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 10, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Gurijala Srinivas Goud, Hyderabad vs Assessee on 19 August, 2013

           IN THE INCOME TAX APPELLATE TRIBUNAL
              HYDERABAD "B" BENCH, HYDERABAD

     BEFORE SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER
          AND SHRI SAKTIJIT DEY, JUDICIAL MEMBER


                ITA Nos. 963, 964 & 965/HYD/2010
          Assessment Years : 2006-07, 2007-08 & 2008-09

M/s Sabir, SEW & Prasad JV,                               ... Appellant
Hyderabad.
(PAN - ABCFS2425A)
                                    Vs.
Dy. Commissioner of Income-tax,                          ...Respondent
Central Circle, Hyderabad.

            Appellant by   :       Shri A. Srinivas
             Respondent by :       Smt. T.H. Vijaya Lakshmi

       Date of hearing      :         19/08/2013
       Date of Pronouncement :        19/08/2013

                               ORDER

PER CHANDRA POOJARI, A.M.:

These appeals filed by the assessee are directed against a common order passed by the CIT(A)-I, Hyderabad on 30/03/2010, for assessment years 2006-07 to 2008-09. As identical issues are involved in these appeals, they were clubbed and heard together and, therefore, a common order is passed for the sake of convenience.

2. Briefly the facts of the case are that a search and seizure operation u/s. 132 of the LT. Act was conducted in the case of M/s. SEW Constructions Ltd and Prasad & Co (PW) Ltd. Consequent to the search operation, notice u/s. 153C was issued to the assessee JV. In response to the same, 2 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV the assessee filed the return of income for A.Y. 2006-07 at Rs. Nil after claiming deduction u/s. 80IA of Rs.29,06,918/-. Similarly, for the A.Y. 2007-08, the income returned was Rs. Nil after claiming deduction of Rs.2,09,22,436/- u/s. 80IA and for the A.Y. 2008-09, Rs. NIL income was filed after claiming deduction of Rs. 8,69,31,067/-. During the course of assessment proceedings, the assessee was asked to furnish as to how it is eligible for claiming deduction u/s. 80IA. In response to the same, the assessee submitted that the business of the joint venture is developing infrastructure facilities like bridges, roads and tunnel. The provision of section 80IA of the Act provides for deduction on profits of the enterprises engaged in the business of infrastructure development. The assessee satisfied all the conditions mentioned in the section 80IA of the Act and hence it has claimed deduction u/s. 80IA of the profit earned in the eligible projects. The assessee relied on the decision of Hon'ble ITAT, Mumbai in the case of Patel Engineering Ltd and of ITAT Jaipur in the case of Om Metals Infra Projects Ltd. The AO however, did not agree with the contention of the assessee. After discussing in detail the legislative history of the section 80IA, the AO was of the view that the assessee is not eligible for deduction claimed u/s. 80lA of the Act. The AO relied on the amendment brought into the section SOIA vide Finance Act 2007 and Finance Act 2009, especially the amendment to the Explanation below section 8OIA( 13). The AO also relied on the decision of the Larger Bench of Hon'ble ITAT Mumbai in the case of M/s. B.T. Patil and Sons, Belgaum Constructions Pvt Ltd Vs. ACIT in ITA No. 1408 and 1409/PN/2003 dated 26/10/2009, wherein the 3 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV larger bench differed with the decision in the case of Patel Engineering Ltd. Consequently, the deductions claimed by the assessee u/s 80IA for all the three assessment years were disallowed and assessment was completed.

3. Aggrieved, the assessee carried the matter in appeal before the CIT(A).

4. The CIT(A) confirmed the order of the Assessing Officer placing reliance on the decision of the ITAT, Pune Bench in the case of M/s. B.T. Patil and Sons, Belgaum Constructions Pvt Ltd Vs. ACIT(supra).

5. Against the order of the CIT(A), the assessee is in appeal before us and has raised the following grounds of appeal, which are common in all the three years under consideration except the amounts:

"1. The order of the Assessing Officer is contrary to law, facts and circumstances of the case.
2. The Assessing Officer ought to have disallowed the claim of Rs. 29,06,918/- made u/s 80IA of the IT Act.
3. The Assessing Officer ought not to have disallowed the claim made u/s 80IA, when the same was not unearthed during the course of search proceedings.
4. The Assessing Officer ought not to have disallowed the claim u/s 80IA when the same was already accepted in the regular return by the department.
5. The CIT(A) ought not to have sustained the order of the Assessing Officer, with respect to the claim of deduction u/s 80IA."

6. Before us, the learned counsel for the assessee has relied upon the decision of the ITAT, Hyderabad Bench in case of M/s Nagarjuna Construction Co. Ltd. Vs. ACIT in ITA No. 141/Hyd/07 and others, order dated 27/08/2012, a copy which is available on record.

4

ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV

7. On the other hand, the learned DR has relied on the orders of the authorities below.

8. We have heard the arguments of both the parties, perused the record and have gone through the orders of the authorities below. Admittedly the issue in the case of BT Patil & Sons Belgaum Constructions Ltd. (supra) decided by the Division Bench while giving effect to the Third Member decision, held as follows (for the sake of clarity full order has been extracted):

"Background of the case is that the Assessing Officer passed an assessment order disallowing the assessee's claim for deduction u/s.80IA(4) of the Act. The CIT(A) confirmed the order of the Assessing Officer. Matter was carried before the ITAT. However, while passing the order, the Judicial Member and the Accountant Member differed. While the Judicial Member accepted the claim of the assessee, the Accountant Member did not agree. Accordingly, under provisions of section 255(4) of the Act the matter was referred to the Third Member. The issue in question pertains to A.Y. 2000-01 and 2001-02 The appeals were heard by the Third Member. However, while giving its opinion as per the provisions of section 255(4) of the Act the Third Member was of the opinion that the said matter ought to be heard by the Larger Bench of third Member i.e. a bench comprising of three members u/s. 255(4) of the Act. The matter was heard at length by the Larger Bench of the Third Member and they agreed with the Accountant Member. They were of the opinion that the assessee is not entitled to deduction u/s.80IA(4) of the Act. The said matter was referred back to the Division Bench of the Tribunal to give effect in conformity with the opinion of the Third Member as per the provisions of section 255(4) of the Act.
2. The said appeals were pending before the Division Bench of the Tribunal to give effect to the opinion of the Third Member as per the provisions of section 255(4) of the Act. However, the matter was dismissed in limine because of non-appearance on behalf of the assessee. The assessee moved a Miscellaneous Application before the Tribunal to recall the said order. While the said Miscellaneous Application was pending before the Tribunal, by way of abundant precaution the assessee filed appeals before the Hon'ble Bombay High Court being appeal number ITXA 1307 of 2011 for A.Y. 2000-01 and 1640 of 2011 for A.Y. 2001-02 5 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV raising various contention regarding the allowance of deduction u/s. 80IA(4) of the Act.
3. While the said appeal was sub judice before the Hon'ble Bombay High Court the Tribunal recalled its order dismissing the appeals of the assessee in limine and gave a fresh date of hearing to the assessee.
4. While the said appeals are pending before the Hon'ble Tribunal to give effect to the opinion of the Third Member as per the provisions of section 255(4) of the Act, the Hon'ble Bombay High Court in the case of ABG Heavy Industries Ltd., passed an order granting deduction to the said assessee u/s. 80IA(4) of the Act. The said jurisdictional order is contrary to the opinion given by the Third Member of the Tribunal. Meanwhile the appeal filed by the assessee against the order of the Tribunal dismissing the appeals of the assessee in limine, before the Hon'ble Bombay High Court came up for hearing on 24/01/2013. In the course of hearing before the Hon'ble Bombay High Court the Counsel of the assessee brought to the notice of the Hon'ble High Court the fact that the Tribunal in the Miscellaneous Application filed by the assessee had recalled its order and the said matter was now fixed for hearing on 15/02/2013. As such the assessee requested to withdraw the said appeal. The assessee also drew attention of the Hon'ble High Court to the decision of ABG Heavy Industries and requested the Hon'ble Bombay High Court to direct the Tribunal to consider the ABG Heavy Industries decision on the issue while giving effect to the opinion of the Third Member as per the provisions of section 255(4) of the Act.
5. The Hon'ble Bombay High Court permitted the Counsel of the assessee to withdraw the said appeals. While passing the order the Hon'ble High Court has kept all the contentions open and further directed the Tribunal to consider the decision of the ABG Heavy Industries and other decisions while passing their order giving effect to the opinion of the Third Member as per the provisions of section 255(4) of the Act. The relevant portion of the said order of Hon'ble jurisdictional High Court in ITXA No.1307 of 2011 for A.Y. 2000-01 and 1640 of 2011 for A.Y. 2001-02 is as under:
"1. Since the Tribunal has recalled the impugned order dated 23.03.2011, the appellant is withdrawing its appeal.
2. Further, while considering the matter afresh, the Tribunal will take into consideration all decisions including the decision of this court in the matter of CIT v. ABG Heavy Industries Ltd. reported in 322 ITR page 323. All contentions are kept open.
3. The appeal is dismissed of in above terms."
6

ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV

6. The issue before us is whether the Tribunal while complying with the provisions of section 255(4) of the Act can consider the judgment of the Hon'ble High Court in the case of ABG Heavy Industries. In light of the clear directions given by the Hon'ble Bombay High Court in the appeals filed by the assessee for the impugned assessment years inter alia directed the Tribunal to consider the said decision of ABG Heavy Industries and all other decisions, we can consider the said judgments of ABG Heavy Industries and also the other judgments for allowing the deduction u/s. 80IA(4) of the Act while giving effect to the opinion of the Third Member as per the provisions of section 255(4) of the Act. Following the directions of the Hon'ble Bombay High Court being the Jurisdictional High Court, the Tribunal is bound to follow the directions and we do accordingly.

7. Stand of assessee before us is that issue at hand is covered by the decision of the Hon'ble Bombay High Court in the case of ABG Heavy Industries Ltd. & others (supra). In view of the amendment to section 80IA(4A) by Finance Act, 1999 effective from 01.04.2000 to avail the deduction under such section for the A.Ys. 2000-01 & 2001-02, assessee should carry on all three activities i.e. developing, maintaining & operating cumulatively. By developing the infrastructure facility and transferring it to another person for maintaining and operating, the benefit can be availed only from the A.Y. 2002-03. In view of the amendment to section by Finance Act, 2001 where in 'or' is inserted between developing and maintaining & operating i.e. developing or Maintaining & operating. In case of ABG Heavy Industries Ltd. & others (supra), the Hon'ble Bombay High Court has observed as under:

"With effect from 1st April, 2000, by the Finance Act of 1999, certain changes were brought about. Section 80-IA & 80-IR were substituted for section 80-IA. Sub-section (4) of section 80-IA of the act provided that the section shall apply to any enterprise carrying on the business of (i) developing, (ii) Maintaining & operating, or (iii) developing, maintaining and operating an infrastructure facility which fulfils certain conditions. By the Finance Act of 2001, the word 'or' came to be introduced after the word developing, to clarify in effect that the agreement between the enterprise and the authority of the central or the state Govt. or, as the case may be, a local authority or a statutory body may provide for (i) Developing, or (ii) Maintaining & operating, or (iii). Developing, maintaining & operating a new infrastructure facility. It was further held that the requirement of operation & maintenance of infrastructure facility should commence after 1st April, 1995 has to be harmoniously construed with the main 7 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV provision under which the deduction is available. Thus, jurisdictional High Court held that the amendment of Finance Act 2001 of inserting 'or' between 'developing' and 'Maintaining & operating' is clarificatory in nature to cure the ambiguity of the amendment of Finance Act, 1999 and therefore such amendment will be applicable retrospectively from the A.Y. 2000-01 & onwards. In order to be eligible for deduction the assessee should develop the infrastructure facility as a whole and not in a particular part of it. We find that Hon'ble Bombay High Court in the case of ABG Heavy Industries has observed as under:
"The assessee did not have to develop the entire project in order to qualify for a deduction under s. 80-IA. The Parliament did not legislate a condition impossible of compliance."

8. In the case of ABG Heavy Industries (supra), the assessee therein had not developed the entire port but was only the supplier of cranes at the loading and unloading terminal at the said JNPT port. Thus assessee was not required to execute the entire project as observed by the Third Member. Another significant word used here is "owned", which indicates that the infrastructure facility should be owned by a company so as to be entitled to deduction under this section. The work done by the assessee is not owned by it, it does not satisfy sub clause (a) of section 80IA(4)(i). The infrastructure facility should be owned by the assessee is not correct interpretation. It is evident from section itself as clarified by the jurisdictional High Court in ABG Heavy Industries (supra) inter alia held that the assessee has shouldered out Investment & technical risk in respect of the work executed and it is liable for liquidated damages if failed to fulfill the obligation laid down in the agreement. The liability which has been assumed by the assessee under terms of the contract are obligations involving the development of an infrastructure facility. The assessee has also in its employment technically and administratively qualified team of persons and therefore it is not correct to say that assessee is merely a contractor & not a developer. The assessee is eligible for benefit u/s 80-1 A even if part of the Infrastructural Project work is executed.

9. It was found by the erstwhile Judicial Member that assessee fulfilled the conditions of being a developer as subsequently interpreted by the Hon'ble Bombay High Court. With regard to clarificatory amendment to sub-section (13) of section 80IA by Finance Act 2007 & 2009 whereby the assessee is not held eligible for deduction u/s 80IA(4A). In this regard, we find that the amendment of 2007 debars the sub-contractor from availing benefits u/s. 80IA(4A) . The amendment of 2009 is not applicable in the case where the assessee executes the work by shouldering 8 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV Investment & technical risk by employing team of technically & administratively qualified persons and it is liable for liquidated damages if failed to fulfill the obligation laid down in the agreement and also securing by Bank guarantee. As the assessee has fulfilled the said conditions is evident as discussed above. Practically, the opinion of the Third Member of the Hon'ble Tribunal has been overruled by the Hon'ble Bombay High Court that even a contractor is a developer and further interpretation of the amendments by Finance Act 2009 and the conditions to be fulfilled by an assessee to be termed as developer for the purpose of section 80IA has been followed by various Tribunals.

10. In view of the above, we find that law as interpreted by the Third Member of the Hon'ble Tribunal is no longer good law. More specifically in light of the observations made by the Hon'ble Bombay High Court in the case of ABG Heavy Industries Limited and while giving the effect as per provisions 255(4) of the Act the Hon'ble Tribunal was clearly directed to consider the said decisions and allow the deduction u/s. 80IA of the Act for all the projects undertaken by the assessee.

11. The assessee Company has been included as a sub contractor for the all the other projects either the contracts are directly in the name of assessee company or in the name of the joint venture enterprise. The assessee has undertaken the work on Back to Back Agreement concept under sub contract from Patel Engineering Company Limited (hereinafter referred to as PEC) vide Sub-Contract Agreement dated 15.10.1992 for construction of Tunnel which supplies the water form River Koyna and makes it available to Power House. In fact the assessee and PEC had proposed a joint venture to the relevant authorities for the Execution of the said project. As the project was being financed by World Bank the relevant authorities forwarded the proposal to World Bank. World Bank however did not accept the proposal but they suggested that M/s. Patel Engineering Company Ltd., may employ the assessee company as sub contractor. It was at the suggestion of World Bank that the assessee companies name was included as a sub contractor instead of forming of a joint venture. The project authorities including World Bank have approved and certified the assessee as sub-contractor for the above said work after thorough scrutiny and detail description of the work to be undertaken by the assessee company. The assessee company name is included in Main contract Agreement entered into between the employer and PEC as sub contractor for Koyna Project Works by Project Authorities. In fact the Government of Maharashtra has entered in Tripartite Agreement with the assessee company and PEC. Works completion certificate has been issued in favour of the assessee company for the execution of the Work. Power of Attorney is given by Prime 9 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV Contractor to Sub Contractor and accepted and exceeded by Project Authorities.

12. The fact that the assessee has a tripartite agreement with the relevant authorities makes the assessee a party to the main contract work itself and which clearly shows that the assessee on their own right are contractors and not just sub contractors as normally understood. The assessee is the contractor vis-a-vis the portion allotted to them and not only subcontractors, i.e. a direct party to the main agreement. The assessee has entered into a main agreement, in their own right, can claim the benefit of section 80IA. As the assessee being directly under contract to the concern for the work done and are also directly dealing with the Government on whose behalf the assessee are doing the work, they can be considered as main contractors alongwith PEC and are not simply sub contractors vis-a-vis the work undertaken by them. As such the assessee is otherwise fulfilling all the conditions they are entitled to deduction under the provisions of section 80IA. Similar view has been taken by ITAT Indore in the case of Ayush Ajay Construction Ltd. vs ITO 79 ITD 213, wherein the entire project was assigned by the party getting the tender to another company. In such circumstances the ITAT Indore, has held as under:

"It is a settled position of law that that while construing the tax provisions besides determining the intention of the Legislature for its introduction to the statute, the expression used therein should ordinarily be understood in a sense in which they best harmonise with the object of the statute and which effectuate the object of the legislation. The provisions or promoting economic growth should be interpreted liberally and the restriction on it too has to be construed so as to advance the objective of the provisions and not to frustrate it.
If the facts of the case were put within the above parameter, the assessee, though it not entered into an agreement with the State Government at the initial stage, had obtained the tender/contract by virtue of a valid assignment, which was duly recognised by the State Government. Therefore, it should be deemed to have entered into an agreement with the State Government for construction of the said bridge on BOT basis. It was not the case of the revenue that the entire expenditure incurred in the construction of the aforesaid bridge was not borne by the assessee but by "A ", the main tenderer. "

The revenue had rejected the claim of the assessee for the simple reason that the assessee had never entered into any contract with the State Government and the assessee-company was nothing but a colourable device to evade tax. It is a settled 10 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV position of law that the company is a juristic entity and it should be considered independent from the shareholders or the directors. The action of the assigning and the work of construction undertaken by the assessee was recognised by the State Government and a tripartite agreement was executed between the assessee 'A' and the State Government through which the State Government had recognised that the assessee had stepped into the shoes of 'A' and notified authorising the assessee to collect the toll tax for a particular period. Since the assessee company had rectified all act and deeds of its promoter 'U'' and owned all the assets and liabilities of its promoter through an agreement of assignment executed between the assessee and 'A' after obtaining approval from the State Government, the assessee should be deemed to have undertaken the construction work since 1-4-1995. Since the Government had provided this deduction in order to encourage economic growth of the country, the plenitude of exemption should not be whittled down, by laying stress on ambiguity here and there. If it was proved that, the assessee-company had obtained the status of a tenderer by virtue of a valid assignment, it should not be denied the benefit of deduction provided by the Central Government through introduction of sub-section (4A) of section 80 IA. The action of "A" and the assessee could only be termed as a valid tax planning which was permissible under the law. Therefore, the assessee had fulfilled the requirements provided in section 80IA (4A)(ii) for claiming deduction, and, therefore, the Assessing Officer should have allowed the deduction claimed by the assessee company."

13. It was further clarified on behalf of the assessee that with regards to Bhima Sina Link Tunnel project, the Original Agreement is between the owner and Joint Venture from consisting of the assessee company and M/s.Swapnali Constructions which was formed to Share the work in 60% & 40%. M/s.Swapnali Constructions expressed their inability to undertake the work and had transferred their share of 40% of work to the assessee company on Back to Back Agreement basis for a consideration vide agreement dated 28/04/97. Thus the assessee company had executed 100% of the work. It is further stated that the assessee company were issuing R.A. Bills for 100% of the work done to Joint Venture firm and Joint Venture firm in turn issued R.A. bills to the owners. Joint Venture firm had not executed any portion of work under the Project. The Joint Venture firm has filed its Return of Income with NIL Profit or Loss. In fact the work completion certificate issued by Project Authorities is in favour of the assessee company only and not in favour of Joint Venture, also the whole amount of initial security deposit, the Bank guarantees were given by the assessee company only in the name of the assessee and not by the Joint Venture, as the joint Venture partner is in no way connected with 11 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV the execution of the work and to that effect it had already submitted necessary instrument like "Assignment Deed, "Power of Attorney", Undertaking with Bankers etc.

14. In this background, the assessee could certainly claim the deductions under the provision of Section 80IA. One has to see the substance and not the Form Essentially, though it was a Joint Venture, it was converted into assessee's venture. The Other Venturer withdrew and the entire work was executed by the assessee though in the name of Joint Venture. The Joint Venture is nothing but the venture of the assessee company and the other person not being a party after withdrawing the question of Joint Venture does not arise. The Venture was fully carried out by the assessee and it was entirely executed by the assessee company. Taking the substance of the transaction, the assessee are entitled to all the profits in respect of the contract executed by them, hence the assessee would certainly be entitled to deduction under the provisions of 80IA as they have fulfilled all the other conditions. This view get strength from decision in the case of ITAT, Indore Bench, in case of Ayush Ajay Constructions Ltd. (supra). Thus, while giving effect to the opinion of Third Member u/s.255(4) of the Act, we take view in conformity with order of jurisdictional High Court in case of ABG Heavy Industries Ltd. (supra) available at this time though contrary to the opinion expressed by the Third Member. So in view of above discussion, following the ratio of jurisdictional High Court in case of ABG Heavy Industries Ltd. (supra), the Assessing Officer is directed to allow deduction u/s.80IA(4) of the Act to the assessee with regard to the projects in question for both the years. The matter is disposed off accordingly."

9. In view of the above decision, we are inclined to hold that the said decision of Third Member is not applicable to the facts of the present case. Recently, the coordinate bench in the case of M/s. Ramky Infrastructure Ltd., Hyderabad in ITA Nos. 472 to 475/H/09 and others, order dated 17/07/2013 held as follows:

"14. We have heard both the parties and perused the material on record. Similar issue came for consideration before this Tribunal in the case of NCC-ECCI (JV) vs. ITO in ITA Nos. 124 & 125/Hyd/2009. The Tribunal vide order dated 17.6.2013 held as follows:
"9. We have heard rival submissions and perused the material available on record. We have also carefully applied our mind to the decisions cited before us.
12
ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV Before we delve into the issue in dispute it would be appropriate to look into the relevant provisions at this stage. Deduction for development of infrastructure facility as per old section 80IA was contained in sub- section (4A) which read as under :
(4A) This section applies to any enterprise carrying on the business of developing, maintaining and operating any infrastructure facility which fulfils all the following conditions, namely :-
(i) the enterprise is owned by a company registered in India or by a consortium of such companies.
(ii) the enterprise has entered into an agreement with the Central Government or a State Government or a Local Authority or any other Statutory Body for developing, maintaining and operating a new infrastructure facility subject to the condition that such infrastructure facility shall be transferred to the central Government, state Government, Local Authority or such other statutory body, as the case may be, within the period stipulated in the agreement.
(iii) the enterprise starts operating and maintaining the infrastructure facility on or after the 1 st day of April, 1995.
10. The aforesaid provision was amended by Finance Act, 1999 w.e.f. 1.4.2000. After the amendment the old provision were deleted from the Act and deduction available to any enterprise for developing infrastructure facility under section 80IA(4A) are also made available under section 80IA(4). The new provision under section 80IA(4) reads as under :
"(4) This section applies to--
(i) any enterprise carrying on the business [ (i) developing, (ii) maintaining and operating or (iii) developing, maintaining and operating ] any infrastructure facility which fulfils all the following conditions, namely :--
13
ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV
(a) it is owned by a company registered in India or by a consortium of such companies.
(b) it has entered into an agreement with the Central Government or a State Government or a local authority or any other statutory body for (i) developing (ii) maintaining and operating or (iii) developing, maintaining and operating a new infrastructure facility subject to the condition that such infrastructure facility shall be transferred to the Central Government, State Government, Local Authority or such other statutory body, as the case may be, within the period stipulated in the agreement.
(c) it has started or starts operating and maintaining the infrastructure facility on or after the 1st day of April, 1995":
11. Again an amendment was made to sub-section 4 by Finance Act, 2001 w.e.f. 1.4.2002 by substituting the words (i) developing, (ii) maintaining and operating or
(iii) developing, maintaining and operating with the words (i) developing or (ii) operating and maintaining or (iii) developing, operating and maintaining ]- -
12. Therefore, the intention of the legislature from the above said amendment would make it clear that any enterprise which carried on any one of these three activities would become eligible for deduction. It would be evident from the Orders passed by the Assessing Officer as well as CIT(A), claim of deduction under section 80IA was disallowed firstly on the ground that assessee is not the owner of the infrastructure facilities, secondly it has not undertaken all the three activities and thirdly it has executed the work merely as contractor. In case of CIT vs. ABG Heavy Industries Ltd. 322 ITR 323 the Hon'ble Bombay High Court held that amendment effected to sec. 80IA(4) by Finance Act, 2001 being clarificatory in nature will be applicable retrospectively from A.Y. 2000-2001. In the case of KMC Constructions Ltd. (supra), the Coordinate Bench of this Tribunal in clear terms held that the amended provisions of section 80IA(4) would apply from A.Y. 2000-01. The Tribunal further held that 14 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV where an assessee incurs expenditure on its own for purchase of materials and towards labour charges and itself executes the development work, it will be eligible for deduction under section 80IA of the Act. It was further held that the word 'owned' in sub-clause (a) on clause (1) of sub-section (4) of section 80IA of the Act referred to the enterprise. In other words, the enterprise carrying on development of the infrastructure facilities should be owned by a company or consortium of companies. The infrastructure facilities need not be owned by a company. It was held that the word 'ownership' is attributable only to the enterprise carrying on the business which would mean that only companies are eligible for deduction under section 80IA(4) and not any other person like new HUF Firm etc., The Coordinate Bench further held that for arriving at a conclusion as to whether the work done is to develop the infrastructure or it involves construction of a particular item. The agreement is to be read as a whole. If the assessee utilised its funds, its expertise, its employees and takes the responsibility of developing the infrastructure facilities, it cannot be considered as a mere works contract but has to be considered as a development of infrastructure facilities.

The Coordinate Bench further interpreting the word "contractor" held that every agreement entered into between the parties is a contract and for the purpose of the agreement a person may be called as a contractor as he enters into a contract. But the word "contractor" is used only to denote a person entering into an agreement or contract. A person undertaking the development of infrastructure facilities under a contract is also a contractor. Therefore, the contractor and the developer cannot be viewed differently. Every contractor may not be a developer, but every developer developing infrastructure facilities on behalf of the Government is a contractor. The same view has also been expressed by the Coordinate Bench of this Tribunal in the case of M/s. Sushee Hightech Construction Pvt. Ltd. vs. DCIT. As can be seen from the assessment order, the Assessing Officer has not at all examined the agreement entered into between the parties as a whole and by merely referring to a few terms in the contract, has come to a conclusion that the assessee has executed the work as a contractor by relying upon the provision contained under section 15 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV 80IA(13). It is the contention of the assessee before us, that the assessee has not acted merely as a contractor but was involved in planning, designing, financing and coordinating and all other ancillary and incidental activities of developing the infrastructure facilities as per the contract. In the case of M/s. Sushee Hitech Construction Pvt. Ltd. (supra), the Coordinate Bench of this Tribunal after considering several other decisions of various Benches of the Tribunal held as under :

"Therefore, in our considered view, the assessee should not be denied the deduction under section 80IA of the Act as the contracts involves development, operating, maintenance, financial involvement and defect correction and liability period, then such contracts cannot be called as simple works contract. In our opinion the contracts which contain above features to be segregated and on this deduction u/s. 80-IA has to be granted and the other agreements which are pure works contracts hit by the Explanation section 80IA(13), those work are not entitle for deduction u/s. 80IA of the Act. The profit from such contracts which involves development, operating, maintenance, financial involvement and defect correction and liability period is to be computed by Assessing Officer on pro- rata basis of turnover. The Assessing Officer is directed to examine and grant deduction on eligible turnover as directed above."

13. In the case of M/s. KMC Construction Ltd. also the Coordinate Bench of this tribunal allowed the claim of deduction under section 80IA of the Act as the assessee had clearly demonstrated that it had undertaken huge risk in terms of development of technical personnel, plant and machinery, technical knowhow expertise and financial resources. Thus, the principle that would emerge from the above said decisions of the Coordinate Bench is that assessee would be entitled for deduction under section 80IA(4) of the Act, if he develops the infrastructure facilities. However, the assessee has to demonstrate that it has actually carried on development of infrastructure facilities cumulatively undertaking with all the activities of design, development, engineering, construction, 16 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV maintenance, financial involvement, defect correction and such other ancillary and incidental work connected with the development of the project. The assessee has to establish this fact by producing clinching evidence that it has in fact, developed the project and has not executed the work merely as a contractor. The revenue authorities have neither examined the contracts in its entirety nor looked into all these aspects. Only by referring to some of the clauses of the contract an inference has been drawn that the assessee has executed the wok as a contractor. At the same time, apart from the contract, the assessee has also not submitted before us any other documentary evidence which could conclusively demonstrate that the assessee in fact, has undertaken cumulatively the activities of developing the infrastructure facility such as design, development, engineering, construction, maintenance etc., so as to make it eligible for deduction under section 80IA(4) of the Act. In the aforesaid view of the matter, we are inclined to remit the mater back to the file of Assessing Officer who shall examine the issue afresh after considering the contract document as a whole and all other evidence that may be submitted by the assessee to demonstrate the fact that the assessee has actually developed the infrastructure facilities by undertaking the activities of design, development, engineering, construction, maintenance, financial involvement, defect correction of the contract during the warranty period. If the assessee will be able to establish such facts by supporting evidence, then, the assessee would be entitled to the deduction under section 80IA(4) of the Act. With the aforesaid observations, we set aside the Order of the CIT(A) and direct the Assessing Officer to decide the issue afresh by keeping in view of our observations made hereinabove. Needless to mention that the Assessing Officer shall afford a reasonable opportunity of being heard to the assessee. Accordingly, ground No. 3 is allowed for statistical purposes.

15. Recently there was a judgement from Hon'ble Gujarat High Court in the case of Katira Construction Ltd. v. Union of India & Ors., 352 ITR 513 wherein it was held as follows:

17
ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV "The Explanation inserted below sub-section (13) of section BO-IA of the Income-tax Act, 1961, by the Finance (No. 2) Act, 2009, with retrospective effect from April 1, 2000, which provides that nothing contained in the section shall apply in relation to a business referred to in sub-section (4) which is in the nature of a works contract awarded by any person and executed by an undertaking or enterprise, is valid. Parliament has power not only to legislate with respect to the subject-matter on hand, but also with retrospective effect, if so found necessary. In the field of taxation, Parliament enjoys considerable latitude in framing and implementing policies. The wisdom of Parliament in enacting a statute cannot be questioned in a court of law. Ordinarily, an Explanation is introduced by the Legislature for clarifying some doubts or removing confusion which may be possible from the existing provisions. Normally, therefore, an Explanation would not expand the scope of the main provision and the purpose of the Explanation would be to fill a gap left in the statute, to suppress a mischief to clear a doubt or as is often said to make explicit what was implicit.
SUNDARAM PILLAI (S.) v. V. R. PATTABIRAMAN [1985] AIR 1985 sC 582, KESHAVJI RAVJI AND CO. v..CIT [1990] 183 ITR 1 (SC), CIT v.. GOLD COIN HEALTH FOOD (P.) LTD. [2008] 304 ITR 308 (SC) and HIRA LAL RATTAN LAL v. STO [1973] 31 STC 178 (SC) relied on.
There is an intrinsic difference between developing an infrastructure facility and executing a works contract. What the Explanation aims to achieve is to clarify that deduction under section 80-IA(4) of the Act would not be available in case of execution of works contract. Even 'Without the aid of the Explanation, it was possible to contend that such expression did not include an enterprise executing a works contract. There would certainly be a demarcation between developing the facility and execution of works contract awarded by an agency engaged in developing such facility.
CIT v. RADHE DEVELOPERS [2012] 341 ITR 403 (Guj) relied on.
18
ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV From the inception in the year 1996, deduction under sub-section (4A) of section 80-IA of the Act was available to an enterprise engaged in developing, maintaining and operating any infrastructure facility. At the very first stage, the deduction was made available to draw additional resources for fulfilling the requirements of the country of rapid improvement in infrastructure such as, expressways, highways, airports, ports, in which areas development was found to be deficient. The principal idea behind granting deduction was to achieve rapid growth in infrastructure development with private participation. Even after bifurcation of section 80-IA into section 80- IA and section 80-IB, with effect from April 1, 2000, this fundamental concept was not discarded. Sub- section (4) which formed part of the recast section BO-IA did not carry any material changes from the earlier provisions of sub-section (4A) of section 80-IA which existed prior to April 1, 2000. With effect from April 1, 2002, some significant changes were made in the provisions. Such changes were (i) that sub-section (4) of section 80-IA now required the enterprise to carry on the business of developing or operating and maintaining or developing, operating and maintaining any infrastructure facility in contrast to the previous requirement of all three conditions being cumulatively satisfied; (ii) that the Explanation of the term infrastructure facility was changed to besides others, a road including toll road instead of the hitherto existing expression road; and (iii) that the requirement of transferring the infrastructural facilities developed by the enterprise to the Central or the State Government or the local authority within the time stipulated in the agreement was done away 'With. These changes, however, would not alter the situation vis-a-vis the Explanation. The basic requirement of the enterprise carrying on the business of developing or operating and maintaining or developing, operating and maintaining infrastructure facility was not done away with. Even as amended with effect from April 1, 2002, section 80-

IA(4) could be construed as not including execution of works contract as one of the eligible activities for claiming deduction. In 2007, the Explanation below sub-section (13) of section 80-IA came to be added which clarified that nothing contained in the section 19 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV shall apply to a person who executes a works contract entered into with the undertaking or enterprise, as the case may be. However, this was not found to be sufficient. With a view to preventing such misuse of the tax holiday under section 80-IA, it was proposed to amend the Explanation to clarify that nothing contained in the section shall apply in relation to a business which is in the nature of a works contract executed by an undertaking. What the Explanation, did was to clarify a statutory provision which was at best possible of a confusion. If that be so, the Explanation must be seen as one being in the nature of plain and simple Explanation and not either adding or subtracting anything to the existing statutory provision. If the Explanation was purely explanatory in nature and did not mend the existing statutory provisions, the question of levying any tax with retrospective effect would not arise. The Explanation only supplied clarity where confusion was possible in the un amended provision. In that view of the matter, this cannot be seen as a retrospective levy."

16. Being so, in our opinion, it is appropriate to remit the entire issue back to the file of the Assessing Officer to examine the issue afresh after considering the contract document as a whole and all other evidence that may be submitted by the assessee to demonstrate the fact that the assessee has actually developed the infrastructure facilities by undertaking the activities of design, development, engineering, construction, maintenance, financial involvement, defect correction of the contract during the warranty period. If the assessee will be able to establish such facts by supporting evidence, then, the assessee would be entitled to the deduction under section 80IA(4) of the Act. With the aforesaid observations, we set aside the Order of the CIT(A) and direct the Assessing Officer to decide the issue afresh by keeping in view of our observations made hereinabove. Needless to mention, that the Assessing Officer shall afford a reasonable opportunity of being heard to the assessee."

10. In view of the said decision of the coordinate bench, we remit the entire issue to the file of the Assessing Officer with a direction to examine the issue afresh in the light of the said 20 ITA NOs. 963 to 965/Hyd/10 M/s Sabir, SEW & Prasad JV decision in case of M/s Ramky Infrastructure Ltd. (supra). The grounds raised regarding disallowance of claim u/s 80IA in all the appeals under consideration are allowed for statistical purposes. Further, the learned AR has not pressed the other grounds raised in these appeals, therefore, the same are dismissed as not pressed.

11. In the result, the appeals filed by the assessee are partly allowed for statistical purposes.

Pronounced in the open court on 19/08/2013 upon conclusion of hearing.

              Sd/-                             Sd/-
        (SAKTIJIT DEY)                   (CHANDRA POOJARI)
       JUDICIAL MEMBER                   ACCOUNTANT MEMBER

Hyderabad, Dated 19 th August, 2013

kv
Copy to:-

1) M/s Sabir, SEW & Prasad JV, 6-3-871, Snehalatha, Greenlands Road, Begumpet, Hyderabad.

2) DCIT, Central Circle - 7, Hyderabad.

3) The CIT (A)-I, Hyderabad

4) The CIT(Central), Hyderabad.

5) The Departmental Representative, I.T.A.T., Hyderabad.