Income Tax Appellate Tribunal - Mumbai
Imperial Consultants & Securities Ltd. ... vs Dcit -6 (3)(1), Mumbai on 17 December, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL
"C" Bench, Mumbai
Before Shri A.D. Jain, Vice President
and Shri Rajesh Kumar, Accountant Member
ITA No. 3529/Mum/2018
(Assessment Year: 2012-13)
M/s. Imperial Consultants & DCIT, Circle - 6(3)(1)
Securities Ltd. Room No. 506, 5th Floor
(formerly Imperial Consultants & Aayakar Bhavan, M.K. Road
Securities P. Ltd) Vs. Mumbai 400020
Manickam Complex, Gr. Floor
1/3, General Paters
RoadChennai 600002
PAN - AAACG4413G
Appellant Respondent
ITA No. 2797/Mum/2018
(Assessment Year: 2012-13)
DCIT, Circle - 6(3)(1) M/s. Imperial Consultants &
Room No. 506, 5th Floor Securities Ltd.
Aayakar Bhavan, M.K. Road Vs. Essar House, 11, KK Marg
Mumbai 400020 Mahalaxmi, Mumbai 400034
PAN - AAACG4413G
Appellant Respondent
Appellant by: Shri Vijay Mehta
Respondent by: Shri Awungshi Gimson
Date of Hearing: 25.09.2019
Date of Pronouncement: 17.12.2019
ORDER
Per Rajesh Kumar, AM
These cross appeals filed by the assessee and Revenue are directed against the order of the CIT(A)-12, Mumbai dated 12.03.2018 and it relates to A.Y. 2012-13.
ITA No. 3529/Mum/20182. At the time of hearing the learned counsel for the assessee pressed only Ground No. 4(a) raised by the assessee and all other grounds, namely 2 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) Ground Nos. 1, 2, 3(a) & 3(b) are accordingly dismissed as not pressed. Ground No. 4(a) reads as under: -
"4(a) On the facts and circumstances of the case and in law, the ld.
CIT(A) ought to have allowed the deduction of interest incurred on zero coupon bonds of Rs.84,70,63,010/- (i.e., Rs. 143,30,28,279/- less Rs. 58,59,65,260/-) u/s 36(1)(iii) of the Act though claimed by the appellant u/s 57(iii) of the Act.
3. Brief facts of the case are that the assessee filed return of income on 30.09.2012 declaring loss of Rs. 1170,64,32,415/- other than the loss under long term capital gain which was Rs. 20,89,72,023/-. The return of income tax was later on revised on 29.03.2014 declaring total income at nil other than the loss of `66,38,62,883/- under the head of long term capital gain. Thereafter the case was selected under compulsory scrutiny and notices were issued and served upon the assessee. The assessee has made some borrowings and one of the major borrowings was on account of Zero Coupon Bonds issued by M/s. Essar House Ltd. Out of the borrowed fund, the assessee has advanced money through inter corporate deposits ( hereinafter referred to as ICD) to M/s. Essar Oil Ltd. The transactions of borrowing and lending were carried out during the financial years 2009- 10, 2010-11 and 2011-12. The transactions were carried out earlier by assessee's predecessor M/s. Essar Investment Ltd. and after demerger of investment and finance division of Essar Investment Ltd. merged with the assessee w.e.f. 01.04.2010. In the return of income, the assessee declared interest income of `124.58 crores under Section 56 of the Act as income from other sources against which interest expenditure of `143.30 crores was claimed. According to the AO the assessee has not furnished complete particulars of the said claim as deduction under Section 57 of the Act can only be allowed when the expense is exclusively and wholly incurred for the purpose of earning that income and accordingly, the AO passed the assessment order wherein, inter alia, he disallowed the entire amount of interest of `143.30 crores claimed by the assessee under Section 57 of the Act by framing the assessment under Section 143(3) of the Act dated 31st March, 2015.
3 ITA No. 3529/Mum/2018Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1)
4. In the appellate proceedings before the CIT(A), the learned CIT(A) partly allowed this ground by allowing interest expenditure to the tune of `58.59 crores out of the total expenditure of `143.30 crores and thus sustained the disallowance to the tune of `84.70 crores. The learned CIT(A), during the course appellate proceedings, observed that the assessee has filed evidences with the AO, however, the same were inadequate and thus dismissed the ground of the assessee regarding assessment being completed u/s 144 of the Act without adequate opportunity to the assessee. The learned CIT(A) accepted the additional evidences and also called for remand reports from the AO from time to time, which were duly reproduced and discussed in the appellate order. Even the rejoinder filed by the assessee in reply to the remand report was discussed at length. The detailed operative part of the order is extracted as under: -
"78. I have carefully considered the facts of the case, the assessment order, the written submissions of the appellant, the remand reports of the AO and the rejoinders furnished by the appellant. The appellant claimed deduction for interest expenditure of Rs.143,30,28,270/- incurred in respect of the Zero Coupon Bonds (ZCBs) issued to Essar House Ltd against the interest income of Rs.124,58,14,513/- credited to the P & L account, while computing the income under the head Income from Other Sources. The break-up of the interest income, as furnished by the appellant during the appellate proceedings is as under:
Sr. No. Particulars Interest income (Rs.)
1 Interest on ICDs
Essar Oil Limited 102,02,64,568
Himachal Futuristic Communications Ltd 1,20,00,000
Equinox Business Parks Pvt. Ltd 44,45,013
Indsec Securities & Finance Ltd 9,00,000
Surajbari Windfarm Development Pvt Ltd 85,81,233
Matix Fertilisers and Chemical Pvt Ltd 1,13,68,219
Sub-total 105,75,59,033
2 Interest on loans and advances to others 1,25,35,486
3 Interest on debentures 17,57,19,994
Total 124,58,14,513
79. As can be seen from the above, the interest income shown by the appellant comprised of interest of Rs.105,75,59,033/- in respect of ICDs, interest of Rs.1,35,35,486/-in respect of loans and advances to others and interest of Rs.17,57,19,994/- in respect of debentures. The interest income of Rs.105,75,59,033/- shown in respect of ICDs 4 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) comprised of interest income of Rs. 102,02,64,568/- in respect of ICDs placed with Essar Oil Ltd. and interest of Rs.3,72,94,465/- in respect of ICDs placed with other companies.
80. The ZCBs were initially issued to Essar House Ltd (EHL) by Essar Investments Ltd (EIL). Similarly, the ICDs with Essar OIL Ltd (EOL) were placed by EIL. On demerger of the Investment & Finance Division of EIL into the appellant company on the appointed date of 01.04.2010, the said liability of ZCBs and the said asset of ICDs were vested with the appellant company along with other assets and liabilities of the Investment & Finance Division of EIL and the same were incorporated in the books of account of the appellant during the previous year relevant to the present assessment year after the demerger was approved by the Hon'ble Bombay High Court on 20.01.2012. In view of this reason, the ledger accounts of the ZCBs issued to EHL and ICDs placed with EOL in the books of account of EIL and the bank account statements/bank books of EIL for the FYs 2009-10, 2010-11 and 2011-12, when the relevant transactions took place, are required to be examined in order to ascertain whether there was a direct nexus between the funds raised by issue of ZCBs to EHL and the funds invested by way of ICDs in EOL as claimed by the appellant for the purpose of ascertaining whether the interest expenditure in respect of the ZCBs has been incurred for the purpose of earning the interest income on ICDs for the purpose of being eligible for deduction u/s. 57(iii) of the Act.
81. On perusal of the ledger account extracts of the ZCBs issued to EHL and ICDs placed with EOL in the books of account of EIL for the FYs 2009-10, 2010-11 and 2011-12, it is seen that the details of ZCBs issued to EHL and ICDs placed with EOL during these years are as under:
FY ZCBs issued to ICDs placed with EOL (Rs.)
EHL (Rs.)12.25% ICDs 9.75 % ICDS 9.5% ICDs Total ICDs
2009-10 739,73,50,000 382,10,49,929 199,80,00,000 429,40,31,008 1011,30,80,937
2010-11 571,46,30,000 0 195,50,00,000 505,30,74,276 700,80,74,276
2011-12 494,31,80,000 0 886,50,00,000 0 886,50,00,000
Total 1805,51,60,000 382,10,49,929 1281,80,00,000 934,71,05,284 2598,61,55,213
82. As regards the flow of funds, it is seen that the receipt of funds on issue of ZCBs and the placement of funds in ICDs took place through the following bank accounts of the appellant and the appellant either furnished the bank account statements or the bank books maintained in the books of account in respect of the said bank accounts alongwith the written submission dated 09.11.2017 and the verification of the direct nexus has been made with reference to the said bank account statements or the bank books:
Sr. Name of the Bank Account No. Evidence furnished No. 1 ING Vysya Bank 500011017018 Bank account statement 2 ING Vysya Bank 500011026084 Bank account statement 5 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) 3 State Bank of Mysore 54030683976 Bank Book 4 State Bank of Mysore Equity support account Bank Book 5 Punjab National Bank Bank Book 6 Axis Bank Bank Book 7 Royal Bank of Scotland 183643 Bank Book 8 ICICI Bank 623505366830 Bank Book
83. On examination of the ledger accounts of the ZCBs issued to EHL and ICDs placed with EOL along with the bank account statements/bank books, it is noticed that direct nexus between the funds raised by issue of ZCBs to EHL and the funds invested by way of ICDs in EOL exists to the extent shown in the table below:
Sr. Funds received from EHL Funds placed with EOL by No. on issue of ZCBs way of ICDs Amount (Rs.) Date Amount 1 27.04.2009 225,00,00,000 28.04.2009 40,00,00,00 55,00,00,00 80,00,00,00 2 29.04.2009 26,21,63,808 29.04.2009 25,00,00,00 3 19.11.2009 25,00,00,000 19.11.2009 25,00,00,00 4 20.11.2009 45,00,00,000 20.11.2009 45,00,00,00 5 23.11.2009 27,00,00,000 23.11.2009 27,00,00,00 6 27.11.2009 32,80,00,000 27.11.2009 32,80,00,00 7 03.12.2009 42,00,00,000 03.12.2009 42,00,00,00 8 04.12.2009 8,05,92,126 04.12.2009 8,00,00,000 9 18.12.2009 109,38,41,681 21.12.2009 109,38,00,0 10 08.03.2010 70,00,00,000 08.03.2010 70,00,00,00 11 10.03.2010 20,00,00,000 10.03.2010 20,00,00,00 12 10.03.2010 27,14,40,271 10.03.2010 27,00,00,00 13 18.03.2010 75,00,00,000 18.03.2010 75,00,00,00 14 19.03.2010 7,13,17,619 19.03.2010 7,00,00,000 Sub-Total 739,73,55,50 688,18,00, 15 21.09.2010 72,50,00,000 21.09.2010 72,00,00,00 16 28.09.2010 89,00,00,000 28.09.2010 89,00,00,00 17 29.09.2010 45,39,09,786 29.09.2010 45,00,00,00 18 24.12.2010 72,00,00,000 24.12.2010 72,00,00,00 19 28.12.2010 105,02,59,927 29.12.2012 105,00,00,0 20 17.03.2011 75,00,00,000 17.03.2011 75,00,00,00 21 24.03.2011 105,23,84,736 24.03.2011 105,00,00,0 22 31.03.2011 7,30,77,636 31.03.2011 7,00,00,000 Sub-Total 571,46,32,08 570,00,00, 23 30.06.2011 63,00,00,000 20.07.2011 63,00,00,00 24 30.06.2011 25,00,00,000 02.07.2011 21,00,00,00 25 30.06.2011 100,00,00,000 02.07.2011 100,00,00,0 26 09.08.2011 74,46,97,005 09.08.2011 74,00,00,00 27 22.12.2011 32,85,33,573 22.12.2011 32,50,00,00 28 26.12.2011 68,09,01,667 27.12.2011 68,00,00,00 6 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) 29 28.12.2011 130,26,37,691 28.12.2011 130,00,00,0 Sub-Total 493,67,69,93 488,50,00, 30 Total 1804,87,57,5 1746,68,0
84. As can be seen from the table above, direct nexus between the funds received by the appellant from EHL by issue of ZCBs and the funds advanced by the appellant to EOL by way of ICDs is found to be exist to the extent of Rs. 1746.68 Crores out of the total amount of ICDs of Rs.2598.61 Crores placed with EOL during the FYs 2009-10 to 2011-12. This shows that only 67.21% of the amounts advanced as ICDs to EOL were met out of the borrowings made from EHL by issue of ZCBs.
85. However, on further examination, it is noticed that though such direct nexus existed to the extent of Rs. 1746.68 Crores at the time when the amounts were advanced to EOL by way of ICDs, there was considerable repayment of ICDs by EOL to the appellant during the FYs 2009-10 and 2010-11. It is seen that though funds to the extent of 1712.10 Cores were advanced to EOL towards ICDs during the FYs 2009-10 and 2010-11 (Rs.1011.30 Crores + Rs. 700.80 Crores), the amount of ICDs that were outstanding at the beginning of the previous year relevant to the assessment year under consideration stood at Rs.968,79,55,915/- only. The break-up of the ICDs outstanding as on 01.04.2011, as seen from the ledger accounts of the ICDs with EOL, is as under:
Particulars of the ICDs Amount (Rs.)
with EOL as on
01.04.2011
12.75% ICDs 0
9.75% ICDs 105,00,00,000
9.5% ICDs 863,79,55,915
Total 968,79,55,915
86. Further, it is seen from the ledger accounts of the ICDs with EOL for the present assessment year that there were repayments of ICDs during the year also. The details of funds advanced to EOL towards the ICDs and the repayment of the ICDs by EOL during the year are as under:
Date Opening balance of Funds advanced to Repayment of Closing balance ICDs with EOL as EOL towards ICDs ICDs by EOL (Rs.) of ICDs with on 01.04.2011(Rs.) (Rs.) EOL (Rs.) 01.04.2011 968,79,55,915 968,79,55,915 02.07.2011 100,00,00,000 1068,79,55,915 02.07.2011 21,00,00,000 1089,79,55,915 04.07.2011 25,00,00,000 1064,79,55,915 20.07.2011 63,00,00,000 1127,79,55,915 28.07.2011 200,00,00,000 927,79,55,915 0908.2011 74,00,00,000 1001,79,55,915 23.08.2011 68,00,00,000 1069,79,55,915 7 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) 30.09.2011 200,00,00,000 1269,79,55,915 10.10.2011 200,00,00,000 1069,79,55,915 22.12.2011 32,50,00,000 1102,29,55,915 27.12.2011 68,00,00,000 1170,29,55,915 28.12.2011 135,00,00,000 1305,29,55,915 03.01.2012 5,30,00,000 1299,99,55,915 23.01.2012 125,00,00,000 1424,99,55,915 23.01.2012 125,00,00,000 1299,99,55,915 24.01.2012 150,00,00,000 1149,99,55,915 02.02.2012 6,00,00,000 1143,99,55,915 09.03.2012 35,00,00,000 1108,99,55,915 31.03.2012 1108,99,55,915
87. Based on the above data regarding the amount of ICDs outstanding with EOL at different points of time during the year, the weighted average daily balance of the ICDs with EOL during the year works out to Rs.1098,43,16,568/-. As already mentioned earlier, only 67.21% of the amount advanced by way of ICDs to EOL was met out of the borrowings made from EHL by issue of ZCBs. In view of this, 67.21% of the weighted average daily balance of the ICDs with EOL of Rs. 1098,43,16,568/- during the year can be considered to have been sourced out of such borrowings. Accordingly, the ICDs to the extent of Rs.738,25,59,165/- only can be considered to have been sourced out of the borrowings made from EHL by way of ZCBs for the year under consideration.
88. The appellant has incurred interest expenditure of Rs.
143,30,28,270/- during the year in respect of the ZCBs of Rs. 1805,51,60,000/- issued to EOL. Out of such borrowed funds of Rs. 1805,51,60,000/-, the amount utilised for earning interest income from the ICDs placed with EOL during the year under consideration amounted to Rs.738,25,59,165/-as mentioned in the preceding paragraph, which represents 40.89% of the borrowed funds. The proportionate interest expenditure in respect of the borrowed funds so utilised towards ICDs of Rs.738,25,59,165/- works out to Rs.58,59,65,260/-. Hence, interest expenditure incurred on the ZCBs to the extent of Rs.58,59,65,260/- only can be considered to have been incurred for the purpose of earning the interest income from the ICDs placed with EOL. In view of this, it is held that the appellant is eligible for deduction of interest expenditure of Rs.58,59,65,260/- u/s.57(iii) of the Act, while computing the income under the head Income from Other Sources as against the claim for deduction of Rs.143,30,28,270/- made by the appellant in the return of income.
89. The appellant advanced a without prejudice contention that all the interest expenses and interest income are consolidated in the P & L account and it is therefore necessary to apportion the interest expenditure on a pro-rata basis to allow deduction u/s.57(iii) of the Act. It was stated that the working of deduction of interest u/s.57(iii) of the Act on a pro-rata basis has been submitted at page No.152 of the written submission dated 11.01.2017 wherein it has been computed at Rs.136,33,80,525/-. It was stated that the average 8 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) value of the ICDs/loans given/debentures in respect of which interest income was earned and the average value of loans and advances from others and Short Term borrowings on which interest expenditure was incurred were taken into account for computing the interest expenditure of Rs.136.33 Crores to be allowed u/s.57(iii) on a pro- rata basis.
90. In this regard, on perusal of the working furnished by the appellant in the written submission dated 11.01.2017, it is seen that the appellant has considered the entire finance cost of Rs.1022,76,70,168/- for the purpose of apportionment and arrived at proportionate interest expenditure of Rs.136,33,80,525/-. However, it is pertinent to point out that while computing the income under the head business in the return of income, the appellant added back the entire finance cost of Rs.1022.76 Crores and claimed deduction for the interest expenditure on ZCBs of 143.30 Crores included in the said finance cost while computing income under the head Income from Other Sources. No deduction was claimed for the balance finance cost of Rs.879.46 Crores under any head of income in the return of income. The reason for the same was that the said finance cost was incurred towards the borrowings utilised for making investments in shares and securities in the group companies and others. It is therefore evident from the treatment given by the appellant itself in the return of income that the finance cost to the extent of Rs.879.46 Crores has no relation to the earning of interest income by the appellant from ICDs and loans and advances. Hence, the without prejudice contention of the appellant for allowing deduction for interest expenditure of Rs. 136,33,80,525/- computed on a pro-rata basis by apportioning the entire finance cost of Rs. 1022.76 Crores is held to be untenable in the facts of the case.
91. The appellant also advanced another without prejudice contention that the AO ought to have disallowed interest to the extent of Rs.18.72 crores only, representing the excess of the interest expenditure of Rs.143.30 crores on ZCBs over the interest income of Rs.124.58 crores. In support of this proposition, the appellant relied on the decision of the Hon'ble Supreme Court in the case of Keshavji Ravji & Co. Vs. CIT 183 ITR 1. However, on careful perusal of the decision of the Hon'ble Supreme Court relied upon by the appellant, it is seen that the same is distinguishable on facts and therefore not applicable to the facts of the appellant's case. In the said case, the Hon'ble Supreme Court dealt with the issue of disallowance of interest paid to the partners of a firm on the capital contributed by then and held that where the appellant firm paid interest to partners on capital contributed by them and received interest from partners on borrowings made by them, the said transactions had element of mutuality and were referable to funds of partnership as such and therefore only the excess interest paid by appellant firm is liable to disallowance under section 40(b) of the Act. As can be seen, the issue dealt by the Hon'ble Supreme Court is completely different from the issue under consideration in the case of the appellant. Hence, it is 9 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) considered that the said decision of the Hon'ble Supreme Court is not applicable to the appellant's case. Accordingly, this without prejudice contention of the appellant is held to be unsustainable.
92. In view of the detailed discussion above, it is held that the appellant is eligible for deduction of interest expenditure of Rs.58,59,65,2607- u/s.57(iii) of the Act, while computing the income under the head Income from Other Sources as against the claim for deduction of Rs. 143,30,28,2707- made by the appellant in the return of income. In the assessment order, the AO disallowed the entire claim of deduction of interest of Rs. 143,30,28,270/-. The AO is therefore directed to allow deduction for interest expenditure to the extent of Rs.58,59,65,260/- u/s.57(iii) of the Act, while computing the income under the head Income from Other Sources. The disallowance of the balance interest expenditure of Rs.84,70,63,010/- is upheld. This ground of appeal is therefore partly allowed."
5. The learned A.R. vehemently submitted before the Bench that the calculation as given by the learned CIT(A) while allowing part relief to the tune of `58.59 crores is having several legal and factual errors and need to be corrected accordingly. The learned A.R. submitted that the ld. CIT(A) has also erred in considering only the gross figures advanced by ignoring the repayments by the assessee. The learned A.R. submitted that since complete particulars were available with the learned CIT(A), ignoring repayments and working out the average borrowed funds utilised for the purpose of advance is totally wrong and anomalous. The learned A.R. classified the errors/anomalies
6. The ld counsel of the assessee divided the errors committed by the CIT(A) under three broad categories, i.e. (i) Interest pertaining to advance made in earlier years, (ii) interest pertaining to advance made in current year, and (iii) interest expenditure corresponding to interest income other than interest received from Essar Oil Ltd. While arguing the issue under the first category, the learned A.R. submitted that the CIT(A) has analysed the transactions pertaining to earlier years. The learned A.R. submitted that in the immediately preceding year, the assessee has made a claim under Section 57 of the Act in respect of the entire amount of interest and the same was allowed by the AO while passing the assessment order under Section 143(3) of the Act. Referring to the computation of total income and 10 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) assessment order for A.Y. 2011012 filed at pages 22 and 24 of the Paper Book, the learned A.R. further submitted that the claim of entire amount of interest expenditure is justified in view of the fact that assessee has share capital of only `24.50 lakhs. Therefore, irrespective of the nexus, it can easily be concluded that the assessee has incurred corresponding interest expenditure. The learned A.R. submitted that if the interest expenditure has been allowed in a particular year, the same cannot be disallowed in subsequent year unless there is a change in the facts and circumstances. The learned A.R. relied upon the decision of the Hon'ble Gujarat High Court in the case of Virendra R. Gandhi vs. ACIT Tax Appeal No. 20 of 2004& Anr. Dated 27.11.2014. The ld AR also relied on the following decisions:
(i) CIT vs. Sridev Enterprises [192 ITR 165 (Karn)]
(ii) Escorts Ltd. vs. ACIT [104 ITD 427 (Del)]
(iii) Malwa Cotton Spg. Mills vs. ACIT [89 ITD 65 (TM) (Chd)]
(iv) ITO vs. J.M.P. Enterprises [101 ITD 324 (SMC) (Asr)]
(v) Virendra R. Gandhi vs. ACIT [T.A No. 20 of 2004 with T.A. No. 124 of 2005 dated 27.11.2014 (Guj)
(vi) ITO vs. Abhinand Investment Ltd. [ITA No. 982/Kol/2016 dated
07.02.2018]
(vii) Gulita Securities Ltd. vs. DCIT [ITA No. 91/Mum/2016 dated 03.08.2018]
(viii) ITO vs. Davinder Hide Co. [2007] (109 TTJ 580) The learned A.R. ,therefore ,submitted that in view of the ratio laid in the above decisions ,the disallowance of interest expenditure in respect of opening balance of the amount of loans advanced, i.e. `968.79(Opening Balance of Advances) crores may kindly be deleted.
7. As regards the interest pertaining to advances made in the current year, the learned A.R. submitted that the learned CIT(A) has analysed the transactions and reproduced the relevant table on page Nos. 49 & 50 of the appellate order, which is extracted hereinabove in the CIT(A) findings as reproduced above. While pointing out the apparent mistakes in the table, the learned A.R. pointed out that on 30.09.2011 an advance of `200 11 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) crores has been shown to be made whereas the actual date of advance was 08.10.2011 by referring to page No. 26 of the Paper Book, which is a statement issued by Kotak Mahindra Bank and it was repaid on 10.10.2011 as it is apparent from the bank statement filed at page No. 27 of the Paper Book. Similarly the transaction of `125 crores on 31.01.2012 is a contra entry as is clear from the bank statement filed at page No. 28 of the Paper Book and not a transaction of advance and repayment which has been misconstrued by the learned CIT(A) in the table. The learned A.R. submitted that in respect of those advances, where the direct nexus is not available, the deduction of proportionate expenditure of interest ought to have been granted. This is because the assessee has own funds in the form of share capital only to the extent of `24.50 lakhs. In support of his arguments, the learned A.R. relied upon the decision of the Tribunal in the case of J.F. Laboratories Ltd. vs. ITO 98 TTJ 389 (Mum).
8. In respect of the category that interest expenditure corresponding to interest income other than interest received from Essar Oil Ltd. may be allowed, the learned A.R. submitted that the CIT(A) erred in ignoring the interest expenditure corresponding to the interest other than interest received from Esar Oil Ltd. The learned A.R. submitted that the assessee has received total interest of `124.58 crores as is observed by the learned CIT(A) at page No. 46, para 78 of the appellate order. The learned A.R. therefore prayed that the AO may be directed to allow the interest expenditure in respect of interest income other than interest received from Essar Oil Ltd. The learned A.R. further submitted that computation of corresponding interest expenditure should be on proportionate basis, as submitted earlier, wherever direct nexus is not available.
9. Finally the learned A.R. submitted that the issue of calculation of allowable interest expenditure may be set aside to the file of the AO with specific direction as has been prayed hereinabove.
10. The ld DR , on the other hand relied, heavily on the order of AO by submitting that the interest expenses as claimed by the assessee u/s 57 of the Act against the interest income was rightly disallowed by the AO.
12 ITA No. 3529/Mum/2018Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) The ld DR submitted that even part of the relief to the assessee to the tune of Rs. 58.59 Cr by ld CIT(A) was wrongly allowed to the assessee as the interest in order to qualify for deduction u/s 57(iii) of the Act was not wholly and exclusively incurred for the purpose of earning the interest income. The ld DR finally submitted that the order of AO may be restored.
11. We have considered the rival submissions and perused the material on record including the case law cited by the learned A.R. In this case the assessee has declared interest income of `124.58 crores under Section 56 of the Act against which it had claimed interest expenditure of `143.30 crores under Section 57 of the Act. After perusing the order of the CIT(A), especially interest pertaining to advance made in earlier years we observe that the assessment for A.Y. 2011-12 has also been framed and the said claim of the assessee under Section 57(iii) of the Act has been allowed by the AO as is apparent from the copy of the assessment order filed at page Nos. 24 & 25 of the Paper Book. We further note that Revenue has not taken any step for reopening the assessment for A.Y. 2011-12. Further assessee's own fund in the form of share capital is only `24.50 lakhs and thus there is merit in the contentions of the assessee that the entire amount of interest expenditure is to be allowed to the assessee considering the fact that the amounts advanced were out of loaned money Besides , once interest expenditure has been allowed in a particular year, the same cannot be disallowed in the subsequent year unless there is change in the facts. The case of the assessee is supported by the decision of the Hon'ble Gujarat High Court in the case of Virendra R. Gandhi (supra) wherein substantial question of law raised is extracted as under: -
"Whether, on the facts and in the circumstances of the case, the interest of Rs. 4,42,207/- was rightly disallowed under Section 57(Hi) of the Income-tax Act, 1961 even when the interest on the same borrowing had been allowed in the immediately preceding assessment year?"
In disposing of this appeal, the Hon'ble Court followed their decision rendered on 19.11.2014 in Tax Appeal No. 230 of 2003. The relevant observations made by the Hon'ble Court in answering the substantial question of law are as under:
13 ITA No. 3529/Mum/2018Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) "5. We have heard learned advocates for the parties. It appears that while admitting these appeals the Court had directed to hear these appeals along with Tax Appeal No. 230 of 2003 as the question of law involved in these appeals are identical to Tax Appeal No. 230 of 2003,. We have already decided the said Tax Appeal No. 230 of 2003 on 19fh November, 2014 in the following manner:
4. Mr. Shah, learned counsel for the appellant has taken us to the order of the Assessing Officer, Commissioner of Income Tax as well as the order of the Tribunal and submitted that the Tribunal has committed error in upholding the disallowance of interest of Rs.
3,81,924/-from the total interest of Rs. 5,49,006/- paid by the assessee. He further submitted that the Tribunal has not properly appreciated the fact that the appellant was maintaining one common account in which all his income was deposited and from which withdrawal for all the expenditure was done.
4.1 He has drawn our attention to the provisions of Section 57(iii) of the Income Tax Act, which reads as under:
'(iii) any other expenditure (not being in the nature of capital expenditure laid out or expended wholly and exclusively for the purpose of making or earning such income.' 4.2 In support of his contention, he relied upon the decision of the Karnataka High Court in the case of Commissioner of Income Tax vs. Sridev Enterprises, reported in 1922 ITR165 (sic 192 ITR
165).
4.3 He also relied upon the decision of the Apex Court in the case of Commissioner of Income Tax vs. Excel Industries Ltd. reported in 358 ITR 295."
Similarly, the case of the assessee is also supported by several cases, namely CIT vs. Sridev Enterprises [192 ITR 165 (Karn)], Escorts Ltd. vs. ACIT [104 ITD 427 (Del)], Malwa Cotton Spg. Mills vs. ACIT [89 ITD 65 (TM) (Chd)], ITO vs. J.M.P. Enterprises [101 ITD 324 (SMC) (Asr)] and other decisions referred to above wherein the common ratio is that once an expense is allowed in the earlier year some cannot be disallowed in the subsequent year unless there is a change of facts during the year vis-a-vis earlier years. Therefore after considering the facts of the case in the light of the decisions relied upon by the learned A.R., we are of the considered opinion that interest expenditure in respect of opening balance of amount advanced is to be allowed. Accordingly we set aside the order of the CIT(A) on this issue and direct the AO to allow interest relating to advance made in earlier years.
14 ITA No. 3529/Mum/2018Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1)
12. So far as interest relating to advances made during the year are concerned, we have noticed that the learned CIT(A) has committed several factual errors in the table appended on age 49 of the appellate order . As has been pointed out by the learned A.R., `200 crores has been shown to be advance on 30.09.2011 in the table whereas the actual date was 08.20.2011 as is clear from the copy of bank statement filed on page No. 26 of the Paper Book. We further note that the said amount has been repaid on 10.10.2011 as is clear from page No. 27 of the Paper Book. Similarly the amount of `125 crores on 23.01.2012 is a contra entry as is clear from page No. 28 of the Paper Book and not a transaction of advance payment as observed by the learned CIT(A) in the above table. Since the assessee's own funds were only to the tune of `24.50 lakhs, which means that money advanced by the assessee has been out of the borrowings only and therefore where there is no direct nexus available, we are convinced with the arguments of the AR that interest should be allowed on proportionate basis. The case of the assessee gets support from the decision of the Mumbai Bench of the Tribunal in the case of J.F. Laboratories Ltd. (supra) wherein the Bench has held as under: -
"Held : There is no gainsaying the fact that the Tribunal, while restoring this issue to the AO felt that if the pre-operative expenses including interest on borrowed capital have been incurred directly for earning the interest income, appropriate deduction under s. 57(iii) has to be allowed. The Tribunal directed the AO to allow opportunity to the assessee and to verify as to whether the assessee has incurred any expenditure for the purposes of earning or making the income within the meaning of s. 57(iii) and if so, what is the extent of such expenditure. The Tribunal made it abundantly clear that the assessee's claim was admitted in principle. In other words, the principle of apportionment of expenditure allowable under s. 57(iii) is inherent in the order of the Tribunal. The scope of the AO in the restored matter was limited to ascertaining the quantum of expenditure which is allowable under s. 57(iii) as directed by the Tribunal. The Tribunal, while restoring the matter was well aware of the fact that all the expenses are consolidated and expenses which are allowable under s. 57(iii) have to be identified, which can be done only by apportionment on a logical and concrete basis. In such a situation, the expenditure has to be apportioned and it is well known that the principle of apportionment is normally applied by the IT Department in such cases. The AO was dutybound to verify the details filed before him to find out what portion of the expenditure is 15 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) referable to the loan on which interest income is earned, which is chargeable to tax under s. 56.-- Continental Construction Ltd. vs. CIT (1992) 101 CTR'-(SC) 386 : (1992) 195 ITR 81 (SC), U.K. (Investment) Co. (P) Ltd. vs. CIT (1994) 121 CTR (Guj) 470 : (1995) 211 ITR 511 (Guj) and India Cements Ltd. vs. CIT (1966) 60 ITR 52 (SC) relied on; Ms. Ila R. Ambani (ITA Nos. 4340 & 9341/Bom/90, dt. 30th Sept., 2004) and Srnt. Padmavati Jaiknshna vs. Addl CIT (1987) 62 CTR (SC) 14 : (1987) 166 ITR 176 (SC) distinguished; Mandideep Engineering & Packaging Industries (P) Ltd. vs. Dy. CIT (2001) 71 TTJ (Ind) 954 : (2001)77 ITD 307 (Ind) not followed."
13. We also find merit in the contentions of the assessee that interest expenditure corresponding to interest income other than interest received from Essar Oil Ltd. is to be allowed. We note that the total interest income during the year was `125.58 crores out of which interest received from Essar Oil Ltd. is `102.02 crores as observed by the learned CIT(A) on page No. 46, para 78 of the appellate order and therefore in our opinion assessee has to be allowed interest expenditure in respect of interest income other than interest received from Essar Oil Ltd. Needless to say that computation of corresponding interest expenditure has to be on proportionate basis, as observed earlier, wherever no direct nexus is available. Considering the facts in the light of the discussions given hereinabove we are restoring the issue of calculation of interest expenditure to the file of AO with the direction as contained hereinabove i.e (i) to calculate correct amount of interest in respect of advances given in earlier years,(ii) calculate the correct amount of interest pertaining to advances made during the year and (iii) to calculate interest expenditure corresponding to interest income other than interest received from Essar Oil Ltd. and allow the same. The issue is restored for the limited purpose of calculation. Ground is allowed for statistical purposes.
14. Assessee has also raised additional grounds which are reproduced as under: -
"1. The learned CIT (A) ought to have directed the Assessing Officer ("AO") to allow the interest expenditure, out of the total finance cost incurred by the appellant company, against the interest income on ICDs/debentures even where he has found that there is no direct nexus with the borrowing.16 ITA No. 3529/Mum/2018
Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1)
2. Without prejudice to the above, the learned CIT (A) ought to have directed the AO to allow the proportionate interest expenditure, out of the total finance cost incurred by the appellant company, against the interest income on ICDs/Debentures even where he has found that there is no nexus with the borrowing.
3. On the facts and circumstances of the case and in law, the learned CIT(A) ought to have directed the AO for granting IDS credit to the extent of Rs. 10,45,30,427/- u/s 199 of the Act.
4. On the facts and circumstances of the case and in law, the learned CIT(A) ought to have directed the AO to grant deduction of donation amounting to Rs. 1,00,00,000/- u/s 80G of the Act."
15. The learned A.R. at the outset submitted that the additional grounds raised above do not require any verification of facts and are coming out of the assessment records. Therefore the learned A.R. prayed that the same may kindly be admitted for adjudication. The ld AR relied on the following decisions on the admissibility of additional grounds:
i)Jute Corporation of India Ltd Vs. CIT 187 ITR 688(SC)
ii)National thermal Power Corporation of India Ltd.Vs CIT(1998) 220 ITR 383(SC)
iii) CIT Vs Prithvi Brokers and Shareholders (2012) 349 ITR 336(bom)
16. The learned D.R., on the other hand, strongly opposed admission of additional grounds on the ground that these grounds were never raised before the learned CIT(A) nor the claim was made in the return of income so far as ground Nos. 3 & 4 were concerned. The learned D.R. submitted that these grounds could be admitted only if the facts regarding these grounds were available before the AO. Accordingly the learned D.R. prayed that additional grounds may kindly be dismissed.
17. The learned A.R. rebutting the arguments of the learned D.R. submitted that since there was loss during the year, there was no occasion to claim the deduction under Section 80G of the Act in respect of donations. However, in respect of the remaining three grounds all the facts were already before the AO.
17 ITA No. 3529/Mum/2018Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) We have heard the rival submission and perused the material on record. So far as ground Nos. 1, 2 and 3 are concerned the facts are already available before the AO and emanating from the assessment records whereas qua the 4th ground which deals with deduction under Section 80G of the Act in respect of donations, we find that the same could not be claimed by the assessee as there was huge loss during the year. Considering all these facts of the case we are of the opinion that the admission of additional grounds do not require any further verification of facts and therefore we are inclined to admit the same for adjudication in the interest of fair play in view of the ratio laid down in by the Hon'ble Apex Court in Jute Corporation of India Ltd Vs. CIT and National thermal Power Corporation of India Ltd.Vs CIT (Supra)
18. So far as Additional Ground Nos. 1 & 2 are concerned we have already adjudicated the issue of interest expenditure with reference to interest expenditure on Zero Coupon Bonds amounting to `143.30 crores, restoring the matter back to the file of the AO. Needless to say that where there is no nexus, proportionate interest expenditure is to be allowed. This ground has already been decided by us in Ground No. 4(a) hereinabove. Accordingly, the grounds are restored to AO to be decided on the same lines.
19. So far as Additional Ground Nos. 3 & 4 are concerned we admit the grounds for adjudication and restore the same to the file of the AO with the direction to decide the same after verifying the facts and affording reasonable opportunity of hearing to the assessee.
20. In the result, assessee's appeal is partly allowed.
ITA No. 2797/Mum/201821. The grounds raised by the Revenue in this appeal reads as under:
"1. On the facts and in circumstances of the case and in law, the Ld. CIT(A) erred in allowing deduction for interest expenditure to the extent of Rs. 58,59,65,260/- u/s. 57(iii) of the Act, out of the total disallowance of interest of Rs. 143.30 crores made by A.O., which was based on additional evidence, in the form of bank statement, admitted by Ld. CIT(A) in violation of 18 ITA No. 3529/Mum/2018 Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1) Provisions of Rule 46A of the Income Tax Act, 1961, and without providing the A.O. an opportunity to examine the same as per Principles of Natural Justice.
2. On the facts and in circumstances of the case, the Ld. CIT (A) erred in restricting the disallowance made by A.O. u/s 14A r.w.r. 8D of the Income tax Act, 1961, to the extent of exempt income, without appreciating the fact that the Board circular 5/2014 states that Rule 8D read with section 14A of the Act provides for disallowance of the expenditure even where taxpayer in a particular year has not earned any exempt income.
3. On the facts and in circumstances of the case, the Ld. CIT (A) is not justified in restricting the upward adjustment, to the extent of exempt income, in Book Profit u/s 115JB of Income tax Act, since, the issue of restricting the disallowance made by A.O. u/s 14A r.w.r. 8D of the Income tax Act, 1961, to the extent of exempt income is already contested.
4. The Appellant prays that the order of the CIT (Appeals) on the above grounds be set aside and that of the AO be restored."
22. The issue raised in Ground No. 1 is against the order of CIT(A) allowing deduction of interest expenditure to the tune of `58,59,65,260/- under Section 57(iii) of the Act out of total disallowance of `143.30 crores made by the AO based upon the additional evidences in the form of bank statement admitted by CIT(A) in violation of Rule 46A of the I.T. Rules.
23. After hearing the rival submissions and perusing the material on record we observe that the CIT(A) has recorded a finding regarding admission of additional evidences in para 18 of page 12 of the appellate order after calling remand reports from the AO from time to time, which are discussed in detail in the appellate order. We further note that the learned CIT(A) has accepted the bank statement which is an authentic document issued by the third party. We further note that the AO has not called for any bank statement during the course of hearing and thus it was given only to the First Appellate Authority after the learned CIT(A) has specifically called for the same. Accordingly we find no prejudice caused to the Revenue by the decision of the learned CIT(A). Accordingly Grounds raised by the Revenue is dismissed.
19 ITA No. 3529/Mum/2018Imperial Consultants & Securities Ltd./DCIT, Circle - 6(3)(1)
24. Ground Nos. 2 & 3 of Revenue appeal are in respect of disallowance under Section 14A of the Act under the normal provisions of the Act as well under Section 115JB of the Act.
25. After hearing both the parties and perusing the material on record we observe that Learned CIT(A) recorded clear cut finding that the assessee has not claimed any expenditure in computation of income. Similarly, while discussing the computation of book profit under Section 115JB of the Act the learned CIT(A) at page No. 95 onwards has given a finding that the assessee has already disallowed expenditure under Section 14A of the Act on which the learned AO has failed to give any contrary findings. Under these facts and circumstances, we are not inclined to interfere in the order of the CIT(A) and accordingly the grounds raised by the Revenue are dismissed.
26. In the result, appeal of the Revenue is dismissed.
27. In the nutshell, the appeal filed by the assessee is partly allowed for statistical purpose and the appeal of the Revenue is dismissed.
Order pronounced in the open court on 17.12.2019.
Sd/- Sd/-
(A.D. Jain) (Rajesh Kumar)
Vice President Accountant Member
Mumbai, Dated: 17.12.2019
Copy to:
1. The Appellant
2. The Respondent
3. The CIT(A) -12, Mumbai
4. The Pr.CIT - 6, Mumbai
5. The DR, "C" Bench, ITAT, Mumbai
By Order
//True Copy//
Assistant Registrar
ITAT, Mumbai Benches, Mumbai
n.p.