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 35, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Aaswa Trading & Exports Ltd.,, ... vs Assessee

         IN THE INCOME TAX APPELLATE TRIBUNAL
                  AHMEDABAD BENCH "B"

      BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER
         AND SHRI N.S.SAINI, ACCOUNTANT MEMBER

 Date of hearing: 20.05.10    Drafted on:20.05.10
                    ITA No.3481/AHD/2008
                Assessment Year : 2004-2005

Aaswa Trading &           Vs. DCIT,
Exports Ltd.                   Circle-1, Room No.7,
32, Milanpark Society,         Ground Floor, Aaykar
Jawahar Chowk,                 Bhavan, Ashram Road,
Maninagar, Ahmedabad.          Ahmedabad.
             PAN/GIR No. :    AAACA 9728 Q
      (APPELLANT)          ..        (RESPONDENT)

                Appellant by :       Shri Vartik R.Chokshi
                Respondent by:      Smt. Neeta Shah Sr. D.R.


                            ORDER

 PER N.S.SAINI , ACCOUNTANT MEMBER :-

This is an appeal filed by the assessee against the order of the Learned Commissioner of Income Tax(Appeals)-6, Ahmedabad dated 29,09.2008.

2. Ground nos.1 and 2 of the appeal reads as under:-

"1. On the facts and in the circumstances of the case, the Departmental Authorities have erred in rejecting the assessee's claim for deduction of bad debts of Rs.87.82 lacs (Rs.87,81,875 to be precise).
2. On the facts and in the circumstances of the case, the Departmental Authorities have erred in rejecting the assessee's claim that it was allowable as bad debt and/or even u/s.28 as loss incurred."
-2-

3. The Learned Commissioner of Income Tax (Appeals) has decided this issue as under:-

"3. The assessee is a Limited Co. in which public is substantially interested. It is dealing in trading of cotton fabrics. During the year under consideration, it was noticed that the assessee has granted advances of Rs.5.50 crores to its group concern co. namely Nachmo Knitex Ltd. in March, 2003. Assessee accounted for receipt of interest on above advances of Rs.66,54,005/- on 31.12.2003 and, Rs.24,18,073/- on 31.03.2004 aggregating total of Rs.90,72,078/-. The interest was received by assessee by Book adjustments entries only and out of this, Rs.87,81,785/- was written off as Bad- debts stating that due to poor financial position on Nachmo Knitex Ltd. on 31.03.2004. The said amount was found as irregular in the below mentioned manner.
(a) No supporting evidences are available on records as to suggest the poor financial position of Nachmo Knitex Ltd.
(b) It was not justifiable that debt pertains to interest, having the age of o to 3 months could be a bad-debt.
(c) It was revealed from the records that assessee obtained a secured loan of Rs.5,50,90,411/- during the A.Y.2002-03, in which assessee granted an advance to Nachmo Knitex Ltd. and interest due there on was also written off. It seems that this was planning to help the concerned group assessee. This was contrary to basic concept of Section and decision.
(d) Nothing was available on records that before writing off. the interest, the assessee has taken any prompt and concrete action for its recovery.

In view of the above irregularities, the assessee was asked vide notice u/s.142(1) of the I. T. Act to substantiate the claim of Bad debts by way of furnishing documentary evidences/books of accounts. In response to the above, the assessee bas furnished the written submission vide letter dtd.01/07/2007 which is reproduced as under:

"1. With reference to the captioned subject, the assessee company had received notice under section 148 of the Act for the assessment year 2004-2005 dated 15-12-2006 on 20.12.2006. Immediately on receipt of the notice so received, the assessee had filed -3- a letter vehemently objecting the reopening of the assessment and asking for copy of reasons recorded for such reopening.
2. Thereafter the assessee company had filed the Return of Income for the present Assessment year "UNDER PROTEST' only in order to comply with the notice so received.
3 The assessee had received, the copy of the notice under section 142(1) dated 09.03.2007 where in your good selves have called upon us to show cause as to why the writing off interest of Rs.87,81,785/- should not be added back to the total income for the year in question and same be taxed.
4. The assessee vehemently objects to the reopening of the assessment on the following grounds.-
a) No copy of reasons recorded, for reopening of the assessment has been provided to the assessee in view of the Hon'ble Supreme Court Decision in the case of GKN Driveshaft (India) Ltd vs. ITO 259 ITR 19.

Accordingly the issuance of notice and proceedings thereafter are bad in law and without jurisdiction.

b) On going through the impugned notice, we would like to bring to your kind attention that material facts and information was provided to the Assessing officer at the time of filing of Return of Income by way of Note and accordingly there is no escapement of income. All details of expenses were available with the erstwhile Assessing officer and therefore there is no question of concealing or any type of escapement of income. 5 Without prejudice to what has been stated above, the assessee , submits as under:

5.1 Vide notice u/s 142(1) of the Act, your good selves have stated that the interest written off of Rs.87,81,785/- seems to irregular and requires to be added to the total income. The assessee vehemently objects and submits that the assessee company had advanced Rs.5,50,00,000/- to M/s Nachmo Knitex Ltd.

for the business purpose with a view to start of trading and business activity. The interest of Rs.90,72,078/- on the said advance has been credited in the books of accounts of the assessee on 31-03-2004 on which M/s. Nachmo Knitex Ltd. has deducted TDS on the said interest amount. However, the terms and the conditions -4- on which the transaction was entered into between the assessee company and M/s Nachmo Knitex Ltd could not be fulfilled and as a result the business transaction could not be go through. The documents/ correspondence which had taken place between the assessee company and M/s. Nachmo knitex Ltd. are attached as per Annexure A. which would justify, the intent and bonafides for which the advances were given.

5.1. Thereafter before the finallisation of audit, a resolution was passed in the board meeting of the assessee company, in which decision was taken that since the business could not be carried on with the M/s. Nachmo knifex Ltd. the interest credited in the books of the accounts of the assessee requires to be written off as the same has become irrecoverable.

5.3. The assessee further like to inform your good selves, that the financial position of M/s Nachmo Knitex Ltd. was very poor and the said company was incurring heavy losses and considering the fact that business transactions as envisaged could not materialise, the said company was not in a position to pay the interest on the advances given by the assessee company. Further M/s Nachmo Knitex Ltd. has written back the interest amount which has been debited in the books of accounts in subsequent years. The losses incurred by the M/s Nachmo Knitex Ltd. as per profit and loss account in the following financial years are as under:

(Rs. in Lacs) Financial year Amount of Loss 2002 1464.93 2003 1443.81 2004 1794.91 5.4 Further yours good selves will appreciate that the assessee has disallowed the interest expenses to the tune of Rs.81,00,045/- in the Return of income filed for the present assessment year.
-5-
5.5 In the light of the above facts and circumstances the assessee has reversed the interest income which they have earlier credited in their books of the accounts. Thus the interest of Rs.87,81,785/- has been written off in the books of the accounts of the assessee as the same was irrecoverable for the assessment year under consideration because of the business between the assessee and M/s Nachmo Knitex Ltd failed to take place.
6. It is also submitted that a sum of Rs.87,81,785/-

represented interest charged by the assessee but became irrecoverable. Since the recovery of in full could not be effected because of the above stated facts, the amount actually became bad and irrecoverable which has been written off. Therefore, the deduction on account of such irrecoverable is claimed and allowable U/Sec. 36(i)(vii) read with section 37(1) of the Act. Furthermore, as stated in the foregoing paragraphs, the debts have already been taken into account in computing the income of the assessee.

7. Without prejudice even if a interest is not allowed as bad debt, then having regard to accepted commercial practice and trading principles, it can be said that a loss had arisen out of the carrying on of the business and was incidental to it, the same represented a trading loss of the business of the assessee, a deduction for the same had got to be granted before its profits assessable u/s. 28 could be determined.

In view of aforesaid, the assessee submits that entire reassessment proceedings is without jurisdiction and liable to be quashed. "

On going through the above submission, it seems that the assessee has done the above mentioned exercise as an after thought and without proper documentary evidences. Hence, the same is not acceptable. Therefore, a show cause notice of even number dtd. 12/07/2007 was issued. The main contents of the show cause notice are as under:
"In view of section 36(1)(vii) of the I.T. Act, in computing the business income, deduction shall be allowed subject to fulfillment of conditions of section 36(2) of the I.T.Act in respect of the amount of Bad-debt or part thereof which is written of as irrecoverable in your accounts for previous year under consideration. The -6- ITAT Delhi in the case of CIT vs. India Thermic Corporation (56 ITD 307 'B' Bench date 29/09/2005) & 25 SITC 440 (Madras) in the case of Bhawarlal C. Bafna vs. Addl. CIT (2004) held that even as per amended provision of section 36(l)(vii) of the I.T. Act w.e.f. 01/04/89, you have to establish that debts are bad- debts. It was clarified that writing off is to be of bad- debts not of any debts, which is not bad. The ITAT also followed this decision if assessee writing off the debts of a party which is wholly or partly managed or controlled by assessee, it is not admissible. The Hon'ble Supreme Court also supported the views of ITAT, Delhi judgment in 48 ITR 67 in the case of Thomas and Company Vs. CIT. Reliance is also placed on the decision of Apex Court in the case of CIT vs. Abdullabhai Abdul Kadar (1961) 41 ITR 545 (SC) & Madras High Court's decision in the case of CIT vs. Dhanlakshmi Corporation (19«) 46 ITR 1031 (Mad).

In view of the above facts & judicial pronouncements, please show cause why your claim of bad debt of Rs.87,81,875/- should not be disallowed, within seven days of receipt of this notice, failing which it shall be presumed that you have no objection to the proposed action."

In response to the above show cause notice, the assessee has submitted its reply vide letter dtd.l7.07.2007 which is as under:-

"With reference to the captioned the assessee company has received show cause notice for the above referred assessment year requiring us to show as to why the claim of bad debt of Rs.87,81,785/- should not be disallowed. In this connection the assessee vehemently objects and submits as under:
1. Your good selves In the notice has mentioned, that during the course of assessment proceedings it is noticed that the assessee company granted advance of Rs.5.50 crores to a group concern viz. Nachmo Knitex Ltd. ("NKL"). The assessee object to the same and states that NKL is neither connected with the assessee company nor the directors of the assessee company are director/having any interest in NKL, apart from the fact that it had executed business transaction with them.
-7-

Accordingly, the contention made by the assessing officer is not correct.

2. Your self in the show cause notice has highlighted the irregularities, for which the assessee would like to state as under:

2.1 You have mentioned that the assessee has not furnished any evidence o as to ensure the poor financial position of NKL. In this regards, the assessee company states that it has already furnished the details regarding the losses incurred by the NKL vide our earlier submission dated 01-07-2007. The losses of NKL for the last three years are as under:-
Rs in Lacs Financial Year Amount of Loss 2002 1464.93 2003 1443.81 2004 1794.91 The copies of audited profit and loss account is enclosed here with vide Annexure-1 for your kind perusal. Accordingly the observation made by the assessing officer is not correct.
2.2 Vide Para (b) of your notice, you have mentioned that it is not justified that debt pertains to interest, having the age of 0 to 3 month could be treated as bad debt. In this connection the assessee would like to state that the interest of Rs.90,72,078/- on the said advance has been credited In the books of accounts of the assessee on 31-03-2004 on which NKL has deducted IDS on the said interest amount. However, the terms and the conditions on which the transaction was entered into between the assessee company and NKL failed to get fulfilled and as a result the business transaction could not be go through.

Thus, it is due to the business situation and the related circumstances that the bad debt has arisen. Allowability of bad debt cannot be questioned simply on the ground of the receivable not being too old in terms of ageing, because the facts and circumstances of the case are of tremendous relevance in the matter.

-8-

2.2.1 As stated hereinabove, the business envisaged with NKL could not materialize and NKL was also not in a position to pay interest due to its financial position. Therefore, before the finalisation of audit, a resolution was passed in the board meeting of the assessee company, in which a decision was taken that since interest is not recoverable due to inability on the part of NKL to pay, the interest credited in the books of the accounts of the assessee requires to be written off as the same has become irrecoverable.

2.2.2 Moreover, whether a debt has become bad or not is a matter of judgment of the businessman. His decision as long as it is bona fide cannot be disputed by demanding from him a demonstrative proof to establish that the debt has actually become bad. The write-off of a bad debt is a prima facie evidence on the part of the assessee with whom the information rests and is a sufficient requirement of the amended provision.

2.2.3 The act of writing off a debt as irrecoverable in the accounts of the assessee discharges the onus of the assessee in holding a debt as bad. When the statute has provided the mode of discharging the onus of proof by writing off the debt as bad debt, it is not fair to call for further evidence. The rule regarding the deductibility of bad debt provided in S.36(l)(vii) after the amendment is a statutory rule by itself and, therefore, there is no need for insisting on any other proof. The statutory rule itself declares the rule of deduction of bad debt. If it were again necessary to prove by demonstrative proof that the debt has become bad, then there would have been no necessity for inserting a statutory rule.

2.2.4 Accordingly, the writing of the debt as bad was correct and prudent decision taken by the management of the assessee company having regards to the facts and circumstances of the case.

2.3 Vide Para No (c) of your show cause notice your good selves has revealed that the assessee company had obtained secured loan during the Previous Year 2002-03 and given to a group concern i.e. NKL -9- amounting to Rs.5.50 crores and interest due there on. At the outset the assessee company states that as mentioned in earlier para NKL is not a group concern of the assessee company and accordingly the observation made by the assessing officer is without any base and application of mind.

Further, we would like to reiterate that the .said advances of Rs.5.50 croror to NKL were given for the business purpose with a view to start of trading and business activity. Just because the business envisaged could not materialize, the advance payment cannot be termed inappropriate. Accordingly to hold that the said transaction is contrary to basic concept of section is far fetched and baseless.

2.4 Your good selves vide para no (d) has mentioned that the assessee company has not taken any prompt and concrete action for recovery before writing of the interest in the books of accounts. In this connection the assessee would like to state the that subsequent to the amendment to section 36(1) (vii), w.e.f. 1-4-89 mere writing off of amount of bad debts is sufficient to claim it as deduction u/s 36(1)(vii) of the Income Tax Act. Accordingly, it is not obligatory for assessee to place demonstrative proof for establishing a debt as bad and if he has taken steps to write it off in previous year, it is sufficient compliance for claiming a debt as a bad debt under section 36(l)(vii).

2.4.1 Without prejudice to above the assessee company vide submission dated 01.07.2007 has submitted the following documents so as to suffice the above, that the amount was written off after considering the facts and circumstances of the case.

No.        Particulars
1    Letter dated 07.03.2003 irom the Assessee

company to Nachmo Textiles (Division of NKL) about the inquiry for purchase of processed knitted fabrics.

2 Letter dated 29.03.2003 from the Assessee company to Nachmo textiles (Division of NKL) order for purchase of 580 tons of Processed Knitted Fabrics.

3 Letter dated 02.4.2004 requesting the Nachmo

- 10 -

Textiles (Division of NKL) to make payment of interest) 4 Letter dated 07.04.2004 of NKL informing for non payment of interest to the assessee company, to offset the increased prices of Grey Knitted yarn. 5 Letter doted 15.4.2004 of the assessee company agreeing for non payment of interest, however, requesting to expedite the order for supply so placed.

6 Letter dated 03.05.2004 from NKL to the assessee company stating that they are not in a position to bear the interest cost on advance and therefore shall not be able to pay any interest on the said advances effective from 1.4.2004.

7 Letter dated 28,5.2004 from NKL that they shall not be paying interest charged net off TDS and hence the assessee company is requested to forgo for interest charged net off IDS in the year 2003-

04. 8 Letter dated 15.06.2004 from the assessee company to NKL that they shall not be charging any interest on the amount advanced effective from 1.4.2004.

9 Copy of Board Resolution passed in the meeting held on 11. 6.2004 to write off the amount of Rs. 87,81,785/- as interest receivable on trade advance to NKL to the profit and loss account of the company on 31.3.2004 as bad debts.

After going though the above fact, the assessee would tike to highlight the following Judicial Pronouncements in support of the claim made by the assessee:

1. The decision of the Gujarat high Court in the case of CIT vs. Girish Bhagwatprasad reported at 256 ITR page 772. The relevant head notes from the said decision are as under:
'The assessee had written off an amount of Rs.4,36,307/- on account of its having become a bad debt. The Assessing Officer held that the assessee could not prove that the debt had become bad and that the assessee did not try to recover the amount and further that mere delay in recovery did not convert the debt into a bad debt. On appeal, the Commissioner of Income-tax (Appeals) found that the amended
- 11 -
provisions of section 36(l)(vii) of the. Income-tax Act, 1961, were applicable under which the assessee was not required to establish that the debt had become bad in the previous year and mere writing off of the amount as bad debt was sufficient. Even on the merits, the first appellate authority found that there was no chance for the assessee to recover the amount and hence, the debt really became bad. The Tribunal also upheld the contention of the assessee on the basis of the provisions of section 36(1)(vii) of the Act which came into force from April. 1989, and upheld the findings of the first appellate authority. On an application filed under section 256(2) of the Act for directing the Tribunal to refer a question of law:
Held, that, under the provisions of section 36(1)(vii) of the Act, deduction had to be allowed in computing the income referred to in section 28 of the Act of the amount of any bad debt or part thereof which is written off as irrecoverable in the accounts of the assessee for the previous year subject to the provisions of sub- section (2). Prior to the amendment from April 1, 1989, the allowance under this clause was confined to the debts and loans which had become irrecoverable in the accounting year. Thus, under the provisions of section 36(1)(vii) as in force from April 1. 1989. all that the assessee had to show was that the bad debt was written off as irrecoverable.
2 Decision in the case referred by the Assessing officer in the case of India Then nit Corporation "Having regard to the decision of the jurisdictional High Court it will be appreciated that the argument of the assessing officer in this regard are totally unjustified and unwarranted. The decision of the ITAT Delhi in the case of CIT vs. India Thermit Corporation ltd. 56 ITO 307 is referred to by the Assessing Officer. When a decision of Gujarat High Court is already available there was no justification for rejecting claim on the basis of decision of Delhi ITAT. Further the said decision of Delhi ITAT was under consideration by the Bombay ITAT in the case of ITO vs. Anil H. Rastogi reported at 86 ITO 193. It may be stated that in the said case of Anii H. Rastogi the two members deferred
- 12 -

and the matter was referred to Third Member and by majority view of it has been now decided that for the purpose of claiming bad debt it is not necessary that debt to be established to be bad. The ITAT Chennai decision in the case of New Deal Fin. Invest. Ltd 74 ITO 469 also supports appellant's claim."

3. The decision of Delhi High Court in the case of CIT v. Morgan Securities & Credits (P) Ltd. 2007-TIOL- 15 has observed that a debt becoming bad or irrecoverable were but two sides of the same coin. It expressed the view that the factors considered by the Assessing Officer and the Commissioner (Appeals) in disallowing the amount would be relevant if the transaction of lending itself was sham or false. Once it was accepted that the transaction actually took place, these factors would in fact quell any doubt that the decision to write off the loan as a bad debt was a consequence of an honest judgement. The High Court observed that any prudent person, on learning that an unsecured loan had become perilously irrecoverable, would expeditiously initiate each and every legal remedy available to him to recover the amount, as had been done in the case before the High Court.

The Delhi High Court extensively referred to the CBDT Circular No.551, dated 23rd January 1990, in which the rationale for amending S.36(l)(vii) was clarified. It is stated in this Circular that there was enormous litigation as to the year in which a debt had become bad as it was allowable only in such an year, and to eliminate disputes in determining the year of allowability, the Section was being amended, so that the claim for bad debt would be allowed in the year in which such a bad debt was written off as irrecoverable in the accounts of the assesses. The Delhi High Court was of the view that this Circular clearly left no scope for debate, and that a bad debt was allowable in the year of write-off in the accounts.

The Delhi High Court also noted the observations of the Gujarat High Court in the case of CIT v. Girish Bhagwatprasad, 256 ITR 772, where the Gujarat High Court had observed that with effect from 1st April

- 13 -

1989, all that the assessee had to show was that the bad debt was written off as irrecoverable. The Delhi High Court also noted the dismissal of the Revenue's appeal by the Gujarat High Court in the case of Dy. CIT v. Patidar Ginning and Pressing Co., 157 CTR 177, where the question before the Gujarat High Court was whether it was enough if the assessee wrote off the debt as bad in its books of account, and whether the assessee company need not establish the debt to have become bad in the same year.

The Delhi High Court therefore held that the bad debt written off by the assessee was allowable in the year of write-off.

4. A similar view has been taken by the Special Bench of the Mumbai Tribunal in the case of Dy.CIT v. Oman International Bank SAOG, 100 ITO 285, that it was not obligatory on the part of the assessee to prove that the debt written off by him in a relevant year had indeed turned bad in the relevant year for the purpose of allowance u/s.36(l)(vii).

5. Lastly in the case of CIT vs Autometers Ltd. 210 CTR 339, the Delhi High Court has held that The bad debt claimed by the assessee would be allowable in the year in which the debt was written off as irrecoverable in the books of accounts. The bad debts shown as good debts as on 31 March 1993 were written off in the books during the previous year. Therefore, the tribunal was justified in allowing deduction in the AY 1994-95, even if no efforts were made to recover the debt.

In view of aforesaid, the assessee submits that entire reassessment proceedings is without jurisdiction and liable to be quashed."

After carefully gone through the above submission as well as judicial pronouncement given by the assessee, it is found that the assessee has made a story to substantiate the claim of writing off the bad debts.

As per Sec.36(l)(vii) of the I.T. Act, the deduction shall be allowed of the bad and doubtful debts subject to

- 14 -

fulfillment of the condition of the sec.36(2) of the I.T. Act which the assessee has not fulfilled. As far as the decisions of various courts are quoted by the assessee, it is submitted that in the decision of the CIT Vs. Girish Bhagwat Prasad 256 ITR 772 (Gujarat High Court). It was held that the deduction has to be allowed in computing the income of bad debts which is written off as recoverable in the account of the assessee for previous year subject to the provision of section 36(2). With due regards to the Hon'ble High Court, it is stated that the decision is not acceptable principally in this case, as the facts are totally defer from the above cited case.

Moreover, it would be pertinent to mentioned here that the facts mentioned in the other case lows as cited by the assessee in his reply are not matched with the facts of the assessee.

The decision of the Apex Court in the case of CIT Vs. Abdullabhai Abdulkadar (1961) 41 ITR 545 (SC) clearly says that a debt is only allowable when it is a debt and arises out of and as an incident to the trade. Except in money-lending trade, debts can only be so described if they are due from customers for goods supplied or loans to constituents or transactions of a similar kind. In every case the test is, was the debt due as an incident to the business; if it is not of that character it will be a capital loss.

In support of the above issue, the various courts have given the decisions in favour of the Revenue which are quoted as under:-

1. CIT vs. Annapurani Veerappan 193 ITR 426 (Mad)
2. CIT vs. Coates of India Ltd. 232 ITR 324 (Cal) I
3. Chettinad Company Pvt. Ltd. vs. CIT 147 ITR 724 (Mad) The Gujarat High Court in the case of Small Enterprises and Engineers (P) Ltd. vs. CIT reported at 207 CTR (Guj) 72 dtd.l4/11/2006 it was held that the debt should be written off as irrecoverable and the assessee should prove that the debt has become bad in that year - Mere debiting the amount is not sufficient -

- 15 -

Amount due to assessee was not paid by the debtors in the relevant year due to some mutual differences - Correspondence between the parties shows that the assessee was insisting on payment of the debts - It cannot be said that the debts had become bad in the relevant year - Claim for bad debts was not allowable.

In view of the above facts and judicial pronouncement, the claim of written off Rs.87,81,875/- as bad debts are not acceptable which was nothing but planning to help the group concern only. Furthermore, the assessee has not fulfilled the conditions laid down in 36(2) of the I. T. Act. Mere submitting the correspondence in support of the claim between the parties shows that the assessee was insisting on payment of the debts which can not be said that the debts had become bad in the relevant year. Therefore, the claim for deduction of bad debts of Rs.87,81,875/- is not allowable and added to the total income.

Penalty proceedings u/s.271(1)(c) of the I. T. Act separately initiated by furnishing inaccurate particulars.

4. With the above remarks and the data made available, the total income of the assessee is re- computed as under:

Total income as per Revised return Rs.5,64,610/- Add; Disallowance as discussed:
Bad Debts                                  Rs.87,81.875/-
TOTAL ASSESSED INCOME                      Rs. 93.46.485/-

Assessed u/s.143(3) r.w.s.147 of the I.T. Act. issued revised DN & Challan. Give credit for prepaid taxes after verification. Charge interest U/S.234A/ 234B/ 234C/ 234D as applicable, if any. Issued penalty notice u/s.274 r.w.s.271(l)(c) of the I.T.Act for concealment/furnishing of inaccurate particulars of income."
Keeping in view the aforesaid facts and circumstances as well a various judicial pronouncements adduced by both sides; first of all it is very essential to have a look at 'bad debts' u/s. 36(1 )(vii), which is as under:
- 16 -
Amount of any bad debt or part thereof, which is written off irrecoverable in the accounts of the assessee for the previous year, as deduction subject to the following conditions laid down section 36(2);
(a) the debt has been taken into account in computing the income of the assessee of the previous year in which the amount is written off or of an earlier previous year; or
(b) it represents money lent in the ordinary course of business on money lending which is carried on by the assessee.

In order to claim deduction u/s. 36(l)(vii), the following conditions must be kept in mind :

(1) There must be a debt - Before claiming an amount as a bad debt; it must be shown that it is a proper debt.

In other words, a bad debt presupposes the existence of a debt and relationship of debtor and creditor. Unless, therefore, there is an admitted debt, it cannot be allowed as bad debt when it is written off. A debt is that which is owned or due; anything which one person is under obligation to pay or render to another; a liability to pay or render something. A debt is, therefore, a present obligation to pay an ascertainable sum of money irrespective of the fact that whether amount is payable in praesenti or in futuro.

Debt must be incidental to the business or profession of the assessee -The debt which is claimed as bad debts u/s. 36(l)(vii) must be incidental to the business or profession carried on by the assessee. In other words, the debts not connected with business or profession carried on by the assessee or not arising out of operation of the business or profession carried on by the assessee, are not admissible as bad debts even if other conditions are satisfied. In the case of bad debts arising out of advances made in business or profession, a deciding point is whether advances are made for the purpose of business or profession or whether they are related to the business or profession, (CIT v. Abdullabhai Abdulkadar (41 ITR 545) (SC)]. When the aforesaid facts and circumstances of the appellant are viewed vis-à-vis the definition of bad debts u/s. 36(l)(vii) and the prerequisite conditions laid down in section 36(2) for its allowability; as

- 17 -

enumerated in detail above; the fact emerges that it can be said without the least shadow of doubt that even as per the amended provisions of section 36(l)(vii) of the Income-tax Act, 1961 w.e.f. 1.4.1989, the appellant has to establish that debts are really bad debts. There is no scope of any ambiguity about it that writing off is to be of bad debts not of any debts which is not bad. However, from the aforesaid facts and circumstances of the appellant; it is crystal clear that the appellant has failed to establish the same.

The appellant is a limited company in which public is substantially interested. It is dealing in trading of cotton fabrics. During the year under consideration, it is noticed that the appellant has granted advances of Rs.5.50 crores to its group concern company viz. Nachmo Knitex Limited in March, 2003. The appellant accounts for receipt of interest on above advance of Rs. 66,54,005/- on 31.12.2003 and Rs.24,18,073/- on 31.3.2004, aggregating total of Rs.90,72,078/-. The interest is received by the appellant by Book adjustment entries only and out of this, Rs.87,81,785/- is written off as Bad debts stating that due to poor financial position of Nachmo Knitex Limited on 31.3.2004.

No supporting corroborative evidences are available on record as to suggest the poor financial position of Nachmo Knitex Limited.

It is revealed from the records that the appellant obtains a secured loan of Rs.5,50,90,411/- during the financial year 2002-03, in which the , appellant grants an advance to Nachmo Knitex Limited and interest due there on is also written off.

The aforesaid is nothing but the planning to help the group concern of the appellant which is contrary to the basic concept of the section.

The ITAT, Delhi in the case of CIT v. India Thermic Corporation (56 ITD 307) 'B' Bench dated 29.9.2005

- 18 -

and 25 SITC 440 (Madras) in the case of 'Bhawarlal C. Bafna v. Addl. CIT(2004) held that even as per amended provisions of section 36(1)(vii) of the Income Tax Act, 1961 w.e.f. 1.4.1989, the assessee has to establish that debts are really bad debts. It was further clarified that writing off is to be of bad debts; not of any debt which is not bad. The ITAT also followed this decision while the assessee writing off debts of a party which is wholly or partly managed or controlled by the assessee, it is not admissible. The Hon'ble Supreme Court also supported this view of ITAT, Delhi in the judgment in 48 ITR 67 in the case of Thomas & Co. v. CIT.

The Gujarat High Court in the case of Small Enterprises and Engineers Pvt. Ltd. v. CIT reported at 207 CTR (Guj.) 729 dated 14.11.2006, it was held that debt should be written off as irrecoverable and the assessee should prove that the debt has become bad in that year and mere debiting the amount is not sufficient - amount due to the assessee was not paid by debtors in the relevant year due to some mutual differences -correspondence between the parties shows that the assessee was insisting on the payment of debts

- It cannot be said that debts had become bad in the current year - Claim for bad debts was not allowable.

In view of the aforesaid facts; circumstances and judicial pronouncements, it is crystal clear that merely submitting the name of the debtor, amount and simply stating the reason for not recovering the debt do not substantiate the claim of writing off the debt. Further, any bad debt allowable as deduction u/s. 36(1) (vii) must be incidental to the business or profession of the appellant. The facts and circumstances of the appeal under consideration; as enumerated in detail above, do not suggest so. The appellant obtains a secure loan of Rs.5,50,90,411/- during the financial year 2002-03; grants advances of Rs.5.50 Crores to its group concern company Nachmo Knitex Ltd. in March, 2003 and accounts for receipt of interest on above advances of Rs.66,54,005/- on 31.12.2003 and Rs.24,18,073/- on 31.3.2004 aggregating total of Rs.90,72,078/-. The appellant

- 19 -

receives interest by Book adjustment entries only and out of this Rs.87,81,785/- are written off as bad debts. No business or professional activity, worth the name, takes place. The Books of account and vouchers maintained by the appellant on mercantile basis have been duly examined by the Assessing Officer. As is evidently clear from the aforesaid facts; circumstances and judicial pronouncements, the appellant has failed to fulfill the conditions laid down in section 36(2) of the Income-tax Act, 1961, thereby, is not entitled to deduction u/s. 36(l)(vii). Hence, the Assessing officer has rightly rejected the claim of the appellant and disallowed the sum of Rs.87,81,785/- on account of bad debts and added back to the total income of the appellant. With the result, the action of the Assessing Officer is upheld on these grounds (i.e. Ground No. 3 and 4). Hence, the appeal is dismissed on Ground No. 3 and 4."

4. We have heard the rival submissions and perused the materials available on record. In the instant case, the assessee has advanced Rs.5.50 Crores to its group concern company namely Nachmo Knitex Ltd. out of secured loan obtained by it on which interest was paid by the assessee. During the previous relevant to the Assessment Year 2004- 05, the assessee has shown interest income of Rs.90,72,078/- on the one hand and claimed Rs.87,81,785/- as bad debt in respect of the said interest income on the other hand. The Learned Assessing Officer disallowed the claim of bad debt of Rs.87,81,785/- as in his view the advances were given to help its group company and was not genuine business advance and condition of section 36(2) was not fulfilled and mere writing off was not sufficient. On appeal, the Learned Commissioner of Income Tax(Appeals) confirmed the action of the Learned Assessing Officer.

- 20 -

5. The Learned Authorised Representative of the assessee submitted that after amendment to section 36(1)(vii) with effect from 1.04.1989 the writing off of debt was sufficient and the assessee need not to prove that debt have become actually bad during the relevant period. In support of the above submission, he relied upon the decision of the Hon'ble Supreme Court in the case of T.R.F. Ltd. Vs. CIT [2010] 323 ITR 397 (SC). He also submitted a copy of order dated 12.02.2009 of the Hon'ble Gujarat High Court to show that M/s.Nachmo Knitex Ltd. went into liquidation to prove that the debt has actually become bad or irrecoverable. He also submitted that as the assessee has shown interest income on the advance given therefore, the condition of Section 36(2) was fulfilled in the instant case. He filed copies of following correspondences which were also filed before the lower authorities and submitted that these correspondences established that the advances given by the assessee were for business purposes.

No. Particulars 1 Letter dated 07.03.2003 irom the Assessee company to Nachmo Textiles (Division of NKL) about the inquiry for purchase of processed knitted fabrics.

2 Letter dated 29.03.2003 from the Assessee company to Nachmo textiles (Division of NKL) order for purchase of 580 tons of Processed Knitted Fabrics.

3 Letter dated 02.4.2004 requesting the Nachmo Textiles (Division of NKL) to make payment of interest) 4 Letter dated 07.04.2004 of NKL informing for non payment of interest to the assessee company, to offset the increased prices of Grey Knitted yarn. 5 Letter doted 15.4.2004 of the assessee company agreeing for non payment of interest, however,

- 21 -

requesting to expedite the order for supply so placed.

6 Letter dated 03.05.2004 from NKL to the assessee company stating that they are not in a position to bear the interest cost on advance and therefore shall not be able to pay any interest on the said advances effective from 1.4.2004.

7 Letter dated 28,5.2004 from NKL that they shall not be paying interest charged net off TDS and hence the assessee company is requested to forgo for interest charged net off IDS in the year 2003-

04. 8 Letter dated 15.06.2004 from the assessee company to NKL that they shall not be charging any interest on the amount advanced effective from 1.4.2004.

9 Copy of Board Resolution passed in the meeting held on 11. 6.2004 to write off the amount of Rs. 87,81,785/- as interest receivable on trade advance to NKL to the profit and loss account of the company on 31.3.2004 as bad debts.

6. On the other hand, the Learned Departmental Representative supported the orders of the lower authorities and submitted that the correspondences between the group companies were self serving documents and it does not establish that the advances were for genuine business purposes.

7. We find that it is not in dispute that the advance was given to the group concern by the assessee out of borrowed funds on which interest expenditure was claimed by the assessee as business expenditure. Further in view of the decision of the Hon'ble Supreme Court in the case of T.R.F. Ltd. Vs. CIT [2010] 323 ITR 397 (SC), it is no more in dispute that the writing off of debt as irrecoverable is sufficient in that regard the assessee is not required to further prove that

- 22 -

the debt has actually become bad during the relevant year. Thus, the only issue which is required to be adjudicated, in the instant case is that whether the advance was a genuine business advance on not. It is not in dispute that the assessee company is engaged in the business of trading in cotton fabrics and is not engaged in the business of money lending or giving of advance. The case of the assessee is also not that it has given advance of Rs.5.50 Crores as a part of money lending business. On the other hand, the case of the assessee is that the advance was given entirely for the purchase of Knitted fabrics from M/s. Nachmo Knitex Ltd. In support of the above claim, the assessee company filed certain correspondences which are stated hereinbefore. The said correspondences were rejected by the revenue on the ground that they were not sufficient for establishing the advance as genuine business advance of the assessee. We find that no material was brought on record before us by any of the parties to show that whether the assessee company was also dealing in knitted fabrics or not. Further, no material was brought on record to show that what was the actual business activity of the said group concern to whom advance of Rs.5.50 Crores was given by the assessee company allegedly for purchase of knitted fabrics. On a query from the Bench, the Learned Authorised Representative of the assessee submitted that the purchase of knitted fabrics from the said group concern was not made by the assessee on any earlier occasion. Further, from the records, it is not clear that whether the assessee has given advance to some other parties against purchases so as to establish that granting of advance in respect of purchases

- 23 -

was customary in the line of the business in which assessee was engaged. In our considered view examination of the above issues were imperative to conclude one way or other that whether the advance in question was for genuine business purpose of the assessee company or not. In the above circumstances, in our considered view, it shall be in the interest of the justice to restore the issue back to the file of the Learned Assessing Officer for proper verification keeping in view the discussion made hereinabove and thereafter, to decide the issue afresh by passing a speaking order as per law. We order accordingly. Needless to mention that the reasonable opportunity of hearing is to be granted to the assessee by the Learned Assessing Officer before passing the order of assessment. Thus, these grounds of appeal of the assessee are allowed for statistical purposes.

8. Ground no.3 and 4 of the appeal reads as under:-

"3. Without prejudice, on the facts and in the circumstances of the case, the Departmental Authorities have erred in rejecting the assessee's objection with regard to the proceedings u/s.148 as the assessee had claimed that the procedure prescribed by the Supreme Court in the case of GKN Driveshafts India Ltd. vs. ITO 259 ITR 19 Supreme Court had not been followed.
4. On the facts and in the circumstances of the case, the Departmental Authorities have erred in not accepting the assessee's contention that it was not at all a fit case for levy of interest u/s.234B."

9. At the time of hearing, the Learned Authorised Representative of the assessee submitted that he is not

- 24 -

pressing the above grounds of appeal and therefore, they are dismissed for want of prosecution.

10. Thus, appeal of the assessee is partly allowed for statistical purposes.

Order signed, dated and pronounced in the Court on 26th day of May, 2010.

       Sd/-                                             Sd/-
 (BHAVNESH SAINI)                                  ( N.S. SAINI )
JUDICIAL MEMBER                                ACCOUNTANT MEMBER

Ahmedabad;         On this 26th day of May, 2010
Paras

 Copy of the Order forwarded to :
1. The Appellant
2. The Respondent
3. The CIT Concerned

4. The ld. CIT(Appeals)-6, Ahmedabad.

5. The DR, Ahmedabad Bench

6. The Guard File.

BY ORDER, स᭜यािपत ᮧित //True Copy// (Dy./Asstt.Registrar), ITAT, Ahmedabad Date Initials

1. Draft dictated on 20.05.2010 ------------------

2. Draft Placed before authority 21.05.2010 ------------------

3. Draft proposed & placed 21.05.2010 ------------------ JM Before the Second Member

4. Draft discussed/approved 21.05.2010 ------------------ JM By Second Member

5. Approved Draft comes to P.S 24.05.2010 ------------------

6. Kept for pronouncement on 26.05.2010 ------------------

7. File sent to the Bench Clerk 26.05.2010 ------------------

8. Date on which file goes to the ---------------- ------------------

9. Date of dispatch of Order ---------------- ------------------