Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 54, Cited by 0]

Income Tax Appellate Tribunal - Chennai

M/S. Sundaram Fasteners,Chennai vs Acit, Corporate Circle-6(1), Chennai on 8 November, 2024

                  आयकर अपीलीय अिधकरण, 'डी'  यायपीठ, चे ई।
              IN THE INCOME TAX APPELLATE TRIBUNAL
                         'D' BENCH: CHENNAI

                          ी एबी टी. वक , ाियक सद एवं
                        ी अिमताभ शु ा, लेखा सद के सम

           BEFORE SHRI ABY T. VARKEY, JUDICIAL MEMBER AND
           SHRI AMITABH SHUKLA, ACCOUNTANT MEMBER

                      IT (TP) A Nos.32 & 33/Chny/2021
             िनधा रण वष /Assessment Years: 2016-17 & 2015-16

M/s.Sundram Fasteners Ltd.,               v.   The ACIT,
98-A, 7th Floor,                               Corporate Circle-6(1),
Dr.Radhakrishnan Salai,                        Chennai.
Mylapore, Chennai-600 004.
[PAN: AAACS 8779 D]
(अपीलाथ /Appellant)                            (  यथ /Respondent)

अपीलाथ  क  ओर से/ Appellant by            :    Mr. Vikram Vijayaraghavan,
                                               Advocate
  यथ  क  ओर से /Respondent by             :    Ms. C.Vatchala, CIT
सुनवाईक तारीख/Date of Hearing             :    27.08.2024
घोषणाक तारीख /Date of Pronouncement       :    08.11.2024


                                आदेश / O R D E R

PER ABY T. VARKEY, JM:

These are appeals preferred by the assessee against the separate impugned orders of the Assessing Officer (hereinafter in short 'the AO') dated 29.03.2021 / 31.03.2021 pursuant to the directions of the Dispute Resolution Panel (hereinafter in short 'the DRP') both dated 05.02.2021 and pertain to Assessment Years (hereinafter in short 'AY') 2016-17 & 2015-16 respectively.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 2 ::

2. Both parties agreed that issues permeating in both the assessment years are similar and identical except that of ground no.3, 5, 9, 12 & 13 for assessment year 2016-17, which will be discussed at the last.

Therefore, we take up lead appeal for assessment year 2015-16 first and decision of which will be followed mutatis mutandis for assessment year 2016-17.

IT(TP)A No.33/Chny/2021: (AY 2015-16):

3. Ground Nos.2 to 2.1(a), 2.3 and 2.4 relates to the issue of TP adjustment towards international transactions amounting to Rs.6,54,47,655/-. The relevant observations of the TPO is found at page 11 under para 7 of the TPO order, wherein he observes as under:-
"The crux of the issue is the interest on the loans given is waived by the assessee though the loans charged with 3M EURIBOR + 3.5% p.a (3.66%) interest. It means the assessee has not been compensated by the AEs for the loans given to them. Since the interest on loan is not received by the assessee at the rate of 3M EURIBOR + 3.5% p.a the transaction cannot be considered at arm's length.
The assessee has charged interest @9% for the loan given to one of the related company i.e. Windbolt GmbH, Germany, which is a joint venture. The assessee also given toits own subsidiaries which are also in Germany without any interest (waived). So the interest rate @9% can be considered as internal CUP. further, The assessee has not replied to the specific query that why interest charged to the joint venture company located in Germany should not be treated as a internal CUP for the loans given to its subsidiary which is also in Germany. So as proposed in the showcause notice the interest rate @9% is adopted as Arm's Length interest for the loans waived by the assessee and LIBOR + 350 bps (4.085%) IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 3 ::
rate of interest is adopted as Arm's Length interest for the loan waived by the assessee to its AE viz., Sundram International Inc., USA. The assessee itself admitted in its reply to the show cause notice that this AE viz., Sundram International Inc, USA is not in operation for many years and its financial position is not good. Hence this justifies the usage of this high interest rate of LIBOR + 350 bps (4.085%).
The TPO thus ordered adjustment to be made in respect of loan given to its AE's as under:-
       No     Loan granted         Amount            Rate of       Interest Amount
                    To                              Interest           (in Rs.)
       1     Peiner               68,01,89,028       9% p.a.             6,12,17,013
             Umformtechnik
             GmbH,
             Germany
       2     TVS       Peiner      4,58,72,589      9% p.a.                 41,28,533
             Services,
             Germany
       3     Sundaram                24,99,600      4.085%                     1,02,109
             International                            p.a.
             Inc. USA
             Total                                                        6,54,47,655

Accordingly,      the TPO made upward adjustment of Rs.6,54,47,655/- as

noted supra.


3.1    The DRP has confirmed the action of the TPO. The Ld.AR of the

assessee pointed out that the two Companies to whom assessee gave loan @ 3.5% and loan granted to Sundaram International Inc USA was given loan without any interest were wholly owned subsidiary of the assesse's/Pioneer Group; and further submitted that the loan advanced to them were for the purpose of business; and since, Sundaram International Inc USA both the AEs were not in good financial health, considering the commercial expediency, the assessee had advanced loan IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 4 ::
to them; and also pointed out that even though, interest was charged @ 9%, the assessee had to eventually waive off the interest and thus, the assessee in fact had advanced the amount interest-free to these subsidiary/AE's. And in this context, the Ld.AR pointed out that the assessee had enough own-money to give interest-free loan to related parties/AE's and therefore, no adjustment was warranted; and submitted that similar issue had cropped up in the assessee's own case for AYs 2010-11, 2011-12 & 2013-14 and the Tribunal had remitted back the very same issue to the file of the AO to verify the actual surplus funds available with the assessee and gave certain direction [refer order for AY 2010-11]. Therefore, according to him, for the year under consideration also the issue of disallowance of interest may be remitted back to the file of the AO with similar directions.
3.2 Per contra, the Ld.DR submitted that interest should be charged on the amount advanced by the assessee to its AE's at Germany; and since, the assessee has charged @9% from a joint venture, the AO rightly charged interest @9% rate of interest on the loan advanced to other three AEs. Therefore, he does not want us to interfere with the order of the DRP/TPO/AO. In his rejoinder, the Ld.AR pointed out that the company from whom assessee charged interest @9% was a joint-venture and formed for execution of a new project and therefore, there was more risk involved in the said project and therefore, interest was charged at the IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 5 ::
rate of 9%. Therefore, according to the Ld.AR, the same treatment cannot be given to transactions with that of wholly owned subsidiaries.
3.3 We have heard both the parties and perused the material available on record. We note that the assessee company had waived interest on loans to its wholly owned two subsidiary companies at Germany and didn't charge any interest from Sundaram International Inc USA.
However, the assessee charged @9% as loan given to its joint-venture company at Germany and the TPO has charged 9% on the loans given to three AE's and made an adjustment of Rs,6,54,47,655/-. The plea of the assessee is that the assessee had sufficient own money to give interest-
free advances to its subsidiaries and due to commercial expediency, loan was advanced to them and so it is allowable; and we agree to such a contention in principle. We find that similar issue had come up in the assessee's own case for earlier assessment years [especially for AY 2010- 11] as noted (supra) and the Tribunal had set aside the issue to the file of the AO to verify the actual surplus funds available with the assessee and also to verify whether assessee had borrowed loan and whether there was nexus between the borrowed loan and advance given by the assessee to the AEs at Germany. Since the factual scenario on this issue are similar to that of the AY 2010-11, 2011-12 & 2013-14, we are of the considered view that the matter needs to be reconsidered in the light of the observations made by this Tribunal for AY 2010-11. Accordingly, the IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 6 ::
orders of the lower authorities are set aside and issue of TP adjustment made in this regard for an amount of Rs.6,54,47,655/- are remitted back to the file of the AO; and the AO shall re-examine the issue as directed by the Tribunal for AY 2010-11 in ITA No.688/Mds/2015 dated 04.03.2016 and thereafter, decide the issue in accordance to law after giving reasonable opportunity to the assessee.
4. Ground Nos.2.5 to 2.9 relates to the issue of Corporate guarantee given to the AE, wherein, the TPO made adjustment of Rs.1,80,797/-.
4.1 The TPO noted that the assessee company has provided corporate guarantee on behalf of its AE and since, no guarantee fee has been collected from its AE, he was of the opinion that 1.5% of the value of the corporate guarantee should be adjusted and made adjustment of Rs.1,80,797/-. In this regard, the Ld.AR submitted that this issue is covered by the decision of the Tribunal in the assessee's own case for earlier AYs 2009-1, 2012-13 & 2013-14 which relied on the Hon'ble jurisdictional High Court in the case of PCIT vs. Redington (India) Ltd., reported in [2021] 430 ITR 298 (Mad.)(HC) and the Hon'ble Bombay High Court in the case of Everest Kanto Cylinder Ltd. v. ACIT (LTU) reported in [2014] 52 taxmann.com 395 (Bom.) & 378 ITR 57 and directed that AO to restrict the disallowance at 0.5% of the guarantee value.
IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 7 ::
4.2 After hearing both the parties and going through the facts and circumstances of the case, we concur with the TPO's order that this is an international transaction, but upward adjustment is now covered in favour of the assessee by the decision of Hon'ble jurisdictional High Court in the case of Redington (India) Ltd. (supra) and the Hon'ble Bombay High Court in the case of Everest Kanto Cylinder Ltd, supra, therefore, we direct the AO to restrict adjustment @0.5% of the guarantee value.
5. Ground Nos.3 to 3.3 relates to issue of disallowance of software expenses as revenue expenditure amounting to Rs.1,20,55,431/-.
5.1 At the outset, the Ld.AR of the assessee brought to our notice that similar issue had come up before this Tribunal in the assessee's own case for AY 2011-12 and the Tribunal was pleased to set aside the matter back to the file of the AO by observing as under:
"13. We have considered the rival submissions on either side and perused the relevant material available on record. As rightly submitted by the Ld. D.R., the assessee's claim of expenditure included fee for software licenses, cost of application software, annual maintenance contract, software development and maintenance charges. The annual maintenance charges and cost of upgradation charges are held to be revenue in nature by the Dispute Resolution Panel and it has to be allowed in the year in which it was incurred. In respect of software licenses, the DRP found that there are two types of licenses one is annual license and another one is permanent license. In respect of annual license, the Dispute Resolution Panel found it to be as revenue expenditure and to be allowed in the year in which it was incurred. As far as permanent license is concerned, the Dispute Resolution Panel found that there was enduring benefit to the assessee. When the assessee bought the software permanently, the initial purchase of software has to be on the capital field since the assessee earned the right over the software. Even though it was licensed to use, the license given to the assessee is exclusively for the assessee. Therefore, this IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 8 ::
Tribunal is of the considered opinion that the Dispute Resolution Panel has rightly found that the permanent license is in the capital field. As far as application of software is concerned, again we have to see whether it was temporary one or for long period. If the application software is only for a short period, then it has to be treated as revenue expenditure and it has to be allowed in the year in which it was incurred. If the application software is for a longer period, then it will have an enduring benefit. Therefore, as rightly found by the Dispute Resolution Panel, the expenditure has to be capitalized. The Dispute Resolution Panel directed the Assessing Officer to verify the nature of expenditure and thereafter to decide the issue. Therefore, this Tribunal do not find any reason to interfere with the order of the lower authority and accordingly, the same is confirmed.
5.2 In AY 2012-13 on identical issue, the Tribunal held as under:
19. We have heard Dr. Milind Madhukar Bhusari, the Ld. Departmental Representative also. As rightly submitted by the Ld.counsel for the assessee, the Tribunal remitted back the matter to the file of the Assessing Officer by directing the DRP to verify the nature of expenditure and thereafter decide the issue. This Tribunal found that if the application software is only for a short period, then it can be treated as revenue expenditure. However, if the application software is for a longer period, then it will have enduring benefit, therefore, it has to be capitalized. Since the facts need to be verified. This Tribunal is of the considered opinion that the matter can be verified by the Assessing Officer. Accordingly, the orders of the authorities below are set aside and the Assessing Officer is directed to verify the nature of expenditure and thereafter decide the issue in accordance with law after giving a reasonable opportunity to the assessee.
5.3 In the light of the above orders of the Tribunal in the assessee's own case as well as in AY 2013-14, we note that the assessee's case as far as total software expenditure in this year is concerned is noted to be on account of annual- licence fee, which issue was set aside back to the file of the AO to verify the nature of expenditure as observed (supra);
therefore, respectfully following the same, we set-aside the impugned order on this issue back to the file of the AO to verify the nature of expenditure as observed (supra) and decide the issue as directed in IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 9 ::
assessee's own case supra in accordance to law after giving reasonable opportunity to the assessee.
6. Ground Nos.4.1 to 4.3 relates to issue of amortization of capital expenditure (lease hold land amounting to Rs.6,37,836/-).
6.1 At the outset, the Ld.AR of the assessee brought to our notice that the Hon'ble Madras High Court in the assessee's own case (TCA No.498 of 2018) dated 15.03.2021 has set aside the issue back to the file of the AO for re-consideration of the issue. It is noted that before the Hon'ble Madras High Court, the assessee had raised the substantial question of law as under:
"Whether Tribunal ought to have granted depreciation under Section 32 on the amount paid to SEZ as it had acquired commercial right for the use of the land for the purpose of business of the Assessee?"

6.2 And the Hon'ble Madras High Court held that even though foundational facts appears to have been recorded, the issue have not been canvassed by the assessee in the right Forum i.e. before the AO and therefore, the issue/claim of depreciation was remitted back to the AO for his adjudication by observing as under:

Since foundational facts, though appear to have been on record, have not been canvassed by the assessee in the right form before the Assessing Officer to enable the Assessing Officer to take a decision in the matter. Nevertheless, this Court, having been satisfied that a issue arises for consideration in the assessee's case, is of the view that the matter should be remanded back to the Assessing Officer for a decision to be taken on merits. Therefore, while upholding the order passed by the Tribunal to the extent indicated, insofar as the factual issue IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 10 ::
touching upon the question, which was framed for consideration, the matter stands remitted to the Assessing Officer for a decision to be taken on merits and in accordance with law, after taking note of the submissions that the assessee may make before the Assessing Officer.
9. In the result, the Tax Case Appeal is allowed to the extent indicated and matter stands remanded to the Assessing Officer and consequently, the substantial question of law is left open. No costs.
6.3 In the light of the binding decision of the Hon'ble High Court (supra) the impugned order on this issue is set aside back to the AO and we direct the AO to consider whether the premium paid for grant of leasehold rights is eligible for depreciation after hearing the assessee.
7. Ground Nos.5.1 to 5.3 relates to issue of claim of foreign exchange fluctuation loss amounting to Rs.73,38,050/-. The assessee claimed foreign exchange fluctuation loss of Rs.86.33 lakhs; and the AO asked the assessee to explain the claim; and the assessee submitted that the transaction in question pertains to foreign currency loan taken towards acquisition of fixed assets. According to assessee, since loan was taken for acquisition of fixed assets which were "indigenous assets" the foreign exchange fluctuation on the same is allowable. However, the AO didn't agree and cited the decision of the Hon'ble Supreme Court in the case of ACIT v. M/s.Elecon Engineering Co. Ltd., reported in [2010] 322 ITR 20 (SC), and was of the opinion that assessee is only eligible for depreciation on such assets @15% being Plant & Building and allowed a sum of Rs.12,94,950/- and the balance amount of Rs.73,38,050/- was added back to the total income of the assessee. The DRP confirmed the IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 11 ::

same. The Ld.AR of the assessee submitted that the AO failed to appreciate that section 43A applies only towards foreign exchange loss on acquisition of imported assets (Rs 423.63 Lakhs have already been suo- moto disallowed by assessee in Return of income) i.e. assets procured from a country outside India and not towards acquisition of indigenous assets. And further Ld AR submitted that if an assessee takes a foreign loan i.e an ECB (External Commercial Borrowing) in foreign currency and it is used for purchasing domestic assets, then there are two points of time to consider:
• On every 31-3 date (restatement date) when accounts are drawn up. At this date, the AS-11 standard says the forex receivable/payable of revenue items must be shown in the P&L and is allowable as a revenue deduction if it is a forex loss. Thus on 31-3 of every year, the forex difference on the outstanding loan amount if it is a loss will appear as a deduction in the P&L. Whether this claim is allowable under Income Tax was settled in the affirmative in the SC decision of CIT Vs Woodward Governor India P Ltd - 312 ITR 254(paras 18-
21). This issue is dealt with in Ground 8 of this Appeal separately. Please refer the same o On realization date (date of actual repayment of loan) wherein the loan is repaidand there may be a forex loss between the date of loan taken and loan repayment and such loss is an allowable deduction .This is clearly allowable as a normal revenue item under S.37 as heldbySupreme Court in Wipro Finance Ltd Vs CIT - CA No.6677 of 2008 dated 12.04.2022 and Cooper Corporation (P) Ltd Vs DCIT in ITA No 866/PN/2014 and Order of Chennai Tribunal in Alchymars ICM SM P Ltd refer in page 40 of paperbook-2, • The reason for distinction of "purchase of domestic assets" above and not simply "purchase of assets" is in the Income Tax Act, S.43A was introduced which specially carves out an exception for imported assets alone stating that forex losses on imported assets must treated as a capital item and not a revenue item. S.43A reads: "S.43A(1) Notwithstanding anything contained in any other provision of this Act, where an assessee has acquired any asset in any previous year from a country outside India for the purposes of his business or profession..." (emphasis added). Hence S.43A puts the forex losses of loans used for purchasing imported assets in the capital field and allows the cost of the asset to be adjusted for the forex loss at the time of repayment.

• In this case, the forex loss of Rs.452.47L on actual repayment of loan taken for purchasing domestic assets is a revenue item and not a capital item covered u/S 43A and is thus allowable u/S 37 as a deduction under IT Act.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 12 ::

• This was upheld in Wipro Finance SC which was referred to in Alchymars(para of 7 of the Order in running page 44 of paperbook-2) the ITAT held as follows:
"We have heard rival contentions and gone through facts and circumstances of the case. Admitted facts are that the assessee has availed an external commercial borrowing to part finance its expansion project. The loan was drawn down and utilized for the purpose of fixed assets all of which were purchased from the domestic market i.e., domestic assets. The assessee did not use the loan for purchase of assets from abroad. Accordingly, fluctuation in the exchange rate viz-a-viz the rate at which loans were available, the transactional gain or loss is to be assessed as Revenue. Respectfully following the decision of Hon'ble Supreme Court in the case of Wipro Finance Ltd., supra, we allow the claim of assessee."

• The Pune ITAT in Cooper Corporation (P) Ltd Vs DCIT in ITA No 866/PN/2014 has held in para 11 as follows:-

"For the aforesaid reasons, in the absence of applicability of section 43A of the Act to the facts of the case and in the absence of any other provision of the Income Tax Act dealing with the issue, claim of exchange fluctuation loss in revenue account by the Assessee in accordance with generally accepted accounting practices and mandatory accounting standards notified by the ICAI and also in conformity with CBDT notification cannot be faulted. No inconsistency with any provision of Act or with any accounting practices has been brought to our notice. Otherwise also, in the light of fact that the conversion in foreign currency loans which led to impugned loss, were dictated by revenue considerations towards saving interest costs etc. we have no hesitation in coming to the conclusion that loss being on revenue account is an allowable expenditure under S. 37(1) of the Act. The order of the CIT(A) sustaining the disallowance is not called for and is thus reversed. In the result, the Ground No.1 is allowed"

7.1 The Ld.AR of the assessee brought to our notice that the issue is no longer res integra and cited the decision of this Tribunal in the case of M/s.Alchymar's ICM SM Pvt. Ltd., in ITA No.862/2020 for AY 2012-13, wherein, similar question was answered by this Tribunal by taking note of the case cited by the AO in the case of M/s.Elecon Engineering Co. Ltd.

(supra). The Tribunal took note of the decision of the Hon'ble Supreme Court in the case of M/s.Wipro Finance Ltd. v. CIT in TCA No.6677/2008 order dated 12.04.2022, wherein, this issue was considered and their Lordships held that provisions of Sec.43A of the Act will not apply where the assessee had not acquired any asset from any country outside India IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 13 ::

for the purpose of its business. It would be gainful to reproduce the decision of this Tribunal in the case of M/s.Alchymar's ICM SM Pvt. Ltd. (supra), wherein, the Tribunal held as under:
3. The first issue in this appeal of assessee is as regards to the order of CIT(A) confirming the disallowance of Rs.37,08,705/- being loss incurred in foreign currency exchange fluctuation on account of ECB loss holding the same as capital in nature. For this, assessee has raised following grounds:-
2. The Commissioner of Income tax (Appeals) erred in confirming the disallowance of Rs.37,08,705/- being loss incurred in foreign currency exchange fluctuation on account ECB loss on the ground that it is capital in nature.
2.1 The Commissioner of Income tax (Appeals) ought to have appreciated that the borrowings were for the purpose of business and hence cost relating thereof is an allowable deduction.
2.2 The Commissioner of Income tax (Appeals) ought to have appreciated that only in respect of transactions to which Section 43A applies, foreign exchange loss or gains should be adjusted against the cost of the assets. In respect of other transactions, the forex loss should be allowed as a revenue expenditure.
4. Brief facts are that the assessee is engaged in the business of manufacture and sale of API and bulk drug intermediates. The AO during the course of assessment proceedings noticed that the assessee had claimed loss of Rs.37,08,705/- arising out of foreign exchange fluctuation in respect of foreign loss obtained by assessee. The AO disallowed the loss claimed on the ground that the amounts were utilized for acquisition of assets and hence, capital in nature.

Aggrieved, assessee preferred appeal before CIT(A). The CIT(A) after considering the submissions of the assessee noted that gain on fluctuations on account of foreign currency loan taken to acquire fixed capital asset will be treated as capital receipt. Hence, loss on fluctuation on account of foreign currency loans taken to acquire fixed capital assets will be a capital loss. Aggrieved, assessee came in appeal before the Tribunal.

5. Before us, the ld.counsel for the assessee explained that assessee has availed external commercial borrowing to part finance its expansion project. The loan was drawn down and utilized for purchase of fixed assets all of which were domestic assets. He contended that assessee did not use the loan to procure assets from abroad. Therefore he argued, that there has been fluctuation in exchange rate viz-a-viz the rate on which loan was availed. The differential or transactional IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 14 ::

difference has resulted in loss of Rs.37,08,705/- to the assessee. The ld.counsel explained that the AO as well as the CIT(A) has considered the application of provision of section 43A of the Act and disallowed the loss. The ld.counsel argued that section 43A of the Act has been inserted to provide that if an assessee incurs such a loss on account of an imported asset, then such exchange loss has to be adjusted with the cost of the respective asset and should not be considered as a revenue item. He argued that when there is a specific section for treatment of such loss for an imported asset, there is no such section for such loss incurred on account of domestic assets. There is no such section for such loss on account of domestic loss. He then took us through the provisions of section 43A of the Act and also relied on the decision of Hon'ble Supreme Court in the case of Wibro Finance Ltd., vs. CIT, Civil Appeal No.6677 of 2008, wherein this issue was considered and held that the provisions of section 43A of the Act will not apply where the assessee had not acquired any asset from any country outside India for the purpose of its business. The Hon'ble Supreme Court considered this asset in para 12 & 13 as under:-
12. Learned counsel for the department had also relied on the decision of this Court in Assistant Commissioner of Income Tax, Vadodara vs. Elecon Engineering Company Limited. This decision is on the question of application of Section 43A of the 1961 Act. Accordingly, the exposition in this decision will be of no avail to the fact situation of the present case. For, we have already noticed that the appellant had not acquired any asset from any country outside India for the purpose of his business.
13. In view of the above, this appeal ought to succeed. The impugned judgment and order of the High Court needs to be set aside and instead, the decision of the ITAT dated 3.6.2004 in favour of the appellant on the two questions examined by the High Court in the impugned judgment, needs to be affirmed and restored. We order accordingly.

The ld.counsel for the assessee also relied on the decision of Coordinate Bench of Pune, in the case of Cooper Corporation (P) Ltd., vs. DCIT, in ITA No.866/PN/2014 and Chennai Bench in the case of TVS Motor Co. Ltd., in ITA No.1153/Mds/2016 & 1183/Mds./2016.

6. When these were pointed out to ld. Senior DR, he only relied on the assessment order and that of the CIT(A).

7. We have heard rival contentions and gone through facts and circumstances of the case. Admitted facts are that the assessee has availed an external commercial borrowing to part finance its expansion project. The loan was drawn down and utilized for the purpose of fixed assets all of which were purchased from domestic market i.e., domestic assets. The assessee did not use the loan for purchase of assets from abroad. Accordingly, fluctuation in the exchange rate viz- a-viz the rate at which loans was available, the transactional gain or IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 15 ::

loss is to be assessed as Revenue. Respectfully following the decision of Hon'ble Supreme Court in the case of Wipro Finance Ltd., supra, we allow the claim of assessee.
7.2 In the present case, we note that Forex loss was to the tune of Rs.86.33 lakhs which was on actual payment of loan on the realization date i.e., on date of actual repayment of loan, which was taken for purchasing domestic assets. Therefore, it needs to be allowed as Revenue expenditure u/s.37 of the Act and is not hit by sec.43A of the Act, which is only when assessee has acquired imported assets; and since, we have noted that assessee has taken External Commercial Borrowings (ECB) for acquiring "indigenous assets" and not for acquisition of imported assets, disallowance made by the AO u/s.43A of the Act was erroneous and respectfully following the ratio of the decision of the Hon'ble Supreme Court in the case of M/s.Wipro Finance Ltd. (supra) we allow the claim of the assessee.
8. Ground nos.6.1 to 6.5 relates to the issue regarding re-statement of foreign currency loan amounting to Rs.4,32,87,000/-.

8.1 The assessee had claimed Rs.432.87 lakhs as deduction towards foreign exchange loss on re-statement of foreign currency loan taken towards acquisition of capital assets which was disallowed by the AO stating that since such expenditure was towards acquisition of capital assets, it is in the nature of capital expenditure, and therefore, such claim IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 16 ::

made by the assessee is not allowable, and consequently disallowed the claim of deduction of Rs. 4,32,87,000/-.
8.2 According to the Ld.AR, when a foreign loan i.e. an ECB is taken in Foreign Currency and is used for purchasing domestic asset (not imported assets), then there are two points of time which we have taken note while adjudicating Ground No.5 (supra); and on this issue on every date on 31.03 (i.e, 31st March re-statement date) when accounts are drawn up, AS-11 standard mandates that Forex receivable/payable of Revenue items must be shown in P & L and is allowable as Revenue deduction, provided it is a Forex loss and so he urged us to allow the claim. 8.3 According to the Ld.AR the AO/DRP erred in disallowing the claim made by the assessee on re-statement of foreign currency loan taken towards acquisition of indigenous assets and pointed out that this issue is no longer res integra, as held by the Hon'ble Supreme Court in the case of CIT v. Woodward Governor 312 ITR 254, wherein, it was held as under:
"17. Having come to the conclusion that valuation is a part of the accounting system and having come to the conclusion that business losses are deductible under Section 37(1) on the basis of ordinary principles of commercial accounting and having come to the conclusion that the Central Government has made Accounting Standard-11 mandatory, we are now required to examine the said Accounting Standard ("AS").
18. AS-11 deals with giving of accounting treatment for the effects of changes in foreign exchange rates. AS-11 deals with effects of Exchange Differences. Under para 2, reporting currency is defined to IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 17 ::
mean the currency used in presenting the financial statements. Similarly, the words "monetary items" are defined to mean money held and assets and liabilities to be received or paid in fixed amounts, e.g., cash, receivables and payables. The word "paid" is defined under Section 43(2). This has been discussed earlier. Similarly, it is important to note that foreign currency notes, balance in bank accounts denominated in a foreign currency, and receivables/payables and loans denominated in a foreign currency as well as sundry creditors are all monetary items which have to be valued at the closing rate under AS-11. Under para 5, a transaction in a foreign currency has to be recorded in the reporting currency by applying to the foreign currency amount the exchange rate between the reporting currency and the foreign currency at the date of the transaction. This is known as recording of transaction on Initial Recognition. Para 7 of AS-11 deals with reporting of the effects of changes in exchange rates subsequent to initial recognition. Para 7(a) inter alia states that on each balance sheet date monetary items, enumerated above, denominated in a foreign currency should be reported using the closing rate. In case of revenue items falling under Section 37(1), para 9 of AS-11 which deals with recognition of exchange differences, needs to be considered. Under that para, exchange differences arising on foreign currency transactions have to be recognized as income or as expense in the period in which they arise, except as stated in para 10 and para 11 which deals with exchange differences arising on repayment of liabilities incurred for the purpose of acquiring fixed assets, which topic falls under Section 43A of the 1961 Act. At this stage, we are concerned only with para 9 which deals with revenue items. Para 9 of AS-11 recognises exchange differences as income or expense. In cases where, e.g., the rate of dollar rises vis-`-vis the Indian rupee, there is an expense during that period. The important point to be noted is that AS-11 stipulates effect of changes in exchange rate vis-`-vis monetary items denominated in a foreign currency to be taken into account for giving accounting treatment on the balance sheet date. Therefore, an enterprise has to report the outstanding liability relating to import of raw materials using closing rate of exchange. Any difference, loss or gain, arising on conversion of the said liability at the closing rate, should be recognized in the P&L account for the reporting period.
...
20. In the case of Sutlej Cotton Mills Ltd. v. CIT reported in 116 ITR 1 this Court has observed as under:
"The law may, therefore, now be taken to be well settled that where profit or loss arises to an assessee on account of appreciation or depreciation in the value of foreign currency held by it, on conversion into another currency, such profit or loss would ordinarily be a trading profit or loss if the foreign currency is held by the assessee on revenue account or as a trading asset or as a part of circulating capital embarked in the business. But, if on the other hand, the foreign currency is held IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 18 ::
as a capital asset or as fixed capital, such profit or loss would be of capital nature." (emphasis supplied)
21. In conclusion, we may state that in order to find out if an expenditure is deductible the following have to be taken into account
(i) whether the system of accounting followed by the assessee is mercantile system, which brings into debit the expenditure amount for which a legal liability has been incurred before it is actually disbursed and brings into credit what is due, immediately it becomes due and before it is actually received; (ii) whether the same system is followed by the assessee from the very beginning and if there was a change in the system, whether the change was bona fide; (iii) whether the assessee has given the same treatment to losses claimed to have accrued and to the gains that may accrue to it; (iv) whether the assessee has been consistent and definite in making entries in the account books in respect of losses and gains; (v) whether the method adopted by the assessee for making entries in the books both in respect of losses and gains is as per nationally accepted accounting standards; (vi) whether the system adopted by the assessee is fair and reasonable or is adopted only with a view to reducing the incidence of taxation"

8.4 We find force in the submission of Ld AR in the light of Hon'ble Supreme Court ratio in Woodward Governor India P Ltd (supra) and note that the assessee has claimed Rs.432.87 lakhs as deduction towards foreign exchange loss on restatement of foreign currency loan (on 31st March) which was undisputedly taken towards acquisition of indigenous assets; and assessee as per AS-11 has rightly shown the same (forex loss) in the P & L A/c; and therefore is allowable as revenue deduction, and we order accordingly.

9. Ground nos.7.1 to 7.10 relates to the issue regarding interest on diverted funds amounting to Rs.8,38,536/-.

9.1 The AO noted from the financial statement (refer Page No.57 of the annual report) that the assessee company had given an amount of IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 19 ::

Rs.11,90,30,000/- as advance to its subsidiary M/s.Sundaram Fasteners Investment Ltd., [M/s.SFIL] and also admitted that the outstanding interest-free loans to the subsidiary (M/s.SFIL) as on 31.03.2015 was Rs.5,69,15,496/-. The AO also noted that during the year under consideration the borrowings of the assessee company was to the tune of Rs.643,08,43,000/- and the interest and finance charges claimed on such loan was to the tune of Rs.20,88,89,000/-. According to the AO, the business of M/s.SFIL are separate and distinct vis-a-vis that of the assessee company and therefore, it can't be considered as neither given for the purpose of the business of the assessee nor for any commercial expediency. Hence, he held that assessee failed to prove that such advances were given out of non-interest bearing funds, and accordingly, he disallowed an amount of Rs.8,38,536/- (Proportionate interest on interest bearing loan). The DRP confirmed the action of the AO. 9.2 At the outset, the Ld.AR brought to our notice that similar issue had come up before this Tribunal in the assessee's own case in ITA Nos.3437 & 3438/Chny/2019 for AYs 2006-07 & 2007-08 order dated 01.04.2022, wherein, it was held as under:
9. Upon perusal of material facts, it could be gathered that the loans have been advanced by the assessee to its subsidiary i.e., SFIL which is an investment arm of the assessee. M/s SFIL, as on investment company, promoted new ventures and made investments on behalf of the assessee, granted loans and acquired shares of other companies. M/s SFIL was a registered NBFC and its objects were money lending. During the year, fresh loans have been advanced to M/s Upasana Engineering Ltd. which is in the same line of business as that of assessee. A part of the loans and equity IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 20 ::

investments have been made in M/s TVS Infotech Ltd. which facilitated IT operations for the assessee. The earlier loans as granted to M/s SFZL were utilized to expand overseas market. It is also an undisputed fact that all these entities generated dividend and the assessee was benefitted by way of dividend, capital appreciation and ease of operations. Thus the test of commercial expediency, in our opinion, was duly satisfied by the assessee. It could be said that the investments were made in furtherance of business interest and the ratio of decision of Hon'ble Supreme Court in the case of CIT V/s S.A. Builders (288 ITR 1) would favor the case of the assessee. In this decision, it was held that once nexus was established between the expenditure and the purpose of the business, which need not necessarily be the business of the assessee itself, revenue could not disallow the claim assuming what was reasonable.

10. Another aspect of the matter is that the assessee is successful in establishing that there was sufficient cash generation to make the aforesaid investments. In fact, overall interest free loans have reduced from Rs.3605.38 Lacs to Rs.3337.22 Lacs during the year. As against this, there was sufficient cash generation to source this investment. Therefore, as per the ratio of Hon'ble Supreme Court in the case of CIT V/s Reliance Industries Ltd. (307 CTR 121), it could be presumed that the investments were made from interest free funds available with the assessee. The ratio of decision of Hon'ble Madras High Court in CIT V/s Hotel Savera (239 ITR 795) as well the decision of Hon'ble Bombay High Court in CIT V/s Reliance Utilities (313 ITR 340) was applicable to the case of the assessee.

The availability of cash surplus as tabulated by the assessee in its reply to Ld. CIT(A) was as under: -

(Rs. In Lacs) Particulars FY 2007-08 FY 2006-07 FY 2005-06 Net Worth 42211 37476 32387 Profit before tax 10446 11194 9615 Less : Tax 3499 4008 3422 Profit After Tax 6947 7168 6194 Add : Depreciation 3423 3012 2739 Less : Dividend Paid 2213 2096 2037 Cash flow after Tax 8158 8101 6895 Upon perusal, it could be seen that the assessee has sufficient cash generation to advance loans.

11. As far as the revenue's reliance on the case law of Punjab & Haryana High Court in CIT V/s Abhishek Industries Ltd. (156 Taxman 257) is concerned, we find that the same is distinguishable on facts. In that case, the assessee debited interest expenses as pre-operative expenses and advanced large sum of money interest free to sister concerns before the commencement of production. Accordingly, Ld. AO held that the borrowings were diverted for non-business proposes. Therefore, this case law differs on facts. In the present case, the loans have been advanced in furtherance of assessee's business interest and the assessee has sufficient cash generation to fund those advances. These facts have already been noted by us in the preceding paragraphs.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 21 ::

12. Lastly, we find that similar issue stood covered in assessee's favor by the decision of this Tribunal for AYs 2003-04 & 2005-06, ITA Nos.956/Mds/2011 & ors. order dated 15.07.2016. Nothing has been shown to us that the aforesaid order has been reversed by any judicial authority, in any manner or the ratio of the same is not applicable to the facts of this year.

13. In view of the foregoing, the impugned order would not require any interference on our part. By confirming the stand of Ld. CIT(A), we dismiss the appeal. Appeal for AY 2007-08

14. It is undisputed position that similar are the facts in AY 2007-08. The Ld. AO has repeated interest disallowance of Rs.230.92 Lacs on similar reasoning. However, the Ld. CIT(A), on similar findings, has deleted the additions. Aggrieved, the revenue is in further appeal before us.

15. Since facts as well as issue is similar in this year, our findings as well as adjudication as for AY 2006-07 shall mutatis mutandis apply to this year also. Resultantly, the appeal stands dismissed.

9.3 Before us, the Ld.AR brought to our notice that the assessee had profit after tax to the tune of Rs.13,532.24 Lakhs and its net worth was Rs.85,896.55 Lakhs and the loan given to the sister concern is only to the tune of Rs.11,90,30,000/-. Therefore, applying the ratio in the case of CIT (LTU) v. Reliance Industries 307 CTR 121, it can be safely presumed that assessee had sufficient own funds, and that advances/loans were given to M/s.SFIL from the interest free funds (own funds) available with the assessee and not from the interest bearing funds (mixed fund of both) and rely on the decision of the Hon'ble Madras High Court in the case of CIT v. Hotel Savera 239 ITR 796 (Mad.) and also the decision in the case of CIT v. Reliance Utilities & Power Ltd. 313 ITR 340 (Bom.).

9.4 In the light of the aforesaid ratio of cases, and based on discussion supra, we direct deletion of Rs.8,38,536/-.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 22 ::

10. Ground nos.8.1 & 8.2 relates to the issue of education cess amounting to Rs.1,31,52,647/- as business expenditure.

10.1 At the outset, the Ld.AR does not press the same, since it was covered against the assessee by the decision of the Hon'ble Supreme Court. Therefore, this ground stands dismissed.

11. Ground no.9 relates to alleged mistake in recording Dividend Distribution Tax (DDT) paid amounting to Rs.2,27,37,560/-. In this regard, the AO at page 3 under Sr.No.57 of the computation sheet pertaining to final assessment order has given credit to DDT as below:-

Dividend Distribution Tax Details:
56 Additional Income Tax and Rs.5,73,96,200 Interest payable on Distributed profits 57 Additional Income Tax and Interest Rs.3,46,58,640 Paid 11.1 According to the Ld.AR, AO has erred in giving credit fir DDT only for Rs.3,46,58,640/- as against actual DDT remittance of Rs.5,73,96,200/- [Rs.2,27,37,560/- paid on 13.06.2014 and Rs.3,46,58,640/- paid on 20.11.2014], which according to assessee was available in on-line tax credit statement i.e., Form 26AS. In light of the aforesaid submissions , we set aside this issue back to the file of AO for IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 23 ::

verification and if the assessee's contention is found to be correct to grant credit accordingly.

12. Ground No.10 relates to alleged mistake in computing interest u/s.234A amounting to Rs.3,91,583/-. In this regard, we note that AO at page 3 under Sl.No.45 of the computation sheet pertaining to final assessment order has levied interest u/s.234A to the tune of Rs.3,91,583/-. According to the assessee, interest u/s.234A is to be levied if a RoI is not furnished or RoI is furnished after the due date. In this context, assessee pointed out that company filed its RoI electronically for AY 2015-16 on 30.11.2015 i.e., on due date. It was brought to our notice that notice u/s.148 dated 25.09.2017 was received by the company on 27.09.2017 and hence, return was filed in response to notice on 26.10.2017 i.e., within 30 days from the date of service of notice. However, interest u/s.234A was computed in the assessment order as tabulated under:-

   Tax Payable as        Delay period             Interest            Interest
   per assessment                                                     u/s.234A
        order            (in months)

          (A)                  (B)                  (C)             (A)*(B)*(C)

        3,91,58,310             1                   1%                3,91,583

12.1 Therefore, according to the Ld. AR interest u/s.234A cannot be levied. Aforesaid facts asserted by the assessee, if found to be correct, IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 24 ::

then no interest is leviable u/s.234A of the Act. Therefore, AO may verify the same and pass orders accordingly.

13. The assessee has raised additional ground as under:-

"1.The Deputy Commissioner of Income-tax ought to allow claim of deduction u/s. 10AA of Rs. 25,76,37,119/- for SEZ Unit-I and Rs. 13,28,07,297/- for SEZ Unit-II as per the provisions of Sec.1 0AA in light of the decision of the Mumbai Tribunal in the case of Reliance Industries Limited in ITA No. 7299/ Mum /2017 applying the ratio of the decision of the Apex Court in the case of Vijay Industries in Civil Appeal No.1581 /1582 of 2005 and also the decision of Madras High Court in the case of Camiceria Apparels India Pvt. Ltd vs ACIT in TCA No. 1972 and 1973 of 2008."

13.1 The Ld.AR submitted on this ground as under:

Revised claim of deduction under Section 10AA:
Sundram Fasteners Limited (SFL) had established Auto Ancillary Special Economic Zone (SEZ-I) unit at Mahindra World City, Maraimalai Nagar, Chennai. SEZ Unit I commenced its operations in September 2007 which is engaged in manufacture and export of Hubs, shafts and sprockets.
During the previous year ended 31st March 2013, SEZ Unit-I had claimed Rs.6,92,16,009/- being the amount eligible as deduction under section 10AA. SEZ Unit-I has been claiming deduction u/s. 10AA after deducting tax depreciation and investment allowance for computing the business income as per Section 10AA of the Income tax Act.
The Supreme Court in the case of Vijay Industries Vs CIT reported in 412 ITR 1 SC observed that the scheme of the Act itself differentiates between the concept of "Income" under the Act and "Profits and Gains". On reference to income-linked deduction requires computation of "income" after allowance of all deductions and allowances wherein, in case of deduction linked to "profits and gains", deduction can be allowed with reference to commercial profits without considering the tax depreciation and other allowances.
The Mumbai Tribunal following this decision in the case of Reliance Industries Limited vs ACIT (ITA No. 7299/Mum/2017, para 133 to 136)held that grant of deduction u/s.80IA / 10AA would be on the gross profit and gains of business without deduction of depreciation and investment allowance.
We wish to revise the claim of deduction under Section 10AA on the commercial profits calculated before claiming tax depreciation and investment allowance as tabled below:

             Amount claimed u/s. 10AA         Amount to be claimed u/s. 10AA
             6,92,16,009                      11,45,95,653
                                                                  IT(TP)A Nos.32 & 33/Chny/2021
                                                                        (AY 2016-17 & 2015-16)
                                                                     M/s.Sundram Fasteners Ltd.
                                            :: 25 ::


All the facts and figures for the above are on record and only the issue of method of quantification of profits / deduction is to be determined on the basis of the decision of the Apex Court.
As this is a legal issue, going to the root of the matter, the additional grounds may be admitted and decided on merits following the Hon'ble SC and Tribunal decisions supra. The Appellant relies on the following decisions for admission of additional grounds:
a. CIT Vs M.K.Yashwant Singh (231 ITR 145 (Del)) b. National Thermal Power Co Ltd (229 ITR 383 (SC)) c. CIT (vs) Ashok Leyland Ltd (253 ITR 425 (Mad)) d. CIT Vs Associated Stone Industries (224 ITR 560 (SC)) In addition to the grounds of objections raised in Form 36B before the Hon'ble Tribunal, the Petitioner hereby wishes to file the following Additional grounds and it is prayed that additional grounds may be admitted and decided on merits.
13.2 Since we find that this issue was not raised by the assessee before the AO, hence, there was no occasion for him to look into the merits of such claim. Therefore, we admit this ground and remit it back to the file of the AO for de novo adjudication and the assessee is at liberty to file all relevant documents necessary for adjudication of this ground and the AO to pass order after hearing the assessee in accordance to law.
14. In the result, appeal filed by the assessee is partly allowed for statistical purposes.

IT(TP)A No.32/Chny/2021: (AY 2016-17):

15.Since facts and issues are same for appeal for 2016-17, except difference in figures and there is no change in law, the decision of ours in IT(TP)A No.33/Chny/2021 for AY 2015-16 will be followed mutatis mutandis for AY 2016-17 for all the grounds of appeal as that of AY IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 26 ::

2015-16 except for ground nos. 3, 5, 9, 12 & 13, which issues/grounds of appeal have not been considered while adjudicating appeal for AY 2015-16.
16. The assessee has raised ground no.3 for AY 2016-17 which relates to issue of deduction u/s.35(2AB) amounting to Rs.7,33,404/-. 16.1 Brief facts are that the AO noted that during the year under consideration, assessee has claimed Revenue expenditure of Rs.12,95,30,568/-. However, the AO noted from Form 3CL that expenditure allowed by the Department of Scientific and Industrial Research (DSIR) is only Rs.12,87,97,164/-. Therefore, according to the AO eligible deduction u/s. 35(2AB) is only Rs. 12,87,97,164/-. Hence, excess claim of Rs.7,33,404/- was disallowed and the DRP sustained it. 16.2 Assailing the action of the AO/DRP, the Ld.AR submitted that the AO erred in disallowing of Rs.7,33,404/- and cited the decision of Mumbai Tribunal in the case of ACIT v. Crompton Greaves Ltd., reported in [2020] 181 ITD 40 (Mum.), wherein, similar issue had come up for consideration and the Tribunal held as under:
3. Apropos ground no.1, the Assessing Officer ('A.O.', for short) noted, after verifying Form Nos. 3CM and 3CL concerning the deduction claimed by the assessee u/s. 35(AB) of the Income Tax Act, 1961 ('the Act', for short), that the eligible amount, as noted by the Department of Scientific and Industrial Research ('DSIR' for short), in Form No. 3CL was less as compared to the deduction claimed by the assessee. The A.O. made the disallowance of Rs.42,52,032/- on this basis. The ld.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 27 ::

CIT(A) has confirmed the assessment order on this score, by observing as follows:
7.2 I have carefully perused the assessment order and the submission of the appellant. It is found that during remand hearing, the appellant has not objected to the action of the AO for making disallowance u/s 35(2AB) of the Act. During appellate proceedings, the appellant stated that the claim of the appellant u/s 35(2AB) is to be allowed in full without any restriction on account of DSIR report in Form No 3CM and 3CL.

The appellant relied on the decision of Hon'ble Tribunal in the case of Torrent Pharmaceuticals Ltd ( 28 CCH 781). The appellant further claimed that the expenditure was fully vouched for and was supported by documentary evidence. The DSIR has not given any reason in support of its action, it is seen that the extent of expenditure was never verified by the AO. The appellant has not noted which expenditure was not considered by the D.S.I.R. Therefore, it cannot be ascertained as to whether the expenditure are properly vouched or not, It is also not clear as to why the DSIR has not allowed the claim of expenditure of the appellant. Therefore, it is held that the decision of Hon'ble 1TAT in the case of Torrent Pharmaceutical Ltd is not directly applicable in the instant situation.

Further, a plain reading of section 35(2AB}(1) would indicate that where a company is engaged in the business of biotechnology or any business of manufacture or production of any article or thing, not being an article or thing specified in the list of the Eleventh Schedule incurs any expenditure on 'Scientific Research' (not being expenditure in the nature of cost of any land or building) on in-house, research and development facility 'as approved by the prescribed authority/ such assessee would be entitled to a deduction of a sum equal to one and half times of the expenditure so-incurred.. Such expenditure incurred should be approved by the authority prescribed under section 35(2AB) read with rules framed thereunder. The authority prescribed to grant such approval under rule 6{1B) of the rules, 1961 is the Secretary, Department of Scientific and Industrial Research.

As per DSIR regulation/ the Prescribed Authority would pass the order after verification of the expenditure. The appellant has not provided any details as to why the DSIR( ie Prescribed authority) has not allowed the expenditure and whether the appellant has raised any objection thereon. Therefore, I do not find any force in the submission of the appellant. Accordingly, ground no 2 of the appeal is dismissed.

4. The ld. Counsel of the assessee has contended that the ld. CIT(A) has erred in confirming the disallowance wrongly made by the A.O., without appreciating that the assessee was eligible for weighted deduction based on the Auditor's certificates and the tax audit report;

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 28 ::

that alternatively and without prejudice, the assessee had incurred the expenditure on Scientific Research in the in-house, Research and Development facility approved by the prescribed authority, being the department of Industrial and Scientific Research, i.e., the DSIR. The written submissions have also been filed, which we shall presently discussing.

5. The ld. Departmental Representative (ld. DR for short), on the other hand, has placed strong reliance on the impugned order. It has been contended that the ld. CIT(A) has correctly undone the A.O.'s action of denying the assessee's weighted deduction of Rs.42,52,032/-, including the amount of Rs.28,34,688/-, being the actual expenditure incurred @ 100% of the expenditure u/s. 35(1)(iv) of the I.T. Act; that the eligible expenditure, as per the DSIR, in Form No. 3CL was lower as compared to the amount claimed by the assessee; that the DSIR had not given any reason in support of its action; that as per the DSIR Regulations, the prescribed authority would pass an order after verification of the expenditure; that the assessee had not furnished the reasons for the DSIR's action and no objection had been filed; that the ld. CIT(A) has correctly distinguished the decision of the Ahmedabad Tribunal in the case of Torrent Pharmaceuticals Ltd (2009) 28 CCH 781 (Ahd); that it remains undisputed that the DSIR had not given any reason in support of its action; that the extent of the expenditure was never verified by the A.O.; that the assessee also has not pointed out as to which expenditure was not considered by the DSIR; that in these facts, the ld. CIT(A) cannot be said to have faulted in holding that it cannot be ascertained as to whether the expenditure was properly vouched or not; that it is also unclear as to why the DSIR did not allow the claim of the expenditure as made by the assessee; that, therefore, as correctly held by the ld. CIT(A), Torrent Pharmaceuticals Ltd. (supra) was rightly held to be inapplicable to the facts of the present case.

6. Here it is seen that it is the assessee's stand that it had incurred in- house Scientific Research expenditure (capital and revenue). It had claimed weighted deduction u/s. 35(2)(AB) of the Act, as under:

i. Revenue expenditure of Rs.10,05,03,198/- @ 150% - Rs.15,07,54,797/-.
ii. Capital expenditure of Rs.1,27,94,490/- @ 150% - Rs.1,91,91,735/-.
The assessee, thus, claimed deduction of a sum of Rs.16,99,46,532/-. The details of this expenditure has been filed at Assessee's Paper Book (APB for short), pgs. 93 to
100. It is the claim of the assessee that this expenditure was deductible u/s.35(2AB) of the Act in computing the total income @ 150% of the actual expenditure. The expenditure was incurred for the Kanjurmarg unit of the company; rather, the unit stood approved by the DSIR, in Form No. 3CM, as on 28.08.2008 (APB, pg. 88), as per IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 29 ::

the requirements of section 35(2AB) of the Act for the period from 01.04.2007 to 31.03.2009. The assessee's Auditor duly certified the genuineness of such expenditure and its eligibility for weighted deduction u/s. 35(2)(AB), as available at APB pgs. 93 to 100, as also by the tax auditor, as evident from APB pgs. 91, 92.

7. It was the action of the DSIR in issuing Form No. 3CL (APB pgs. 89 & 90), dated 24.08.2010, quantifying the eligible expenditure at Rs.11,04,63,000/-, as against that of Rs.11,32,97,688/-, resulting in a difference of Rs.28,34,688/-, which prompted the A.O. to make the disallowance in question.

8. It is seen that as rightly contended on behalf of the assessee, section 35 of the Act grants deduction for Scientific Research expenditure, under the circumstances prescribed there-under, on compliance of the conditions laid down in various provisions of section

35. Now, whereas in some cases, like those coming under the provisions of sections 35(1)(i) and 35(2AB), a specific approval of quantum of expenditure, by the prescribed authority, is the pre- requisite for deduction, the provisions of section 35(2AB) requires approval for Units and not approval for the quantum of expenditure. For ready reference, section 35(2)(AB) reads as under:

Expenditure on scientific research.
35. (2AB)(1) Where a company engaged in the business of bio-

technology or in any business of manufacture or production of any article or thing, not being an article or thing specified in the list of the Eleventh Schedule incurs any expenditure on scientific research (not being expenditure in the nature of cost of any land or building) on in-house research and development facility as approved by the prescribed authority, then, there shall be allowed a deduction of a sum equal to one and one-half times of the expenditure so incurred:

Provided that where such expenditure on scientific research (not being expenditure in the nature of cost of any land or building) on in-house research and development facility is incurred in a previous year relevant to the assessment year beginning on or after the 1st day of April, 2021, the deduction under this clause shall be equal to the expenditure so incurred. Explanation.--For the purposes of this clause, "expenditure on scientific research", in relation to drugs and pharmaceuticals, shall include expenditure incurred on clinical drug trial, obtaining approval from any regulatory authority under any Central, State or Provincial Act and filing an application for a patent under the Patents Act, 1970 (39 of 1970).
(2) No deduction shall be allowed in respect of the expenditure mentioned in clause (1) under any other provision of this Act.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 30 ::

(3) No company shall be entitled for deduction under clause (1) unless it enters into an agreement with the prescribed authority for co-operation in such research and development facility and fulfils such conditions with regard to maintenance of accounts and audit thereof and furnishing of reports in such manner as may be prescribed.
(4) The prescribed authority shall submit its report in relation to the approval of the said facility to the Principal Chief Commissioner or Chief Commissioner or Principal Director General or Director General in such form and within such time as may be prescribed.
(5) [***] (6) No deduction shall be allowed to a company approved under sub-clause (C) of clause (iia) of sub-section (1) in respect of the expenditure referred to in clause (1) which is incurred after the 31st day of March, 2008.

9. The operative phrase here is "on in-house research and development facility as approved by the prescribed authority .......", the word "facility" has been hereby show us to emphasis the point that it is the unit which requires approval of the prescribed authority under this provision. Further, in the memorandum, explaining the provision of section and the notes on the clauses issued at the time of insertion of section 35(2AB) in the Act, copies of both of which have been filed on record before us by the assessee, it has been clearly provided that the deduction would be available to the assessee's having an approved in-house R & D facility by the prescribed authority. Undisputedly, there is no mention or approval of the quantum of expenditure.

10. Then, as observed by the Ahmedbad Bench of the Tribunal in the case of Sun Pharmaceutical Industries Ltd. Vs. Pr.CIT (2017) 162 ITD 484 as approved by the Hon'ble Gujarat High Court vide its decision reported at 250 taxmann 270, it has been held that the objective of Form 3CL is limited to the forwarding of the intimation of the approval of the unit; that Form No. 3CL is a mere report for intimation of approval of R & D facility. In this regard, as rightly pointed out, such aspect stands confirmed by sub- rule (7A) of Rule 6 of Income Tax Rules, as within subsisting (now amended w.e.f. 01.07.2016), to provide for quantification of expenditure as well. The Finance Act, 2015 as amended to sub section (3) of section 35 w.e.f. 01.04.2016, providing for furnishing of reports in the manner to be prescribed. It is, thus, w.e.f. 01.04.2016 that the provision has been made for approval of quantum of expenditure, for the first time.

11. Further still, in Pune ITAT decision in the case of Cummins India Ltd. v. Dy. CIT (2018) 96 Taxmann.com 576 (Pune-Trib.), which is a decision directly on the issue at hand, it has been held, inter alia, to the fact that though the Rules stipulate the filing of audit report before the prescribed authority by availing the deduction u/s. 35(2AB) of the IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 31 ::

Act. The provision of the Act prescribed or approved to be granted by the prescribed authority vis-à-vis the expenditure from year to year; that the amendment was brought in by the Income Tax amendment Rules w.e.f. 01.04.2016, wherein, a separate part has been inserted for certifying the amount of expenditure from year to year and the amended Form No. 3CL, thus, lays down the procedure to be followed by the prescribed authority; that prior to the said amendment, no such procedure; methodology was prescribed; and that therefore, in the absence of any such procedure or methodology, the A.O. had erred in curtailing the expenditure and consequent weighted deduction claimed u/s. 35(2AB) of the Act on the summon that the prescribed authority had approved the part of the expenditure in Form No. 3CL.

12. It would also be apt to reproduce here-under the provisions substituted in clause (b) of sub rule (7A) of Rule 6, as brought in by the amendment effective from 01.07.2016 as above: "The prescribed authority shall furnish electronically its report,- (i) in relation to the approval of the in-house research and development facility in Part A of Room No. 3CL; (ii) quantifying the expenditure incurred on in-house research and development facility by the company during the previous year and eligible for weighted deduction under sub-section (2AB) of section 35 of the Income Tax Act, 1961 in Part B of Form No. 3CL."

13. Hitherto, the provision was as follows: "The prescribed authority shall submit its report in relation to the approval of in-house facility and development facility in Form No. 3CL to the Director General (Income-tax Exemptions) within sixty days of its granting approval."

The above also makes it amply clear that prior to the amendment, i.e., upto 30.06.2016, it was not required to quantify the expenditure and it was only w.e.f. 01.07.2016 that this mandate has been put in place.

14. The year under consideration is A.Y. 2009-10 and, for this year, the amendment was not applicable. Therefore, the assessee is right in contending that the non approval of the expenditure claimed by CSIR did not entitle the A.O. to make the disallowance and the ld. CIT(A) to confirm the same.

This does also take care of a without prejudice contentions raised by the assessee, to the fact that deduction of actual expenditure of Rs.28,34,688/- be allowed to the assessee under the provisions of section 35(1)(i) and 35(1)(iv). These provisions of allowing 100% deduction of expenditure on in-house scientific research, irrespective of the approval of the unit and the certification of the expenditure, where the actual expenditure, as in the case of the assessee is verified by the Statutory Auditor and certified by the Independent Auditor and Tax Auditor.

15. The assessee is found correct in contending that the ld. CIT(A) has observed that the extent of the expenditure was never verified by the A.O. Thus, according to the assessee it goes to confirms that the A.O. disallowed the claim without due application of mind. This contention IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 32 ::

of the assessee is correct, as evident from the assessment order itself, wherein the ground for the disallowance was the non approval of the expenditure claimed by the DSIR.

16. On behalf of the assessee, another contention has been raised, that the ld. CIT(A) is wrong in observing that during the remand proceedings, the assessee has not objected to the action of the A.O. in making the disallowance u/s. 35(2AB). This, it has been emphasized, that the assessee had always objected to the disallowance before the A.O. as well as the ld. CIT(A). The attention in this regard has been drawn to the grounds taken by the assessee and the submissions raised by the assessee before the ld. CIT(A). It has further been submitted that in the remand proceedings, qua this issue, no enquiry whatsoever had been made by the A.O., notwithstanding the fact that the remand proceedings were proceedings where the assessee was required to press his claim afresh, which could have only be done by way of objecting to the action of the A.O.

17. Be that as it may, the disallowance stands objected to by the assessee before us, which issue we have answered in the preceding paragraphs.

In view of the above, finding merit in ground no. 1 raised by the assessee, the same is hereby accepted to the reversing order passed by the ld. CIT(A) on this issue and deleting the disallowance of Rs.42,52,032/-, made u/s. 35(2AB) of the Act.

16.3 We note that similar issue had come up before the Tribunal for AY 2013-14, wherein the Tribunal allowed weighted deduction as claimed by the assessee, even though DSIR (prescribed authority) didn't quantify the expenditure. The Tribunal for AY 2013-14, while allowing claim of the assessee observed that non-approval of the expenditure by DSIR does not disentitle the assessee to make claim of weighted deduction u/s.35(2AB) of the Act. However, it is noted that an amendment was brought in Rule 6(7A) of the Income Tax Rules, 1962 (hereinafter in short 'the Rules') w.e.f. 01.07.2016 onwards, wherein the prescribed authority (DSIR) had to submit its report in relation to the approval of in-house IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 33 ::

facility and development facility in Form 3CL to DG (Income Tax Exemption) within sixty days of its granting approval as well as to give quantum of expenditure incurred for in-house research & development facility by assessee. In order to adjudicate this issue, let us reproduce relevant law on the subject:-
S.35(2AB) of IT Act, 1961 reads: "S.35. (2AB)(1) Where a company engaged in the business of bio-technology or in any business of manufacture or production of any article or thing, not being an article or thing specified in the list of the Eleventh Schedule incurs any expenditure on scientific research (not being expenditure in the nature of cost of any land or building) on in-house research and development facility as approved by the prescribed authority, then, there shall be allowed a deduction of a sum equal to one and one-half times of the expenditure so incurred:" (emphasis added).
And further Rule 6 (7A) of Income Tax Rules before amendment i.e., upto 30.06.2016 reads "The prescribed authority shall submit its report in relation to the approval of in- house facility and development facility in Form No. 3CL to the Director General (Income- tax Exemptions) within sixty days of its granting approval."
Amendment to Rule 6(7A) w.e.f 1.7.2016 post-which it reads: "The prescribed authority shall furnish electronically its report,- (i) in relation to the approval of the in- house research and development facility in Part A of Room No. 3CL; (ii) quantifying the expenditure incurred on in-house research and development facility by the company during the previous year and eligible for weighted deduction under sub-section (2AB) of section 35 of the Income Tax Act, 1961 in Part B of Form No. 3CL."
16.4 On perusal aforesaid rules and provision of law, it can be noted that law was amended with effect from 01.07.2016 onwards, where DSIR had to quantify the expenditure incurred for in-house research & development facility. Therefore, the question is that whether this requirement of law is applicable for assessee in the year under consideration i.e., AY 2016-17, since the Rule came into force from 01.07.2016 onwards.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 34 ::

16.5 It is trite law that the law which would apply to assessment year is the law prevailing on 1st day of April, which means in this case, the law which was in operation prior to amendment i.e., un-amended law, meaning the DSIR had to submit its report in relation to the approval of in-house facility and development facility in Form 3CL to DG (Income Tax Exemption) within sixty days of its granting approval unlike after amendment quantum of expenditure incurred for in-house research & development facility by the assessee was required to be given by the authority. For such a proposition, we rely on the decision of Hon'ble Bombay High Court in the case of Godrej & Boyce Mfg Ltd vs. CIT (Godrej & Boyce Mfg Co. Ltd v DCIT 328 ITR 81 Bombay HC) where in it was held:
"67. Even in the absence of sub sections (2) and (3) of Section 14A and of Rule 8D, the Assessing Officer was not precluded from making apportionment. Such an apportionment would have to be made in order to give effect to the substantive provisions of sub section (1) of Section 14A which provide that no deduction would be allowed in respect of expenditure incurred in relation to income which does not form part of the total income under the Act. Consequently, dehors the provisions of Sections (2) and (3) of Section 14A and Rule 8D, the Assessing Officer was entitled to determine by the application of a reasonable method what quantum of the expenditure incurred by the assessee would have to be disallowed on the ground that it was incurred in relation to the earning of income which does not form part of the total income under the Act. Undoubtedly in determining what would constitute a reasonable method for effecting the disallowance, the Assessing Officer would have to give due regard to all the facts and circumstances of the case. The change which is brought about by the insertion of sub sections (2) and (3) into Section 14A by the Finance Act of 2006 with effect from 1 April 2007 is that in a situation where the Assessing Officer is not satisfied with the correctness of the claim of the assessee in regard to the expenditure incurred by it in relation to the non-taxable income, the Assessing Officer would have IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 35 ::
to follow the method which is prescribed by the rules. The rules were notified to come into force on 24 March 2008. It is a trite principle of law that the law which would apply to an assessment year is the law prevailing on the first day of April.Consequently, Rule 8D which has been notified on 24 March 2008 would apply with effect from Assessment Year 2008-09. The rule consequently cannot have application in respect of Assessment Year 2002-03 which is the year under consideration in this case."(emphasis supplied).
16.6 Thus, for the relevant year under consideration i.e., AY 2016-17 i.e., F.Y 2015-16, the prescribed authority (DSIR) was not required to quantify the expenditure for events taking place before 30.06.2016 and it was only w.e.f 01.07.2016 (AY 2017-18) it is mandated to do so.
Therefore, the assessee's contention that non-approval of expenditure to the tune of balance amount of Rs.7,33,404/- claimed by the DSIR could not have entitled the assessee to make the claim and the AO ought to have disallowed Rs.7,33,404/- and therefore, we are unable to accept action of the AO/DRP and direct the AO to allow deduction of Rs.7,33,404/- on the same ratio held for AY 2013-14, wherein this Tribunal has held as under:-
"4.3 We note that the assessee has claimed deduction of Rs.14,20,60,668/- and the AO allowed deduction of only Rs.13,52,44,00/- as approved by the DSIR. It is noted that prior to the amendment brought in Rule 6(7A) of the Income Tax Rules, 1962 (hereinafter in short 'the Rules') w.e.f. 01.07.2016 i.e. from AY 2016-17, the prescribed authority had to submit its report in relation to the approval of in-house facility and development facility in Form 3CL to DG (Income Tax Exemption) within sixty days of its granting approval unlike after the amendment, the quantum of expenditure incurred for in-house IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.
:: 36 ::
research & development facility by assessee was required to be given by the authority; and since, the year under consideration (i.e. AY 2013-14) and the amendment was not applicable as noted (supra) in the case of Crompton Greaves Ltd., the assessee has rightly contended that amendment was not applicable, and the prescribed authority was not required to quantify the expenditure and had to only give report in relation to the approval of in-house facility and development facility, and therefore, in the absence of any requirement of law, the AO erred in curtailing the expenditure and consequent weighted deduction claimed by assessee. Therefore, the non-approval of the expenditure by the DSIR doesn't disentitle the assessee to make the claim of Rs.14,20,60,668/- in the relevant year under consideration and hence, the AO couldn't have disallowed Rs.68,16,668/-. Therefore, respectfully following the ratio of the decision of the Tribunal in the case of Crompton Greaves Ltd. (supra), we allow grounds of appeal of the assessee and direct deletion of Rs.68,16,668/-."

16.7 In light of the aforesaid discussion, the assessee's ground of appeal for AY 2016-17 stands allowed.

17. Ground no.5 raised by the assessee for AY 2016-17 relates to disallowance u/s.43B amounting to Rs.45,25,474/-.

17.1 At the outset, Ld.AR for the assessee fairly conceded that this issue has been decided against the assessee by the Hon'ble Supreme Court in the case of Union of India & Ors Vs. Exide Industries (CA 3545/2009 dated 24.04.2020), wherein it was held that leave salary is to be claimed based on date of actual payment as per section 43B (para 39 of the Hon'ble Supreme Court judgement). Hence, this issue is found to be IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 37 ::

covered against assessee and therefore, we dismiss this ground of appeal of the assessee.

18. Ground no.9 raised by the assessee for AY 2016-17 relates to disallowance u/s.14A amounting to Rs.76,66,627/-.

18.1 Brief facts are that assessee earned exempt income of Rs.2,85,09,686/- and suo-motu disallowed an amount of Rs.24,217/- in its return of income dated 29.11.2016. The AO being not satisfied with the assessee's explanation as to the expenses incurred for earning exempt income, he applied Rule 8D and disallowed Rs.76,66,627/- by holding as under:-

              Rule 8D                                     Amount (in Rs.)
        Rule 8D(i)-The expense attributed by the
        assessee directly                                               -
        Rule8D(ii)=A*B/C                                           37,69,465
        Rule8D(iii)=0.5%*B                                         38,97,162
        Total disallowance u/s. 14Ar.w.Rule8D                    76,66,627
                     -                                           -
        Total Interest paid not attributable to any
       particular receipt (A)                                   10,23,60,829
       Investment opening Balance                             1,13,92,75,000
       Investment closing Balance                               41,95,90,000
       Total of opening and Closing Balance                   1,55,88,65,000
       Average Investment(B)                                    77,94,32,500
       Opening Asset Balance                                 20,38,18,82,000
       Closing Asset balance                                21,94,95,18,000
       Total of opening and Closing asset                    42,33,14,00,000
       Average Value of Assets(C)                           21,16,57,00,000
       Disallowance as per Workings of Rule 8D                     76,66,627
       14AdisallowanceadmittedbyAssessee                                   -
       Disallowance u/s. 14A                                      76,66,627

18.2 The DRP confirmed it. Assailing the action of the AO/DRP, the Ld.AR submitted that no disallowance under Rule 8D(ii) should be resorted to, IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 38 ::

because investments made for earning exempt income was Rs.291 Crores and assessee had own funds of more than Rs.1016 Crores as discernible from the balance sheet placed at page 15 of the paper book-I. Therefore, according to the Ld.AR no disallowance is warranted as held by the Hon'ble Bombay High Court in the case of CIT v. Reliance Utility & Power Ltd. (313 ITR 340). We find force in the submission of the Ld.AR that since assessee had own funds of more than Rs. Thousand Crores and investments as noted by the AO is only to the tune of Rs. Two Hundred & Ninety One Crores, it can be safely presumed that its own funds (interest free) were utilized for earning of exempt income. Therefore, no disallowance under Rule 8D(2)(ii) is warranted in this case.

18.3 Assailing the action of the AO in making adjustment u/r.8D(2)(iii) i.e. by applying 0.5% of the total investments made, the Ld.AR submitted that investment which earned dividend should only be considered for making disallowance under Rule 8D(2)(iii) and cited the decision of the ITAT Special Bench in the case of ACIT v. Vireet Investment (P.) Ltd., reported in [2017] 82 taxmann.com 415 (Delhi - Trib.) (SB). We find force in the submission of the Ld.AR and we direct the AO to compute disallowance under Rule 8D(2)(iii) by only considering the investment which yielded exempt income (dividend) and not other investments.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 39 ::

19. Ground no.12 raised by the assessee for AY 2016-17 relates to mistake in computing interest u/s.234D amounting to Rs.809/-. Drawing our attention to page 2 under Sr.No.41 of the computation sheet pertaining to final assessment order, it is noted that the AO has computed interest u/s.234D as below:-

         Interest Payable                                 Amt .Rs.

  37     For    default    in       furnishing      the            0
         return(Section 234A)

  38     For default in payment            of   Advance            0
         Payment (Section 234B)

  39     For deferment of Advance Tax (Section                     0
         234C)

  40     INTEREST U/S 234D                                      809

  41     Total Interest Liability                               809



19.1    The   Ld.AR   submitted     that   assessee    received        refund    of

Rs.6,86,34,290/- which includes interest of Rs.74,48,424/- granted u/s.234A of the Act. According to him, the AO erred in levying interest u/s.234D and submitted that interest u/s.234D amounting to Rs.809/-

has been charged considering that excess refund has been granted.

According to him, interest u/s.234D is leviable on the whole or excess amount so refunded i.e., refund of tax excluding interest, if any granted.

This may be verified by the AO and pass orders accordingly.

IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 40 ::

20. Ground no.13 raised by the assessee for AY 2016-17 relates to mistake in incorrect credit of TDS amounting to Rs.11,444/-. Drawing our attention to page 3 under Sl.No.43 of the computation sheet pertaining to final assessment order, the AO has given credit of TDS to the tune of Rs.36,42,358/-. According to the Ld. AR, AO has erred in giving credit for TDS only for Rs.36,42,358/- as against assessee's claim of TDS to the tune of Rs.36,53,802/- which is available in Online Tax Credit Statement i.e, Form 26AS. The difference of Rs.11,444/- is due to mismatch in TAN of the deductor in IT-6. TAN of Mahindra & Mahindra Ltd. has to be rectified as PTLM13721B. The contention of the Ld. AR on this issue may be verified by the AO and pass orders accordingly.

21. The assessee also raised additional ground for AY 2016-17 which relates to the issue of deduction u/s.10AA.

"1.The Deputy Commissioner of Income-tax ought to allow claim of deduction u/s. 10AA of Rs. 28,36,18,761- for SEZ Unit-I and Rs. 42,02,20,681/- for SEZ Unit-II as per the provisions of Sec. 10AA in light of the decision of the Mumbai Tribunal in the case of Reliance Industries Limited in ITA No. 7299/ Mum /2017 applying the ratio of the decision of the Apex Court in the case of Vijay Industries in Civil Appeal No.1581 /1582 of 2005."

21.1 It is noted that an identical additional ground was raised by the assessee for AY 2015-16 which has been considered by us hereinabove at para No.13.2. For similar reasons, we remit this additional ground also back to the file of the AO for de novo adjudication after hearing the assessee and the assessee is at liberty to file all relevant documents IT(TP)A Nos.32 & 33/Chny/2021 (AY 2016-17 & 2015-16) M/s.Sundram Fasteners Ltd.

:: 41 ::

necessary for adjudication of this ground and the AO to pass order in accordance to law.

22. In the result, both the appeals filed by the assessee for AY 2015-16 & 2016-17 are partly allowed to the extent indicated above.

Order pronounced on 8th November, 2024.

                 Sd/-                                     Sd/-
             (अिमताभ शु
                      ा)                               (एबी टी. वक )
          (AMITABH SHUKLA)                          (ABY T. VARKEY)
 लेखा सद य/ACCOUNTANT MEMBER                 याियक सद य/JUDICIAL MEMBER

चे ई/Chennai,
!दनांक/Dated: 08.11.2024.
DS

1. अपीलाथ /Appellant

2.      थ /Respondent

3. आयकरआयु      /CIT, Chennai / Madurai / Salem / Coimbatore.

4. िवभागीय ितिनिध/DR

5. गाडफाईल/GF