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 8, Cited by 1]

Income Tax Appellate Tribunal - Cuttack

M/S. Haridaspur Paradip Railway ... vs Dcit, Corporate Circle- 1(1), ... on 12 October, 2020

          आयकर अपीऱीय अधिकरण, कटक न्यायपीठ,कटक
  IN THE INCOME TAX APPELLATE TRIBUNAL CUTTACK BENCH CUTTACK

      BEFORE SHRI C.M. GARG, JM & SHRI L.P. SAHU, AM
              आयकर अपीऱ सं./ITA No.383/CTK/2019
            (नििाारण वषा / Assessment Year :2014-2015)
M/s Haridaspur Paradip Railway Vs.            DCIT, Corporate Circle-1(1),
Company Limited,                              Bhubaneswar
J/7, Pal Heights, Jayadev Vihar,
Bhubaneswar-751013
PAN No. : AABCH 9319 R

(अऩीलाथी /Appellant)                     ..    (प्रत्यथी / Respondent)

ननधाारिती की ओर से /Assessee by         :     Shri Ved Jain, AR

िाजस्व की ओर से /Revenue by             :     Shri M.K.Gautam, CIT DR

सुनवाई की तािीख / Date of Hearing                    :   09/10/2020

घोषणा की तािीख/Date of Pronouncement                 :    12/10/2020

                                आदे श / O R D E R
Per L.P.Sahu, AM:

This is an appeal filed by the assessee against the order dated 24.09.2019, passed by the CIT(A)-1, Bhubaneswar for the assessment year 2014-2015, on the following grounds of appeal :-

1. That the order of the Ld. AO is illegal, arbitrary contrary to evidence on record and without application of mind and for that matter the said order is liable to be quashed and/or annulled.
2. That on the facts of circumstances of the case, the Ld. AO has erred in treating interest on FDR and Flexi deposit amounting to Rs.3,27,79,005/- as revenue receipt and made addition although the said interest is inextricably linked to the project and is purely a capital receipt and hence the aforesaid addition is liable to be deleted.
3. That the Ld. AO has erred both in law and facts by treating capital receipt as revenue.
5. That the appellant craves leave to add or to amend the above grounds of appeal before or at the time of hearing of the appeal.
6. For these and among other grounds to be urged at the time of hearing, adequate relief as may be deemed fit be granted in the matter.
2 ITA No.383/CTK/2019
2. Brief facts of the case are that the assessee is a public limited company filed its return of income on 27.09.2014 declaring total income of Rs.Nil and deemed total income u/s.115JB of Rs.1,77,57,799/-. The company was incorporated in order to execute the project of construction of new railway line between Haridaspur and Paradip in Odisha on Built On Operate & Transfer Mode (BOOT). The case was selected for scrutiny and statutory notices were issued to the assessee.
3. The main issue we have to decide in this case is as to whether the interest received by the assessee on fixed deposit during construction period is income from other sources or capital receipt. The AO has treated it as an income from other sources, whereas the assessee has claimed it as a capital receipt and has not offered for taxation. The AO after considering the submissions of the assessee and relying on the judgment of the Hon'ble Supreme Court in the case of Tuticorin alkali Chemicals & Fertilisers Ltd. and other judgments as cited in the assessment order, has treated it as an income from other sources. In appeal, the CIT(A) has also confirmed the action of AO.
4. Ld. AR has reiterated the submissions made before the lower authorities and he has also relied on number cases and filed his written submissions :-
• This issue is squarely covered by the decision of the Hon'ble Cuttack Tribunal in the case of DCIT v. M/s Radhikapur (West) Coal and Mining 3 ITA No.383/CTK/2019 Pvt. Ltd., I.T.A. Nos.396/397CTK/2018, dated 21.10.2019. Wherein the Hon'ble Tribunal, after relying on the order of Delhi High Court in the case of Indian Oil Panipat Power Consortium Ltd. 315 ITR 255, held that interest earned on funds primarily brought for infusion in the business activity could not be termed as income from other sources.
• Further, the Hon'ble Karnataka High Court on a similar issue in the case of PCIT v. M/s Banknote Paper Mill India Pvt. Ltd. in ITA 690/2017 held that this issue is ex facie covered by the decision of the jurisdictional High Courts or even the Hon'ble Supreme Court of India. Thus, no substantial question of law arises in the present case and the Appeal filed by the Revenue is without merit and liable to be dismissed.
• The Hon'ble Karnataka HC in the above case has relied on the order of the Tribunal. Wherein, the Tribunal held that the interest income earned by the Assessee Company on bank deposits made out of share capital received by it from the Reserve Bank of India could not be taxed as "Income from Other Sources" as the said interest income was earned prior to commencement of operations of the company during the construction period.
Brief facts of the case • The assessee is a Joint Venture Company of-
- Rail Vikas Nigam Limited;
- Government of Orissa
- Paradip Port Trust,
- Rungta Mines Ltd;
- Essel Mining & Industrial Ltd.
- Jindal Steel & Power Ltd;
• The assessee was incorporated as a Special Purpose Vehicle (SPV) by the Joint Venture Partners to complete the project, i.e. construction of a New Railway Line between Haridaspur to Paradeep in Orissa. Copy of MOU entered between the joint venture partners is enclosed at PB Pg. 3- 12 (Relevant Pg. 5) • That, it has been provided in the MOU that the Joint Venture Partners will provide funds via Equity Participation to the assessee company to complete the cost of the project. PB Pg. 6.

• Accordingly, the assessee company issued share capital to construct the Railway Line.

• Further, for construction, the assessee company has entered into a construction agreement with RVNL. Wherein, RVNL shall undertake the construction of the project (Railway Line) on behalf of the assessee company and for which the assessee company provided funds. Copy of construction agreement is at PB Pg. 13-40 (Relevant Pg. 27, Para 11 of the construction Agreement) • Moreover, as per construction agreement, if any expenditure incurs out of the funds of RVNL, then RVNL shall charge interest at the Average Prime Lending Rate on the amount so expended. (Relevant Pg. 28, Para 11.5 of the construction Agreement) • That, on a regular basis, the assessee made advances to RVNL to enable it to execute the construction work. Furthermore, on such 4 ITA No.383/CTK/2019 advances, the assessee company received interest which was later adjusted by the assessee against the dues of RVNL from their bills. • Further, the small amount of money so raised by the assessee is parked by in various banks in the form of term deposit to earn interest in order to meet day to day cost of the project.

• That, the interest income mentioned above is utilized to meet the expenses of the project, and it is inextricably linked with the process of construction of Railway Line. Accordingly, the assessee treated the said income as a capital receipt.

• That, the assessee filed its return of income for AY 2014-15 on 27.09.2014, declaring nil income. Copy of Acknowledgement of ROI along with the Computation of Income is at PB Pg. 1-2. • That, the case was selected for scrutiny assessment and notice u/s 143(2) & 142(1) of the Act, were issued to the assessee. The Ld. AO asked the assessee to explain why the interest on mobilization advances and Fixed Deposit should not be treated as income from other sources instead of a capital receipt.

• That, in compliance with the same, the assessee produced the books of accounts and other relevant documents. Moreover, assessee explained that Mobilization advance and Interest of FD are inextricably linked with the setting up of the Railway Line. Therefore, the same should not be treated as Income from Other Sources, and accordingly, it must be viewed as capital receipt going to reduce the cost of construction. Copy of reply submitted by the assessee is at PB Pg. 41-44 • Subsequently, AO completed the assessment assessing the total income at Rs. 3,89,83,258/- and its passed order u/s 143(3) of the Act, dated 28.12.2016 making the following addition-

     Sr. No. Particulars                                Amount
                                                        (Rs.)
      1.       Interest on FDR and Flexi Deposit        3,27,79,005
      2.       Interest on Mobilization advance         62,04,253/-

• That, the additions mentioned above were made on the ground that assessee has not commenced its business operation and therefore, the interest earned by it is taxable under the head' Income from Other Sources'. AO also relied on the decision of Tuticorin Alkali Chemical and Fertilizers Ltd. v. CIT. (Relevant findings of AO are at Page 11, Para 5 of AO's order) • Aggrieved by the above additions, the assessee preferred an appeal before the CIT (A). The Id. CIT (A) deleted the addition of interest received on Mobilization advance relying on the order passed by the Tribunal (ITA No. 83/CTK/2016), dated 09.10.2017 in the assessee's own case for the AY 2010-11. Copy of ITAT order is placed at PB Pg. 45- 49 • However, the CIT (A) confirmed the addition of Interest on FDR and Flexi Deposit relying on the decision of Tuticorin Alkali Chemical and Fertilizers Ltd. (Relevant findings of CIT (A) are at Para 4.2, Pg. 11) • Challenging the order of CIT (A), the assessee in appeal before your Honors.

5 ITA No.383/CTK/2019

Our Submissions:

• It is submitted that in the present case, the assessee being a Joint Venture Company of-
- Rail Vikas Nigam Limited;
- Government of Orissa
- Paradip Port Trust,
- Rungta Mines Ltd;
- Essel Mining & Industrial Ltd.
- Jindal Steel & Power Ltd;
is incorporated as a Special Purpose Vehicle (SPV) particularly to construct a New Railway Line between Haridaspur to Paradeep in Orissa.
• Further, for the purpose of construction, the assessee company entered into a construction agreement with RVNL. Wherein, RVNL shall undertake the construction of the project (Railway Line) on behalf of the assessee company. Moreover, the funds required for construction shall be arranged by the assessee company. Copy of construction agreement is at PB Pg. 13-40 (Relevant PB Pg. 27, Para 11 of the construction Agreement) • It may also be noted that, as per the construction agreement, RVNL shall charge interest at the Average Prime Lending Rate, if any expenditure is incurred out of its own funds. (Relevant PB Pg. 28, Para 11.5 of the construction Agreement). Thus, the whole cost of the project is to be financed by the assessee company • Accordingly, the assessee company issued share capital which is unquestionably utilized for construction of Railway Line. Further, small amount of funds are also parked in various banks in the form of term deposit on which assessee received interest which is also expended to meet day to day cost of the project.

• It is pertinent to note that there is no allegation of AO or CIT (A) that the share capital of the assessee company was being used for any other purpose other than the construction of Railway Line. • It is submitted that since the assessee company is incorporated only for construction of Railway Line, therefore it is not free to utilize the funds for any purpose except for Railway Project. Moreover, there is no allegation of AO regarding the utilization of funds for any other purpose, and lastly, the interest income from FD was earned in a period before the commencement of business; therefore, the said receipt is a capital receipt.

• The Id. CIT (A) has misconstrued the ratio of the Judgment of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals and held that the income earned by the assessee is not a capital receipt. • It may kindly be noted that the Hon'ble Delhi HC has interpreted the aforesaid judgement of Apex Court in the case of Indian Oil Panipat Power Consortium Ltd v. ITO. [2009] 315 ITR 255.

• Further, the Hon'ble High Court in the said case considered another Judgement of Supreme Court in Bokaro Steel Ltd. Wherein the Supreme Court held that "if income is earned, whether by way of Interest or in any other manner on funds which are otherwise "inextricably linked" to the setting up of the plant, such income is required to be capitalized to be set off against pre-operative expenses."

6 ITA No.383/CTK/2019

• Finally, the Delhi High Court after analyzing the ratio in the case of Tuticorin Alkali Chemicals and Bokaro Steel Ltd simultaneously, held that the interest earned on funds primarily brought for infusion in the business could not have been classified as income from other sources- Relevant para of Judgment are reproduced hereunder:

It is clear upon a perusal of the facts as found by the authorities below that the funds in the form of share capital were infused for a specific purpose of acquiring land and the development of infrastructure. Therefore, the interest earned on funds primarily brought for infusion in the business could not have been classified as income from other sources. Since the income was earned in a period prior to commencement of business it was in the nature of capital receipt and hence was required to be set off against pre-operative expenses. In the case of Tuticorin Alkali Chemicals (supra) it was found by the authorities that the funds available with the assessee in that case were "surplus" and, therefore, the Supreme Court held that the interest earned on surplus funds would have to be treated as "income from other sources". On the other hand in Bokaro Steel Ltd (supra) where the assessee had earned interest on advance paid to contractors during pre- commencement period was found to be "inextricably linked" to the setting up of the plant of the assessee and hence was held to be a capital receipt which was permitted to be set off against pre-operative expenses.
• Thus, applying the aforesaid Judgment of Delhi High Court in the facts of the present case, it can be appreciated that here also interest income is earned on funds which are "inextricably linked" to the setting up of the Rail Line. Therefore, such income is required to be capitalized to be set off against pre-operative expenses.
It may also be noted that the above Judgement of Delhi High Court has been followed by the Coordinate Bench of ITAT Cuttack in the following cases.
The Hon'ble ITAT Cuttack, on similar facts after considering the decision of Apex Court in the case of Tuticorin Alkali Chemical and Fertilizers Ltd. v. CIT,
a) DCIT v. M/s Radhikapur (West) Coal and Mining Pvt. Ltd., I.T.A. Nos.396/397CTK/2018, dated 21.10.2019 From the above observations of the CIT(A), we find that CIT(A) while dealing with the issue has observed that in the case of Indian Oil Panipat Power Consortium Ltd. v. ITO 315 ITR 255, the Hon'ble High Court held that the interest earned on FDs was capital receipt liable to be set off against pre-operative expenses, and could not be taxed as income from other sources. In their Judgment, the Hon'ble Delhi High Court has considered a host of decisions of various courts on the issue including the decisions of the Hon'ble Supreme Court in the cases of Tuticorin Alkali Chemicals & Fertilizers Ltd. and Bokaro Steel Ltd. The case of the assessee appears to be squarely covered by the decision of the Hon'ble Delhi High Court in the case of Indian Oil Panipat Power Consortium Ltd.
b) MJSJ Coal Limited v. ITO, I.T.A. NOS.429/CTK/2016, 68/CTK/2017 And 107/CTK/2018, dated 31.08.2018.
7 ITA No.383/CTK/2019

Para 12 the interest earned on funds primarily brought for infusion in the business activity cannot be termed as income from other sources, whereas the interest income on bank deposits earned by the assessee company to commencement of its business is in the nature of capital receipt and accordingly be set off against pre-operative expenses. We considering the judicial precedence and the facts and circumstances of the present case, are of the substantive opinion that if the assessee company receives any amount which is inextricably linked with the process of setting up its plant and machinery, such receipts will go to reduce the cost of its assets. Hence such receipts are capital in nature and cannot be taxed as income under income from other sources. The assessee company was formed to set up a mining project and the process of setting up was got delayed and deposits of share capital amount received from the share applicants with the bank in the form of fixed deposits for short term, is to be considered as inextricably linked with the process of setting of its plant and machinery. Accordingly, we hold that the interest earned by the assessee should not be treated as income from other sources and we allow the grounds of appeal of the assessee. Therefore, the appeal of the assessee for assessment year 2011-2012 is allowed.

c) POSCO INDIA PVT. LTD VERSUS, DCIT ITA Nos. 186 and 460/CTK/2011, 461/CTK/2011 and held as under:

Para 5 In the instant case, it was clear upon a perusal of the facts as found by the authorities below that the funds in the form of share capital were infused for a specific purpose of acquiring land and the development of infrastructure. Therefore, the interest earned on funds primarily brought for infusion in the business could not have been classified as 'income from other sources Since the income was earned in a period prior to commencement of business, it was in the nature of capital receipt and, hence, was required to he set off against pre- operative expenses.
d) ACIT, v. M/S. POSCO INDIA PVT LTD. AND VICE-VERSA ITA No.155 & 122/CTK/2017, C.O.No.07 And 08/CTK/2017 the interest on fixed deposits are not taxable under income from other sources and, accordingly, we uphold the findings of the CIT (A) and dismiss the ground of appeal taken by the revenue for both the assessment years.
e) M/S. KALINGA COAL MINING PVT. LTD., VERSUS ACIT ITA No. 123 and 279/CTK/2010 The learned Counsel has been able to establish that there was no surplus insofar as it was the share capital received as application money pending allotment which was poured in for the purchase/acguisition of land which would entitle the assessee to commence business of excavating coal in accordance with the Rules and Regulations governed by the State undertakings namely, IDCO and OMC. We have perused the correspondences lying with the assessee to clarify the stand taken for 8 ITA No.383/CTK/2019 the purpose of starting business which reguired the assessee to park funds in the bank simultaneously incurring pre-operative expenses to the magnitude of Rs.51 Crores and ?66 Crores. This clearly indicates that there was no surplus available with the assessee for earning interest as income from other sources.

• Further reliance has been placed on the following decisions wherein the decision of Indian Oil Panipat Power Consortium Ltd v. ITO has been followed :

♦ Bongaigaon Refinery and Petrochemicals ltd. v. CIT 251ITR 329 (SC); ♦ NTPC Sail Power co. Pvt. Ltd. v. CIT in ITA No. 1238/2011 (DELHI HC);

♦ PCIT v. M/S. NTPC Tamil Nadu Energy Co. Ltd., ITA 233/2018 & CM APPL.7162/2018, ITA 234/2018 & CM APPL.7163/2018; ♦ Solarfield Energy Pvt. Ltd. v. ITO, ITA No. 5189/Mum/2016; ♦ BTW-Atlanta Transformers India Pvt. Ltd. v. ACIT, ITA Nos. 1642 & 1643/Ahd/2018;

ITO, v. CMDC ICPL Coal Ltd, ITA No. 271/RPR/2014; ♦ M/s Saville Hospital & Research Centre PVT. Ltd. v. ITO ITA No. 491/JP/2018 • It may also be noted that recently the Hon'ble Supreme Court in the case of NATIONAL CO-OPERATIVE DEVELOPMENT CORPORATION v. CIT in CIVIL APPEAL NOS. 5105-5107 OF 2009, dated 11.09.2020 held that interest income generated on the idle funds which is applied in the business of the assessee company is to be treated as a business income thus, fall under the head of 'Profits and Gains of Business or Profession and not under Income from Other Sources. Relevant findings of the order are as under:

23. We are in agreement with this view taken by the High Court, as the only business of the appellant-Corporation is to receive funds and then to advance them as loans or grants. The interest income arose on account of the fund so received and it may not have been utilised for a certain period of time, being put in fixed deposits so that the amount does not lie idle. That the income generated was again applied to the disbursement of grants and loans. The income generated from interest is necessarily interlinked to the business of the appellant-Corporation and would, thus, fall under the head of 'profits and gains of business or profession'. There would, therefore, be no requirement of taking recourse to Section 56 of the IT Act for taxing the interest income under this residuary clause as income from other sources. In our view, to decide the question as to whether a particular source of income is business income, one would have to look to the notions of what is the business activity. The activity from which the income is derived must have a set purpose. The business activity of the appellant-Corporation is really that of an intermediary to lend money or give grants. Thus, the generation of interest income in support of this only business (not even primary) for a period of time when the funds are lying idle, and utilised for the same purpose would ultimately be taxable as business income.
9 ITA No.383/CTK/2019

• Thus, in the view of above submission and judicial pronouncements, it is submitted that the interest earned on FDR & Flexi deposits should reduce the cost of its assets since these are the receipts of capital nature and could not be taxed as income from other sources^ • Thus, in the light of the above, it is submitted that the addition made by the Ld. AO and sustained by the CIT (A) holding that interest earned on FDR & Flexi deposits is of revenue nature, is bad in law and therefore may kindly be deleted."

Apart from the above, he has also filed copy of fixed deposit receipts containing pages No.1 to 8 and copy of balance sheet containing page No.9 to 11, which all are placed on record. He has also filed paper book containing pages 54 and submitted that the case is covered in assessee's own case for the assessment year 2010-2011, order dated 2009-2010, therefore, the assessee has rightly claimed it as a capital receipt.

5. On the other hand, ld. DR submitted that the authorities below are justified to hold that interest on fixed deposit is an income from other sources and case laws relied on by the authorities below are squarely applicable in the present case. He further submitted that the MOU was signed for construction of railway lines on 16.08.2009 and still the works are under construction and he further submitted that the assessee has received interest and how it has been utilized and it can be verified from the bank accounts of the assessee. Therefore, it need to be verified the utilization of the interest as to whether it has been utilized for the revenue purpose or for the construction of the project. He also submitted that the share application money is kept 10 ITA No.383/CTK/2019 pending for allotment at the year ending 31.03.2014. He also made analysis of the balance sheet and submitted that the huge amounts have been kept by the assessee in liquid form in the bank by way of investments as FD. Therefore, it is clear that the intention of the assessee is to earn interest on investment in fixed deposit and no advances were made to the contractor. Therefore, ld. CIT-DR requested that the matter should go back to the AO for verification.

6. After hearing both the sides and perusing the entire material available on record and the order of the authorities below, we find that the assessee has shown interest on fixed deposit of Rs.3,27,79,005/-

and further on perusal of the documents filed by the assessee in the paper book containing page Nos.1 to 11 filed on 8th October, 2020 on email that the assessee has filed copy of the fixed deposit and the balance sheet of the assessee company. On perusal of the balance sheet it was noticed that the assessee has shown share application money pending for allotment in Note No.4 of Rs.454.95 crores as on 31.03.2014 and Rs.274.95 crores on 31.03.2013, respectively. It shows that there is net increase in the above account head of Rs.180 crores and as per Note No.4.2 of the balance sheet, the company has issued 42,74,50,000 equity shares of Rs.10/- each at par on 29.05.2014 against the share application money pending allotment as on 11 ITA No.383/CTK/2019 31.03.2014 to all the applicants except POSCO Ltd. The details are as under :-

4. Share application money pending allotment (Amount inRs.) Particulars As at 31st As at 31st March, 2014 March, 2013
(a) Rungta Mines Ltd. 300,000,000 300,000,000
(b) Essel Mining and Industries Ltd. . 299,750,000 299,750,000
(c) Paradip Port Trust 510,000,000 275,000,000
(d) MSPL Ltd.. 150,000,000 150,000,000
(e) Jlndal Steels & Power Ltd. 50,000,000 50,000,000
(f) steel Authority of India Ltd. 50,000,000 50,000,000
(g) POSCO Ltd, 275,000,000 275,000,000
(h) IDCO 18,000,000 18,000,000
(i) Rail Vikas Nlgam Ltd, 1,639,750,000 1,331,750,000
(j) Govt Or Odlsha 450,000,000 -
      (k) Orissa Mining Corporation                    747,000,000
                                                       4.549,500,000       2,749,500,000



      Number of Share proposed to be issued                   454,950,000       2,749,950.000
      Amount of Premium/Discount on issue                     Nil               Nil
      Period before which shares are to be issued             Refer Note 4.1    Refer Note 4.1
      Whether the company has sufficient authorized capital   Yes               Yes
      Interest accrued on amount due for refund               Nil               Nil
      Period for which pending beyond the period for          Refer Note 4.1    Refer Note 4.1
      allotment

4.1 During the year, company made a cash call of Rs.36.80 Crore from Rail Vikas Nigam Ltd. Rs.23.50 Crore from Paradip Port Trust, Rs.100 Crore from Govt. of Odisha and Rs.74.70 Crore from Orissa Mining Corporation. Out of total called amount of Rs.235 Crore, company received Rs.180 Crore during the year. Rs.55 Crore from Govt. of Odisha was not received during the year.

4.2 Subsequent to Balance Sheet date on 29.05.2014, the company has issued 42,74,50,000 equity shares of Rs.10/- each at par against the share application money pending allotment as on 31.03.2014 to all the applicants, except POSCO Ltd. (at 4(g) above) due to non-fulfillment of certain conditions by them.

7. From the above it is clear that the assessee company is a public limited company and the share application money was kept pending for allotment for a long time. In this regard, we specifically asked questions to the ld. AR of the assessee on the following certain points which are as under :-

i) Date of receipt of share application money & allotment to shareholders.
12 ITA No.383/CTK/2019
ii) whether the company has followed the relevant rules/provisions of the Companies Act in this regard.
iii) if the shares have not been allotted within 60 days from the date of receipts then the discloser policy in the balance sheet, whether it should be treated as current liability or otherwise and treatment in the books of account of the company.
iv) use of share application money during pendency for allotment.
v) applicability of company deposit rules and its classification in the balance sheet & utilization of interest or interest on such deposit and taxability as per the Income Tax Act, 1961.
vi) the fixed deposit is a short term fixed deposit or long term fixed deposit and/or auto renewal system in the bank and after maturity the utilization of the interest.

Ld. AR of the assessee could reply only the date of allotment of shares as per balance sheet note No.4.2, which is 29.05.2014 and the rest were remained unanswered. Therefore, the ld. AR submitted that let the AO may examine the above questions which are unanswered.

8. Considering the submissions of both the sides and with the consent of both the parties for sending back to the file of AO for the examination of above questions for deciding the issue raised as aboveafresh, we remit the matter back to the file of AO for fresh adjudication in the light of the above questions and taxability of interest income as per Income Tax Act, 1961. The AO is directed to decide the case after detail examinations and documents produced by the assessee after considering the relevant rules and regulations as per 13 ITA No.383/CTK/2019 the law. The assessee is also directed to avoid any unnecessary adjournment and cooperate with the AO for early disposal of the case.

9. In the result, the appeal of the assessee is allowed for statistical purposes.

Order pronounced in the open court on 12/10/ 2020.

                  Sd/-                                              Sd/-
              (C.M.GARG)                                        (L.P.SAHU)
     न्यानयक सदस्य / JUDICIAL MEMBER                  ऱेखा सदस्य / ACCOUNTANT MEMBER

कटक Cuttack; ददनाांक Dated 12/10/2020
Prakash Kumar Mishra, Sr.P.S.

आदे श की प्रनिलऱपप अग्रेपषि/Copy of the Order forwarded to :

1. अऩीलाथी / The Appellant-

M/s Haridaspur Paradip Railway Company Limited, J/7, Pal Heights, Jayadev Vihar, Bhubaneswar-751013

2. प्रत्यथी / The Respondent-

DCIT, Corporate Circle-1(1), Bhubaneswar

3. आयकि आयक् ु त(अऩील) / The CIT(A),

4. आयकि आयुक्त / CIT

5. ववभागीय प्रनतननधध, आयकि अऩीलीय अधधकिण, कटक / DR, ITAT, Cuttack

6. गार्ा पाईल / Guard file.

सत्यावऩत प्रनत //True Copy// आदे शािुसार/ BY ORDER, (Senior Private Secretary) आयकर अपीऱीय अधिकरण, कटक/ITAT, Cuttack