2020 INSC 0649 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 1764 OF 2010 Commissioner of Income Tax, Udaipur   … Appellant(s) Versus M/s. Chetak Enterprises Pvt. Ltd.          …Respondent(s) J U D G M E N T A. M. KHANWILKAR, J. 1. This   appeal   takes   exception   to   the   judgment   and   order   dated 5.5.2008   passed   by   the   High   Court   of   Judicature   for   Rajasthan   at Jodhpur (for short, “the High Court”) in Income Tax Appeal No. 71 of 2008. 2. The   matter   relates   to   Assessment  Year  2002­2003,   the   relevant Previous/Financial   year   for   which   is   2001­2002   i.e.   1.4.2001   to 31.3.2002. 3. Briefly   stated,   the   erstwhile   partnership   firm   ­   M/s.   Chetak Enterprises   entered   into   an   agreement   with   the   Government   of 2 Rajasthan   for   construction   of   road   and   collection   of   road/toll   tax. The construction of road was completed by the said firm on 27.3.2000 and the same was inaugurated on 1.4.2000.   The firm was converted into   a  private   limited   company   on   28.3.2000   named  as  M/s.  Chetak Enterprises (P) Ltd. (for short, “the assessee­Company”) under Part IX of   the   Companies   Act,   1956   (for   short,   “the   Companies   Act”).     On conversion   of   the   firm   into   company,   an   intimation   was   given   to   the Chief   Engineer   (Roads),   P.W.D.,   Rajasthan,   Jaipur.     The   said authority noted the change and cancelled the registration of the firm and   granted   a   fresh   registration   code   to   the   assessee­Company.     As aforesaid,   the   road   was   inaugurated   on   1.4.2000   and   the   assessee­ Company   started   collecting   toll   tax.     For   the   relevant   assessment year,   the   assessee­Company   claimed   deduction   under   Section   80­IA of   the   Income   Tax   Act,   1961   (for   short,   “the   Income   Tax   Act”).   The assessing officer declined that claim of the assessee­Company, which decision was reversed by  the Commissioner  of Income­Tax  (Appeals), Udaipur.     The   Income   Tax   Appellate   Tribunal   (for   short,   “the   ITAT”) confirmed   the   decision   of   the   first   appellate   authority,   following   its decision 1   in   the   case   of   the   assessee­Company   for   the   Assessment Year   2001­2002.     As   a   result,   the   Department   preferred   an   appeal 1 Chetak Enterprises P. Ltd. vs. ACIT, (2005) 95 ITD 1 (Jodh.) 3 before   the   High   Court.     The   High   Court   formulated   the   following question of law: ­ “Whether   in   the   facts   and   in   the   circumstances   of the case, the assessee­Company was right in finding that   the   assessee   fulfilled   the   condition   of   sub­ Section (4)(i)(b) of Section 80­IA?” Section 80­IA, as applicable to Assessment Year 2002­03 reads thus: ­ “ 80­IA   (1) Where   the   gross   total   income   of   an   assessee includes any profits and gains derived from any business of an   industrial   undertaking   or   an   enterprise   referred   to   in sub­section   (4)   (such   business   being   hereinafter   referred   to as the eligible business), 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 of an amount equal to hundred per cent of profits and gains derived from such business for the   first   five   assessment   years   commencing   at   any   time during   the   periods   as   specified   in   sub­section   (2)   and thereafter,   twenty­five   per   cent   of   the   profits   and   gains   for further five assessment years: Provided   that   where   the   assessee   is   a   company,   the provisions   of   this   sub­section   shall   have   effect   as   if   for   the words “twenty­five per cent”, the words “thirty per cent” had been substituted.  (2) The deduction specified in sub­section  (1) may,  at  the option   of   the   assessee,   be   claimed   by   him   for   any   ten consecutive   assessment   years   out   of   fifteen   years   beginning from   the   year   in   which   the   undertaking   or   the   enterprise develops  and  begins  to  operate  any   infrastructure  facility   or starts   providing   telecommunication   service   or   develops   an industrial   park   or   generates   power   or   commences transmission or distribution of power: Provided   that   where   the   assessee   begins   operating   and maintaining   any   infrastructure   facility   referred   to   in   clause (b)   of   Explanation   to   clause   (i)   of   sub­section   (4),   the 4 provisions   of   this   sub­section   shall   have   effect   as   if   for   the words   “fifteen   years”,   the   words   “twenty   years”   had   been substituted.  (2A) Notwithstanding anything contained in sub­section (1) or   sub­section   (2),   the   deduction   in   computing   the   total income   of   an   undertaking   providing   telecommunication services,   specified   in   clause   (ii)   of   sub­section   (4),   shall   be hundred   per   cent   of   the   profits   and   gains   of   the   eligible business   for   the   first   five   assessment   years   commencing   at any   time   during   the   periods   as   specified   in   sub­section   (2) and   thereafter,   thirty   per   cent   of   such   profits   and   gains   for further five assessment years.  (3) This   section   applies   to   an   industrial   undertaking referred to in clause (iv) of sub­section (4) which fulfils all the following conditions, namely: ­ (i) it   is   not   formed   by   splitting   up,   or   the reconstruction,   of   a   business   already   in existence: Provided   that   this   condition   shall   not   apply in respect of an industrial undertaking which is formed as a result of the re­establishment, re­construction   or   revival   by   the   assessee   of the   business   of   any   such   industrial undertaking   as   is   referred   to   in   section   33B, in   the   circumstances   and   within   the   period specified in that section;  (ii) it   is   not   formed   by   the   transfer   to   a   new business   of   machinery   or   plant   previously used for any purpose. Explanation 1.­For the purposes of clause (ii), any   machinery   or   plant   which   was   used outside   India   by   any   person   other   than   the assessee   shall   not   be   regarded   as   machinery or   plant   previously   used   for   any   purpose,   if the   following   conditions   are  fulfilled,   namely: ­ (a) Such   machinery   or   plant   was   not,   at any   time   previous   to   the   date   of   the installation   by   the   assessee,   used   in India; (b) such   machinery   or   plant   is   imported into   India   from   any   country   outside India; and  5 (c) no   deduction   on   account   of depreciation   in   respect   of   such machinery or plant has been allowed or is allowable under the provisions of this Act   in   computing   the   total   income   of any   person   for   any   period   prior   to   the date of the installation of machinery or plant by the assessee.  Explanation   2.­Where   in   the   case   of   an industrial   undertaking,   any   machinery   or plant   or   any   part   thereof   previously   used   for any purpose is transferred to a new business and the total value of the machinery or plant or part so transferred does not exceed twenty per cent of the total value of the machinery or plant   used   in   the   business,   then,   for   the purposes of clause (ii) of this sub­section, the condition specified therein shall be deemed to have been complied with.  (4) This section applies to­  (i) Any enterprise carrying on the business of (i) developing,   (ii)   maintaining   and   operating   or (iii)   developing,   maintaining   and   operating any infrastructure facility which fulfils all the following conditions, namely: ­ (a) it  is  owned  by  a  company   registered  in India   or   by   a   consortium   of   such companies; (b) it   has   entered   into   an   agreement   with the   Central   Government   or   a   State Government or a local authority or any other   statutory   body   for   (i)   developing, (ii)   maintaining   and   operating   or   (iii) developing,   maintaining   and   operating a   new   infrastructure   facility   subject   to the   condition   that   such   infrastructure facility   shall   be   transferred   to   the Central   Government,   State Government,   local   authority   or   such other   statutory   body,   as   the   case   may be,   within   the   period   stipulated   in   the agreement; (c) it   has   started   or   starts   operating   and maintaining   the   infrastructure   facility on or after the 1 st  day of April, 1995: 6 Provided   that   where   an   infrastructure facility is transferred on or after the 1 st day   of   April,   1999   by   an   enterprise which   developed   such   infrastructure facility   (hereafter   referred   to   in   this section   as   the   transferor   enterprise)   to another   enterprise   (hereafter   in   this section   referred   to   as   the   transferee enterprise) for the purpose of operating and   maintaining   the   infrastructure facility on its behalf in accordance with the   agreement   with   the   Central Government,   State   Government,   local authority   or   statutory   body,   the provisions of this section shall apply to the   transferee   enterprise   as   if   it   were the   enterprise   to   which   this   clause applies   and   the   deduction   from   profits and   gains   would   be   available   to   such transferee   enterprise   for   the   unexpired period   during   which   the   transferor enterprise   would   have   been   entitled   to the   deduction,   if   the   transfer   had   not taken place.  Explanation.­ For the purposes of this clause, “infrastructure facility” means,­ (a) a   road,   bridge,   airport,   port,   inland waterways   and   inland   ports,   rail system   or   any   other   public  facility   of   a similar   nature   as   may   be   notified   by the   Board   in   this   behalf   in   the   Official Gazette; (b) a highway project including housing or other activities being an integral part of the highway project; and  (c) a water supply project, water treatment system,   irrigation   project   sanitation and   sewerage   system   or   solid   waste management system; (ii)  any   undertaking   which   has   started   or   starts providing   telecommunication   services whether   basic   or   cellular,   including   radio paging,   domestic   satellite   service,   network   of turnking,   broadband   network   and   internet services on or after the 1 st   day of April, 1995, but on or before the 31 st  day of March, 2003; 7 (iii) any   undertaking   which   develops,   develops and   operates   or   maintains   and   operates   an industrial   park   notified   by   the   Central Government   in   accordance   with   the   scheme framed   and   notified   by   the   Government   for the   period   beginning   on   the   1 st   day   of   April, 1997   and   ending   on   the   31 st   day   of   March, 2006: Provided   that   in   a   case   where   an undertaking   develops   an   industrial   park   on or   after   the   1 st   day   of   April,   1999   and transfers   the   operation   and   maintenance   of such   industrial   park   to   another   undertaking (hereafter   in   this   section   referred   to   as   the transferee   undertaking)   the   deduction   under sub­section   (1),   shall   be   allowed   to   such transferee   undertaking   for   the   remaining period   in   the   ten   consecutive   assessment years   in   a   manner   as   if   the   operation   and maintenance   were   not   so   transferred   to   the transferee undertaking; (iv) an industrial undertaking which,­ (a) is   set   up   in   any   part   of   India   for   the generation   or   generation   and distribution   of   power   if   it   begins   to generate   power   at   any   time   during   the period beginning on the 1 st  day of April, 1993   and   ending   on   the   31 st   day   of March, 2003; (b) starts   transmission   or   distribution   by laying   a   network   of   new   transmission or distribution lines at any time during the   period   beginning   on   the   1 st   day   of April, 1999 and ending  on the 31 st   day of March, 2003: Provided   that   the   deduction   under   this   section   to an   industrial   undertaking   under   sub­clause   (b) shall   be   allowed   only   in   relation   to   the   profits derived from laying of such network of new lines for transmission or distribution.  (5) Notwithstanding   anything   contained   in   any   other provision   of   this   Act,   the   profits   and   gains   of   an   eligible business   to   which   the   provisions   of   sub­section   (1)   apply shall,   for   the   purposes   of   determining   the   quantum   of 8 deduction   under   that   sub­section   for   the   assessment   year immediately   succeeding   the   initial   assessment   year   or   any subsequent assessment year, be computed as if such eligible business   were   the   only   source   of   income   of   the   assessee during   the   previous   year   relevant   to   the   initial   assessment year   and   to   every   subsequent   assessment   year   up   to   and including the assessment year for which the determination is to be made.  (6) Notwithstanding anything contained in sub­section (4), where   housing   or   other   activities   are   an  integral   part   of   the highway   project   and   the   profits   of   which   are   computed   on such   basis   and   manner   as   may   be   prescribed,   such   profit shall   not   be   liable   to   tax   where   the   profit   has   been transferred   to   a   special   reserve   account   and   the   same   is actually   utilised   for   the   highway   project   excluding   housing and other activities before the expiry of three years following the   year   in   which   such   amount   was   transferred   to   the reserve account; and the amount remaining  unutilised shall be   chargeable   to   tax   as   income   of   the   year   in   which   such transfer to reserve account took place.  (7) Where the assessee is a person other than a company or   a   co­operative   society,   the   deduction   under   the   sub­ section (1) from profits and gains derived from an industrial undertaking   shall   not   be   admissible   unless   the   accounts   of the   industrial   undertaking   for   the   previous   year   relevant   to the assessment year for which the deduction is claimed have been   audited   by   an   accountant,   as   defined   in   the Explanation   below   sub­section   (2)   of   section   288,   and   the assessee   furnishes,   along   with   his   return   of   income,   the report of such audit  in  the  prescribed form  duly  signed and verified by such accountant. (8) Where any goods held for the purposes of   the eligible business are transferred to any other business carried on by the   assessee,   or   where   any   goods   held   for   the   purposes   of any   other   business   carried   on   by   the   assessee   are transferred   to   the   eligible   business   and,   in   either   case,   the consideration,   if   any,   for   such   transfer   as   recorded   in   the accounts of the eligible business does not correspond to the market   value   of   such   goods   as   on   the   date   of   the   transfer, then,   for   the   purposes   of   the   deduction   under   this   section, the   profits   and   gains   of   such   eligible   business   shall   be computed as if the transfer, in either case, had been made at the market value of such goods as on that date: 9 Provided  that where, in the opinion of the Assessing Officer, the   computation   of   the   profits   and   gains   of   the   eligible business   in   the   manner   hereinbefore   specified   presents exceptional   difficulties,   the   Assessing   Officer   may   compute such   profits   and   gains   on  such  reasonable  basis  as  he  may deem fit.  Explanation.   ­For   the   purposes   of   this   sub­section,   “market value”,   in   relation   to   any   goods,   means   the   price   that   such goods would ordinarily fetch on sale in the open market.  (9) Where   any   amount   of   profits   and   gains   of   an   industrial undertaking or of an enterprise in the case of an assessee is claimed   and   allowed   under   this   section   for   any   assessment year, deduction to the extent of such profits and gains shall not   be   allowed   under   any   other   provisions   of   this   Chapter under   the   heading   “C.­Deductions   in   respect   of   certain incomes”,   and   shall   in  no   case   exceed   the   profits   and  gains of   such   eligible   business   of   industrial   undertaking   or enterprise, as the case may be.  (10) Where   it   appears   to   the   Assessing   Officer   that,   owing to the close connection between the assessee carrying on the eligible   business   to   which   this   section   applies   an   any   other person,   or   for   any   other   reason,   the   course   of   business between   them   is   so   arranged   that   the   business   transacted between   them   produces   to   the   assessee   more   than   the ordinary   profits   which   might   be   expected   to   arise   in   such eligible   business,   the   Assessing   Officer   shall,   in   computing the   profits   and   gains   of   such   eligible   business   for   the purposes   of   the   deduction   under   this   section,   take   the amount of profits as may be reasonably deemed to have been derived therefrom.  (11) The   Central   Government   may,   after   making   such inquiry   as   it   may   think   fit,   direct,   by   notification   in   the Official Gazette, that the exemption conferred by this section shall   not   apply   to   any   class   of   industrial   undertaking   or enterprise with effect from such date as it may specify in the notification.  (12) Where any undertaking of an Indian company which is entitled   to   the   deduction   under   this   section   is   transferred, before   the   expiry   of   the   period   specified   in   this   section,   to another   Indian   company   in   a   scheme   of   amalgamation   or demerger­  (a) no   deduction   shall   be   admissible   under   this section to the amalgamating or the demerged company   for   the   previous   year   in   which   the 10 amalgamation   or   the   demerger   takes   place; and  (b) the   provisions   of   this   section   shall,   as   far   as may   be,   apply   to   the   amalgamated   or   the resulting   company   as   they   would   have applied to the amalgamating or the demerged company   if   the   amalgamation   or   demerger had not taken place.” The High Court while upholding the view taken by the first appellate authority and the ITAT, dismissed the appeal and observed thus: ­ ‘‘….. In the present case, so far as the facts are concerned, it is not in dispute, that the work of construction of roads was completed   on   27.3.2000,   and   on   and   with   effect   from 28.3.2000,   the   partnership   firm   was   converted   into   a Company,   by   being   registered   under   Part   IX   of   the Companies Act, and became a  private  Limited  Company. As noticed   above,   the   relevant   previous   year   is   1.4.2000   to 31.3.2001.   Thus,   right   from   the   commencement   of   the relevant   financial   year,   it   cannot   be   disputed,   that   it   was   a Company,   and   was   undertaking   the   specified   business. Then,   so   far   as   the   question,   as   has   been   gone   into   by   the Assessing   Officer,   and   the   Excise   Commissioner   that   the assessee Company has not entered into any agreement with the   Government,   is   concerned,   in   that   regard,   the   learned Tribunal   has   found,   that   the   main   objects   of   the Memorandum   of   Association   of   the   assessee   Company indicates, that it was mentioned as under: ‘‘On   conversion   of   the   partnership   firm   into   a company   limited   by   shares   under   these presents   to   acquire   by   operation   of   Law   under Part   IX   of   the   Companies   Act,   1956   as   going concern and continue the partnership business now being carried on under the name & style of M/s Chetak Enterprises including all its assets, movables   and   immovables,   rights,   debts   and liabilities in connection therewith.’’ Then,  it  has  also been  found by  the  learned  Tribunal, at   page   13   of   the   judgment,   that   the   erstwhile   partnership firm,   in   its   first   communication   to   the   Chief   Engineer   on 23.10.1998,   while  replying   to   the   notice   inviting   bids,   made it   categorically   clear,   that   ‘‘the   firm   will   be   converted   into   a limited company under Chapter IX of the Companies Act. As such,   you   are   requested   to   allow   us   change   in   constitution and   accordingly   change   of   name   in   agreement,   after 11 converting   firm   into   company   with   the   existing   partners   as its   Directors,   and   the   Chief   Engineer   vide   letter   dt. 27.8.1999,   took   note   of   this   letter,   and   informed,   that   their offer was accepted, subject to terms and conditions specified therein.   It   is   thereafter,   that   agreement   was   entered   into between   the   Government   and   the   Firm,   wherein   the   said letter of the Chief Engineer dt. 27.8.1999, was considered as part   of   the   agreement.   With   this,   the   agreement   also mentions the firm, ‘‘to mean and include its successors and assigns’’. Thus it has been found, that since incorporation of the Firm into a Company, has the effect of statutorily vesting of   liabilities   and   assets   in   the   Firm,   and   the   agreement comprehends   successors   and   assigns,   it   is   clear,   that   the assessee   fulfils   all   the   conditions.   Then   the   proviso, appended   in   this   sub­section,   has   also   been   considered, which clearly provides for entitlement of the deduction to the transferee,   with   effect   from   the   date   of   transfer,   therefore also, it was found that the deduction is available.  In   our   view,   when   right   from   the   day   one,   i.e.   while replying   to   the   notice   inviting   tenders   itself,   it   was   made clear   by   the   Firm,   that   the   Firm   will   be   converting   into   a limited   Company   under   Part   IX   of   the   Companies   Act,   and the Chief Engineer was requested to allow the change in the Constitution,   and   accordingly   change   of   name   in   the agreement, after converting the Firm into the Company, with the   existing   partners   as   its   Directors,   and   this   request   was accepted,   and   that   acceptance   letter   formed   part   of   the agreement,   in   our   view,   the   Firm   stands   in   the   shoes   of promoter,   and   the   Company   takes   over   all   assets   and liabilities statutorily. In   other   words,   by   operation   of   law,   there   is   statutory transformation  of  the  Firm   into  the Company,  obviously   the rights   and   liabilities   of   the   Company,   and   the   assets,   go   to the   Company.     It   is   a   different   story   that   even   from   the agreement   entered   into   by   the   promoter   (predecessor   in   the interest   of   the   Company),   as   successor   of   the   Firm   and   the Company is deemed to be a party, and, therefore also, is very much   entitled   to   the   benefit   of   deduction   on   this   ground. Over & above all this, the proviso is a complete answer to the contention   of   the   Revenue,   and   in   favour   of   the   assessee, which   rather   clearly   provides,   that   even   in   case   of   transfer, the   transferee   will   become   entitled   to   deduction   of   course with effect from the date of transfer. In   the   present   case,   the   transfer   was   statutory,   and   did come   into   effect   since   28.3.2000,   i.e.   much   before   the commencement   of   the   relevant   financial   year,   and   as   such, 12 considering   from   any   standpoint,   the   assessee   could   not   be denied benefit of deduction available to it.” 4. Being aggrieved, the Department filed two separate special leave petitions   before   this   Court.     The   present   civil   appeal   emanates   from SLP(C)   No.   6772/2009   and   pertains   to   Assessment   Year   2002­2003. As   regards   Civil   Appeal   No.   1748/2010   (arising   out   of   SLP(C)   No. 3430/2009) pertaining to Assessment Year 2001­2002, the same has been   disposed   of   in   terms   of   order   dated   17.10.2019   due   to   low   tax effect leaving question of law open. 5. We   have   heard   Mr.   Rupesh   Kumar,   learned   counsel   for   the appellant and Mr. S. Krishnan, learned counsel for the respondent. 6. It is not in dispute that an agreement was executed between the erstwhile partnership firm and the State Government for construction of   road   and   collection   of   toll   tax.     Before   the   commencement   of   the assessment year in question i.e. 2002­2003, the construction of road was   completed   (on   27.3.2000)   and   it   was   inaugurated   on   1.4.2000. Before   the   date   of   inauguration,   the   partnership   firm   was   converted into   a   company   on   28.3.2000   under   Part   IX   of   the   Companies   Act. The Memorandum of Association of the assessee­Company reveals the main object as follows: ­ 13 “On   conversion   of   the   partnership   firm   into   a company  limited by shares under these presents to acquire   by   operation   of   law   under   Part   IX   of   the Companies   Act,   1956   as   going   concern   and continue   the   partnership   business   now   being carried on under the name and style of M/s. Chetak Enterprises   including   all   its   assets,   movables   and immovables,   rights,   debts   and   liabilities   in connection therewith.” As   a   matter   of   fact,   before   the   agreement   was   executed   with   the erstwhile   partnership   firm,   it   was   clearly   understood   that   the partnership   firm   would   in   due   course   be   converted   into   a   registered limited company.  That is evident from the communication addressed to   the   Chief   Engineer   on   23.10.1998,   at   the   time   of   replying   to   the notice   inviting   bids.     An   explicit   request   was   made   to   allow   the partnership firm  to change its constitution and consequently  change of   name   in   the   agreement   after   converting   the   firm   into   a   company with the existing partners as its Directors.   The Chief Engineer being the   appropriate   authority   of   the   State,   vide   letter   dated   27.8.1999, took note  of the request  made by  the erstwhile partnership firm  and informed   the   said   firm   that   its   offer   was   accepted   subject   to   terms and   conditions   specified   in   that   regard.     It   is   only   after   this interaction, an agreement  was entered into between  the  Government 14 of   Rajasthan   and   the   erstwhile   partnership   firm,   in   which   the communication   sent   by   the   Chief   Engineer,   dated   27.8.1999,   was made   part   of   the   agreement.     Notably,   after   the   conversion   of   the partnership firm into a company under Part IX of the Companies Act, the State authorities noted the change and provided fresh registration code to the assessee­Company. 7. The   question   is:   what   is   the   effect   of   conversion   of   partnership firm   into  a company   under   Part  IX  of the  Companies  Act?    That  can be   discerned   from   Section   575   of   the   Companies   Act,   which   reads thus: ­ “ 575. Vesting of property on registration .­ All property, movable   and   immovable   (including   actionable   claims), belonging   to   or   vested   in   a   company   at   the   date   of   its registration   in   pursuance   of   this   Part,   shall,   on   such registration,   pass   to   and   vest   in   the   company   as incorporated under this Act for all the estate and interest of the company therein.”  It   is   manifest   that   all   properties,   movable   and   immovable   (including actionable claims) belonging to or vested in a company at the date of its registration would vest in the company as incorporated under the Act.     In   other   words,   the   property   acquired   by   a   promoter   can   be claimed  by   the  company   after  its   incorporation  without   any   need  for conveyance   on   account   of   statutory   vesting.     On   such   statutory vesting, all the properties of the firm, in law, vest in the company and 15 the  firm  is succeeded by  the company.   The firm  ceases to exist and assumes the status of a company after its registration as a company. A   priori,   it   must   follow   that   the   business   is   carried   on   by   the enterprise owned by a company registered in India and the agreement entered   into   between   the   erstwhile   partnership   firm   and   the   State Government,   by   legal   implication,   assumes   the   character   of   an agreement   between   the   company   registered   in   India   and   the   State Government   for   (i)   developing,   (ii)   maintaining   and   operating   or   (iii) developing, maintaining and operating a new infrastructure facility. 8. For   the   purpose   of   considering   compliance   of   clause   (a)   of Section   80­IA(4)(i),   the   assessee   must   be   an   enterprise   carrying   on business   of   (i)   developing,   (ii)   maintaining   and   operating   or   (iii) developing,   maintaining   and   operating   any   infrastructure   facility, which   enterprise   is   owned   by   a   company   registered   in   India.     That stipulation  is fulfilled  in  the present  case, as the  registered firm   was converted   into   a   company   under   Part   IX   of   the   Companies   Act   on 28.3.2000,   which   is   before   the   commencement   of   Assessment   Year 2002­2003.     For   the   assessment   year   under   consideration,   the activity undertaken by the assessee is only maintaining and operating or   developing,   maintaining   and   operating   the   infrastructure   facility, inasmuch   as,   the   construction   of   the   road   was   completed   on 16 27.3.2000 and the same was inaugurated on 1.4.2000, whereafter toll tax was being collected by the assessee­Company. 9. As   regards   clause   (b)   of   Section   80­IA(4)(i),   the   requirement predicated is that the assessee must have entered into an agreement with   the   Central   Government   or   a   State   Government   or   a   local authority   or   any   other   statutory   body   for   (i)   developing,   (ii) maintaining   and   operating   or   (iii)   developing,   maintaining   and operating   a   new   infrastructure   facility.     As   aforesaid,   in   the   present case,   the   agreement   was   initially   executed   between   the   erstwhile partnership   firm   and   the   State   Government,   but   with   clear understanding   that   as   and   when   the   partnership   firm   is   converted into   a   company,   the   name   of   the   company   in   the   agreement   so executed be recorded recognising the change.  Notably, the agreement itself   mentions   that   M/s.   Chetak   Enterprises   as   party   to   the agreement   was   meant   to   include   its   successors   and   assignee. Further, the State Government had granted sanction to the company and   the   original   agreement   entered   into   with   the   firm   automatically stood converted in favour of the assessee­Company, which came into existence   on   28.3.2000   being   the   successor   of   the   erstwhile partnership firm.  Thus understood, even the stipulation in clause (b) of   Section   80­IA(4)(i)   is   fulfilled   by   the   assessee­Company.     Since 17 these are the only two issues which weighed with the assessing officer to deny deduction to the assessee­Company as claimed under Section 80­IA of the Income Tax Act, the first appellate authority was justified in   reversing   the   view   taken   by   the   assessing   officer.     For   the   same reason, the ITAT, as well as, the High Court have justly affirmed the view   taken   by   the   first   appellate   authority,   holding   that   the respondent/assessee­Company   qualified   for   the   deduction   under Section   80­IA   being   an   enterprise   carrying   on   the   stated   business pertaining   to   infrastructure   facility   and   owned   by   a   Company registered   in   India   on   the   basis   of   the   agreement   executed   with   the State   Government   to   which   the   respondent/assessee­Company   has succeeded   in   law   after   conversion   of   the   partnership   firm   into   a company. 10. Learned   counsel   for   the   appellant   has   relied   on   the   decision   of this   Court   in   Giridhar   G.   Yadalam   vs.   Commissioner   of   Wealth Tax   &   Anr . 2 .       In   the   said   decision,   the   Court   had   delineated   the contours   regarding   permissibility   of   purposive   interpretation   of taxing/fiscal   statutes,   particularly   in   the   context   of   an   exemption. This decision is of no avail to doubt the correctness of the view taken 2 (2015) 17 SCC 664 18 by   the   High   Court   vide   the   impugned   judgment,   in   the   facts   of   the present case. 11.  In view of the above, the appeal stands dismissed with no order as to costs. ................................., J      (A.M. Khanwilkar)       ................................., J       (Dinesh Maheshwari)    New Delhi; March 05, 2020.