under section 80HHC(3)(b), export turnover and total turnover are identical and, therefore, the allocation ratio contemplated by the definition of indirect costs has no application to the cases falling under section 80HHC(3)(b). According to the learned counsel, in cases of exports of trading goods, the methodology only indicates that profits derived from export shall be export turnover minus costs. Therefore, according to the learned counsel, the ratio of allocation of costs in the definition of the words indirect costs in the Explanation to sub-section (3) would apply only to cases falling under section 80HHC(3)(a) and section 80HHC(3)(c)(i). Learned counsel further urged that in clause (e) in the Explanation to sub-section 80HHC(3), which defines the words indirect costs to be allocated in the ratio of export turnover upon total turnover, the denominator, namely, total turnover would not include incentives and, therefore, while computing total turnover, one has to take the entire indirect expense into account. In short, learned counsel submits that the said ratio will not apply to cases falling under section 80HHC(3)(b).

9. Learned counsel further submitted that as a matter of policy that the Government thought it fit to exclude only 90% of the receipts from the business profits as per Explanation (baa) instead of 100% and from this it cannot be inferred that the Legislature has assumed that 10% of such receipts has to be treated as costs or expenses to earn receipts by way of incentives, commission, interest etc.. According to the learned counsel, clause (baa) was inserted for an entirely different purpose. It was not meant for interpreting clause (b) of section 80HHC(3) and, therefore, it cannot be assumed that 10% of export incentives should be considered as costs or expenses incurred to earn such receipts. According to the learned counsel, the definition of indirect costs as per clause (e) in the Explanation below sub-section(3) does not exclude such costs incurred for earning export incentives. Therefore, there is no justification for excluding indirect costs, if any, incurred for earning export incentives, commission etc.. According to the learned counsel, the assessee in the present case is a 100% exporter and, therefore, the entire expenses, both direct and indirect, can be only in respect of export turnover.

According to the learned counsel, the definition of indirect costs in clause (e) of the Explanation below sub-section (3) was to apply only in cases where the tax payer had export business plus domestic business, in which case, allocation between export turnover and total turnover is contemplated.

According to the learned counsel, in the present case falling under section 80HHC(3)(b), question of such apportionment did not arise because in cases of the present type, export turnover and total turnover are identical and in such cases question of apportionment or allocation did not arise.

Therefore, the assumption on which the assessee is placing reliance is not applicable to cases falling under section 80HHC(3)(b).

10. Before coming to the controversy in hand, we quote hereinbelow section 80HHC(3) as it stood at the relevant time:

Deduction in respect of profits retained for export business 80HHC (3) For the purposes of sub-section (1),--

(a) where the export out of India is of goods or merchandise manufactured or processed by the assessee, the profits derived from such export shall be the amount which bears to the profits of the business, the same proportion as the export turnover in respect of such goods bears to the total turnover of the business carried on by the assessee;

(b) where the export out of India is of trading goods, the profits derived from such export shall be the export turnover in respect of such trading goods as reduced by the direct costs and indirect costs attributable to such export ;

(c) where the export out of India is of goods or merchandise manufactured or processed by the assessee and of trading goods, the profits, derived from such export shall,--

(i) in respect of the goods or merchandise manufactured or processed by the assessee, be the amount which bears to the adjusted profits of the business, the same proportion as the adjusted export turnover in respect of such goods bears to the adjusted total turnover of the business carried on by the assessee; and

(ii) in respect of trading goods, be the export turnover in respect of such trading goods as reduced by the direct and indirect costs attributable to export of such trading goods :

Provided that the profits computed under clause (a) or clause (b) or clause (c) of this sub-section shall be further increased by the amount which bears to ninety per cent of any sum referred to in clause (iiia) (not being profits on sale of a licence acquired from any other person), and clause (iiib) and (iiic) of section 28, the same proportion as the export turnover bears to the total turnover of the business carried on by the assessee.

Explanations. For the purposes of this sub-section,--

(a) adjusted export turnover means the export turnover as reduced by the export turnover in respect of trading goods;

(b) adjusted profits of the business means the profits of the business as reduced by the profits derived from the business of export out of India of trading goods as computed in the manner provided in clause (b) of sub-section (3);

(c) adjusted total turnover means the total turnover of the business as reduced by the export turnover in respect of trading goods;

(d) direct costs means costs directly attributable to the trading goods exported out of India including the purchase price of such goods;

(e) indirect costs means costs, not being direct costs, allocated in the ratio of the export turnover in respect of trading goods to the total turnover;

(f) trading goods means goods which are not manufactured or processed by the assessee.

(3A) (4) (4A) Explanation.For the purposes of this section,--

(a) convertible foreign exchange means foreign exchange which is for the time being treated by the Reserve Bank of India as convertible foreign exchange for the purposes of the Foreign Exchange Regulation Act, 1973 (46 of 1973), and any rules made thereunder;

(aa) export out of India shall not include any transaction by way of sale or otherwise, in a shop, emporium or any other establishment situate in India, not involving clearance at any customs station as defined in the Customs Act, 1962 (52 of 1962);

(b) export turnover means the sale proceeds, received in, or brought into, India by the assessee in convertible foreign exchange in accordance with clause (a) of sub-section (2) of any goods or merchandise to which this section applies and which are exported out of India, but does not include freight or insurance attributable to the transport of the goods or merchandise beyond the customs station as defined in the Customs Act, 1962 (52 of 1962);

(ba) total turnover shall not include freight or insurance attributable to the transport of the goods or merchandise beyond the customs station as defined in the Customs Act, 1962 (52 of 1962) :

Provided that in relation to any assessment year commencing on or after the 1st day of April, 1991, the expression total turnover shall have effect as if it also excluded any sum referred to in clauses (iiia), (iiib) and (iiic) of section 28;

(baa) profits of the business means the profits of the business as computed under the head Profits and gains of business or profession as reduced by

(1) ninety per cent of any sum referred to in clauses (iiia), (iiib) and (iiic) of section 28 or of any receipts by way of brokerage, commission, interest, rent, charges or any other receipt of a similar nature included in such profits; and

(2) the profits of any branch, office, warehouse or any other establishment of the assessee situate outside India;

(c) Export House Certificate or Trading House Certificate means a valid Export House Certificate or Trading House Certificate, as the case may be, issued by the Chief Controller of Imports and Exports, Government of India;

(d) supporting manufacturer means a person being an Indian company or a person (other than a company) resident in India, manufacturing (including processing) goods or merchandise and selling such goods or merchandise to an Export House or a Trading House for the purposes of export.

11. We have considered the rival submissions. It is not disputed by the Department that the assessee, in addition to the income derived from export of trading goods, also derived income from Export Incentives etc. of Rs.1,60,000 against FOB value of exports amounting to Rs.6,50,000 in the above illustration. It is not the case of the Department that the assessee could have earned Rs.1,60,000 without incurring any expenditure. (Rs.50,000 in the above example). It is not in dispute that the case falls under section 80HHC(3)(a). It is not the case of the Department that assessee had no income by way of incentive, interest etc. (Rs.1,60,000 in the example).

The basic case of the Department was that the words indirect costs in clause (e) in the Explanation did not provide for exclusion of expenses incurred for earning incentives, commission, rent etc. and, therefore, the entire amount of expenses (Rs.50,000 in the above example) spent for earning such Other Incomes did not fall within the meaning of the word indirect cost in clause (e). According to the Department, section 80HHC(3)(b) provides for a statutory formula to calculate export profits by deducting direct and indirect costs from export turnover, however, expenses incurred for earning incentives, commission etc. (other incomes) does not fall in the definition of indirect cost. That, the assessee was not entitled to claim 10% of the receipts from its Other Income (Rs.16,000 in the above example) as expense to be deducted from the indirect cost (Rs.50,000 in the above example). Accordingly, the A.O. deducted full Rs.50,000 as indirect cost from the export turnover. Therefore, even according to the Department, it is not in dispute that the assessee had incurred an expense of Rs.16,000 (in the above example) to earn Other Incomes of Rs.1,60,000 but it denied the Proportionate Deduction from Rs.50,000 on account of strict interpretation of the words indirect cost in clause (e).

However, in the above stand of the Department, there is a fallacy. Under section 80HHC(3)(b) which is the main section, the Legislature has provided that in cases falling under section 80HHC(3)(b) direct and indirect costs attributable to such exports have to be deducted from the export turnover to arrive at Export Profits. Similar provision is made in clause (d) which defines the words direct costs to mean costs attributable to exports of trading goods. Moreover, clause (e) of the Explanation defines indirect costs as costs which is not direct costs as defined in clause (d). The word attributable is wider than the word derived. The Department in this case, as can be seen from above example, itself says that Rs.50,000 in full is the Indirect Cost which has to be deducted in full as clause (e) does not provide for proportionate deduction.

According to the Department, the definition of indirect costs will not cover expenses incurred for earning Other Incomes.

However, at the same time, Department concedes that the assessee had earned export turnover of Rs.6,50,000 plus Rs.1,60,000 as Other Incomes. It also concedes that Rs.50,000 is the indirect expense. If so, what should be the expense allocated to the earning of the two incomes and in what proportion is the question?

12. According to the Department, the question of allocation does not arise in cases falling under section 80HHC(3)(b). We do not find merit in this contention. Firstly, clause (e) to the Explanation which refers to allocation of costs applies to sections 80HHC(3)(a), 80HHC(3)(b) and 80HHC(3)(c). Secondly, section 80HHC(3)(b) equates export profits to export turnover less direct and indirect costs attributable to the exports of trading goods. Therefore, the principle of attribution is retained. Thirdly, keeping in mind the provisions of section 80HHC(3)(b) read with clauses (d) and (e) of the Explanation it is clear that Legislature intended allocation of costs between export turnover and total turnover. It is urged that the apportionment would not apply to cases under section 80HHC(3)(b). It is true that, in most cases, it may not. But in certain cases falling under section 80HHC(3)(b), ratio still applies. For example, in the case where the assessee exports all bought-out items but brings back only a part of the export proceedings into India, in such cases, the ratio will apply and, therefore, if one is to read clause (e), it retains the words indirect costs to be allocated in the ratio of export turnover to total turnover.

13. The question which, however, needs to be decided is whether, in the above example, the assessee is entitled to reduction of Rs.16,000 from Rs.50,000 being the total indirect expenses for earning both the incomes. Department reduces the FOB value by Rs.50,000 whereas assessee contends that it should be reduced by Rs.34,000 (Rs.50,000 Rs.16,000).

Assessee claims apportionment at the rate of 10% of Other Income of Rs.1,60,000 (in the above example). This is opposed by the Department saying that since apportionment does not apply to section 80HHC(3)(b), there is no question of applying the yardstick of 10%. According to the Department, the words indirect costs does not take into account the expenses to earn Other Incomes. In this case, reliance is placed on clause (e). However, the Department has failed to notice the words attributable to exports in section 80HHC(3)(b).

14. As stated above, in our opinion, the words attributable in section 80HHC(3)(b) in the main section itself indicates that apportionment (principle of attribution) is not omitted from the said provision of section 80HHC(3)(b). As stated above, assessee has earned Other Income of Rs.1,60,000 apart from FOB value of exports of Rs.6,50,000. Therefore, some expense has to be attributed to earning of Rs.1,60,000. If so, the next question which arises is how to allocate the costs? As stated above, assessee has two incomes with one Common Pool of expenses and since principle of attribution has been retained in the scheme of section 80HHC, both in terms of section 80HHC(3), clause (e) to the Explanation to section 80HHC(3)(a), (b) and (c) and in clause (baa) to the Explanation to section 80HHC, instead of going into lengthy exercise of dividing such Common Expenses, the assessee has estimated the reduction of export turnover by 10% of the other income of Rs.1,60,000 (in the above example). Ultimately, clause (baa) to the Explanation is itself based on the assumption that 10% of the income would be an expense. We make it clear that we are not reading Explanation (baa) into section 80HHC(3)(b). What we say is as a Guidance Value/Factor, 10% of the total Other Income of Rs.1,60,000 would be fair estimate. This guidance value is not flowing from clause (baa) but from the scheme of section 80HHC read with the Memorandum to the Finance Act of 1991. Take a reverse case, if allocation of expenses is to be done on Actual Basis, it would not only be very difficult but in some cases actual apportionment may not be in the interest even of the Department.

15. In conclusion, we may state that under section 80HHC(3)(b) one has to balance the principle of attribution with the concept of allocation. The concept of allocation is meant to reduce the incentive. However, when allocation has to be balanced with the principle of attribution, the object is to reduce the incentive and not to eliminate it.

16. For the above reasons, we set aside the impugned judgments of the High Court dated 22.12.2006 and restore the orders of the Income Tax Appellate Tribunal dated 30.9.2003, 24.10.2003, 13.2.2004 and 26.8.2004.

17. Accordingly, the civil appeals filed by the assessee stand allowed with no order as to costs.

 

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