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 4, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Visa Holdings Pvt. Ltd. (Now ... vs Acit - 5(3), Mumbai on 15 December, 2017

              IN THE INCOME TAX APPELLATE TRIBUNAL
                           "H" BENCH, MUMBAI
          BEFORE SHRI SAKTIJIT DEY, JUDICIAL MEMBER AND
              SHRI N.K. PRADHAN , ACCOUNTANT MEMBER




                          ITA No.5081/Mum/2016
                        (Assessment Year :2008-09)


M/s. Visa Holdings Pvt. Ltd.,
(Now Amalgamated with Lucid Colloids
Ltd.,)
401A, Navbharat Estates,
                                                         ................ Appellant
Zakaria Bunder Road,
Sewree (W)
Mumbai - 400 015
PAN: AAACV1446Q

                                       v/s

ACIT - 5(3),
AayakarBhavan
                                                       ................ Respondent
M.K.Road,
Mumbai - 400 020

          Appellantby        :   ShriMadhur Agarwal & Shri Hitesh
                                       Trivedi

                Respondent by      :    Shri C. Omi Ningshen


Date of Hearing - 11/12/2017                   Date of Order - 15.12.2017


                                 ORDER

PERSAKTIJIT DEY, J.M.

1. Captioned appeal by the assessee is directed against the order dated 14/09/2010 of ld. Commissioner of Income Tax Appeals-9, Mumbai for the A.Y.2007-08.

2

ITA no.5081/Mum/2016 M/s. Visa Holdings Pvt. Ltd.,

2. In ground no.1, assessee has challenged excess disallowance made by the Assessing Officer under section.14A of the Income Tax Act r.w.r.8D and sustained by the Commissioner (Appeals).

3. Briefly the facts are, the assessee a Domestic Company is engaged in trading of commodities as well as freight broking.For the assessment year under dispute assessee filed its return of income on 29/08/2008 declaring nil income. During the assessment proceeding the Assessing Officer noticed that in the relevant previous year the assessee has earned exempt income by way of dividend amounting to Rs.58,00,838/-. Accordingly, the Assessing Officer being of the view that part of the expenditure debited to the Profit and Loss Account is attributable to earning of exempt income apportioned an amount of Rs.8,19,095/- and made disallowance of the said amount under section.14A of the Act r.w.r. 8D of the Rules. Assessee challenged the disallowance before the First Appellate Authority and being unsuccessful there, agitated the issue before the Tribunal. The Tribunal while deciding the issue in ITA no.6239/Mum/2011 dated 10/08/2012 being of the view that the Assessing Officer has rejected the claim of the assessee regarding incurring of expenditure for earning exempt income without recording satisfaction restored the issue back to the Assessing Officer with a direction to pass a speaking 3 ITA no.5081/Mum/2016 M/s. Visa Holdings Pvt. Ltd., order considering the submissions of the assessee and specifically with regard to applicability of provisions of Rule 8D (ii) and (iii). After the issue was restored back by the Tribunal, the Assessing Officer issued a notice calling upon the assessee to justify its claim of disallowance made under section.14A.

4. In response, the assessee submitted its reply before the Assessing Officer on 23/08/2013 explaining in detail the basis of disallowance made by it under section.14A r.w.r.8D amounting to Rs.3,06,961/-. However, the Assessing Officer rejecting the submissions of the assessee proceeded to quantify the disallowance under section.14A r.w.r.8D at Rs.8,62,978/-. Though, the assessee challenged the disallowance before the First Appellate Authority, however, it did not meet with any success.

5. The ld. Authorized Representative submitted, in the original assessment order, the Assessing Officer while making the disallowance under section.14A had not recorded satisfaction with regard to correctness of assessee's claim. For that reason alone, the Tribunal while deciding assessee's appeal restored the issue back to the Assessing Officer with a specific direction to consider assessee's explanations/submissions and express with reasons why the 4 ITA no.5081/Mum/2016 M/s. Visa Holdings Pvt. Ltd., computation made by the assessee is not factually and legally correct? He submitted, in the fresh assessment, the Assessing Officer rejected the claim of the assessee without recording any satisfaction regarding the correctness of the quantification of disallowance made by the assessee under section.14A r.w.r. 8D.

6. He submitted, the Assessing Officer did not carry out the directions of the Tribunal, hence, the disallowance made by him should be deleted. Without prejudice to the aforesaid submissions, the ld. Authorized Representative submitted, out of total dividend income of Rs.58,00,838/-, dividend of Rs.55,71,002/- was earned from its group company Lucid Colloids Ltd., and the balance dividend of Rs.2,39,839/- was earned from 13 other companies. He submitted, the investment made in the group entity being a strategic investment should not be considered for making disallowance u/s.14A. Further, it was submitted, in the relevant previous year, though, the assessee has incurred interest expenditure of Rs.5,34,837/-, however, it has offered interest income from fixed deposits amounting to Rs.16,19,347/- and after netting off of interest expenditure against interest income, there is no interest expenditure remaining to be disallowed. In support of his contention that interest expenditure has 5 ITA no.5081/Mum/2016 M/s. Visa Holdings Pvt. Ltd., to be netted off against interest income he relied upon the decision of Gujarat High Court in case of Commissioner of Income Tax v/s Nirma Credit &Capital (P) Ltd., (2017) 85 Taxmann.com 72.

6. The learned Departmental Representative submitted, the Assessing Officer having considered the submissions of the assessee has recorded satisfaction with regard to unacceptability of assessee's claim, therefore, it cannot be said that the Assessing Officer has not recorded any satisfaction. He submitted, after introduction of Rule 8D, the Assessing Officer has to compute the disallowance in terms of the said rule and the Assessing Officer having done so, no fault can be found with his computation.

8. We have heard rival contentions and perused the material on record. The first issue which requires to be addressed is, whether the Assessing Officer has complied with the directions of the Tribunal in ITA.No.629/Mum/2011 dated 10/08/2012. Notably, the Tribunal while disposing the appeal of the assessee having found that the Assessing Officer before making disallowance under section.14A r.w.r. 8D has not recorded his satisfaction with regard to correctness of assessee's claim of expenditure relatable to earning of exempt income has restored the issue to the Assessing Officer for fresh adjudication. While doing so, the Tribunal has recorded that the Assessing Officer has not 6 ITA no.5081/Mum/2016 M/s. Visa Holdings Pvt. Ltd., assigned any reasons why the computation of disallowance under section.14A made by the assessee was factually and legally incorrect. The Tribunal also observed that the Assessing Officer has not considered assessee's submissions with regard to interest expenditure. Therefore, the Tribunal specifically directed the Assessing Officer to examine assessee's submissions with regard to disallowance to be made under rule 8D(ii) and (iii). It is evident, during the fresh assessment proceedings, the assessee had submitted a detailed explanation on 23/08/2013 wherein he has quantified the disallowance under section.14A at Rs.3,06,961/- comprising of direct expenditure under rule 8D(2)(i) and administrative expenditure under rule 8D(2)(iii). The assessee has also provided the reasoning for making such disallowance. On perusal of the impugned assessment order it is evident that the Assessing Officer except making some general observations has not recorded any satisfaction to demonstrate that the claim of the assessee is legally and factually incorrect. Further, though, the Assessing Officer has accepted that the assessee was having common pool of fund, still he has proceeded to make disallowance of interest expenditure under Rule 8D(2)(ii) amounting to Rs.3,63,714/-. Further, assessee's claim with regard to incurring of administrative expenditure under Rule 8D(2)(iii) has not at all been 7 ITA no.5081/Mum/2016 M/s. Visa Holdings Pvt. Ltd., dealt with by the Assessing Officer. Thus, it is very much clear, the Assessing Officer has not at all complied with the directions of the Tribunal while repeating the disallowance made by him earlier.

9. Unfortunately, learned First Appellate Authority has failed to take cognizance of the aforesaid aspect and has sustained the addition. Further, the assessee's claim that after netting off of interest expenditure against interest income there is no interest expenditure remains to be disallowed has not at all been considered.

10. We also find merit in the contention of the assessee that major part of the investment giving rise to dividend income is in the nature of strategic investment, therefore, has to be excluded from the purview of rule 8D. Therefore, considering the overall facts and circumstances of the case we are of the view that the Assessing Officer having not complied with the directions of the Tribunal by recording valid satisfaction with regard to correctness of assessee's claim of disallowance under section.14A r.w.r. 8D, the disallowance made by him cannot be sustained. Accordingly, we direct the Assessing Officer to restrict the disallowance to Rs. 3,06,961/- as computed by the assessee. Ground raised is allowed.

8

ITA no.5081/Mum/2016 M/s. Visa Holdings Pvt. Ltd.,

11. In Ground no.2, assessee has challenged the initiation of penalty proceeding under section.271(1)(c) of the Act. In our view, at this stage, the ground raised by the assessee is premature, hence, does not require adjudication.

12. Ground no.3,4,& 5 being of general nature do not require specific adjudication

13. In the result, appeal of the assessee is partly allowed.

Order pronounced in the open Court on 15.12.2017 Sd/- Sd/-

           Sd/-                                           Sd/-
      N.K. PRADHAN                                    SAKTIJIT DEY
   ACCOUNTANT MEMBER                                JUDICIAL MEMBER

MUMBAI,       DATED: 15.12.2017

Copy of the order forwarded to:

(1)    The Assessee;
(2)    The Revenue;
(3)    The CIT(A);
(4)    The CIT, Mumbai City concerned;
(5)    The DR, ITAT, Mumbai;
(6)    Guard file.
                                                  True Copy
                                                  By Order
Karuna
Sr. Private Secretary


                                            (Dy./Asstt.Registrar)
                                               ITAT, Mumbai