Income Tax Appellate Tribunal - Mumbai
Internaitional Clothing Industries ... vs Assessee
IN THE INCOME TAX APPELLATE TRIBUNAL
MUMBAI 'I' BENCH
BEFORE SHRI D.K.AGARWAL, JUDICIAL MEMBER &
SHRI T.R.SOOD, ACCOUNTANT MEMBER
I.T.A.NO.5923/Mum/2009 - A.Y 2006-07
International Clothing Inds. Ltd., Vs. Dy. Commissioner of Income Tax,
Shirt House, Circle 9 (2),
87, Govt. Industrial Estate, Mumbai.
Kandivali (West),
Mumbai 400 067.
PAN: AAACI 0333 B
(Appellant) (Respondent)
Appellant by : Shri Vimal Punmiya.
Respondent by : Shri Sanjeev Dutt.
ORDER
Per T.R.SOOD, AM:
In this appeal, assessee has raised the following ground:
"1. On the facts & in the circumstances of the case and in law, the CIT[Appeal] erred in confirming the addition of the Sundry Creditors of `.3,04,98,763/- u/s.41[1]. Your Appellant pray that the addition be deleted."
2. After hearing both the parties, we find that during assessment proceedings AO noticed from the balance-sheet that a sum of Rs.3,04,98,753/- was being shown under the head 'current liability' in the names of various sundry creditors. The assessee was asked to furnish the details which were, accordingly, furnished. The AO noticed that the assessee had legal disputes with many creditors for which some documentary evidence was also available. It was further noticed that all these credits were outstanding for more than three years. Since the credits were outstanding for more than three years, and there were disputes also AO was of the view that liability in respect of these 2 creditors has ceased and accordingly he subjected this amount to income of the assessee u/s.41[1].
3. Before the CIT(A), it was mainly submitted that there was no intention not to pay these creditors and disputes arose because assessee had issued certain cheques which had bounced because of inadequate funds. Reliance was also placed on the decision of the Hon'ble Supreme Court in the case of CIT vs. Sugali Sugar Works Ltd. 236 ITR 528. The ld. CIT(A) after considering the rival submissions, decided the issue against the assessee. The main reason given by the ld. CIT(A) contained in the following paras:
"3.3.6 Let us what has happened in the case on the hand. The appellant admits that relevant provision to resolve the dispute is section 41[1] of the Act. Obviously it is not in dispute that the impugned sum represents outstanding liabilities and forms part of the outstanding liabilities of the goods and expenses shown in the balance sheet. Further it is not a case where such liabilities have been refunded or paid back. Thus the question to decide here is whether the appellant has derived any benefit or any benefit has accrued to it on account of cessation or remission of those liabilities in order to treat as income u/s.41[1][a]. In these circumstances there is no relevance of the case laws relied upon by the appellant which were decided in the context whether any amount was obtained in respect of loss or expenditure allowed as expenditure in earlier years. The case of the appellant concerns deriving any benefit on account of remission or cessation of a trading liability. There is no dispute that the appellant has not written back the impugned sum either in the P &L A/c or in any other manner. The appellant contends that the liabilities are existing and subsisting. It contends in contradiction to the claim of the AO that it is not in litigation with the concerned creditors and instead it states that only the loan creditors and not the trade creditors are litigating with it.
3.3.7 It is to be noted that in order to show that the liabilities have ceased to exist or remitted it is not necessary that the appellant should necessarily write them back in accounts in any manner [see CIT vs. Markanda Vanaspati Mills Limited 311 ITR 306 P&H]. It is seen that the appellant is not in litigation with the trade creditors. It is not in dispute that the liabilities were allowed as business deduction in earlier years. It is also not in dispute that the liabilities have been outstanding for more than 3 years and the creditors are barred under the Limitation Act from enforcing recovery from the appellant. The appellant does not claim that the creditors have been insisting on repayments of the 3 debts and if yes no evidence has been produced to show that. As can be seen from discussions earlier that the appellant has disbanded its business. It has disposed off not only its plant & machineries but also all inventories of raw materials and finished goods. The profit & loss account shows that it has even credited the P& L A/c with balances written off amounting to `.4792358. Further even after receipt of over charges and compensation of `.1,21,693 and `.14,86,000, respectively, as credited to the P &L A/c it has not repaid to any of the creditors. In sum for all practical purposes the operations of the appellant have ceased to exist. In these circumstances, it cannot be said that the appellant still wishes to meet its liabilities. If yes, it does not explain as to when and how. As pointed out earlier it is not necessary to show that a liability in these circumstances can remit or cease to exist only when the appellant writes back the impugned sums. For all practical purposes the liabilities does not exist as the appellant has not demonstrated that it still owes money to the creditors. The fact that the creditors have not sued the appellant for recovery, that there is no evidence that they still insist on payment by the appellant, that the appellant itself has written back substantial sum of other liability, and that the appellant has given up its business operations by disposing the income earning apparatus (plant & machinery) and all inventories show that the impugned liability has remitted or ceased to exist in the year under consideration and the benefit has accrued to the appellant by way of not paying them off. The impugned sum, therefore, represents liability which has remitted or ceased to exist during the year under consideration. It has rightly been added as income of the appellant under section 41[1]. I, therefore, confirm the action of the AO. In the result the ground is dismissed."
4. Before us, Ld.counsel of the assessee submitted that the assessee was having problems in the business and the business was running on losses and that is why assessee was not in a position to pay the creditors and the same were being carried over for more than three years. There was no dispute as such but in some cases the assessee had issued cheques which were bounced because of inadequate funds and such creditors had filed complaints against the assessee. He submitted that there was intention to pay the amounts, and in fact, in some of the cases some amounts have been paid and in this reference he referred to the copies of ledger account at pages 137 4 to 154 of the paper book wherein in many cases some payments have been made on various dates.
5. He further submitted that provisions of sec.41[1] could not be invoked because in the case before us assessee has never written off these amounts and they were never transferred to the profit & loss account. The assessee's inability to pay the creditors cannot lead to the conclusion that there was no intention to pay. He also relied on the decision of the Hon'ble Bombay High Court in the case of CIT vs. Chaste Bright Steel Ltd. 177 ITR 128 and of Hon'ble Delhi High Court in the case of CIT vs. Dalmia Finance Ltd. [I.T.A.No.833 of 2010, copy of which is filed on record].
6. On the other hand, Ld.DR submitted that assessee had closed its business and it had even disposed of its inventory and plant and machinery also. This clearly shows that the business was on the verge of closure and assessee had no intention to pay back such creditors. Moreover, no evidence was produced to show that such creditors had made any demand on the assessee even till date. He further argued that the Hon'ble Bombay High Court in the case of CIT vs. Chaste Bright Steel Ltd. [supra] has clearly held that once a debt had become time barred, then it can be said that such liability had ceased to exist and, therefore, these liabilities had ceased to exist and sec.41[1] has been attracted. He also relied on the decision of Delhi Bench of the Tribunal in the case of Distinctive Properties & Leasing Ltd. vs. ITO 1 SOT 460 and Hindustan Computers Ltd. vs. ITO 38 TTJ 222. 5
7. We have considered the rival submissions carefully and find force in the submissions of the Ld.counsel of the assessee. It is clear from the assessment order that the sum of Rs.3,094,98,753/- has been shown as outstanding as sundry creditors. Which means the same has not been written off by the assessee and is being shown as outstanding liability. We further fund that the Hon'ble Bombay High Court in the case of CIT vs. Chase Bright Steel Ltd. [supra] has discussed the issue in detail and had observed at paged 134 as under:
"To sum up, so far as this Court is concerned, the settled legal position appears to be what was stated by this Court in its judgment in J. K. Chemicals Ltd.'s case (supra). The liability of an assessee does not cease merely because the liability has become barred by limitation. The liability ceases when it has become barred by limitation and the assessee has unequivocally expressed its intention not to honour the liability even when demanded. Essentially, therefore it will always be a question of fact whether or not the assessee has expressed unequivocally his intention not to honour the liability after it has become barred by limitation. In a given set of facts, a finding either may be possible. In the instant case, the Departmental authorities have assumed that the assessee had no intention of honouring the liability on demand from the mere fact of the assessee's writing off the liability and crediting the amount to the profit and loss appropriation account. The Tribunal has held that the liability did not cease. We have to answer the question on basis of the facts found. In the circumstances, so far as this case is concerned, it will not be possible for this Court to interfere."
From the above it is clear that the liability cannot be said to have ceased merely because the same became time barred. From the copy of accounts of various creditors at pages 137 to 154 of the paper book it becomes clear that payments had been made in certain cases. It is also found that some of the amounts have been written off also e.g. in the case of Cargomar Bombay Pavt. Ltd. (Clg) amounting to `.46,871/- [pg.138], Orbit Freight & Logistics amounting to `.98,227.30 [pg.142] Tagore Sales (Button) amounting to `.16,603.30 [pg.146]. Therefore, 6 it is clear that the intention of the assessee was to pay the creditors and wherever the amount was not payable at all the same had been written off in later year. Perhaps the department could assess the same to the profit u/s.41[1] in such later year. As long as the amount is shown outstanding and the same has not been written off, it cannot be said that the liability has ceased. Therefore, we set aside the order of the ld. CIT(A) and delete the addition.
8. In the result, assessee's appeal is allowed Order pronounced in the open Court on this 28th day of January, 2011.
Sd/- Sd/-
(D.K.AGARWAL) (T.R.SOOD)
Judicial Member Accountant Member
Mumbai: 28th January, 2011.
P/-*