1985 INSC 0025 Lohia Machines Ltd. and Another Vs Union of India and Others Writ Petitions Nos. 4509, 4542-43, 4540-41, etc. of 1979, 6434, 6445, 6497, etc. of 1980, 4-5, 31, 41, etc. of 1981, 1529, 1572, 1576, etc. of 1982, and 6-10, 927, 159-63, etc. of 1983 (D. P. Madon, A. N. Sen, P. N. Bhagwati JJ) 25.01.1985 JUDGMENT P. N. BHAGWATI, J. - 1. These writ petitions raise an interesting question of law relating to the interpretation of Section 80-J of the Income Tax Act, 1961, and on the basis of certain interpretation, they challenge the validity of Rule 19-A of the Income Tax Rules, 1962 and also call in question the constitutionality of the retrospective amendment made in Section 80-J by the Finance (No. 2) Act, 1980. The questions arising in these writ petitions are of considerable importance since they involve revenue aggregating to crores of rupees and they have been argued at great length on both sides. 2. The principal controversy between the parties turns on the true interpretation of Section 80-J of the Income Tax Act, 1961 and hence we may begin our discussion of the issues arising in the writ petitions by examining the language of that section. But before we do so, we may usefully refer to the genesis of the provision enacted in Section 80-J and the transformation it has undergone from time to time over the years. It is in fact necessary to trace the historical evolution of this provision in order to arrive at its true interpretation, for, as observed by Cardozo, J. in Duparquet Huat v. Evans (297 US 216), in questions relating to construction, "history is a teacher that is not to be ignored". The first time that a provision of this kind was introduced in the Indian Income Tax Act, 1922 was by the Taxation Laws (Amendment) Ordinance, 1949 when Section 51-C was added in that Act with effect from March 31, 1949. Sub-section (1) of Section 15-C exempted a part of the profits and gains of a new industrial undertaking from tax and this provision as originally enacted was in the following terms : 15-C(1) Save as otherwise hereinafter provided, the tax shall not be payable by an assessee on so much of the profits or gains derived from any industrial undertaking to which this section applies as do not exceed six per cent. per annum on the capital employed in the undertaking, computed in accordance with such rules as may be made in this behalf by the Central Board of Revenue. The Central Board of Revenue in exercise of the powers conferred under sub-section (1) of Section 59 of the Indian Income Tax Act, 1922 issued a Notification dated October 15, 1949 making the Indian Income tax (Computation of Capital of Industrial undertakings) Rules, 1949 for computation of capital employed in the industrial undertaking as envisaged in sub-section (1) of Section 15-C. Rule 3 of these Rules insofar as material provided inter alia as follows : Rule 3(1) : For the purpose of Section 15-C of the Act, the capital employed in an undertaking to which the said section applies shall be taken to be - (a) in the case of assets acquired by purchase and entitled to depreciation - (i) if they have been acquired before the computation period, the written down value on the commencing date of the said period; (ii) if they have been acquired on or after the commencing date of the computation period, their average cost during the said period; (b) in the case of assets acquired by purchase and not entitled to depreciation - (i) if they have been acquired before the computation period, their actual cost to the assessee; (ii) if they have been acquired on or after the commencing date of the computation period, their average cost during the said period; (c) in the case of assets being debts due to the person carrying on the business, the nominal amounts of those debts; (d) in the case of any other assets the value of the assets when they became assets of the business provided that if any such asset has been acquired within the computation period, only the average of such value shall be taken in the same manner as average cost is to be computed. (2) Where the price of any assets has been satisfied otherwise than in cash, the then value of the consideration actually given for the asset shall be treated as the price at which the asset was acquired. (3) Any borrowed money and debt due by the person carrying on the business shall be deducted and in particular there shall be deducted any debts incurred in respect of the business for income-tax and super-tax or business profits tax or for advance payments due under any provision of the Indian Income Tax Act, 1922, or for any sum payable in relation to business profits tax under Section 13 of the Business Profits Tax Act, 1947 (XXI of 1947) : The process of computation of "capital employed in the undertaking" according to this rule consisted of two steps; one of addition of the value of assets of the industrial undertaking arrived at on the basis of different formulae according to the nature and the date of purchase of the assets and the other, of deduction of "any borrowed money and debt due by the person carrying on the business". The significant point is that borrowed moneys and debts due from the assessee were excluded in computation of "capital employed in the undertaking" by reason of sub-rule (3) of this Rule. 3. The Taxation Laws (Amendment) Ordinance, 1949 was replaced by the Taxation Laws (Extension to Merged States and Amendment) Act, 1949 which came into force on December 31, 1949 and by Section 13 of this Act, Section 15-C was continued and though some minor modifications were made, sub-section (1) which granted the exemption remain unchanged. Sub- section (2), (4) and (6) suffered some minor changes and, as re-enacted, these sub-sections read as follows : (2) This section applies to any industrial undertaking which - (i) is not formed by the splitting up, or the reconstruction of, business already in existence or by the transfer to a new business of building, machinery or plant used in a business which was being carried on before the 1st day of April, 1948; (ii) has begun or begins to manufacture or produce articles in any Province in India at any time within a period of three years from the 1st day of April, 1948, or such further period as the Central Government may, by notification in the Official Gazette, specify with reference to any particular industrial undertaking; (iii) employs more than fifty persons; and (iv) involves the use of electrical energy or any other form of energy which is mechanically transmitted and is not directly generated by human agency : (4) The tax shall not be payable by a shareholder in respect of so much of any dividend paid or deemed to be paid to him by an industrial undertaking as is attributable to that part of the profits or gains on which the tax is not payable under this section. (6) The provisions of this section shall apply to the assessments for the years commencing on the 1st day of April, 1949, and ending on the 31st day of March, 1954. It us significant to note that though the Indian Income Tax (Computation of Capital of Industrial Undertakings) Rules, 1949 provided for exclusion of borrowed moneys and debts due by the assessee in computing the capital employed in the undertaking, the Legislature, when it re-enacted Section 15-C by Section 13 of the Taxation Laws (Extension to Merged States and Amendment) Act, 1949 did not choose to make any change in this position but continued the same Rules under sub-section (2) of Section 34 of the Taxation Laws (Extension to Merged States and Amendment) Act, 1949. The Legislature thus gave its approval to exclusion of borrowed moneys and debts in computation of capital employed in the undertaking and also made it clear that the word 'computed' has been used by it in this context in the sense of involving inclusion as well as exclusion of items which might be regarded as part of the capital employed in the undertaking. 4. Thereafter from time to time changes were made in Section 15-C by various Finance Acts but these changes were not substantial and they merely extended from time to time the period of production for eligibility from initial 3 year to 18 years by suitable amendments in clause (ii) of sub-section (2) and brought the business of hotels also within the purview of the exemption and laid down the conditions for grant of such exemption. We are not concerned with these changes so far as the present writ petitions are concerned and hence we need not refer to them in detail. Suffice it to state that the basic structure of Section 15-C remained the same and so did the Indian Income Tax (Computation of Capital of Industrial Undertaking) Rules, 1949. The result was that throughout the period from March 31, 1949 when Section 15-C was introduced in the Indian Income Tax Act, 1922, up to the time that the Indian Income Tax Act, 1922 remained in force, borrowed moneys and debts from the assessee were excluded in computing the capital employed in the undertaking for the purpose of determining the quantum of the exemption eligible under Section 15-C. 5. Then came the Income Tax Act, 1961 which repealed the Indian Income Tax Act, 1922. Section 15-C of the Income Tax Act, 1922 was recast as Section 84 in the Income Tax Act, 1961. Sub- section (1) of Section 84 granted the same exemption in respect of a portion of the profits and gains derived from any industrial undertaking or hotel to which that section applied as did sub-section (1) of Section 15-C but a slight change was made, namely, that the profits or gains eligible for exemption were now to be calculated at "six per cent. per annum on the capital employed in the undertaking or hotel computed in the prescribed manner". The word 'prescribed' according to the definition in sub-section (33) of Section 2 meant prescribed by Rules made under the Act and in exercise of the powers conferred under Section 295, the Central Board of Revenue made the Income Tax Rules, 1962 which contained inter alia Rule 19 prescribing as to how the capital employed in an undertaking or a hotel shall be computed for the purpose of Section 84. Sub-rules (1), (3) and (6) of the Rule 19 read inter alia as follows : 19(1) For the purpose of Section 84, the capital employed in an undertaking or a hotel to which the said section applies shall be taken to be - (a) in the case of assets acquired by purchase and entitled to depreciation - (i) if they have been acquired before the computation period, their written down value on the commencing date of the said period; (ii) if they have been acquired on or after the commencing date of the computation period, their average cost during the said period; (b) in the case of assets acquired by purchase and not entitled to depreciation - (i) if they have been acquired before the computation period, their actual cost to the assessee; (ii) if they have been acquired on or after the commencing date of the computation period, their average cost during the said period; (c) in the case of assets being debts due to the person carrying on the business, the normal amounts of those debts; (d) in the case of any other assets, the value of the assets when they became assets of the business : Provided that if any such asset has been acquired within the computation period, only the average of such value shall be taken in the same manner as average cost is to be computed. (3) Any borrowed money and debt due by the person carrying on the business shall be deducted and in particular there shall be deducted any debts incurred in respect of the business for tax (including advance tax) due under any provision of the Act : (6) In this rule, - (i) "average cost" in relation to any asset means such proportion of the actual cost thereof as the number of days of the computation period during which such asset is used in the business bears to the total number of days comprised in the said period; (ii) "computation period" means the period for which the profits and gains of the undertaking or hotel are computed under Sections 28 to 43-A; (iii) "depreciation" means the allowance admissible under clause (i) or clause (ii) or clause (iv) of sub-section (1) of Section 32; (iv) "written down value" means the written down value computed under sub-section (6) of Section 43 as if for the words "computation period" were substituted. There were also several other changes made in Section 15-C of the Indian Income Tax Act, 1922 while recasting it as Section 84 but these changes are not material for the purpose of the present writ petitions and they need not therefore detain us. 6. It will thus be seen that even under Section 84 of the Income Tax Act, 1961 the same position prevailed as before in regard to the exclusion of borrowed moneys and debts in computing the capital employed in an industrial undertaking or a hotel for the purpose of determining the quantum of profits exempted under that section. This position continued uninterrupted until Section 84 was replaced by Section 80-J with effect from April 1, 1968 by the Finance (No. 2) Act, 1967. Sub- section (1) of section 80-J brought about a, material change in the provision as it stood in sub- section (1) of Section 84. We shall have occasion to examine the implications of this change when we deal with the arguments advanced on behalf of the parties, but for the time being it would be sufficient if we indicate this change by reproducing sub-section (1) of Section 80-J as under : 80-J(1) Where the gross total income of an assessee includes any profits and gains derived from an industrial undertaking or a ship or the business of a hotel, to which this section applies, there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, a deduction from such profits and gains (reduced by the aggregate of the deductions, if any, admissible to the assessee under Section 80-H and Section 80-I) of so much of the amount thereof as does not exceed the amount calculated at the rate of six per cent. per annum on the capital employed in the industrial undertaking or ship or business of the hotel, as the case may be, computed in the prescribed manner in respect of the previous year relevant to the assessment year (the amount calculated as aforesaid being hereafter, in this section, referred to as the relevant amount of capital employed during the previous year). It may be noticed that under sub-section (1) of Section 80-J the benefit of the exemption was extended additionally to profits derived from a ship and so far as the quantum of exemption was concerned the formula adopted for calculating it was "six per cent. per annum on the capital employed in the industrial undertaking or ship or business of the hotel, as the case may be, computed in the prescribed manner in respect of the previous year relevant to the assessment year". The new words introduced were "in respect of the previous year relevant to the assessment year". Sub-section (2) of Section 80-J laid down the period for which the exemption shall be allowable and sub-section (3) provided that any deficiency in benefit of the exemption arising on account of the profits and gains being less than the relevant amount of capital employed during the previous year shall be carried forward and allowed as a straight deduction in computing the total income of the assessee for the subsequent years subject to proviso that in no case shall the deficiency or any part thereof be carried forward beyond the seventh assessment year as reckoned from the end of the initial assessment year. Sub-section (4) enacted certain conditions which must be fulfilled before an industrial undertaking could qualify for the benefit of the exemption and one of the conditions was that the industrial undertaking should not have been formed "by the transfer to a new business of building machinery or plant previously used for any purpose". But sub-section (6) provided by way of an exception that where in the case of an industrial undertaking, any building, machinery or plant or any part thereof previously used for any purpose is transferred to a new business and the total value of the building, machinery or plant or part so transferred does not exceed 20% of the total value of the building, machinery or plant used in the business, then the condition set out in sub- section (4) shall be deemed to have been complied with and the total value of the building, machinery or plant or part so transferred shall not be taken into account in computing the capital employed in the industrial undertaking. So far as the applicability of Section 80-J to profits derived from a ship was concerned, sub-section (5) laid down several conditions which were required to be fulfilled before the benefit of the exemption could be made available in the case of profits derived from the ship. 7. Since the profits derived from an industrial undertaking or a ship or the business of a hotel were eligible for exemption only to the extent of 6% per annum of the capital employed in the industrial undertaking or ship or business of a hotel computed in the prescribed manner in respect of the previous year relevant to the assessment year, the Central Board of Revenue made Rule 19-A prescribing the manner in which the capital employed in the industrial undertaking, ship or business of the hotel should be computed for the purpose of Section 80-J. Rule 19-A made material alterations in the texture of Rule 19 and since a considerable part of the controversy between the parties has turned on the validity of this Rule, it would be desirable to set out its relevant portions in extenso : 19-A Computation of capital employed in an industrial undertaking or a ship or the business of a hotel for the purposes of Section 80-J. - (1) For the purposes of Section 80-J, the capital employed in an industrial undertaking or the business of a hotel shall be computed in accordance with sub-rules (2) to (4) and the capital employed in a ship shall be computed in accordance with sub-rule (5). (2) The aggregate of the amounts representing the values of the assets as on the first day of the computation period, of the undertaking or of the business of the hotel to which the said Section 80-J applies shall first be ascertained in the following manner : (i) in the case of assets entitled to depreciation, their written down value; (ii) in the case of assets acquired by purchase and not entitled to depreciation, their actual cost to the assessee; (iii) in the case of assets acquired otherwise that by purchase and not entitled to depreciation, the value of the assets when they became assets of the business; (iv) in the case of assets being debts due to the person carrying on the business, the nominal amount of those debts; (v) in the case of assets being cash in hand or bank, the amount thereof. (3) From the aggregate of the amounts as ascertained under sub-rule (2) shall be deducted the aggregate of the amounts, as on the first day of the computation period, of borrowed money and debts due by the assessee (including amounts due towards any liability in respect of tax), not being - (a) in the case of an assessee being a company, the amount of its debentures, if any, and (b) in the case of any assessee (including a company) any moneys borrowed from an approved source for the creation of capital asset in India, if the agreement under which such moneys are borrowed provides for the repayment thereof during a period of not less than seven years. Explanation. - For the purpose of this sub-rule, - (i) "approved source" means the Government or the Industrial Finance Corporation of India or the Industrial Credit and Investment Corporation of India Ltd. or any banking institution or any person in a country outside India or any of the following financial institutions, namely : (a) a State Financial Corporation established under the State Financial Corporations Act, 1951 (LXIII of 1951); (b) the Industrial Development Bank of India, established under the Industrial Development Bank of India Act, 1964 (XIX of 1964); (c) the Madras Industrial and Investment Corporation of India Limited; (d) the Re-finance Corporation for Industry Ltd.; (e) the Life Insurance of India established under the Life Insurance Corporation Act (XXXI of 1956); # * * *## (4) The resultant sum as determined under sub-rule (3) shall be diminished by the value, as ascertained under sub-rule (2), of any investments the income from which is not taken into account in computing the profits of the business and any moneys not required for the purpose of the business, insofar as the aggregate of such investments or moneys exceed the amount of the borrowed moneys which under sub-rule (3) are required to be deducted in computing the capital. (5) The capital employed in a ship shall be taken to be the written down value of the ship. 8. Two changes immediately become noticeable. One is that whereas under the Indian Income-tax (Computation of Capital of Industrial Undertakings) Rules, 1949 and Rule 19, the average cost of assets acquired by purchase on or after the commencing date of the computation period was required to be taken into account in computing the capital employed in the industrial undertaking or hotel, a deliberate departure was made from this formula and under Rule 19-A, assets acquired on or after the commencement of the computation period were to be left out of account and only the amounts representing the value of the assets as on the first day of the computation period were to enter into the computation of the capital employed in the industrial undertaking or the business of a hotel. The other change made was that though under the Indian Income-tax (Computation of Capital of Industrial Undertakings) Rules, 1949 and Rule 19, all borrowed moneys and debts due by the assessee were required to be deducted in computing the 'capital employed' in the industrial undertaking or a hotel, a certain amount of liberalisation was introduced under Rule 19-A, providing that "moneys borrowed from an approved source for the creation of a capital asset in India, if the agreement under which such moneys are borrowed provides for the repayment thereof during a period of not less than seven years" shall not be liable to be deducted but shall be taken into account in computing the capital employed in the industrial undertaking or the business of a hotel for the purpose of Section 80-J. The result was that from and after 1st April, 1968, when rule 19-A came into force, borrowings from an approved source repayable in not less than seven years started for the first time to be taken into account in computation of the capital employed in the industrial undertaking or the business of a hotel, though other categories of borrowed moneys and debts due by the assessee continued to remain excluded from such computation. These two changes appear to have been made in view of the Interim Report on Rationalisation and Simplification of Direct Taxation Laws by Shri S. Bhoothalingam, where a recommendation was made that instead of the formula which was being followed up to March 31, 1968, it would be desirable to simplify the procedure for computation of capital "by basing it on owned capital and long-term borrowings as at the beginning of the year ignoring the fresh introduction of capital in the course of the year" 9. This state of affairs continued until April 1, 1971 when the Finance (No. 2) Act, 1971 came into force. While introducing the Bill which ultimately culminated in the Finance (No. 2) Act, 1971, the Finance Minister made a policy statement on the floor of the House in the following terms : At present, in the case of new industrial undertakings, ships and approved hotels, profits up to 6 per cent. of the capital employed are entitled to tax exemption for a period of five years. Since debentures and long-term borrowings do not in any manner represent risk capital and interest thereon is in any case deducted, it was generosity on the part of the Government to extend the tax holiday provision even to such constituents of capital. I now propose that in calculating the limit of 6 per cent. of the capital for purposes of tax-exemption, debentures and long-term borrowings will be excluded. This single measure will provide the exchequer with Rs. 10 crores during the current year; the yield for a full year will be of the order of Rs. 14 crores. This policy statement was implemented by the Central Board of Revenue by amending sub-rule (3) Rule 19-A so that after the amendment sub-rule (3) read as follows : (3) From the aggregate of the amounts as ascertained under sub-rule (2) shall be deducted the aggregate of the amounts, as on the first day of the computation period, of borrowed moneys and debts owed by the assessee including amounts, due towards any liability in respect of tax. The consequence of this amendment was that the position as it prevailed prior to the enactment of Rule 19-A was again restored and all borrowed moneys and debts due by the assessee as on the first day of the computation period became deductible in computing the capital employed in the industrial undertaking or the business of a hotel for the purpose of Section 80-J. This amendment came into force with effect from April 1, 1972. 10. But a serious controversy was sparked off by this amendment of Rule 19-A. Though right from April 1, 1949 up to 31st March, 1968 for a period of almost 19 years, all borrowed moneys and debts owed by the assessee were excluded in computing the capital employed in the industrial undertaking or the business of a hotel, no challenge was preferred against the validity of the Indian Income tax (Computation of Capital of Industrial Undertakings) Rules, 1949 and Rule 19, which provided for such exclusion and no assessee disputed the computation of the capital employed in the industrial undertaking or the business of hotel made on the basis of such exclusion. It was only when the liberalisation made under Rule 19-A by inclusion of long-term borrowings (repayable in not less than seven years) in the computation of the capital employed - which liberalisation was introduced from April 1, 1968 - was withdrawn with effect from April 1, 1972 that some assessees raised a contention for the first time that on a true construction of sub-section (1) of Section 80-J, the capital employed in the industrial undertaking or the business of a hotel would include long-term borrowings since according to plain natural construction of the words used, they were part of the "capital employed" and Rule 19-A sub-rule (3) insofar as it excluded long-term borrowings from the computation of the capital employed was, therefore ultra vires sub-section (1) of Section 80-J and despite sub-rule (3) of Rule 19-A, long-term borrowings were liable to be taken into account in computing the 'capital employed' in the industrial undertaking or the business of a hotel. This contention was raised for the first time before the Bombay Bench of the Income tax Appellate Tribunal in M/s Alim Chand Topan Dass v. ITO and the Bombay Bench of the Tribunal by an order dated July 24, 1973 accepted this contention and held that sub-rule (3) of Rule 19-A was in conflict with sub-section (1) of Section 80-J and hence it was liable to be ignored in computing the capital employed in the industrial undertaking or the business of a hotel. This decision was however, reconsidered by a Special Bench of the Tribunal in Emco Transformers Limited v. ITO and the Special Bench by an order dated September 26, 1974 overruled this decision and held that there was no conflict at all between sub-rule (3) of Rule 19-A and sub-section (1) of Section 80-J and all borrowings including long-terms borrowings owing from assessee were liable to be excluded in computing the capital employed in the industrial undertaking or the business of a hotel. However, soon thereafter, the Calcutta High Court held in Century Enka Ltd. v. ITO ((1977) 107 ITR 123 (Cal)) that sub-rule (3) of Rule 19-A insofar as it directed exclusion of borrowed capital except from an approved source (this was obviously a case governed by the unamended Rule 19-A) was ultra vires sub-section (1) of Section 80-J and long-term borrowings from any source being part of capital employed were liable to be taken into account in computing the capital employed in the industrial undertakings or the business of a hotel. The same view was taken by the Madras High Court in Madras Industrial Linings Ltd. v. ITO ((1977) 110 ITR 256 (Mad)) and the Allahabad High Court also in three decisions namely CIT v. U.P. Hotel-Restaurant Ltd. ((1980) 123 ITR 626 (All)), Kota Box Mfg. Co. v. ITO ((1980) 123 ITR 638 (All)) and Rampur Distillery and Chemical Co. Ltd. v. CIT ((1983) 140 ITR 725 (All)), adopted the same view. The same view also prevailed with the Punjab and Haryana High Court in Ganesh Steel Industries v. ITO ((1980) 126 ITR 258 (P&H)) and the Andhra Pradesh High Court in Warner Hindustan Ltd. v. ITO ((1982) 134 ITR 158 (AP)). The Madhya Pradesh High Court however took a different view and held that sub-rule (3) of Rule 19-A was not in conflict with sub-section (1) of Section 80-J and all borrowing including long-term borrowings were liable to be excluded in computing the capital employed in the industrial undertaking or the business of a hotel. Vide CIT v. Anand Bahri Steel and Wire Products ((1982) 133 ITR 365 (MP)) and CIT v. K.N Oil Industries ((1982) 134 ITR 651 (MP)). The controversy in regard to the exclusion of long-term borrowings thus gave rise to a conflict of opinion amongst the different High Courts. There was also another provision in Rule 19-A in respect of which fault was found by some of the High Courts and that was the provision which required that the "capital employed" should be computed as on the first day of computation period. The Calcutta High Court in Century Enka Ltd. v. ITO ((1977) 107 ITR 909 (Cal) took the view that what Section 80-J sub- section (1) required was the computation of capital in respect of the previous year and not as on the first day of the previous year and therefore Rule 19-A, insofar as it provided that the computation of capital should be made as on the first day of the computation period, was ultra vires sub-section (1) of Section 80-J. This view was also adopted by one or two other High Courts. Since some High Courts took the view that Rule 19-A was ultra vires sub-section (1) of Section 80-J insofar as it provided for exclusion of long-term borrowings and the computation of the 'capital employed' to be made as on the first day of the computation period and in the opinion of the Government, this view was erroneous and did not correctly reflect the intention of Parliament as evinced clearly by the legislative history of this provision, Parliament, with a view to avoiding confusion and uncertainty which would prevail in the state of the law until a final pronouncement was made on these two issues by the Supreme Court, introduced an amendment in Section 80-J by the Finance (No. 2) Act, 1980. While moving the Finance (No. 2) Bill, 1980, the Finance Minister said in the course of his speech in the Rajya Sabha on July 24, 1980 : I have received many representations on the amendment proposed to be made in Section 80-J of the Income-tax Act with effect from the April 1, 1972 ... The capital employed for this purpose is calculated in accordance with the provisions made in the Income-tax Rules and excludes borrowed capital. Some High Courts have taken the view that the provision in the rule is ultra vires the provision in Section 80-J and that borrowed capital should also be included in capital base for the purpose of computing the tax holding profits. The Bill seeks to transfer the provision of the rule to Section 80-J retrospectively from April 1, 1972. In several representations, it has been urged that the proposed change should not be made retrospectively. In my reply to the General Debate on the Budget, I had explained that the provision in the Bill seeks merely to give effect to the manifest intention of Parliament. I have again given anxious though to this question and I am convinced that both on considerations of law and equity there is absolutely no case for modification of the provisions in the Bill. Section 80-J specifically provides that the capital employed will be computed for the purpose of determining the tax holiday profits in accordance with the rules and the rules clearly lay down that the borrowed capital will be excluded from the capital base for this purpose. Tax holiday provisions have been on the statute book in one form or the other right from 1949. Up till 1968, the basis for calculating the capital employed in an industrial undertaking was set out in the rules which provided for exclusion of borrowed capital for the purpose and this position was never doubted. Although in 1968, the rules were amended to provide for the inclusion of certain specified long-term borrowings in the capital base, status quo ante was restored with effect from April 1, 1972. As I have already stated in the House, the then Finance Minister Shri Y. B. Chavan, had, in his Budget speech for the year 1971-72, unequivocally stated that he proposed to exclude the borrowed capital from the capital base for the purpose of determining the tax holiday profits. It is thus obvious that the intention has always been that borrowed capital should not form part of the capital employed for the purpose of determining the tax holiday profits. I am, therefore satisfied that no change in this regard is called for. The Finance Bill (No. 2) of 1980 ultimately culminated in the Finance (No. 2) Act, 1980 and by this Act, Section 80-J was amended and sub-section (1-A) was introduced with retrospective effect from April 1, 1972. The newly introduced sub-section (1-A) was in the same terms as Rule 19-A, so that the manner of computation of the 'capital employed' in an industrial undertaking or the business of a hotel or a ship remained the same but it was now set out in sub-section (1-A) instead of in Rule 19- A. The words "computed in the prescribed manner" which occurred in sub-section (1) of Section 80- J were also substituted by the words "computed in the manner specified in sub-section (1-A)" with retrospective effect from the same date, namely, April 1, 1972. 11. Mr Palkhivala, learned advocate appearing on behalf of the petitioners in some of the writ petitions pointed out that the expression "capital employed .... in respect of the previous year" has two dimensions, namely, dimension of quantum and dimension of time. So far as regards the dimension of quantum, Mr Palkhivala urged that the expression 'capital employed' in its legal as well as in its popular or commercial sense must, in any view of the matter, include long-term borrowings and working capital and on a fair and liberal view, it would also include short-term borrowings but he was content with submitting that in any event long-term borrowings must be held to be included in the 'capital employed'. He also pointed out that under the Companies Act, 1956 a loan repayable after one year or more from the date of the balance sheet would be a long-term loan and it must be held to be part of the 'capital employed'. He also contended that even assuming there was any ambiguity in the expression 'capital employed' it must necessarily include long-term borrowings in the context of Section 80-J because Parliament could not have possibly intended to favour affluent assessees who are able to employ their own capital and to discriminate against indigent assessees who have to borrow funds to finance their undertakings. It was also urged by Mr Palkhivala in regard to the dimension of time, that the concept of 'capital employed' during or in respect of the previous year is a concept which must compel attention to the reality of the funds used during the whole year and not merely on any one single day such as the first day of computation period. The argument of Mr Palkhivala based on this premise was that Rule 19-A was ultra vires sub-section (1) of Section 80-J to the extent that it prescribed a mode of computation of the 'capital employed' in terms that excluded all borrowed capital and also provided for the computation of the 'capital employed' only on the first day of the computation period and ignored all additional capital employed during the rest of the computation period. Rule 19-A, contended Mr Palkhivala, was invalid in these two respects, since it derogated from the full operative effect of the provisions of Section 80-J and arbitrarily abridged the scope of the exemption under that section by excluding what was clearly part of the 'capital employed' and ignoring the 'capital employed' throughout the computation period except on the first day. The conclusion pressed by Mr Palkhivala on the basis of this argument was that long-term borrowings were, in any event, liable to be taken into account in computing the 'capital employed' and such computation could not be made as on the first day of the computation period but was required to take into account additional capital which might be employed during the computation period. So far as the amended sub-section (1-A) introduced in Section 80-J was concerned, Mr Palkhivala submitted that this amendment made with retrospective effect from April 1, 1972 was unconstitutional as being violative of Articles 14 and 19(1)(g) of the Constitution. We need not set out here the specific grounds on which the amended sub-section (1-A) was assailed by Mr Palkhivala as offending Articles 14 and 19(1)(g), since on the view we are taking in regard to the validity of Rule 19-A, it is not necessary for us to examine these grounds urged by Mr Palkhivala. The learned counsel appearing on behalf of the petitioners in the other writ petitions reiterated the same grounds with only this difference that according to Dr Devi Pal, learned counsel appearing on behalf of the petitioners in one of the writ petitions, the 'capital employed' would include not only long-term borrowings as submitted by Mr Palkhivala but also not only short-term borrowings so that all borrowed moneys and not just long-term borrowings were liable to be taken into account in computing the 'capital employed'. Dr Gauri Shankar appearing on behalf of the petitioners in Writ Petition No. 6188 of 1980 also submitted a separate set of the written arguments on the same lines and supported the main thesis of Mr Palkhivala. 12. These arguments advanced on behalf of the petitioners were sought to be refuted by the learned Attorney-General appearing on behalf of the respondents. The learned Attorney-General contended that the expression 'capital employed' was neither a term of art nor an expression with a definite fixed connotation and it meant different things in different contexts. It did not necessarily include long-term borrowings and sub-rule (3) of Rule 19-A excluding long-term borrowings from the computation of the 'capital employed' could not therefore be said to be in conflict with sub-section (1) of Section 80-J. It was also urged by the learned Attorney-General in the alternative that, in any event, for calculating the relief under sub-section (1) of Section 80-J, the stipulated rate of percentage was to be applied not just to the 'capital employed' without any further qualification but to the "capital employed .... computed in the prescribed manner". The manner of computation was left to be prescribed by Rules to be made by the Central Board of Revenue and according to the learned Attorney-General, computation involved exclusion as well as inclusion of items which might be regarded as forming part of the 'capital employed' and sub-rule (3) which was an integral part of the process of computation laid down in Rule 19-A did not therefore derogate from the provisions of sub-section (1) of Section 80-J and was within the mandate of that section. The learned Attorney-General repelled the contention of Mr Palkhivala that if sub-section (1) of Section 80-J were read as conferring power on the Central Board Revenue to exclude from the computation of the 'capital employed' any item or items as it thinks fit without any guidelines being provided by the statute in that behalf, such power would be unfettered and unguided and would suffer from the vice of excessive delegation. The learned Attorney-General pointed out that sub-section (1) of Section 80-J being a provision in a taxing statute, it had necessarily to be left to the Central Board of Revenue to decide, having regard to changing economic circumstances, what should from time to time be taken to be 'capital employed' for the purpose of calculating the relief allowable under sub- section (1) of Section 80-J and moreover the Rules made by the Central Board of Revenue in that behalf were required to be placed before each House of Parliament for its approval and there was, therefore, no excessive delegation involved in sub-section (1) of Section 80-J leaving it to the Central Board of Revenue to prescribe how the 'capital employed' should be computed and what items should be included and what items excluded. It was also submitted by the learned Attorney- General that the words used in sub-section (1) of Section 80-J in regard to the computation of the 'capital employed' were not "capital employed during the previous year" but "capital employed ... in respect of the previous year". The words "in respect of the previous year" were deliberately introduced in sub-section (1) of Section 80-J when section came to be enacted with the result that the 'capital employed' that was required to be computed for the purpose of Section 80-J was the "capital employed in respect of the previous year". Rule 19-A was therefore, according to the learned Attorney-General, not in conflict with sub-section (1) of Section 80-J when it provided that the 'capital employed' in respect of previous year shall be computed as on the first day of the pervious year. The learned Attorney-General pointed out that if Rule 19-A was valid in its entirely as contended for by him, no question of constitutional validity of the newly introduced sub-section (1-A) could possibly arise because what sub-section (1-A) did was merely to reproduce Rule 19-A ipsissima verba with effect April 1, 1972 and it was clarificatory in nature. The learned Attorney- General also contended in the alternative that even if Rule 19-A was invalid in both respects as submitted by Mr Palkhivala and the other learned counsel appearing on behalf of the petitioners, the new sub-section (1-A) introduced in Section 80-J with retrospective effect from April 1, 1972 did not violate any of the fundamental rights under Articles 14 and 19(1) (g) and was not unconstitutional or void. 13. These rival contentions raise interesting questions of law relating to the interpretation of sub- section (1) of Section 80-J and the validity of Rule 19-A. Now there can be no doubt that if the attack against the validity of Rule 19-A cannot be sustained and Rule 19-A is held to be valid in its entirety, it would be unnecessary to examine the grounds of challenge urged on behalf of the petitioners against the constitutional validity of the newly enacted of the petitioners against the constitutional validity of the newly enacted sub-section (1-A), because in that event, sub-section (1- A) would be merely enacting in a statutory form the provisions in regard to the computation of the 'capital employed' which were in force until then in the form of Rule 19-A and the enactment of sub-section (1-A) by way of amendment would be simply clarificatory in nature. The principal question which therefore arises for consideration is as to whether Rule 19-A could be said to be in conformity with the mandate of sub-section (1) of Section 80-J insofar as it provided for exclusion of all borrowed moneys including long-term borrowings from the computation of the 'capital employed' and enacted that computation of the 'capital employed' should be made as on the first day of the computation period. The answer to this question depends on the true interpretation of the language employed in sub-section (1) of Section 80-J. But before we proceed to consider this question of interpretation, it is necessary to point out that at least so far as exclusion of all borrowed moneys including long-term borrowings from the computation of the 'capital employed' is concerned, the position which prevailed right from April 1, 1949 to March 31, 1968 for a period of 19 years was that all borrowed moneys due from the assessee were excluded in computing the 'capital employed' and no one challenged such exclusion as being in conflict with either Section 15- C or Section 84. It is undoubtedly true that merely because for a long period of 19 years, the validity of the exclusion of borrowed moneys in computing the 'capital employed' was not challenged, that cannot be a ground for negativing such challenge if it is otherwise well-founded. It is settled law that acquiescence in an earlier exercise of rule-making power which was beyond the jurisdiction of the rule-making authority cannot make such exercise of rule-making power or a similar exercise of rule-making power at a subsequent date, valid. If a rule made by a rule-making authority is outside the scope of its power, it is void and it is not at all relevant that its validity has not been questioned for a long period of time : if a rule is void it remains void whether it has been acquiesced in or not. Vide Proprietary Articles Trade Association v. A. G. for Canada ((1931) AC 310 : 100 LJ PC 84 : 144 LT 577 : 1931 WN 40), A. G. for Australia v. Queen (95 CLR 529). But when we are pointing out that for a period of 19 years the exclusion of borrowed moneys from computation of the 'capital employed' was not challenged by any assessee and the validity of the Indian Income tax (Computation of Capital of Industrial Undertakings) Rules, 1949 and Rule 19 was not at any time assailed on the ground that they derogated from the provisions of Section 15-C or Section 84, it is not for the purpose of supporting any plea of acquiescence but for the purpose of indicating that both the assessee as well as the Revenue proceeded on the basis that on a true interpretation of the language of Section 15-C and 84, it was within the competence of the Central Board of Revenue to exclude borrowed moneys in computing the 'capital employed'. Not only the assessees and the Revenue but Parliament also approved of this interpretation of Section 15-C and 84 and posited the validity of the Indian Income Tax (Computation of Capital of Industrial Undertakings) Rules, 1949 and Rule 19 which provided for exclusion of borrowed moneys in computing the 'capital employed' for the purpose of giving relief under these sections. Though the Indian Income tax (Computation of Capital of Industrial Undertakings) Rules, 1949 provided in so many terms that borrowed moneys shall be deducted in computing the 'capital employed' for the purpose of Section 15-C as originally introduced in the Indian Income Tax Act, 1922, Parliament, when it re-enacted Section 15-C by the Taxation Laws (Extension to Merged States and Amendment) Act, 1949, did not seek to make any change in the Indian Income tax (Computation of Capital of Industrial Undertakings) Rules, 1949 but continued the same Rules providing for exclusion of borrowed moneys. Parliament clearly proceeded on the hypothesis that the Indian Income tax (Computation of Capital of Industrial Undertakings) Rules, 1949 insofar as they provided for exclusion of borrowed moneys in the computation of 'capital employed' were within the mandate of Section 15-C and placed its seal of approval on such exclusion of borrowed moneys in computing the 'capital employed' for the purpose of Section 15-C. The Indian Income tax (Computation of Capital of Industrial Undertakings) Rules, 1949 thereafter continued in force until April 1, 1962 when the Indian Income Tax Act, 1961 came to be enacted and the Income Tax Rules, 1962 were made. During this period Section 15-C was amended several times but though Parliament knew full well that the Indian Income tax (Computation of Capital of Industrial Undertakings) Rules, 1949 provided for exclusion of borrowed moneys in the computation of the 'capital employed' Parliament did not make any change in the statute with a view to clarifying that borrowed moneys were not intended to be excluded. Even when the Income Tax Act, 1961 was enacted, Parliament continued to use the same language in Section 84 as it did in Section 15-C and did not make any change in the language with a view to indicating that the Indian Income-tax (Computation of Capital of Industrial Undertakings) Rules, 1949 which had been made under Section 15-C did not correctly reflect the intention of Parliament. If Parliament had thought that the Indian Income tax (Computation of Capital of Industrial Undertakings) Rules, 1949 insofar as they provided for exclusion of borrowed moneys were not in conformity with its intention, Parliament could have easily made specific provision indicating its intention in the clearest terms when it enacted Section 84 in the Income Tax Act, 1961. Even after the enactment of Section 84, when Rule 19 was made with a view to giving effect to Section 84, that Rule again excluded borrowed moneys from computation of the 'capital employed'. It is interesting to note that though the Income Tax Rules, 1962 which included Rule 19 were laid before each House of Parliament soon after they were made as required by Section 296 of the Income Tax Act, 1961, neither House of Parliament expressed its disapproval of Rule 19 or made any modification in it and both Houses of Parliament thus gave their approval to Rule 19 knowing full well - and this presumption must be made in favour of members of each House - that that Rule provided for exclusion of borrowed moneys in computation of the 'capital employed'. We may make it clear that when we make this comment, we should not be understood to say that even if a Rule purporting to be made under a statute is outside the authority conferred by the statute, it would still be valid and have the force of law if it is placed before each House of Parliament and is not disapproved by either House. But what we wish to point out is that by not disapproving of Rule 19, Parliament accepted the validity of the assumption that exclusion of borrowed moneys in the computation of the 'capital employed' was permissible under the terms of Section 84 and clearly indicated that such exclusion of borrowed moneys had its approval. Even after Section 84 was enacted and Rule 19 was made, there were several amendments made in Section 84 from time to time but on none of those occasions was any opportunity taken by Parliament to set at naught what had been done by Rule 19 by way of exclusion of borrowed moneys, assuming that Parliament did not approve of it. The result was that the exclusion of borrowed moneys in computation of the 'capital employed' continued and that was plainly and indubitably in accord with the intention of Parliament. But when Section 80-J replaced Section 84 and Rule 19-A was made with a view to giving effect to Section 80-J, a change was deliberately brought about and long-term borrowings from approved sources were brought into computation of the 'capital employed'. This change was, however, short lived and with effect from April 1, 1972 the original position was restored. The Finance Minister made it clear by way of a preface in his Budget Speech that he proposed to exclude debentures and long-term borrowings in computing the 'capital employed' and in accordance with this statement Rule 19-A was amended so as to exclude all borrowed moneys. The amending Rule was laid before each House of Parliament and there was no dissent or disapproval. It is not possible to believe that despite the statement of the Finance Minister on the floor of the House and the placing of the amending Rule before each House, Parliament was not aware as to what the amended Rule 19-A provided. Parliament must be presumed to have known that Rule 19-A was amended in accordance with the statement of the Finance Minister and the amended Rule 19-A provided for exclusion of borrowed moneys in computing the 'capital employed' and yet Parliament if it thought that such exclusion was contrary to its true intent, did not take any steps to rectify the position. Then again, while moving the Finance (No. 2) Bill, 1980, the Finance Minister stated on the floor of the House that the intention of Parliament has always been to exclude borrowed moneys in computing the 'capital employed' and, therefore Section 80-J was sought to be amended by incorporating Rule 19-A in the section with retrospective effect. This legislative history traced by us clearly shows beyond doubt that Parliament throughout, save in respect of the period from April 1, 1968 to March 31, 1972, approved of exclusion of borrowed moneys in computing the 'capital employed' as being in conformity with its intention and regarded such exclusion as being within the terms of Section 15-C or Section 84 or Section 80-J as the case may be. 14. Now we turn to consider the language of sub-section (1) of Section 80-J and while doing so, we may point out that so far as this question is concerned, there is no material difference between the language of sub-section (1) of Section 80-J and the language of its predecessor sections, namely, Section 15-C sub-section (1) and Section 84 sub-section (1). The words used in sub-section (1) of Section 80-J are "capital employed ... computed in the prescribed manner". The statutory rate of percentage for the purpose of calculating the relief allowable under sub-section (1) of Section 80-J is to be applied not just to the "capital employed" but to the "capital employed ...... computed in the prescribed manner". We shall presently consider the effect of the qualifying words "computed in the prescribed manner", but before we do that, we must first examine the true meaning and import of the expression 'capital employed', for it is on this expression used in the section that the strongest reliance was placed by Mr Palkhivala and the entire argument advanced by him rested. Mr Palkhivala and the other learned counsel following upon him strongly contended that the expression 'capital employed' according to its commonly accepted meaning as also according to the connotation it has acquired in commercial usage and accountancy practice, would necessarily include, at the least, long-term borrowings and the Central Board of Revenue cannot under the guise of making a rule for computation of the 'capital employed', exclude long-term borrowings which constitute an essential part of the 'capital employed'. That would be clearly derogating from the provision of sub- section (1) of Section 80-J and would be totally impermissible. Now this contention would have had some force if the premise on which it is based was well-founded. But we are unable to agree with Mr Palkhivala and the other learned counsel supporting him that 'capital employed', either in its legal sense or in commercial parlance or accountancy practice, necessarily and always includes long-term borrowings. 15. Mr Palkhivala relied upon passages from various textbooks on Business Management and Accountancy in support of his plea that 'capital employed' must necessarily include long-term borrowings. One of the textbooks on which reliance was placed by Mr Palkhivala was The Internal Finance of Industrial Undertakings by T. G. Rose where it is stated that "the total money in the business at any moment or the 'total capital employed' is to be found in the figure recorded at the foot of the assets column in the balance-sheet, less any fictitious assets". This passage equates "total capital employed" with the total money in the business at any moment. It is significant to note that the reference here is not just to 'capital employed' but to "total capital employed". Moreover this expression has been used in the context of performance evaluation through profit resource ratio and this is made amply clear by a passage which occurs subsequently in the same textbook where it is observed that the "question of whether the T.C.E. is owned or borrowed is immaterial for this control figure. The Company is employing so much capital in its trading, and therefore that capital must turn over, through sales, to an extent sufficient to provide a proper return on the capital." Mr Palkhivala also cited an extract from Terminology of Cost Accountancy published by the Institute of Cost and Works Accountants, U.K. (October 1967) where the expression 'capital employed' is explained but we fail to see how this explanation can assist the argument of Mr Palkhivala, because according to this explanation the expression 'capital employed' can mean any one of the following three things : "Total Capital Employed" which may include loans or "Total Shareholder's Capital Employed" or "Total Equity Capital Employed". Then, reliance was placed on certain passage from "The Director's Guide to Accounting and Finance" by M. G. Wright dealing with the profitability ratio. The author points out in this passage that the "principal ratio that measures profitability is the return on 'capital employed'. This is a ratio which measures output to resource-use - in this case profit earned to the capital required to earn that profit" and then, in this context proceeds to add that 'capital employed' is generally accepted to mean the total of all the long-term funds employed, that is, all shareholders, funds plus long-term borrowings. The long-term borrowings are regarded as forming part of the 'capital employed' because the object is to measure the profitability with reference to the total funds invested in the undertaking. This passage does not, in our opinion, lay down that the expression 'capital employed' must necessarily and in all contexts include long-term borrowings. Mr Palkhivala also relied on certain balance sheets given in Modern Published Accounts by R. S. Waldron and E. H. D. Sambridge which undoubtedly treat long-term borrowings as part of 'capital employed'. But it may be noted that this is done for determining the profitability ratio by measuring profit as a percentage of Operating Capital Employed and interestingly, the expression 'capital employed', according to these balance-sheets, also includes short-term borrowings. Mr Palkhivala also relied on Inter-Firm Comparison of Financial Performance by the Bombay Textile Research Association and Dictionary of Business and Management by K. C. Parekh where 'capital employed' is defined to mean the total of share capital, reserves and long-term borrowings. But again it may be noted that this definition is for the purpose of evaluation financial performance and efficiency of management, the true measure of which can be ascertained by taking the ratio of profit earned to the total funds employed in the business. Then reliance was placed on Principles and Practice of Management Accountancy by J. L. Brown, Financial Manager's Job by Elizabeth Marting and Robert E. Finley and Glossary of Management Accounting Terms by the Institute of Cost & Works Accounting of India, where the expression 'capital employed' is understood to mean share capital, retained profit and long-term borrowings. But it may be pointed out that in these textbooks also, the expression 'capital employed' has been used in the context of efficiency of business which is naturally measurable by considering what is the profit derived from deployment of the total funds in the business and since long-term borrowings are also deployed in the business, the profitability of the undertaking cannot be evaluated without taking into account such long-term borrowings which have gone in the earning of the profit. It is significant to note that even in Principles and Practice of Management Accountancy by J. L. Brown there is a highly revealing statement that in regard to 'capital employed', "there is a good deal of controversy among accountants over which items should be included". We may then refer to another textbook relied on by Mr Palkhivala, namely, Finance for the Non-Accountant by L. E. Rockley. The Passage from this textbook cited by Mr Palkhivala far from helping his argument, militates against it, for it concedes in so many terms that "the expression 'capital employed' does have several possible interpretations" and proceeds to add that 'capital employed' is frequently referred to as the total assets possessed by the concern and shown in its balance sheets, no deductions being made for any liabilities but "such is not all of the possible combinations leading to an assessment of the capital employed by any Company". It is no doubt true that there are observation in Principles and Practice of Management by E. F. L. Brech as also in Table 2 annexed to Information Note No. 10 on "Return on Capital Employed" prepared by All-India Management Association which support the plea of Mr Palkhivala that 'capital employed' includes funds received from loan creditors but again it must be remembered that this meaning is given to the expression 'capital employed' in the context of evaluation of performance and profitability by determining whether the concern has earned a satisfactory annual profit, having regard to the expected return on the total funds employed in the business. The balance sheets of some companies were produced before us by Mr Palkhivala with a view to showing that even according to accountancy practice, long-term borrowings are included in 'capital employed' but we do not think that these balance sheets assist the argument of Mr Palkhivala, for all these balance sheets are for years subsequent to the arising of the present controversy and in most of these balance sheets, the words variously use are "Total Funds Employed", "Source of Funds", "Funds Employed" and "Net Assets Employed" and they do not therefore throw any particular light on the question before us. In fact, in the balance sheet of Somany Pilkingtons Ltd. for the year ending June 30, 1978 produced by the learned Attorney-General on behalf of the Revenue, the description of the heading given is "Capital Employed and Borrowings" which shows that there is no uniform practice of treating long-term borrowings as part of 'capital employed' in accountancy practice. Mr Palkhivala also relied on certain extracts from Carter's Advanced Accounts and Spicer and Pegler's Bookkeeping and Accounts but these extracts do not more than show that in certain contexts the expression 'capital employed' would include long-term borrowings. 16. Now, the learned Attorney-General appearing on behalf of the Revenue did not dispute the proposition that in a given context the expression 'capital employed' may include long-term borrowings. But his contention was that this expression has no fixed definite connotation which would necessarily include long-term borrowings and that in a given situation, it may include long- term borrowings or it may not. The meaning and content of the expression 'capital employed' would, contended the learned Attorney-General, depend upon the context and the circumstances in which it is used. The learned Attorney-General pointed out, and in our opinion rightly, that the various passages relied on by Mr Palkhivala in support of his contention dealt mostly with business management and profitability and in those passages, the expression 'capital employed' was used in the context of business efficiency and performance evaluation with a view to measuring profitability by determining the capital output ratio and that is the reason why it was said in those passages that 'capital employed' would include long-term borrowings. We agree with the learned Attorney- General that the expression 'capital employed' has a variable meaning depending on the context in which it occurs and the purpose for which it is used. There are a number of textbook authorities which support this view in regard to the scope and ambit of the expression 'capital employed'. Even J. Batty in his book on Management Accountancy - a book strongly relied on by Mr Palkhivala - has observed that "there is no generally accepted definition of the two essential terms (1) Capital Employed and (2) Profit". He then proceed to observe "capital employed is used to describe the investment made in a business. As noticed earlier, there is no generally accepted definition of the term. Some accountants think of one thing, whereas others think of another. One definition may include certain assets and the another may exclude them altogether. Another definition may consider ordinary share capital, thus measuring how much is actually invested by shareholders". He points out three possible definitions of 'capital employed', namely, (1) Gross Capital Employed (2) Net Capital Employed, and (3) Proprietors' Net Capital Employed. So also Members' Handbook of the Institute of Chartered Accountants in England and Wales affirms that the expression 'capital employed' means different things according to the purpose for which it is used and points out that there are various methods of computing 'capital employed' and classifies 'capital employed' into three categories, namely, (1) share capital and reserves; (2) equity capital and reserves; and (3) total capital employed which would include debentures and other long-term liabilities. To the same effect we find an observation in Framework of Accountancy by C. C. Magee where it is said "There are several possible definitions of the term 'capital employed'... The net worth of the business ... comprises the original capital contribution together with retained profit .... From the viewpoint of ownership the net worth is the capital employed in the business and it is on the basis of this figure that ownership will judge the success or failure of management". Of course, while making this statement it is conceded by the author that "a view is taken by some that capital employed should be defined as net worth plus long-term loans" but the author maintains that "the effective capital, or capital or capital employed in a business ... or the net worth ... is always equal to the original capital plus retained profit less any loss that may have been incurred". So also in Business Accounting I by B. E. Elliott the expression 'capital employed' is used in senses more than one and it is pointed out that the income used to calculate the rate of return must be appropriate to the capital employed to generate that income. Carter in his book on Advanced Accounts (fifth Edn. by Douglas Garbutt) utters a warning against describing a borrowing, whether long-term or short-term, as capital. He says : "Money borrowed by means of ordinary loans, mortgages, debentures, bonds, etc. is frequently spoken of as Loan Capital. Most accountants, however, consider it loose to describe such a liability as capital". We find that Palmer also in his Company Law disapproves of the expression Loan Capital and emphatically states that this phrase, though frequently used in business circles, is in the eyes of a lawyer a contradiction in terms, because it is difficult to see how a debt can ever be regarded as capital. In fact, the looseness of the expression 'capital' is emphasised also by Gower in his Principles of Modern Company Law where he states that "Unhappily capital is a word of many different applications and even in the legal, economic and accounting sense with which we are concerned, it is used loosely and to describe different concepts at different times although its users do not always recognise the fact". It will thus be seen that there is no unanimity amongst accountants and lawyers in regard to the question whether 'capital employed' necessarily includes long-term borrowings. It is significant to note that even the High Courts have differed in regard to the true meaning and content of the expression 'capital employed', the High Court of Madhya Pradesh taking one view and some of the other High Courts taking another view. There can be no doubt that the expression 'capital employed' is susceptible of more than one interpretation and it may include long-term borrowings or it may not, depending on the context and the circumstances in which it is used. There is even doubt amongst lawyers and accountants whether short-term borrowings can be regarded as forming part of 'capital employed'. Some balance sheets show short- term borrowings as forming part of the 'capital employed' while others do not and even amongst counsel appearing before us though Mr Palkhivala conceded that short-term borrowings would not form part of the 'capital employed', Dr Devi Pal vehemently contended to the contrary. It is obvious that the expression 'capital employed' is not a term of art not is it an expression having a fixed connotation or meaning but it is susceptible of varied meanings, including or excluding short-term borrowings or long-term borrowings, whether of all categories or of any particular category or categories depending on its environmental context. It is therefore not possible to accept the contention of Mr Palkhivala and the learned counsel supporting him that the expression 'capital employed' has a fixed definite connotation which necessarily and in all cases includes long-term borrowings and it was therefore not competent to the Central Board of Revenue to truncate the full width and amplitude of the expression 'capital employed' by making Rule 19-A sub-rule (3) excluding long-term borrowings in computation of 'capital employed'. 17. It is interesting to note that even during the period from April 1, 1968 to March 31, 1972 when Rule 19-A sub-rule (3) stood unamended, it is only borrowings from an approved source repayable within not less than 7 years which were includible in the computation of the 'capital employed' and not all long-term borrowings. If the contention of Mr Palkhivala were correct that all long-term borrowings invariably and in all cases formed part of the 'capital employed' and were liable to be included in the computation, the unamended sub-rule (3) of Rule 19-A insofar as it excluded long- term borrowings, other than those from an approved source and repayable within not less than 7 years, would be invalids being in derogation of the provisions of Section 80-J sub-section (1). But the validity of the unamended sub-rule (3) of Rule 19-A was at no time challenged on behalf of the assesses and Mr Palkhivala and the learned counsel supporting him did not seem to contend that the unamended sub-rule (3) of Rule 19-A was invalid. Once it is conceded that the Central Board of Revenue was within its authority in including certain categories of long-term borrowings and excluding certain other categories in the computation of 'capital employed', it must follow as a necessary corollary that the Central Board of Revenue could equally, without exceeding the authority conferred upon it, exclude all long-term borrowing to whichever category they might belong. 18. It is because the expression 'capital employed' has a variable meaning that it has been enacted by the Legislature that, for the purpose of calculating the relief allowable under Section 80-J sub- section (1), the statutory percentage must be applied to the 'capital employed' as computed in the prescribed manner. How the 'capital employed' shall be computed is left to be prescribed by the Central Board of Revenue by making Rule or Rules under Section 295 of the Income Tax Act, 1961. The process of computation would involve both inclusion and exclusion of items which may possibly be regarded as falling with in the expression 'capital employed'. The Central Board of Revenue may include some items and exclude some others while prescribing the manner of the computation of 'capital employed'. This is the sense in which the word 'computed' has been consistently used by the Legislature while enacting a legislation of this kind. Turning to the earliest legislation where the word 'computed' has been used in relation to the 'capital employed', we find that in the Excess Profits Tax Act, 1940 for determining the standard profits, the statutory percentage was required to be applied to the average amount of capital employed as computed in accordance with the Second Schedule and the Second Schedule provided for inclusion of certain items and exclusion of certain others including borrowed moneys and debts. The Legislature clearly, in this statute, regarded exclusion of borrowed moneys and debts as implicit in the process of the computation of the 'capital employed' or to put it differently, according to legislative usage, computation of the 'capital employed' could legitimately involve as part of the process, exclusion of items such as borrowed moneys and debts. So also in the Business Profits Tax Act, 1947 and the Super Profits Tax Act, 1953 the word 'computed' was used in the same sense as involving the process of the computation of the 'capital employed', exclusion of borrowed moneys and debts. Similarly in the Companies (profits) Surtax Act, 1964 also, the word 'computed' has been used in the same sense. Of course it may be pointed out that in this statute the word 'computed' has been used in relation to the "capital of the company" and not in relation to the 'capital employed' but that would make no difference, because what we are concerned with here is the sense in which the word 'computed' has been used and whether it involves the process of exclusion as well as inclusion and on that point, the Act analogically throws considerable light. The statutory deduction which must be made from the chargeable profits for the purpose of determining the charge of Surtax under this statute is defined to mean "an amount equivalent to ten per cent of the capital of the company as computed in accordance with the provisions of the Second Schedule" and the Second Schedule after its amendment by Finance Act 66 of 1976 does not provide for inclusion of borrowed moneys and debts in the computation of capital of the company though it provides for inclusion of the paid up share capital and reserves. It will thus be seen that there is legislative history behind the use of the word 'computed' in relation to the "capital employed" and it has been legislatively recognised as involving, as part of the process of computation, both inclusion as well as exclusion of items which may otherwise be regarded as forming part of the 'capital employed.' It is in the context of this background and not by way of a virgin attempt that the word 'computed' has been use by the Legislature in relation to the 'capital employed' in Section 80-J sub-section (1). 19. It may be noted that even in the Income Tax Act, 1961, the word 'computed' has been consistently use in relation to 'income' in the sense of involving both inclusion and exclusion of items of income. Section 2 clause (45) defines 'total income' to mean the total amount of income referred to in Section 5 "computed in the manner laid down in this Act". Now, if we look at the provisions in the Income Tax Act, 1961, which lay down the manner of computation of the total income, it would be clear that the process of the computation of the total income involves both inclusion and exclusion of various items of income. Section 10 provides that in computing the total income of a previous year of any person, any income falling within any of the clauses of that section shall not be included in the total income, though such income which is required to excluded is undoubtedly income and therefore part of total income according to the plain natural connotation of that expression. But it is required to be excluded in determining the change of tax because 'total income' is defined as total amount of income, "computed in the manner laid down in the Act". The same position obtains also in regard to Section 11 and it excludes certain categories of income in the computation of the total income. Then, we may refer to Section 29 which provides that the income from profits and gains of business and profession shall be computed in accordance with the provisions contained in Sections 30 to 43-A. These sections provide for inclusion and exclusion of various items in computing the total income. Sections 80-A to 80-VV also provide for deductions to be made in computing the total income and under sections such as 80-HH, 80-JJ and 80-O, even an item which indisputably forms part of income of an assessee, is required to be excluded in computing the total income chargeable to tax. No one has ever argued and indeed it is impossible even to conceive of such an argument, that when Section 2 clause (45) defines total income as the total amount of income computed in accordance with the provisions of the Act, what is indubitably part of income cannot be excluded in the computations. However, the argument of Mr Palkhivala was that in the case of definition of 'total income' the exclusion of items of income in the process of the computation is provided for by the Legislature itself and is not purported to be done by any rule- making authority. The Legislature, started Mr Palkhivala, can cut down the width and amplitude of the expression "total amount of income" by expressly providing that a particular item or items shall be excluded in the computation of the total amount of income, but the rule-making authority cannot do so, because by doing so, it would be derogating from the provisions of the statute. Now we have already pointed out that since the expression 'capital employed' has a variable meaning which in a given case may or may not include borrowed moneys, the Central Board of Revenue, could, in exercise of its rule-making power, exclude borrowed moneys in the computation of the 'capital employed' and in doing so, it would not in any way be acting contrary to the mandate of the statue. But the point which we wish to emphasise here, while referring to the definition of 'total income' in Section 2 clause (45), is that the word 'computed' have been used by the Legislature as comprehending within its scope not only inclusion but also exclusion of certain items of income which are admittedly and without doubt, part of the income of the assessee. We find that even in some of the sub-sections of Section 80-J the word 'computed' has been used in the same sense as involving both inclusion and exclusion. The second provision to sub-section (4) of Section 80-J provides that "where any building or any part thereof previously used for any purpose is transferred to the business of the industrial undertaking, the value of the building or part so transferred shall not be taken into account in computing the 'capital employed' in the industrial undertaking". So also Explanation 2 to the same sub-section enacts in so many terms that in a case falling within its scope and ambit, "the total value of the machinery or plant or part so transferred shall not be taken into account in computing the 'capital employed' in the industrial undertaking". The again, the Explanation to sub-section (6) of Section 80-J makes a similar provision for exclusion of "total value of the building machinery or plant or part so transferred" in computing the "capital employed" in the case of business of a hotel. It will thus be seen that, even according to these provisions in Section 80-J, the process of computation of the 'capital employed' can legitimately exclude items which are plainly and indubitably part of the 'capital employed'. Of course the exclusion enacted by these provisions is made by the Legislature and not by the rule-making authority, but again, if we may emphasise, the point is not whether an exclusion is made by the Legislature or by the rule- making authority but whether such exclusion is implicit in the process of computation so as to be comprised in it. And on this point not only the provisions of the Excess Profits Tax Act, 1940, the Business Profits Tax Act, 1947, the Super Profits Tax Act, 1963 and the Companies (Profits) Surtax Act, 1964 but also the various provisions of the Income Tax Act, 1961 referred to by us, clearly indicate that the word 'computed' has been used by the Legislature in sub-section (1) of Section 80-J as involving not only inclusion but also exclusion of items which may otherwise be regarded as falling within the expression 'capital employed'. It is left by the Legislature to the Central Board of Revenue as rule-making authority to prescribe the manner in which the 'capital employed' shall be computed and in so prescribing, the Central Board of Revenue may include or exclude items which may be regarded as forming part of the 'capital employed'. 20. Mr Palkhivala, however, contended, replying on the expression "computed in the prescribed manner", that what is left by the Legislature to the Central Board of Revenue is merely to prescribe the manner in which the 'capital employed' shall be computed and 'manner' can only mean mode in which the computation has to be made and under the guise of prescribing the mode of computation, the Central Board of Revenue cannot, to use the words of Mr Palkhivala," encroach upon the substance of the statutory subject matter" or" remould the substance of the capital employed". Mr Palkhivala in support of this contention relied on the meaning of the word 'manner' given in various dictionaries and also referred to various decisions including the decision of the Privy Council in Utah Construction and Engineering Pvt. Ltd. v. Pataky ((1965) 3 All ER 650 : 1966 AC 629 : (1966) 2 WLR 197 (PC)) and the decision of this Court in S.T.O. v. K. I. Abraham ((1967) 3 SCR 518 : AIR 1967 SC 1823 : 20 STC 367). But we do not think there is any substance in this contention of Mr Palkhivala. When the Central Board of Revenue prescribes by making rule or rules what items shall be included and what items excluded in the computation of the 'capital employed', there can be no doubt that, according to the plain grammatical meaning of the words used, what the Central Board of Revenue does is to prescribe the manner or mode of computation of the 'capital' by laying down as to how the 'capital employed' shall be computed and that would be clearly within the rule-making authority conferred upon the Central Board of Revenue. The entire premise of the argument of Mr Palkhivala was that by excluding long-term borrowings from the computation of the 'capital employed', the Central Board of Revenue would be encroaching upon or remoulding the substance of the 'capital employed', but, as we have already pointed out, the expression 'capital employed' has a variable meaning which may not include long-term borrowings and therefore, if the Central Board of Revenue makes a rule or rules providing for exclusion of long-term borrowings in the computation of the 'capital employed', there can be no question of encroaching upon or remoulding the substance of the 'capital employed'. That would be clearly within the authority of the Central Board of Revenue to prescribe the manner or mode of computation of the 'capital employed'. The conclusion must therefore inevitably follow that even if long-term borrowings could be said to form part of 'capital employed' - and indeed as pointed by us, they can in a given context form part of the 'capital employed' - it was competent to the Central Board of Revenue in exercise of its rule-making power to prescribe that in computing the 'capital employed', borrowed moneys and debts shall be excluded. 21. It may be pointed out that the Central Board of Revenue in making sub-rule (3) of Rule 19-A had earlier precedents for it and did not write on a clean slate. The earliest precedent was the Excess Profits Tax Act, 1940, where as pointed out above, an express enactment was made in the Second Schedule providing for exclusion of borrowed moneys and debts in computing the average amount of 'capital employed' for the purpose of determining the standard profits. The same scheme was replicated in Business Profits Tax Act, 1947 where again an express provision was made in the Second Schedule to that Act that the capital of the company shall consist of "its paid up share capital and its reserves", thus excluding borrowed moneys and debts. Similarly under the Super Profits Tax Act, 1963 also a specific provision was enacted in the Second Schedule to that Act that the capital of the company shall be computed on the basis of its paid up capital plus reserves so that, in consequence, borrowed moneys and debts shall be excluded in the computation of capital of the company. What the Central Board of Revenue did in enacting sub-rule (3) of Rule 19-A was to follow the precedent set in these three statutes and to make a similar provision excluding borrowed moneys and debts in the computation of the 'capital employed'. The Central Board of Revenue could not in the circumstances be said to have acted arbitrarily or whimsically or in an irrational or unusual manner in enacting sub-rule (3) of Rule 19-A alleged by Mr Palkhivala. 22. It may be noted that under all the above three statutes namely, the Excess Profits Tax Act, 1940, the Business Profits Act, 1947 and the Super Profits Act, 1963, interest on borrowed moneys and debts was deductible in computing the profits and gains of the business and it appears that it was in consequence of this provision for deduction of interest in computation of the profits and gains of the business, that borrowed moneys and debts were excluded in computation of the 'capital employed' or the capital of the company, as the case may be. This becomes abundantly clear if we consider the provisions of another statute enacted by the Legislature, namely, the Companies (Profits) Surtax Act, 1964. This Act has undergone several amendments from time to time and is still in force. It imposes a special tax on the profits of certain companies and in Section 4 it provides that there shall be charged on every company for every assessment year commencing on and from April 1, 1964 a tax called Surtax in respect of so much of its chargeable profits of the previous year as exceed the statutory deduction at the rate or rates specified in the Third Schedule. The expression 'chargeable profits' is defined in sub-section (5) of Section 2 to mean the total income of an assessee computed under the Income Tax Act, 1961 for any previous year and adjusted in accordance with the provisions of the First Schedule. The definition of "statutory deduction" is to be found in sub- section (8) of Section 2 where it is defined as "an amount equal to ten per cent. of the capital of the company as computed in accordance with the provisions of the Second Schedule or an amount of two hundred thousand rupees whichever is greater". The First Schedule lays down the rules for computing the chargeable profits and prior to the amendment of the Act by the Finance Act 66 of 1976, Rule 3 of the First Schedule provided that the net amount of income calculated in accordance with Rule 2 shall be increased inter alia, by "the amount of any interest payable by the company in respect of debentures referred to in clause (iv) or moneys referred to in clause (v) of Rule 1 of the Second Schedule for the previous year relevant to the assessment year allowed as a deduction in computing its total income". The Second Schedule sets out the Rules for computing the capital of a company and Rule 1 as it stood prior to the amendment provided that the capital and a company shall be the aggregate of the amounts, as on the first day of the previous year relevant to the assessment year, of its paid up share capital and reserves as set out in clauses (i) to (iii) and of : (iv) the debentures, if any, issued by it to the public : Provided that according to the terms and conditions of issue of such debentures, they are not redeemable before the expiry of a period of seven years from the date of issue thereof; and (v) any moneys borrowed by it from Government or the Industrial Finance Corporation of India or the Industrial Credit and Investment Corporation of India or any other financial institution which the Central Government may notify in this behalf in the Official Gazette or any banking institution (not being a financial institution notified as aforesaid) or any person in a country outside India : Provided that such moneys are borrowed for the creation of a capital asset in India and the agreement under which such moneys are borrowed provides for the repayment thereof during a period of not less than seven years. Thus it will be seen that when the amounts of the debentures and long-term borrowing from approved sources were included in the computation of the capital of a company, the amount of interest payable by the company in respect of such debentures and long-term borrowings was required to be added back to the total income for the purpose of arriving at the chargeable profits liable to surtax. But by Section 29 of the Finance Act 66 of 1976 clauses (iv) and (v) of Rule 1 of the Second Schedule were deleted with the result that the debentures, if any, issued by a company as also long-term borrowings from approved sources were no longer includible and were consequently excluded in computing the capital of the company. It is significant to note that when this exclusion of debentures and long-term borrowings from approved sources was made, Rule 3 of the First Schedule was also simultaneously amended by Section 29 of the Finance Act 66 of 1976 and the provision for adding back the amount of interest payable by the company in respect of debentures and long-term borrowings from approved sources was deleted. It is obvious from this amendment of the Companies (Profits) Surtax Act, 1964 as also from the provisions in the earlier three statutes that the consistent practice adopted by the Legislature over the years has been - and this practice reflects the legislative intent and will - that whenever interest payable on borrowed moneys is either not deducted or if deducted is added back in computation the total income, such borrowed moneys are included in the computation of the 'capital employed' or capital of the company and similarly when interest payable on borrowed moneys deducted in computing the total income is not added back, such borrowed moneys are excluded in the computation of the 'capital employed' or capital of the company. Here in the present case, so far as sub-section (1) of Section 80-J is concerned, interest payable on borrowed moneys is deductible in computing the total income of the assessee and is not required to be added back and hence it is quite consistent with the practice adopted and reconginsed by the Legislature in these various statutes, to exclude long-term borrowings in the computation of the 'capital employed', for the purpose of allowing relief under sub-section (1) of Section 80-J. 23. Mr Palkhivala, however, contended that there was a vital distinction between the Express Profits Tax Act, 1940, the Business Profits Tax Act, 1947, the Super Profits Tax Act, 1963 and the Companies (Profits) Surtax Act, 1964 on the one hand and sub-section (1) of Section 80-J on the other, in that the object of each of the four statutes above referred to was the exact opposite of that of sub-section (1) of Section 80-J. These four statutes, urged Mr Palkhivala, aimed at levying additional tax over and above income tax in respect of excess profits or super profits made by a company and since super profits or excess profits are profits in excess of a fair return on the owner's capital staked in the business, each of the four statutes, for determining the excess profits or super profits, provided specifically that the abatement form the profits shall be calculated by reference only to the assessee's own capital without taking into account any borrowed moneys and debts. Mr Palkhivala contended that since the legislative intent was to give abatement from the profits only by reference to the assessee's own capital the abatement was rightly calculated by the reference only to the paid up capital and reserves, though in the case of Companies (Profits) Surtax Act, 1964 as it stood prior to its amendment by the Finance Act 66 of 1976, the Legislature chose to be more liberal and allowed even debentures and long-term borrowings from certain approved sources to be taken into account in computing the capital of the company. But, said Mr Palkhivala, the position is entirely different under sub-section (1) of Section 80-J because the principal object of this statutory provision is to offer a tax incentive and could not have been intended by the Legislature that the tax incentive should be limited only to a statutory percentage of the assessee's own capital and not take into account 'borrowed capital'. This contention of Mr Palkhivala, plausible though it may seem, is totally unfounded. Mr Palkhivala, in our opinion, is trying to make a distinction which does not exist and we must reject his contention based on such supposed distinction. 24. It is no doubt true that the object of the Excess Profits Tax Act, 1940, the Business Profits Tax Act, 1947, The Super Profits Tax Act, 1963 and the Companies (Profits) Surtax Act, 1964 is different from that of sub-section (1) of Section 80-J in that the four statutes belonging to the former group seek to tax excess profits or super profits while the statutory provision in the latter group seeks to offer tax incentive by exempting a certain portion of the profits. But so far as the question of computation of the 'capital employed' is concerned, we are unable to see any distinction between the above-mentioned four statutes on the one hand and sub-section (1) of Section 80-J on the other. In the case of the former what are sought to be taxed are the excess profits over what may be regarded as fair return on 'capital employed' and in the case of the latter also, it is the fair return on 'capital employed' that is sought to be exempted from tax. Though the object of the two sets of provisions is different, the concept of a fair return on 'capital employed' lies at the base of both sets of provisions. If for the purpose of determining the excess profits liable to the charge of additional tax under any of the aforementioned four statutes, fair return is calculated on the owner's capital employed in the undertaking excluding the borrowed moneys, that is nothing irrational or unusual in the Central Board of Revenue providing that for computing the fair return on the 'capital employed' which is to be exempted from tax under sub-section (1) of Section 80-J, The owner's capital alone should be taken into account and borrowed moneys should be excluded. Even in regard to the provision of the above-mentioned four statutes, an argument could well be advanced that borrowed moneys are as much part of capital employed in the undertaking as the owner's capital and when moneys are borrowed on payment of interest by way of hire charges, they become part of the owner's capital partaking of the same characteristics as the capital originally brought in by the owner and there is no reason why a fair return should not be allowed on it. This has precisely been the argument advanced on behalf of the assessees in support of their contention that 'capital employed' must include borrowed moneys in sub-section (1) of Section 80-J. But this argument has not prevailed with the Legislature in the enactment of any of the above-mentioned four statutes and despite this argument the Legislature has chosen to exclude borrowed moneys in computing the 'capital employed' or the capital of the company of the company for determining what should be regarded as fair return, so that profits in excess of such fair return may be subjected to additional tax. The Central Board of Revenue cannot therefore be accused of any irrationality or whimsicality in providing that fair return on the 'capital employed' eligible for exemption under sub-section (1) of Section 80-J should be calculated by applying the statutory percentage to the owner's capital, that is, the paid up share capital and reserves without taking into account long-term borrowings or for the matter of that, any borrowed moneys and debts. We cannot appreciate the contention of Mr Palkhivala that when the Legislature was offering a tax incentive it could not have intended that the tax incentive should be measurable by reference only to the owner's capital and that borrowed capital should be left out of account, because that would, in the submission of Mr Palkhivala, result in favouring the affluent assessees who are able to employ their own capital and discriminate against the indigent who have to borrow funds to finance their undertakings. Having regard to the legislative practice and usage referred to by us, it is obvious that if the Legislature intended that the 'capital employed' must include long-term borrowings, the Legislature would not have used the flexible expression 'capital employed' but would have expressed itself unambiguously by providing that the 'capital employed' shall include long-term borrowings. It is clear from the language used by the section that the Legislature proceeded on the basis that the expression 'capital employed' has no fixed definite meaning including or excluding long-term borrowings and deliberately chose to leave it to the Central Board of Revenue to prescribe how the 'capital employed' shall be computed or in other words, what items shall be included and what items excluded in computing the 'capital employed' and by incorporating Rule 19-A with retrospective effect in Section 80-J by the Finance (No. 2) Act, 1980, the Legislature clearly expressed its approval of the manner of the computation of the 'capital employed' prescribed by the Central Board of Revenue by making sub-rule (3) of Rule 19-A. The consequence of this interpretation would undoubtedly be that the assessees would get relief only with reference to their own capital and not with reference to any moneys which might have been borrowed by them for employment in the undertaking but that is a matter of policy which clearly falls within the province of the Executive and the courts are not concerned with it. It is obvious that the Central Board of Revenue intended - and having regard to the retrospective amendment of Section 80-J by Finance Act (No. 2) of 1980, that must also be taken to be the intention of the Legislature - that the assessees should be given relief only with reference to their own capital and not with reference to any borrowed moneys, presumably because the object of giving relief was to encourage assessees to bring out their own moneys for starting new industrial undertakings and the intention was not that the assessees should be given relief with reference to moneys which did not belong to them but which were borrowed from financial institutions and other parties and which would have to be repaid. 25. Mr Palkhivala then contended that if sub-section (1) of Section 80-J were construed as leaving it to the Central Board of Revenue to prescribe what items shall be included and what items excluded in the computation of the 'capital employed', it would be vulnerable to attack on the ground of excessive delegation of legislative power and would consequently be void. We do not think there is any substance in this contention, for there is in the present case no question of excessive delegation of legislative power. The essential legislative policy of allowing relief to an assessee who starts a new industrial undertaking or business of a hotel and declaring the period for which such relief shall be granted, is laid down by the Legislature itself in the various sub-section of Section 80-J and all that is left to the Central Board of Revenue to prescribe is the manner of computation of the 'capital employed' with reference to which the quantum of the relief is to be calculated. It is only the details relating to the working of the exempting provision contained in Section 80-J which are left by the Legislature to be determined by the Central Board of Revenue. This is clearly permissible without offending the inhibition against excessive delegation of legislative power. It must be remembered that Section 80-J enacts an exemption in a taxing statute and a certain margin of latitude is always allowed to the Executive in working out the details of exemption in a such taxing statute. It was laid down by this court as far back as 1959 in Pt. Banarsi Das Bhanot v. State of Madhya Pradesh (1959 SCR 427 : AIR 1958 SC 909 : (1958) 9 STC 388) : Now, the authorities are clear that it is not unconstitutional for the Legislature to leave it to the Executive to determine details relating to the working of taxation laws, such as the selection of persons on whom the tax is to be laid, the rates at which it is to be charged in respect of different classes of goods, and the like. So also in Sita Ram Bishambher Dayal v. State of U.P. ((1972) 2 SCR 141 : (1972) 4 SCC 485 : 1974 SCC (Tax) 294 : AIR 1972 SC 1168 : (1972) 29 STC 206 : 1972 Tax LR 1861), this Court upheld the validity of Section 3-D(1) of the U.P. Sales Tax Act, 1948 which authorised the levy of a tax on the turnover of first purchases made by a dealer or through a dealer acting as a purchasing agent, in respect of such goods or class of goods and at such rates, subject to a maximum, as may from time to time be notified by the State Government and Hegde, J. speaking on behalf of the Court observed : [SCC para 5, p. 487 : SCC (Tax) p. 296] It is true that the power to fix a rate of tax is a legislative power but if the Legislature lays down the legislative policy and provides the necessary guidelines, that power can be delegated to the Executive. Though a tax is levied primarily for the purpose of gathering revenue, in selecting the objects to be taxed and in determining the rate of tax, various economic and social aspects such as the availability of the goods, administrative convenience, the extent of evasion, the impact of tax levied on the various sections of the society, etc. have to be considered. In a modern society taxation is an instrument of planning. It can be used to achieve the economic and social goals of the State. For that reason the power to tax must be a flexible power. It must be capable of being modulated to meet the exigencies of the situation. In a Cabinet form of Government, the Executive is expected to reflect the views of the Legislature. In fact in most matters it gives the lead to the Legislature. However much one might deplore the 'New Despotism' of the Executive, the very complexity of the modern society and the demand it makes on its Government have set in motion forces which have made it absolutely necessary for the Legislature to entrust more and more powers to the Executive. Textbook doctrines evolved in the Nineteenth Century have become out of date. Present position as regards delegation of legislative power may not be ideal, but in the absence of any better alternative, there is no escape from it. The Legislatures have neither the time, nor the required detailed information nor even the mobility to deal in detail with the innumerable problems arising time and again. In certain matters they can only lay down the policy and guidelines in as clear a manner as possible. The validity of Section 3-D of the U.P. Sales Tax Act, 1948 was again challenged before this Court in Hira Lal Rattan Lal v. State of U.P. ((1973) 2 SCR 502 : (1973) 1 SCC 216 : 1973 SCC (Tax) 307 : AIR 1973 SC 1034 : 1973 Tax LR 1743 : (1973) 31 STC 178) on the same ground that it suffered from the vice of excessive delegation of legislative power and again, the challenge was negatived by this Court with the following observations : [SCC para 31, p. 226 : SCC (Tax) p. 317] The only remaining contention is that the delegation made to the Executive under Section 3-D is an excessive delegation. It is true that the Legislature cannot delegate it legislative functions to any other body. But subject to that qualification, it is permissible for the Legislature to delegate the power to select the persons on whom the tax is to be levied or the goods or the transactions on which the tax is to be levied. In the Act, under Section 3 the Legislature has sought to impose multi- point tax on all sales and purchases. After having done that it has given power to the Executive, a high authority and which is presumed to command the majority support in the Legislature, to select for special treatment dealing in certain class of goods. In the very nature of things, it is impossible for the Legislature to enumerate goods, dealings in which sales tax or purchase tax should be imposed. It is also impossible for the Legislature to select the goods which should be subjected to a single-point sales or purchase tax. Before making such selections several aspects such as the impact of the levy on the society, economic consequences and the administrative convenience will have to be considered. These factors may change from time to time. Hence in the very nature of things these details have got to be left to the Executive. The principles laid down in these observations from the decided cases clearly govern the present case and conclusively repel the contention of Mr Palkhivala that if sub-section (1) of Section 80-J were construed in the manner suggested by the learned Attorney-General on behalf of the Revenue, it would be rendered void on the ground of excessive delegation of legislative power. The Legislature having laid down the legislative policy of giving relief to an assessee who is starting a new industrial undertaking or the business of a hotel, had necessarily to leave it to the Central Board of Revenue to determine what should be the amount of capital employed that should be required to be taken into account for the purpose of determining the quantum of the relief allowable under the section. What should be the quantum of the relief allowable to the assessee would necessarily depend upon diverse factors such as the impact of the relief on the industry as a whole, the response of the industry to the grant of the relief, the adequacy or inadequacy of the relief granted in promoting the growth of new industrial undertakings, the state of the economy prevailing at time, whether it is buoyant or depressed and administrative convenience. These are factors which may change from time to time and hence in the very nature of things, the working out of the mode of computation of the 'capital employed' for the purpose of determining the quantum of the relief must necessarily be left to the Central Board of Revenue which would be best in a position to consider what should be the quantum of the relief necessary to be given by way of tax incentive in order to promote setting up of new industrial undertakings and hotels and for that purpose, what amount of the 'capital employed' should form the basis for computation of such relief. 26. Moreover, it may be notice that under Section 296 of the Income Tax Act, 1961 every rule made under the Act is required to be laid before each House of Parliament so that both Houses of Parliament have an opportunity of knowing what the rule is and considering whether any modification should be made in the rule or the rule should not be made or issued and if both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made or issued, then the rule would thereafter have effect only in such modified form or have no effect at all, as the case may be. Parliament has thus not parted with its control over the rule making authority and it exercises strict vigilance and control over the rule-making power exercised by the Central Board of Revenue. This is a strong circumstance which militates against the argument based on excessive delegation of legislative power. This view receives considerable support from the decision of the Privy Council in Powell v. Apollo Candle Co. ((1885) 10 AC 282 : 54 LJ PC 7 : 53 LT 638 (PC)) where the Judicial Committee, while negativing the challenge to the constitutionality of Section 133 of the Customs Regulation Act of 1879 which conferred power on the Governor to impose tax on certain articles of import, observed as follows : It is argued that the tax in question has been imposed by the Governor and not by the Legislature who alone had power to impose it. But the duties levied under the Order- in-Council are really levied by the authority of the Act under which the Order is issued. The Legislature has not parted with its perfect control over the Governor, and has the power, of course, at any moment, of withdrawing or altering the power which they have entrusted to him. Under these circumstances, their Lordships are of opinion that the judgment of the Supreme Court was wrong in declaring Section 133 of the Customs Regulation Act of 1879 to be beyond the power of the Legislature. The same approach was adopted by this Court in D. S. Garewal v. State of Punjab (1959 Supp 1 SCR 792 : AIR 1959 SC 512 : 1959 SCJ 399) where upholding the validity of Section 3 of the All- India Service Act, 1951 which has challenged on the ground of excessive delegation of legislative power, Wanchoo, J. speaking on behalf of the Court said : Further, by Section 3 the Central Government was given the power to frame rules in future which may have the effect of adding to, altering, varying or amending the rules accepted under Section 4 as binding. Seeing that the rules would govern the all- India services common to the Central Government and the State Government provision was made by Section 3 that rules should be framed only after consulting the State Governments. At the same time Parliament took care to see that these rules were laid on the table of Parliament fourteen days before they were to come into force and they were subject to modification, whether by way of repeal or amendment on a motion made by Parliament during the session in which they are so laid. This makes it perfectly clear that Parliament has in no way abdicated its authority, but is keeping strict vigilance and control over its delegate. It will thus be seen that there is no question of excessive delegation of legislative power in the present case and, even on the view as to interpretation taken by us, sub-section (1) of Section 80-J cannot be assailed as unconstitutional on the ground of excessive delegation of legislative power. We must therefore hold that sub-rule (3) of Rule 19-A insofar as it provided for exclusion of borrowed moneys and debts and particularly long-term borrowings in the computation of the 'capital employed' could not be said to be outside the rule-making authority conferred on the Central Board of Revenue under sub-section (1) of Section 80-J and was a perfectly valid piece of subordinate legislation. 27. That takes us to the second point urged by Mr Palkhivala relating to the dimension of time in regard to the expression 'capital employed' The argument of Mr Palkhivala was that the concept of 'capital employed' in respect of the previous year is a concept which compels attention to the reality of the capital used during the whole year and not merely on the first day of the computation period and therefore Rule 19-A insofar as it provided for the computation of the 'capital employed' as on the first day of the computation period was ultra vires the rule-making authority of the Central Board of Revenue under sub-section (1) of Section 80-J. This argument or Mr Palkhivala is also unsustainable and must be rejected. It may be noted that when sub-section (1) of Section 80-J speaks of 'capital employed' in an industrial undertaking or business of a hotel, it does not refer to 'capital employed' during the previous year but it uses the expression 'capital employed' in respect of the previous year. There is a vital difference between the expression "during the previous year" and the expression "in connection with the previous year". The argument of Mr Palkhivala would have had great force if the reference in sub-section (1) of Section 80-J would have been to 'capital employed' during the previous year. Then it could have been contended with considerable plausibility that the 'capital employed' cannot be computed as on the first day of the previous year, but it should be taken to be the average amount of 'capital employed' during the previous year. But the expression used by the Legislature in sub-section (1) of Section 80-J being "capital employed .... computed in the prescribed manner in respect of the previous year", the computation has to be in respect of the previous year and it need not take into account the average amount of 'capital employed' during the previous year but it can legitimately take the first day of the previous year as the point of time at which the 'capital employed' must be computed. The "capital employed ... computed in the prescribed manner in respect of the previous year". Mr Palkhivala relied on the description given in the parenthetical portion at the end of sub-section (1) of Section 80-J which describes the amount calculated by applying the statutory rate of six per cent. to the 'capital employed' computed in the prescribed manner in respect of the previous year as "the relevant amount of capital employed during the previous year", but that is merely a description given to the amount calculated as provided in the main part of sub-section (1) of Section 80-J and in the main part, we find the words "in respect of the previous year" and not "during the previous year". It may be pointed out that the words "in respect of the previous year" were introduced for the first time when Section 80-J came to be enacted as a result of the Report of Shri S. Boothalingam, where he recommended that the prevailing "base for the calculation of profits, namely, average 'capital employed' in the business during each year" was complicated and difficult to establish and it was therefore desirable to adopt the basis of computation of the 'capital employed' as "at the beginning of the year but ignoring the fresh introduction of capital in the course of the year". It was following upon the introduction of the words "in respect of the previous year" in sub-section (1) of Section 80-J that Rule 19-A was made providing for the computation of the 'capital employed' as on the first day of the computation period. Moreover, if we refer to the definition of 'statutory deduction' in sub-section (8) of Section 2 and Rule 1 of the Second Schedule to the Companies (Profits) Surtax Act, 1964, it would be apparent that, according to the Legislature, the process of the computation of the capital of the company includes also the specification of the point of time as at which the capital of the company shall be computed. Therefore, even if the words "in respect of the previous year" were absent, it would have been competent to the Central Board of Revenue as the rule-making authority to provide for the computation of the 'capital employed' as on the first day of the computation period, as was done by the Legislature in the case of the Companies (Profits) Surtax Act, 1964. The words "in respect of the previous year" are facilitative of the computation of the 'capital employed' being prescribed as on the first day of the computation period. We cannot therefore accept the contention of Mr Palkhivala that Rule 19-A insofar as it provided for the computation of the 'capital employed' as on the first day of the computation period was outside the rule-making authority of the Central Board of Revenue under sub-section (1) of Section 80-J. 28. We are therefore of the view that Rule 19-A insofar as it excluded borrowed moneys and debts in the computation of the 'capital employed' and provided for the computation of the 'capital employed' as on the first day of the computation period was not ultra vires Section 80-J and was a perfectly valid rule within the rule-making authority conferred upon the Central Board of Revenue. So also, for the same reasons, Rule 19-A insofar as it provided that the 'capital employed' in a ship shall be taken to be the written-down value of the ship as reduced by the aggregate of the amounts owed by the assessee as on the computation date on account of moneys borrowed or debts incurred in acquiring that ship must be held to be valid as being within the rule-making authority of the Central Board of Revenue. Since, on the view taken by us, Rule 19-A did not suffer from any infirmity and was valid in its entirety, the Finance Act (No. 2) of 1980 insofar as it amended Section 80-J by incorporating Rule 19-A in the section with retrospective effect from April 1, 1972, was merely clarificatory in nature and must, accordingly be held to be valid. 29. The writ petitions will therefore stand dismissed but having regard to the importance of the questions involved in the writ petitions, we think it would be fair and just to direct each party to bear its own costs of the writ petitions. AMARENDRA NATH SEN, J. (dissenting) I have had the benefit of reading the judgment prepared by my learned brother Bhagwati, J. I regret I cannot persuade myself to agree. 31. The material facts have been fully stated in the judgment of my learned brother. My learned brother in his judgment has set out all the relevant provisions of the Income Tax Act and the Income Tax Rules. He has also traced the legislative history of Section 80-J of the Income Tax Act, 1961 and has noted the various amendments effected to that section from time to time. It does not, therefore, become necessary to reproduce the same at any length in my judgment. 32. The two questions which fall for determination are : (1) Whether Rule 19-A of the Income-tax Rules insofar as the said rule excludes borrowed capital and fixes the first day of the year in the matter of computation of capital employed for the purpose of relief under Section 80-J is valid ? (2) Whether the amendment introduced in Section 80-J by the Finance (No. 2) Act of 1980 incorporating in the section the provisions of the rule in relation to the exclusion of borrowed capital and the fixing of the first day of the year for the purpose of the computation of the capital employed granting relief under Section 80-J with retrospective effect from April 1, 1972 is valid ? 33. The material provisions of Rule 19-A read as follows : (1) For the purposes of Section 80-J, the capital employed in an industrial undertaking or the business of a hotel shall be computed in accordance with sub-rules (2) to (4), and the capital employed in a ship shall be computed in accordance with sub-rule (5). (2) The aggregate of the amounts representing the values of the assets as on the first day of the computation period, of the undertaking or of the business of the hotel to which the said Section 80-J applies shall first be ascertained in the following manner : (i) in the case of assets entitled to depreciation, their written down value; (ii) in the case of assets acquired by purchase and not entitled to depreciation, their actual cost to the assessee; (iii) in the case of assets acquired otherwise than by purchase and not entitled to depreciation, the value of the assets when they became assets of the business; (iv) in the case of assets being debts due to the person carrying on the business the nominal amount of those debts; (v) in the case of assets being cash in hand or bank, the amount thereof. Explanation 1 - In this rule, 'computation period' means the period for which profits and gains of the industrial undertaking or business of the hotel are computed under section 28 to 43-A. Explanation 2. - The value of any building, machinery, or plant or any part thereof as is referred to in clause (a) or clause (b) of the explanation at the end of sub-section (6) of Section 80-J shall not be taken into account in computing the capital employed in the industrial undertaking or, as the case may be, the business of the hotel. Explanation 3. - Where the cost of any asset has been satisfied otherwise than in cash, the then value of the consideration actually given for the asset shall be treated as the actual cost of the asset. (3) From the aggregate of the amounts as ascertained under sub-rule (2) shall be deducted the aggregate of the amounts, as on the first day of the computation period, of borrowed moneys and debts due by the assessee (including amounts due towards any liability in respect of tax). 34. Rule 19-A forms a part of the Income Tax Rules, 1962 which have been framed by virtue of the authority conferred under Section 295 of the Income Tax Act, 1961. Section 295 lays down : (1) The Board may, subject to the control of the Central Government, by notification in the Gazette of India, make rules for the whole or any part of India for carrying out the purposes of this Act; (2) In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matter : # * * *## 35. It may be noted that the matters mentioned in sub-section (2) do not refer to Section 80-J of the Act. 36. The relevant provisions of Section 80-J as it stood prior to the impugned amendment by the Finance Act 2 of 1980 material for the purpose of the present proceedings may be set out : (1) Where the gross total income of an assessee includes any profits and gains derived from an industrial undertaking or a ship or the business of a hotel, to which this section applies, there shall, in accordance with and subject to the provisions of this section be allowed, in computing the total income of the assessee, a deduction from such profits and gains (reduced by the aggregate of the deductions, if any, admissible to the assessee under Section 80-H and Section 80-HH) of so much of the amount thereof as does not exceed the amount calculated at the rate of six per cent. per annum on the capital employed in the industrial undertaking or ship or business of the hotel, as the case may be, computed in the prescribed manner in respect of the previous year relevant to the assessment year (the amount calculated as aforesaid being hereafter, in this section, referred to as the relevant amount of capital employed during the previous year) : # * * *## (2) The deduction specified in sub-section (1) shall be allowed in computing the total income in respect of the assessment year relevant to the previous year in which the industrial undertaking begins to manufacture or produce article or to operate its cold storage plant or plants or the ship is first brought into use or the business of the hotel starts functioning (such assessment year being hereafter, in this section, referred to as the initial assessment year) and each of the four assessment years immediately succeeding the initial assessment year. (4) This section applies to any industrial undertaking which fulfils all the following conditions, namely : (i) it is not formed by the splitting up, or the reconstruction, of a business already in existence; (ii) it is not formed by the transfer to a new business of machinery or plant previously used for any purpose; (iii) it manufactures or produces articles, or operates one or more cold storage plant or plants, in any part of India, and has begun or begins to manufacture or produce articles or to operate such plant or plants, at any time within the period of (thirty- three years) next following the 1st day of April, 1948, or such further period as the Central Government may, by notification in the Official Gazette, specify with reference to any particular industrial undertaking; (iv) in a case where the industrial undertaking manufactures or produces articles, the undertaking employs ten or more workers in a manufacturing process carried on with the aid of power, or employs twenty or more workers in a manufacturing process carried on without the aid of power : Provided that the condition in clause (i) shall not apply in respect of any industrial undertaking which is formed as a result of the re-establishment, reconstruction or revival by the assessee of the business of any such industrial undertaking as is referred to in section 33-B, in the circumstances and within the period specified in that section : Provided further that, where any building or any part thereof previously used for any purpose is transferred to the business of the industrial undertaking, the value of the building or part so transferred shall not be taken into account in computing the capital employed in the industrial undertaking : Provided also that in the case of an industrial undertaking which manufactures or produces any article specified in the list in the Eleventh Schedule, the provisions of clause (iii) shall have effect as if for the words 'thirty-three years' had been substituted. 37. I propose to take up first the question of the validity of the rule. I consider this will be the proper course to adopt. If the rule is held to be valid, the question of the amendment with retrospective effect may not require any consideration at all. If, on the other hand, the rule is held to be invalid, the question of the validity of the amendment assumes vital importance. The invalidity of the rule, on the basis of the arguments advanced, may also have a bearing in deciding the validity or otherwise of the amendment. 38. The rule must be held to be valid, if the rule is found to be in conformity with and consistent with the section. If, however, the rule is found to be inconsistent with and contrary to the provisions of the section, the rule has to be pronounced invalid. 39. Whether the rule is in conformity with and is consistent with the section or whether the rule is consistent with and contrary to the provisions of the section, must necessarily be determined on a proper interpretation of the section. 40. Principles of construction of any statute or any statutory provision are well-settled. The purpose of interpretation of any statute is to gather the true intention of the Legislature. It is well-settled that "if the words of a statute are clear and unambiguous, they themselves indicate what must be taken to have been the intention of Parliament, and there is no need to look elsewhere to discover their intention or their meaning". (see Halsbury's Laws of England, Forth End., Vol. 44 at p. 522.) When the words of a statute are clear, plain or unambiguous, it becomes the duty of the court to expound those words in their and ordinary sense, as the words used themselves best declare the intent of the Legislature. If on a fair reading of a section, the words used appear to be plain and unambiguous and are reasonably susceptible to one meaning only, courts must give effect to that meaning, unless such a meaning makes a nonsense of the section or leading to absurdity. The Court is not concerned with the policy involved or with the results, injurious or otherwise, which may follow from giving effect to the language used. In Emperor v. Benoari Lal Sarma (AIR 1945 PC 48 : 72 IA 57 : 219 IC 263), Viscount Simon, L. C. observed at p. 53 : Again and again, this Board has insisted that in construing enacted words we are not concerned with policy involved or with the results, injurious or otherwise, which may follow from giving effect to the language used. In Kanai Lal Sur v. Paramnidhi Sadhukhan (AIR 1957 SC 907 : 1958 SCR 360 : 1958 SCJ 99), this Court at p. 910 held : If the words used are capable of one construction only then it would not be open to the courts to adopt any other hypothetical construction on the ground that such hypothetical construction is more consistent with the alleged object and policy of the Act. If, however, the words of a statute are not clear and are ambiguous, different consideration may apply in interpreting the provisions for gathering the true intention of the law-giver. It is stated in Halsbury's Laws of England, Fourth Edn., Vol. 44, in para 858 at p. 523, as follows : If the words of a statute are ambiguous, the intention of Parliament must be sought first in the statute itself, then in other legislation and contemporaneous circumstances and finally in the general rules laid down long ago, and often approved, namely by ascertaining (1) what was the common law before the making of the Act; (2) what was the mischief and defect for which the common law did not provide; (3) what remedy Parliament resolved and appointed to cure the disease of the Commonwealth; and (4) the true reason of the remedy. As on a fair reading Section 80-J, I am satisfied that the section is sufficiently clear and the language used therein suffers from no ambiguity, it does not become necessary for me in the instant case to consider at length the principles of interpretation which are required to be observed in construing an ambiguous statute. 41. The material provisions of Section 80-J of the Income Tax Act, prior to the impugned amendment by the Finance Act, 1980, have been earlier set out. The relevant provisions of the said section provide that where the gross total income of an assessee includes any profits and gains derived from an industrial undertaking or ship or the business of a hotel to which the section applies, there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, a deduction from such profits and gains [reduced by the deduction, if any, admissible to the assessee under Section 80-HH (or Section 80-HHA)] of so much of the amount thereof as does not exceed an amount calculated at the rate 6% per annum on the capital employed in the industrial undertaking or ship or business of the hotel, as the case may be, computed in the manner prescribed in respect of the previous year relevant to the assessment year (the amount calculated as aforesaid being hereafter, in this connection referred to as the relevant amount of capital employed during the previous year). 42. For qualifying for relief under this section, an assessee must derive profits and gains from an industrial undertaking or ship or the business of a hotel to which the section must be applicable. It is not in dispute that the assessees who have approached the Court have derived profits and gains from industrial undertakings set up by them and they qualify for relief under this section. 43. A plain reading of the section with reference to the language used therein clearly postulates that relief as contemplated in the section is to be allowed on the capital employed in the undertaking in the previous year, producing the profits and gains of the undertaking in the previous year. An undertaking might have had capital which might not have been employed in the undertaking the previous year for earning profits and gains which were earned in the previous year. Such capital, though forming part of the capital of the undertaking, will not be entitled to the benefit of the relief under this section. Relief is contemplated only on the capital which was employed in the undertaking in the previous year and which produced in the previous year the profits and gains of the undertaking which were included in the total income of the assessee in the previous year. Relief under this section for the undertaking is clearly intended on the capital employed in the undertaking which produced the profits and gains of the undertaking in the previous year. This intention is made manifestly clear, as relief has to be granted on the basis of the profits and gains earned by the undertaking in the previous year. by virtue of employment of capital in the undertaking in the previous year. The capital employed in the undertaking which qualifies for relief under this section clearly refers to and must necessarily be the capital employed in the undertaking in the previous year for the purpose of earning the profits. If the capital employed in the undertaking is own capital, such capital qualifies for relief. If capital employed is borrowed capital, such capital will equally qualify for relief. If capital employed consists of assessee's own capital and also borrowed capital, the capital so employed the assessee's own and borrowed, will both qualify for the relief. The capital employed in the undertaking in the previous year which qualifies for relief under this section has to be computed in the manner prescribed. There is nothing in the section to suggest or indicate that in prescribing the manner of computation of the capital employed in the undertaking for the purpose of relief, any part of the capital which was employed in undertaking for producing the profits and gains can be excluded. If the Legislature had any such intention for excluding any part of the capital employed in the undertaking producing profits and gains of the undertaking, the Legislature would have and could have easily made suitable provisions. The Legislature must be presumed to have known that the capital employed in an undertaking may consist of and, in fact, does consist of the assessee's own capital and also capital borrowed by the assessee. It is common knowledge that most of the undertakings carry on their activities with borrowed capital in addition to own capital employed in the undertakings. In spite of the knowledge of the Legislature that undertakings are carried on with borrowed capital, the Legislature in its wisdom has in this section mentioned capital employed in the undertaking for earning profits and gains of the undertaking without making any distinction between own capital and borrowed capital and has provided for relief in respect of the capital employed in the undertaking on the basis of profits and gains of the undertaking earned by virtue of employment of such capital. It is not disputed and cannot be disputed that profits and gains of the undertaking to be ultimately included in the total income of the assessee are produced by the capital, whether assessee's own or borrowed, employed in the undertaking in the relevant year and while computing profits and gains of the undertaking the borrowed capital is as important as the assessee's own capital and both play the same role in earning the profits and gains of the undertaking. It is the capital employed in the undertaking which qualifies for relief under this section, irrespective of the nature and source of the capital employed in the undertaking. It is, however, to be emphasised that the capital to qualify for relief under this section, whether borrowed or own, must be employed in the undertaking in the previous year for earning profits and gains and any capital of the undertaking, borrowed or assessee's own, which remains idle and is not employed in the undertaking for earning profits and gains does not qualify for any relief under this section. 44. Sub-section (4) of Section 80-J lays down the conditions which have to be fulfilled by an undertaking to qualify for the relief granted under this section. Even in this sub-section there is no indication that any undertaking set up with borrowed capital or with capital part of which may be borrowed will not be entitled to the benefits of this section. An industrial undertaking which satisfies all the conditions laid down in sub-section (4) will undoubtedly be entitled to the benefits of Section 80-J. An undertaking with borrowed capital can also very well satisfy the conditions of sub-section (4) and qualify for the relief, as there is nothing in this sub-section which prevents an undertaking set up with wholly or partly borrowed capital from fulfilling the conditions laid down in the sub-section (4). An undertaking satisfying all the conditions in sub-section (4) and thereby qualifying for relief if, however, set up with borrowed capital, will be denied the relief to which the undertaking in terms of the clear provisions of the section is justly entitled, merely on the ground that the rule prescribed for computing the relief excludes the borrowed capital in the computation of the capital employed for the purpose of granting the relief under this section. In other words, an industrial undertaking qualifying for the relief under Section 80-J by virtue of the clear and unambiguous provisions made in the section will be denied the relief because of the rule, as on computation of the basis of the rule excluding borrowed capital, no relief will be available. As the sub-section in clear and unequivocal terms provides that Section 80-J will apply to such an undertaking, the benefit intended to be given to the undertaking under this section cannot be denied to such an undertaking by any rule which will clearly have the effect of negativing the clear and unambiguous statutory provisions. 45. The arguments of Mr Palkhivala that the expression 'capital employed' is a term of art and is usually understood in business parlance and commercial circles and also in commercial accountancy in the sense that it includes not only owner's capital but also borrowed capital, particularly if the borrowing is on a long-term basis, to my mind, has considerable force. It may be true that in different context and particularly in the context of return of capital, capital employed may not include borrowed capital. Unless the content otherwise requires and except in the case of return of capital, the expression 'capital employed' in its ordinary sense is understood to include borrowed capital. It refers to the capital, whatever may be the source, which is employed in any undertaking or venture for carrying on the business for the purpose of earning the profits and gains. 46. In the instant case of the words 'capital employed' have to be understood and interpreted in the context the said words have been used in Section 80-J. It is quite clear from the text of the section that the words 'capital employed' have been used in the context of the capital which has been employed in the undertaking for producing profits and gains of the undertaking in the relevant year. If borrowed capital is also employed in the undertaking, capital employed necessarily and clearly includes such borrowed capital which has been employed in the undertaking and which has contributed to the profits and gains of the undertaking. To my mind, therefore, on a proper interpretation, Section 80-J in clear language postulates the capital employed in the undertaking includes own capital and also borrowed capital employed in the undertaking in the relevant year and the section plainly and unequivocally makes this intention of the Parliament manifestly clear. 47. As the section is clear and unambiguous it is indeed not proper and necessary to refer to any other consideration for its construction. It may, however, be pointed out that this interpretation not only makes perfect sense but also clearly promotes the object for which this section was incorporated. To my mind, the object of Section 80-J which indeed replaces the earlier Section 84 which came in place of Section 15-C of the earlier Income-Tax Act, is to give impetus and encouragement to the setting up of new industrial undertaking by offering tax incentives or tax reliefs. The object clearly is to encourage persons to set up new industrial undertaking for rapid industrialisation of the country by offering incentives in respect of undertaking covered by this section by way of grant of tax relief on the capital employed in such undertakings. 48. In the case of Textile Machinery Corporation Ltd. v. C.I.T. ((1977) 107 ITR 195 : (1977) 2 SCC 368 : 1977 SCC (Tax) 282 : (1977) 2 SCR 762 : AIR 1977 SC 1134 : 1977 Tax LR 434), this Court while considering the object of a similar provision in Section 15-C observed at page 202 : [SCC paras 13,14, p. 373 : SCC (Tax) p. 287] "The principal object of Section 15-C is to encourage setting up of new industrial undertakings by offering tax incentives within a period of 13 years from April, 1948. Section 15-C provides for a fractional exemption from tax of profits of a newly established undertaking for five assessment years as specified therein. This section was inserted in the Act in 1949 by Section 13 of the Taxation Laws (Extension to Merged States and Amendment) Act, 1949 (Act 67 of 1949), extending the benefit to the actual manufacture or production of articles commencing from a prior date, namely, April 1, 1948. After the country had gained independence in 1947, it was most essential to give fillip to trade and industry from all quarters. That seems to be the background for the insertion of Section 15-C. It is also significant that the limit of the number of years for the purpose of claiming exemption has been progressively raised from the initial 3 years in 1949 to 6 years in 1953, 7 years in 1954, 13 years in 1956 and 18 years in 1960. The incentive introduced in 1949 has been thus stepped up ever since and the only object is that which we have already mentioned. 49. In the case of Rajapalayam Mills Ltd. v. C.I.T., Madras ((1978) 115 ITR 777 : (1978) 4 SCC 322 : 1979 SCC (Tax) 8 : (1979) 1 SCR 1138 : AIR SC 117 : 1979 Tax LR 1), this Court had also held at page 783 : [SCC para 8, P. 328 : SCC (Tax) p. 14] The law of income tax in a modern society is intended to achieve various social and economic objectives. It is often used as an instrument for accelerating economic growth and development. Section 15-C is a provision introduced in the Indian Income Tax Act, 1922, with a view to carrying out this objective and it is calculated to encourage setting up of new industrial undertakings in the country. 50. The rapid industrialisation of the country for economic growth in the larger interests of the country is the main object of this section which seeks to afford an incentive or tax relief to new industrial undertakings which satisfy the requirements of the section. 51. To my mind, the argument of the learned Attorney-General that the provision contained in the section requiring "the capital employed to be computed in the manner prescribed" authorises the rule-making authority to include or to exclude borrowed capital at its discretion by making appropriate provision in the rules as to exclusion of a part of the capital employed for the computation of the capital employed for the purpose of granting relief under the section is clearly untenable. The section only enjoins that capital employed is to be computed in the manner to be prescribed and the manner of computation of the capital employed only authorises the rule-making authority to deal with the details regarding computation of the capital employed for carrying out the provisions of the section and the provision regarding the manner of computation does not empower or authorise the rule-making authority to lay down which part of the capital employed or how much of it will have to be included or excluded and to what extent, if any. The question whether there should be any such exclusion or inclusion in the matter of consideration of the grant of relief, is essentially a matter of policy for the Legislature to decide and is not a matter for the rule-making authority to prescribe. The power of the rule-making authority in terms of the provision contained in Section 295 of the Income-tax Act which confers such power is limited to the framing of rules for carrying out the purposes of the Act. The rule-making authority is not competent to prescribe any rule which will be in the nature of a substantive provision of the Act itself and more particularly, which will be in conflict with the substantive provision of the section itself and which will in any way defeat or frustrate the purpose for which any provision in the Act has been enacted. In the instant case I am clearly of the opinion on a construction of Section 80-J that the said section unequivocally and in clear terms provides that capital employed for earning the profits of the undertaking is the capital which is entitled to the benefit of the relief. The exclusion of borrowed capital by the rule-making authority in the rules prescribed for computation of the relief under Section 80-J is inconsistent with and derogatory to the provisions of the statute. The said rule not only fails to carry out the purpose of the said section but in fact tends to defeat the same and the rule runs clearly contrary to the provisions of the statute. The rule excluding borrowed capital must, therefore, be held to be bad and invalid. 52. The argument of Mr Palkhivala that any such rule framed by the rule-making authority including or excluding any part of the capital employed in the undertaking in the absence of any guideline will also be clearly beyond the power of the rule-making authority, to my mind, is sound. In the section itself or in any other provision of the Act it does not appear that there is any provision laying down any guideline which may entitle the rule-making authority to exclude any part of the capital employed, whether it is borrowed capital or own capital. No such provision or guideline is there in the Act. To my mind, there could not possibly be any such provision or guideline is in the Act, as the section itself clearly provides that the entire amount of capital employed for earning the profits will qualify for the relief. If it be held that the rule-making authority enjoys any such power of excluding any part of the capital employed in the undertaking because of the provision in the section regarding "computation of capital employed in the manner prescribed", it must necessarily be held that the rule-making authority enjoys the power of framing a rule contrary to the provision of the section. It must further be held that the rule-making authority at its discretion enjoys the power to exclude the whole or part of owner's capital and also the whole or part of the borrowed capital. This interpretation will mean that uncanalised power will be available with the rule-making authority which at its discretion and in the absence of any guideline will be entitled to exclude any or every part of the capital employed even to the extent of rendering the section itself nugatory. This interpretation will have the effect of justifying a delegation of power to the rule-making authority to an extent which cannot be permitted. I have no hesitation in coming to the conclusion that the rule- making authority does not enjoy any such power or jurisdiction. No such power or jurisdiction in the absence of specific provision and clear guideline in the Act could be delegated to the rule- making authority. 53. In the case Sales Tax Officer v. K. I. Abraham ((1967) 3 SCR 518 : AIR 1967 SC 1823 : 20 STC 367) this Court had the occasion to construe the meaning of the phrase "in the prescribed manner" occurring in Section 84 of the Central Sales Tax Act, 1956. In dealing with the vires of Rule 6 of the Central Sales Tax (Kerala) Rules, 1967 insofar as the said rule purported to prescribe a time limit within which the declaration was to be filed by the registered dealer, this Court held - "In our opinion, the phrase "in the prescribed manner" occurring in Section 8(4) of the Act only confers power on the rule-making authority to prescribe a rule stating what particulars are to be mentioned in the prescribed form, the nature and value of the goods sold, the parties to whom they are sold, and to which authority the form is to be furnished. But the phrase "in the prescribed manner" in Section 8(4) does not take in the time-element. In other words, the section does not authorise the rule-making authority to prescribe a time-limit within which the declaration is to be filed by the registered dealer. The view that we have taken is supported by the language of Section 13(4)(g) of the Act which states that the State Government may make rules for "the time within which, the manner in which and the authorities to whom any change in the ownership of any business or in the name, place or nature of any business carried on by any dealer shall be furnished". This makes it clear that the Legislature was conscious of the fact that the expression "in the manner" would denote only the mode in which an act was to be done, and if any time-limit was to be prescribed for the doing of the act, specific words such as "the time within which" were also necessary to be put in the statute. 54. The Privy Council in the case of Utah Construction and Engineering Pvt. Ltd. v. Pataky (1965) 3 All ER 650 : (1966) 2 WLR 197 (PC)), observed at pages 653-54 : "Their lordships now pass to Section 22(2)(g)(iv) and (v). Sub-paragraph (iv) empowers the Governor to make regulations "relating to the manner of carrying out ... excavation work". The relevant portion of Reg. 98 provides "Every drive and tunnel shall be securely protected and made safe for persons employed therein". The expression "manner of carrying out" the work plainly envisages a system of working, and does not in their lordships' view justify a regulation imposing an absolute duty of protecting the drive and tunnel or an absolute duty of ensuring the safety of persons employed in the drive or tunnel. The relevant portion of Reg. 98 does not prescribe the manner of doing the work. Sub-paragraph (iv) therefore cannot in their lordships' opinion empower the marking of the relevant portion of Reg. 98. 55. The proposition that the rule-making authority does not have any power to encroach upon any substantive provision in the statute appears to be beyond dispute. By virtue of Section 295(1) of the Income-tax Act, the rule-making authority is empowered to make rules for carrying out the purposes of the Act and sub-section (2) which specifically refers that such rules may provide for all or any of the matters mentioned in the said sub-section does not make any reference to Section 80-J. In prescribing the manner of computation of the capital employed, the rule-making authority, in the absence of specific provision in the section itself or in the absence of any statutory provision, cannot exclude any part of the capital employed in the undertaking at its discretion under the guise of the process of prescribing the manner of computation. 56. The argument of the learned Attorney-General that as an undertaking which employs borrowed capital gets relief because in calculating the profits and gains the interest paid on the borrowed capital is taken into account, the rule-making authority in prescribing the manner of computation of the capital employed is entitled to exclude borrowed capital to avoid grant of double relief to the undertaking, is without any merit. Interest paid on borrowed capital by any undertaking, whether it is an undertaking within the meaning of Section 80-J or not, is taken into account as business expenditure in calculating the profits and gains of any undertaking. It is the prescribed mode of calculating the profits and gains of every undertaking and is no special benefit for any undertaking : and, undoubtedly it affords no incentive or special relief to a new undertaking which has necessarily to satisfy the required conditions laid down in Section 80-J for being entitled to the relief intended to be granted to an undertaking which comes within the purview of Section 80-J. In any event, such inclusion or exclusion on any consideration will be a matter of policy to be determined by the Legislature and not a matter for the rule-making authority to lay down in prescribing the mode of computation. 57. The decision of the Calcutta High Court in the case of Century Enka Ltd. v. I.T.O. ((1977) 107 ITR 123 (Cal)), the decision of the Madras High Court in the case of Madras Industrial Linings Ltd. v. I.T.O. ((1977) 110 ITR 256 (Mad)), the decision of the Allahabad High Court in Kota Box Mfg. Co. v. I.T.O.((1980) 123 ITR 638 (All)), at p. 638, the decision of the Punjab and Haryana High Court in the case of Ganesh Steel Industries v. I.T.O.((1980) 126 ITR 258 (P&H)), the decision of the Andhra Pradesh High Court in the case of Warner Hindustan Ltd. v. I.T.O. ((1982) 134 ITR 158 (AP)), holding the rule to the extent it excludes borrowed capital in the computation of capital employed for the purpose of granting relief under Section 80-J to be invalid, are correct and I have no hesitation in upholding these decisions. The contrary view expressed by the Madhya Pradesh High Court in the case of C.I.T. v. Anand Bahri Steel and Wire Products ((1982) 133 ITR 365 (MP)), must necessarily be held to be erroneous. 58. It may be noticed that the Madhya Pradesh High Court proceeded to hold the rule to be valid mainly on the ground that this rule has been in existence for a long time under Section 15-C of the earlier Act which subsequently came to be replaced by Section 80-J and Parliament must have been aware at the time of enacting Section 80-J of the existence of the rule framed by the rule-making authority which held the field for a long period without any challenge. The decision proceeds on the basis that Parliament must have, therefore, accepted the interpretation put by the rule-making authority at the time Parliament enacted Section 80-J. This decision does not take into consideration the fact that the interpretation put by the rule-making authority has not been the same all throughout and has undergone changes from time to time and the rule-making authority has in certain years also permitted certain classes of borrowed capital to be taken into account in the computation of capital employed for the purpose of relief. The decision of Madhya Pradesh High Court does not also take into consideration the question whether the rule seeking to include or exclude borrowed capital at the discretion of the rule-making authority in the absence of any statutory provision or guideline, becomes bad on account of unjustified excessive delegation of authority. This decision of the Madhya Pradesh High Court has not proceeded to construe Section 80-J correctly to gather the true intention of Parliament before deciding the question as to whether the rule excluding borrowed capital is consistent with the intention of Parliament clearly expressed in Section 80-J. 59. In my opinion, the mere existence of an invalid rule without any challenge for any length of time does not affect the question of validity of the rule and cannot render a rule otherwise invalid to be valid only on the ground that the rule had remained in existence without any challenge for a number of years. In the case of Proprietary Articles Trade Association v. A.G. for Canada (1931 AC 310 : 100 LJ PC 84 : 144 LT 577 : 1931 WN 40), the Judicial Committee while considering the vires of a statute, namely, Combines Investigation Act R. S. Can. 1927 c. 26 passed by the Parliament of Canada observed at p. 317 : "Both the Act and the section have a legislative history, which is relevant to the discussion. Their Lordships entertain no doubt that time alone will not validate an Act which when challenged is found to be ultra vires; nor will a history of a gradual series of advances till this boundary is finally crossed avail to protect the ultimate encroachment." In the case of Campbell College, Belfast (Governors) v. Commissioner of Valuation for Northern Ireland ((1964) 1 WLR 912 : (1964) 2 All ER 705 (HL)), the House of Lords while considering the validity of payment of rates by fee paying public school in Northern Ireland which has continued for over 132 years despite the terms of Section 2 of the Valuation (Ireland) Act Amendment Act, 1854, held at pp. 941 to 942 : "My lords, for my part I am quite unable to apply that principle to a statute, although it was passed over a hundred years ago, whose language is plain and unambiguous and it was not misconstrued until the decision in the Alexandra College case (Alexandra College and School v. Valuation Commissioner, (1914) 2 IR 447), sixty years later. True it is that fee paying-schools did always pay rates in accordance with Section 2, but until 1914 that was not because it was assumed that Section 2 was controlled by the proviso and that charitable purposes bore a limited meaning. It may have been the it was thought that, if some of the pupils were fee-paying, Section 16 of the Act of 1852 was not satisfied. That argument is now untenable, and as Black L. J., pointed out at an early part of his judgment, Campbell College is clearly for this purpose a charitable institute. My lords, in these circumstances, I can attach no weight whatever to this long unquestioned payment when construing Section 2. To my mind, this doctrine can have no application to the circumstances of this case. It is also well-settled that even if the rules have been laid before Parliament and there is a resolution of Parliament approving the rules, the validity of the rules has to be declared by the Court and the Court can declare any rule placed before the Parliament and approved by Parliament to be ultra vires the Act and invalid. In the case of Kerala State Electricity Board v. Indian Aluminum Co. ((1976) 1 SCR 552 : (1976) 1 SCC 466 : AIR 1976 SC 1031, this Court held at p. 576 : (SCC pp. 486-87 : para 25) In India many statutes both of Parliament and of State Legislature provide for subordinate legislation made under the provisions of those statutes to be placed on the table of either the Parliament or the State legislature and to be subject to such modification, amendment or annulment, as the case may be, as may be made by the Parliament or the State legislature. Even so, we do not think that where an executive authority is given power to frame subordinate legislation within stated limits, rules made by such authority if outside the scope of the rule-making power should be deemed to be valid merely because such rules have been placed before the legislature and are subject to such modification, amendment or annulment, as the case may be, as the legislature may think fit. The process of such amendment, modification or annulment is not the same as the process of legislation and in particular it lacks the assent either of the President or the Governor of the State, as the case may be. We are, therefore, of opinion that the correct view is that notwithstanding the subordinate legislation being laid on the table of the House of Parliament or the State Legislatures and being subject to such modification, annulment or amendment as they may make, the subordinate legislation cannot be said to be valid unless it is within the scope of the rule-making power provided in the statute. 60. The other impugned provision of the rule, prescribing that capital employed should be computed on the basis of the capital employed on the first day of the year, must on a proper construction of the section be also held to be invalid. The section clearly provides that the deduction to be allowed is to be computed in the prescribed manner in respect of the previous year relevant to the assessment year. The deduction to be allowed is on the profits and gains of the undertaking earned in the relevant year in respect of the previous year relevant to the assessment year. Profits and gains which are to be taken into account are the profits and gains earned in the relevant year and the year must necessarily mean and include the whole of the year and not some days or months of the year. The capital employed for earning the profits and gains during the whole year must necessarily be the capital which is entitled to the benefit of the section. Capital employed on the first day of the year does not produce the profits of the entire relevant year, unless the very same amount of capital remains employed throughout the year. It does not usually happen and in any event it may not happen. Therefore, by prescribing the first day of the year to be the date of computation of the capital employed, the capital employed during the whole year is sought to be denied by the rule the benefit to which it is entitled under the section. This provision, therefore, is clearly contrary to and inconsistent with the specific provision of the statute, as by fixing the first day of the year to be the date of computation of the capital employed for the year, the rule-making authority is seeking to deny the benefit conferred by the statute. 61. Andhra Pradesh High Court in the case of Warner Hindustan Ltd. v. I.T.O.((1982) 134 ITR 158 (AP)), in dealing with this question has referred to the decision of the Calcutta High Court in Century Enka Ltd. v. I.T.O. ((1977) 107 ITR 123 (Cal)) on this very point and in agreement with the decision of the Calcutta High Court, the Andhra Pradesh High Court held at p. 195 : As observed by a learned single judge of the Calcutta High Court in Century Enka Ltd. v. I.T.O. ((1977) 107 ITR 123 (Cal)) the main consideration upon which this question has to be resolved is (p. 132), "whether having regard to the purpose for which provisions of Section 80-J of the Act was introduced, it was the legislative intent to restrict the capital employed in any manner so as to limit it to the first day of the computation period". So far as Section 80-J is concerned, it does not give any such indication. That apart, such computation of capital employed in an industrial undertaking would defeat the very purpose of the undertaking and would lead to incongruous and anomalous results. While an assessee who has employed capital in an industrial undertaking on the very first day but has withdrawn it for the major part of the year would be entitled to the full benefit, an assessee who has not employed the capital on the first day but has employed it during the major part of the previous year would be deprived of the benefit. If the intendment of the Act is to give tax holiday for the new industrial undertaking with a view to help them find their roots and encourage entrepreneurs to establish new industrial undertakings and pave the way for rapid industrial growth in the country, then that purpose would be not served. In fact, it would be defeated if the capital employed is computed with reference to the first day of the computation period and not in respect of the previous year relevant to the assessment year. 62. The Calcutta High Court and the Andhra Pradesh High Court have both held this part of the rule fixing the first day of the year for computing the capital employed for the purpose of granting relief under Section 80-J to be invalid. I find no difficulty in upholding the decision of the Calcutta High Court and of the Andhra Pradesh High Court on this question. 63. I now proceed to consider the other question about the validity of the amendment of Section 80- J introduced by the Finance Act of 1980. By the amendment, the provisions contained in the rule excluding borrowed capital and fixing the first day of the year for computation of the capital employed for the purpose of relief under Section 80-J have been incorporated in the section itself with retrospective effect from April 1, 1972. 64. On behalf of some of the assessees the amendment both with regard to its prospective and retrospective operation has been challenged. Dr D. Pal, supported by other learned counsel, addressed us mainly on the aspect of prospective operation, while supplementing and supporting the submissions of Mr Palkhivala on the aspect of retrospective operation. Mr Palkhivala who has been the principal spokesman for the assessees, confined his challenge to the validity of the amendment mainly to the retrospective part, although he made it clear that he was not conceding the validity of the prospective operation. 65. I propose to consider the submission of Dr Pal in the first instance. If the submission of Dr Pal that the entire amendment is invalid is accepted, the submission of Mr Palkhivala that the amendment insofar as it is made retrospective is also bad must necessarily succeed. 66. Dr Pal has argued that the amendment seeks to make an invidious distinction between own capital and borrowed capital in the matter of granting relief under this section. It is the argument of Dr Pal that having regard to the object of the section which is to promote new industries and to give relief on the basis of the capital employed in such new industries by way of incentive, distinction between own capital and borrowed capital is wholly irrelevant and does not have any nexus with the object sought to be achieved and this distinction between own capital and borrowed capital in the matter of computation of capital employed in the undertaking for the purpose of granting relief results in unjustified discrimination and is therefore violate of Article 14 of the Constitution. To my mind, there is no merit in the submission of Dr Pal. It is entirely a matter for Parliament to decide whether any relief by way of incentive should be allowed and if so to what extent and in what manner. There is no obligation on the part of Parliament to make any provision for granting relief to promote new industries. The Legislature in its wisdom may decide to grant relief and may equally decide not to grant any relief. It is essentially for the Legislature to decide as to whether any incentive for promoting industrial growth of the country is called for and if the Legislature feels that in the situation prevailing in the country such incentive should be provided it will be again for the Legislature to decide what kind of incentive and in what form and to what extent the same should be provided and to pass appropriate legislation in this regard. The Parliament would have been legally competent to withdraw the entire relief under Section 80-J and to abrogate the said section in its entirety, if Parliament had considered such withdrawal to be necessary. The Parliament is equally competent to increases or reduce the quantum of relief intended to be given under this section. In providing that relief intended under Section 80-J would be allowed only to owner's own capital and not to any borrowed capital, there can be no infringement of Article 14. No entrepreneur or businessman can claim as a matter of right that relief by way of incentive should be provided to new undertakings to be set up by him. The Parliament provides for such relief in pursuance of a policy and policy may change from time to time in view of the situation prevailing from time to time. The Parliament may legitimately feel that borrowing by businessmen may not be encouraged and persons should be encouraged to bring their own money for setting up new undertakings and Parliament may provide for appropriate relief by way of incentive to the owner's capital employed to the exclusion of borrowed capital in the setting up of any new industrial undertaking. Whether it is prudent to do so is essentially a matter for Parliament in its wisdom to decide. It is not for this Court to sit in judgment over the wisdom of Parliament in the framing of its policy. The discrimination in the matter of granting relief to own capital to the exclusion of borrowed capital in pursuance of a policy cannot be said to be violative of Article 14, as the two classes of capital, though forming a part of the total capital of the undertaking, are distinct and they stand on a different footing. A classification between these two classes of capital for encouraging investment of own capital in setting up new industrial undertakings, cannot be held to be unreasonable and unjustified. The contention of Dr Pal that the amendment in discriminating between borrowed capital and owner's own capital in the enjoyment of relief under Section 80-J infringes Article 14, must therefore, be rejected. Very properly in challenging the validity of the amendment insofar as it operates prospectively, no grievance in regard to violation of Article 19 of the Constitution has been made. 67. I now pass on to the question of the validity of the amendment with retrospective effect from April 1, 1972. 68. It has been contended by the learned counsel for the assessees that the retrospective operation of the provision is unreasonable arbitrary and violative of Articles 14 and 19 of the Constitution. The main argument is that the withdrawal of relief granted by the statute before the present amendment and lawfully enjoyed by the assessee during all these years and thereby imposing on the assessee an unjust, unmerited and accumulated huge financial liability, cannot be considered to be reasonable; and such imposition of accumulated liability will seriously affect the financial stability of the undertakings and will further create various other difficulties which may be almost impossible for the assessees to overcome. It has been argued that the present amendment has not been necessitated as a result of any provision of the statute being declared ultra vires for any lacuna in the statutory provision and there is no question of any liability being foisted on the Government of refunding any large sum of money collected as tax from the assessees on account of any statutory provision imposing any levy being declared invalid or unconstitutional. It is submitted that in view of the unequivocal provision of the statute granting relief to borrowed capital which was sought to be negated and denied by an invalid rule which has been struck down, the assessees are legitimately entitled to the relief and they have rightly and justifiably arranged their affairs on the basis of the law as it stood. The existence of an invalid rule and the pendency of appeals in this Court against the judgments of the various High Courts declaring the rule to be invalid cannot be considered to be relevant factors, particularly when the statutory provision is clear, for guiding the assessee who has to carry on its normal trading activities, in arranging its affairs. The submission is that the withdrawal of relief lawfully granted and properly enjoyed by the assessees after this long lapse of time, when no serious prejudice is caused or is likely to be caused to the public exchequer and on the other hand a heavy unwarranted financial burden along with other difficulties and problems are created for the assessee, cannot be said to be in public interest and must be held to be unreasonable, arbitrary and violative of Articles 14 and 19 of the Constitution. 69. The learned Attorney-General has submitted that retrospective operation of the provision does not suffer from any infirmity and is no arbitrary or unreasonable nor is it violative of Articles 14 and 19 of the Constitution. He argues that prior to Rule 19-A being considered by some of the tribunals and by various High Courts, the said rule excluding borrowed capital in the matter of computation of relief and fixing the first day of the year as the relevant date for the computation of relief has remained in force for a number of years. It is his argument that after the said rule had been struck down, the validity of the decisions has been challenged and was pending appeal in this Court; and the appeal was pending at the time when the present amendment came to be enacted in 1980. The learned Attorney-General contends that as Rule 19-A excluding borrowed capital and fixing the first day of the year as the date for computation of the relief had remained in force for a number of years and as the decision striking down the rule is now pending appeal, the assessees were not justified in arranging their affairs on the basis of the said rule being invalid and as prudent men of business they should have so arranged their affairs as to cover every contingency and particularly the contingency of the validity of the rule being upheld by this Court. The learned Attorney-General has submitted that the amendment has been introduced before the decision of this Court in the pending appeals, as Parliament wanted to clarify the position in the interest of all concerned and more so in the interest of the assessees to enable the undertakings which qualified for relief under Section 80-J to enjoy the benefit intended to be conferred by the section. It is the submission of the learned Attorney-General that in the absence of any valid rule prescribing the manner of computation of the relief to which the assessee may be entitled under Section 80-J, the benefit cannot be computed and, therefore, no benefit contemplated under Section 80-J may be at all available to the assessees. He submits that if the rule is held to be valid by this Court in these appeals, the argument of the assessee that the assessee has arranged its affairs on the basis of invalidity of the rule will be of no avail; and he further submits that if the invalidity is upheld by this Court in these appeals, the assessee in the absence of any valid rule prescribing the manner of computation of the relief will not be entitled to the benefit of any relief under the section. It is his submission that in these circumstances Parliament with the object of seeing that the assessee who is entitled to any relief under Section 80-J is not denied such relief over these years for lack of provision of a suitable rule prescribing the manner of computation of such relief, has amended the section itself with retrospective effect from 1972 in the interest of the assessees themselves. It is the submission of the Attorney-General that as the amendment with retrospective effect has been made essentially in the interest of the asessees to enable them to enjoy the relief intended to be given under Section 80-J, the retrospective effect of the amendment cannot be said to be unreasonable or arbitrary and the retrospective amendment does not violate either Article 14 or 19 of the Constitution, even if the retrospective effect may operate harshly on some assessees. 70. Before considering the arguments advanced on behalf of the parties, I prospect at this stage to refer to some of the decisions cited from the Bar on this aspect. 71. In the case of Epari Chinna Krishna Moorthy, Proprietor Epari Chinna Mocrthy and Sons, Berhampur, Orissa v. State of Orissa ((1964) 7 SCR 185 : AIR 1964 SC 1581 : (1964) 15 STC 461), it was observed at p. 191 : Mr Sastri also argued that the retrospective operation of the impugned section should be struck down as unconstitutional, because it imposes an unreasonable restriction on the petitioners' fundamental right under Article 19(1)(g). It is true that in considering the question as to whether legislative power to pass an Act retrospectively has been reasonably exercised or not, it is relevant to enquire how the retrospective operation operates. But it would be difficult to accept the argument that because the retrospective operation may operate harshly in some cases, therefore, the legislation itself is invalid. Besides, in the present case, the retrospective operation does not spread over a very long period either. Incidentally, it is not clear from the record that the petitioner did not recover sales tax from their customers when they sold gold ornaments to them. 72. In the case of Rai Ramkrishna v. State of Bihar ((1964) 1 SCR 897 : AIR 1963 SC 1667 : (1963) 50 ITR 171), this Court observed at pp. 914-16 : Mr Setalvad contends that since it is not disputed that the retrospective operation of a taxing statute is a relevant fact to consider in determining its reasonableness, it may not be unfair to suggest that if the retrospective operation covers a long period like ten years, it should be held to impose a restriction which is unreasonable and as such, must be struck down as being unconstitutional. In support of this plea, Mr Setalvad has referred us to the observations (Sutherland on Statutes and Statutory Construction, 1943 Edn., Vol 2, paragraph 2211, pp. 131-33) made by Sutherland. "Tax Statutes", says Sutherland, "may be retrospective if the legislature clearly so intends. If the retrospective feature of a law is arbitrary and burdensome, the statute will not be sustained. The reasonableness of each retroactive tax statute will depend on the circumstances of each case. A statute retroactively imposing a tax on income earned between the adoption of an amendment making income taxes legal and the passage of the Income-tax Act is not unreasonable. Likewise, an income-tax not retroactive beyond the year of its passage is clearly valid. The longest period of retroactivity yet sustained has been three years. In general, income taxes are valid although retroactive, if they affect prior but recent transaction". Basing himself on those observations, Mr Setalvad contends that since the period covered by the retroactive operation of the Act is between April 1, 1950 and September 25, 1961, it should be held that the restrictions imposed by such retroactive operation are unreasonable, and so, the Act should be struck down in regard to its retrospective operation. We do not think that such a mechanical test can be applied in determining the validity of the retrospective operation of the Act. It is conceivable that cases may arise in which the retrospective operation of a taxing or other statute may introduce such an element of unreasonableness that the restrictions imposed by it may be open to serious challenge as unconstitutional; but the test of the length of time covered by the retrospective operation cannot, by itself, necessarily be a decisive test. We may have a statute whose retrospective operation covers a comparatively short period and yet it is possible that the nature of the restriction imposed by it may be of such a character as to introduce a serious infirmity in the retrospective operation. On the other hand, we may get cases where the period covered by the retrospective operation of the statute, though long, will not introduce any such infirmity. Take the case of a Validating Act. If a statute passed by the legislature is challenged in proceedings before a Court and the challenge is ultimately sustained and the statute is struck down, it is not unlikely that the judicial proceedings may occupy a fairly long period and the legislature may well decide to await the final decision in the said proceedings before it uses its legislative power to cure the alleged infirmity in the earlier Act. In such a case, if after the final judicial verdict is pronounced in the matter, the legislature passes a validating Act, it may well cover a long period taken by the judicial proceedings in Court and yet it would be inappropriate to hold that because the retrospective operation covers a long period, therefore, the restriction imposed by it is unreasonable. That is why we think the test of the length of time covered by the retrospective operation cannot by itself be treated as a decisive test. 73. In the case of Jawaharmal v. State of Rajasthan (1966 1 SCR 890 : AIR 1966 SC 764 : (1967) 1 SCJ 234) this Court held at p. 905 : We have already stated that the power to make laws involves the power to make them effective prospectively as well as retrospectively, and tax laws are no exception to this rule. So, it would be idle to contend that merely because a taxing statute purports to operate retrospectively, the retrospective operation per se involves contravention of the fundamental right of the citizen taxed under Article 19(1)(f) or (g). It is true that cases may conceivably occur where the Court may have to consider the question as to whether excessive retrospective operation prescribed by a taxing statute amounts to the contravention of the citizens' fundamental right; and in dealing with such a question, the Court may have to take into account all the relevant and surrounding facts and circumstances in relation to the taxation. 74. In the case of Assistant Commissioner of Urban Land Tax v. The Buckingham & Carnatic Co. Ltd. ((1970) 1 SCR 268 : (1969) 2 SCC 55 : AIR 1970 SC 169 : (1970) 75 ITR 603) it was observed at p. 287 : (SCC p. 69, para 12) It is contended on behalf of the petitioners that the retrospective operation of the law from July 1, 1963, would make it unreasonable. We are unable to the argument of the petitioners as correct. It is not right to say as a general proposition that the imposition of tax with retrospective effect per se renders the law unconstitutional. In applying the test of reasonableness to a taxing statue it is of course a relevant consideration that the tax is being enforced with retrospective effect but that is not conclusive in itself. 75. In the case of Krishnamurthi & Co. v. State of Madras ((1973) 2 SCR 54 : (1973) 1 SCC 75 : 1973 SCC (Tax) 144 : AIR 1972 SC 2455 : 1973 Tax LR 1601 : (1973) 31 STC 190) this Court observed at p. 61 : [SCC para 8, p. 81 : SCC (Tax) pp. 119-20] The object of such an enactment is to remove and rectify the defect in phraseology or lacuna of other nature and also to validate the proceedings, including realisation of tax, which have taken place in pursuance of the earlier enactment which has been found by the Court to be vitiated by an infirmity. Such an amending and validating Act in the very nature of things has to retrospective operation. Its aim is to effectuate and carry out the object for which the earlier principal Act had been enacted. Such an amending and validating Act to make "small repairs" is a permissible mode of legislation and is frequently resorted to in fiscal enactments. 76. Similar observations have been made by this Court in the case of Hira Lal Rattan Lal v. State of U.P. ((1973) 2 SCR 502 : (1973) 1 SCC 216 : 1973 SCC (Tax) 307 : AIR 1973 SC 1034 : 1973 Tax LR 1743 : (1973) 31 STC 178) at p. 511 : [SCC p. 21, pp. 223-24 : SCC (Tax) pp. 314-15] A feeble attempt was made to show that the retrospective levy made under the Act is violative of Article 19(1)(f) and (g). But we see no substance in that contention. As seen earlier, the amendment of the Act was necessitated because of the Legislature's failure to bring out clearly in the principal Act its intention to separate the processed or split pulses from the unsplit or unprocessed pulses. Further, the retrospective amendment became necessary as otherwise the State would have to refund large sums of money. 77. In the case of State of Gujarat v. Raman Lal Keshav Lal Soni ((1983) 2 SCC 33 : 1983 SCC (L&S) 231 : (1983) 2 SCR 287 : AIR 1984 SC 161 : (1983) 1 LLJ 284 : (1983) 1 SLR 581), this Court observed at p. 62 : [SCC para 52 : SCC (L&S) p. 260] The legislature is undoubtedly competent to legislate with retrospective effect to take away or impair any vested right acquired under existing laws but since the laws are made under a written Constitution, and have to conform to dos and don'ts of the Constitution, neither prospective nor retrospective laws can be made so as to contravene fundamental rights. The law must satisfy the requirements of the Constitution today taking into account the accrued or acquired rights of the parties today. The law cannot say, 20 years ago the parties had no rights, therefore, the requirements of the Constitution will be satisfied if the law is dated back by 20 years. We are concerned with today's rights and not yesterday's. A legislature cannot legislate today with reference to a situation that obtained 20 years ago and ignore the march of events and the constitutional rights accrued in the course of the 20 years. That would be most arbitrary, unreasonable and a negation of history. The power and competence of Parliament to amend any statutory provision with retrospective effect cannot be doubted. Any retrospective amendment to be valid must, however, be reasonable and not arbitrary and must not be violative of any of the fundamental rights guaranteed under the Constitution. The mere fact that any statutory provision has been amended with retrospective effect does not by itself make the amendment unreasonable. Unreasonableness or arbitrariness of any such amendment with retrospective effect has necessarily to be judged on the merits of the amendment in the light of the facts and circumstances under which such amendment is made. In considering the question as to whether the legislative power to amend a provision with retrospective operation has been reasonably exercised or not, it becomes relevant to enquire as to how the retrospective effect of the amendment operates. 78. In the larger interest of administration and for promotion of public interest and welfare of the country power has been conferred by the Constitution on Parliament to mobilize resources and to levy taxes. In view of the complexity of fiscal adjustment of diverse elements the Parliament necessarily enjoys a very wide discretion in the matter of fiscal legislation. To meet various expenses for proper administration, maintenance of defence and security, for promoting peace and prosperity and for development of social, economic and all-round growth of the country, the Government must have resources and sufficient funds at its disposal. Suitable provisions have necessarily to be made for raising the revenue and for proper realisation of funds to be collected to meet such expenses. Appropriate legislation including various fiscal laws are enacted for this purpose. Imposition of any tax by the Parliament is therefore considered to be made in public interest. It may so happen that any provision of any enactment imposing a particular levy may be challenged in court and may be challenged successfully; and the particular levy may, for some reason or other, be held to be constitutionally invalid. If any particular provision of any statute imposing any tax which has been or is being collected, is struck down as unconstitutional, the financial arrangement of the State may become upset and the Government which might have already collected and even utilised the tax, may be called upon to refund taxes so collected. If such a situation arises the economy of the State may get unbalanced and difficulties may arise for meeting the various commitments and obligations. Under such circumstances a Validating Act may be passed and is often enacted to remove the infirmities which might have led to the invalidation of the provision imposing the levy. Validating Acts for meeting such situations have necessarily to be passed with retrospective operation so that the fiscal arrangement of the State and its financial commitments may not in any way be in jeopardy and the State may be relieved of the liability of refunding any tax already collected. A Validating Act validating any fiscal provision with retrospective operation is usually held not to be unreasonable or arbitrary. In the case of any Validating Act, the intention of the legislature is generally made sufficiently clear in the section or in the Act which is declared invalid on account of some flaw or defect which is within the competence of Parliament to rectify. Such Validating Acts, it may be observed, do not in fact have the effect of imposing a fresh tax with retrospective effect and they only legalise the levy already imposed. There is in effect and substance no imposition of any new tax for the earlier years by virtue of the retrospective operation and the retrospective operation merely validates the levy already imposed and possibly collected. The present amendment has been necessitated not as a result of any part of Section 80-J being declared invalid. There was no lacuna or defect in Section 80-J prior to the impugned amendment and the section which was perfectly valid granted relief in clear and unambiguous language to the assessee in respect of capital employed, whether assessee's own or borrowed, in an undertaking which qualified for relief under the section. The rule-making authority by framing an invalid rule sought to deny the assessee the benefit of the relief lawfully and validly granted by the section. The rule was contrary to the clear provisions of the statute and the invalid rule has been rightly struck down. By the present amendment the Parliament is seeking to validate not any provision of the statute declared invalid because of any flaw or defect, as there was none, but is seeking to validate an invalid rule which had sought to deprive the assessee of the benefit which the Parliament had clearly bestowed of the assessee by the section. The effect of the present amendment by seeking to incorporate the provisions of the rule declared invalid in the section itself is to withdraw with retrospective effect the relief which had been earlier granted by the Parliament insofar as the relief extends to borrowed capital employed in the undertaking and thereby to impose on the assessee a burden of tax which was not there for all these years. As a matter of policy it may be open to the Parliament to withdraw the relief granted to borrowed capital by an amendment with prospective effect consequent on any such amendment. To withdraw with retrospective effect the benefit of the relief unequivocally granted by the section to an assessee who qualified for such relief and was lawfully entitled to enjoy the benefit of such relief and has in fact in many cases enjoyed the benefit for all these years, prior to the present amendment with retrospective effect, cannot in my opinion, be said to be on any just and valid grounds and cannot be considered to be reasonable. If any fiscal statute grants relief to any assessee and the assessee enjoys the benefit of that relief, as the assessee is legally entitled under the statute, the withdrawal of the relief validly and unequivocally granted and enjoyed by any assessee must necessarily in the absence of proper grounds be held to be unreasonable and arbitrary. The relief granted under Section 80-J before the present amendment was not merely a promise on the part of the Government relying on which the assessee might have set up new undertakings, but it was in the nature of a statutory right conferred on any assessee who qualified for such relief under the section. The withdrawal with retrospective effect of any relief granted by a valid statutory provision to an assessee, depriving the assessee of the benefit of the relief vested in the assessee, stands on a footing entirely different from the footing which may necessitate the passing of a Validating Act seeking to validate any statutory provision declared unconstitutional. When Parliament passes an amendment validating any provision which might have been declared invalid for some defect or lacuna, the Parliament seeks to enforce its intention which was already there by removing the defect or lacuna. The Parliament indeed seeks to remedy the situation created as a result of the statutory provision being declared invalid. As I have earlier observed, this is done in public interest for properly regulating the fiscal structure and to relieve the Government of any financial burden by way of refund of taxes collected for enabling the State to implement its budget by proper collection or revenue expected to be realised. When the Parliament in any fiscal statute proposes to grant any relief to any assessee, the Parliament must be presumed to do so in public interest. In the instant case, Section 80-J granted relief for the purpose of promoting the industrial growth of the country by affording incentive for the setting up of new undertakings. As a matter of policy again Parliament may withdraw such relief or any part thereof or modify the nature, extent and kind of relief, if Parliament in its wisdom may consider any such action necessary and proper and any such act done by the Parliament must also be regarded to have been done in public interest. However, the withdrawal or modification with retrospective effect of the relief properly granted by the statute to an assessee which the assessee has lawfully enjoyed or is entitled to enjoy as his vested statutory right depriving the assessee of the vested statutory right, has the effect of imposing a levy with retrospective effect for the years for which there was no such levy and cannot, unless there be strong and exception circumstances justifying such withdrawal or modification, be held to be reasonable or in public interest. This kind of retrospective amendment, seeking to defeat an accrued statutory right is likely to affect the sanctity of any statutory provision and may create a state of confusion. The only circumstance which appears to have led to the present retrospective amendment is the existence of the invalid rule. The existence of any invalid rule seeking to deny an assessee a benefit clearly and unequivocally granted to an assessee by the Legislature, lawfully and properly enjoyed or to be enjoyed by the assessee in terms of the clear provision of the statute, cannot, in the absence of other justifying circumstances, be a proper ground for enacting the amendment with retrospective effect. Prior to the impugned amendment in 1980 the relief granted by Section 80-J had been in force and had been legitimately available to the assessee. In view of the clear provision made in the statute by Parliament itself, Parliament must be presumed to have been aware that the relief as contemplated under Section 80-J was available to the assessees and the assessees had been enjoying and were entitled to enjoy the benefit of the said relief. The Parliament must have and in any event must be presumed to have arranged the financial affairs of the State on the footing that the relief allowed to an assessee under Section 80-J was being enjoyed and would be enjoyed by the assessee. In view of the clear provision of the statute which must be held to manifest the true intention of the Parliament it will be idle to contend that Parliament could have intended that the relief so granted would not be available to the assessees who would be liable to pay a larger amount of tax. The years for which relief had remained in force had already passed out. It does not appear that as a result of the relief enjoyed by the assessee, the financial position of the State for all these years, had been or could be in any way affected. The facts and circumstances also do not indicate that there will be any heavy burden on the State to refund taxes collected which may upset the economy of the State. It appears that in the majority of the cases, the assessees have succeeded and they been assessed after being allowed the relief under Section 80-J in respect of the borrowed capital also. 79. On the other hand it is quite clear that if the relief granted is to be withdrawn with retrospective operation from 1972 the assessees who have enjoyed the relief for all those years will have to face a very grave situation. The effect of the withdrawal of the relief with retrospective operation will be to impose on the assessee a huge accumulated financial burden for no fault of the assessee and this is bound to create a serious financial problem for the assessee. Apart from the heavy financial burden which is likely to upset the economy of the undertaking, the assessee will have to face other serious problems. On the basis that the relief was legitimately and legally available to the assessee, the assessee had proceeded to act and to arrange its affairs. If the relief granted is now permitted to be withdrawn with retrospective operation, the assessee may be found guilty of violation of the provisions of other statutes and may be visited with penal consequences. This position cannot be and is not disputed by the learned Attorney-General who has, however, argued that taking into consideration the peculiar facts and circumstances, penal provisions may not be enforced. This argument does not impress me. The assessee has, in any event, to run the risk and for no fault on his part has to place itself at the mercy of the authorities for facing consequences of violation of the statutory provisions, which but for the introduction of retrospective amendment, would not have been violated by the assessee. 80. To establish arbitrariness or unreasonableness it does not become necessary to prove that the undertaking of the assessee will be completely crippled and will have to be closed down in consequence of the withdrawal of the relief with retrospective effect. There cannot be any doubt about the real possibility of serious prejudice being caused to the assessee for no fault of the assessee. In my opinion, the possibility of very grave prejudice to the assessee by the withdrawal of the relief with retrospective effect, in the absence of any justifiable ground and any serious prejudice to the interests of revenue, establishes unreasonableness and arbitrariness of the retrospective amendment. The operation of the retrospective amendment is bound to have very serious effect on the assessee and there is reasonable possibility of the business of the assessee being adversely affected and seriously prejudiced. The retrospective amendment, therefore, is also violative of Article 19(1)(g) of the Constitution. 81. The argument of the Attorney-General that the amendment had to be made with retrospective effect in the interest of the assessee, as otherwise the assessee would not be entitled to the benefit of the relief intended to be given under the section because there will be no valid rule for computing the relief, to my mind, is clearly untenable. I see no reason as to why there should be any difficulty in the computation of relief if the invalid part of the rule is struck down. It may be noted that the rule in so far it excludes borrowed capital and fixes the first day of the year for the computation of the relief had been struck down by various High Courts years ago and the assessing authorities have found no difficulty in computing the relief and in proceeding to complete the assessment by granting the relief legally available to the assessee under Section 80-J even after the invalid part of the rule had been struck down. It may also be noted that the Parliament had also not considered it necessary to effect this amendment earlier in spite of the decision of the High Courts, although the Parliament had introduced other amendments into this section. 82. Before concluding I wish to emphasise that the withdrawal with retrospective effect by amendment of any financial benefit or relief granted by a fiscal statute must ordinarily be held to be unreasonable and arbitrary. Such withdrawal makes a mockery of a beneficial statutory provision and leads to chaos and confusion. Such withdrawal in effect results in the imposition of a levy at a future date for past years for which there was no such levy in the relevant years. The imposition of any fresh tax with retrospective effect for years for which there was no such levy is bound to operate unduly harshly on every assessee who is entitled to arrange and normally arranges his financial affairs on the basis of the law as it exists. Such retrospective taxation imposes an unjust and unwarranted accumulated burden on the assessee for no fault on his part and the assessee has to face unnecessarily without any just reason very serious financial and other problems. Imposition of any tax with retrospective effect for years for which no such tax was there, cannot also be considered to be just and reasonable from the point of view of the revenue. The years for which levy is sought to be imposed with retrospective effect had already passed and there cannot be any proper justification for imposition of any fresh tax for those years. Such retrospective taxation is likely to disturb and unsettle the settled position; and because of such imposition of retrospective levy for the years for which there was no such levy, assessments for those years which might already have been completed and concluded will get upset. If the State is in need of more funds, the State instead of seeking to levy any tax with retrospective effect can always take appropriate steps to collect any larger amount so required by the imposition go higher taxes or by other appropriate methods. I have already observed that Validating Acts which seek to validate the levy of any tax with retrospective effect do not in effect impose any fresh tax with retrospective effect and Validating Acts stand on an entirely different footing. I, therefore, hold that the impugned amendment insofar as it is sought to be made retrospective with effect from the first day of April 1972 is invalid and unconstitutional, though the amendment insofar as it operates prospectively is valid. 83. In the result I dismiss the appeals filed by the Union of India against the decisions of the High Courts declaring Rule 19-A to be invalid insofar as the said rule excludes borrowed capital and fixes the first day of the year for the computation of the relief to be granted to an assessee under Section 80-J. I set aside the judgment of the Madhya Pradesh High Court which upholds the validity of the rule and I allow the appeal of the assessee against the judgment of the Madhya Pradesh High Court. I hold and declare that Rule 19-A insofar as it seeks to exclude the borrowed capital and fixes the first day of the year for the computation of the relief under Section 80-J is invalid and unconstitutional and the same has to be struck down and has been struck down rightly by the various High Courts. I hold and declare impugned amendment of 1980 incorporating the provision of the invalid Rule 19-A in the section itself, excluding the borrowed capital and fixing the first day of the year for the computation of the relief under Section 80-J is valid in its prospective operation from the date of the amendment and is unconstitutional and invalid insofar as the said amendment is sought to be brought into operation retrospectively with effect from first April, 1972. Accordingly, I allow the writ petitions challenging the validity of the amendment only to the extent of its retrospective operation and I dismiss the writ petitions insofar as as the amendment in its entirety is sought to be challenged. I propose to make no order as to costs.