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 30, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Steel City Beverages Limited,New Delhi vs Ito,Ward-24(1), New Delhi on 25 November, 2024

                                  1


         IN THE INCOME TAX APPELLATE TRIBUNAL
                  DELHI BENCH 'G', NEW DELHI

   BEFORE SH.M. BALAGANESH, ACCOUNTANT MEMBER
                         AND
       SH. SUDHIR KUMAR, JUDICIAL MEMBER

                          ITA No.3133/Del/2023
                        Assessment Year: 2018-19

   Steel    City   Beverages Vs         ITO
   Limited,    C/o  Advocate            Ward- 24 (1)
   Kanika Jain D-80, LGF                New Delhi
   Panchsheel New Delhi -
   1110017
   PAN No.AACCS3967M
   (APPELLANT)                          (RESPONDENT)


  Appellant by                   Ms. Kanika Jain, Advocate
  Respondent by                  Sh. V.K. Dubey, Sr. DR

  Date of hearing:               17/10/2024
  Date of Pronouncement:         25/11/2024

                                      ORDER
PER SUDHIR KUMAR, JM:

This appeal by the assessee is directed against the order of the Commissioner of Income Tax (Appeals)/NFAC, Delhi [hereinafter referred to as "CIT(A)"] vide order dated05.09.2023 pertaining to A.Y. 2018-19 pertaining to arises out of the assessment order dated27.04.2021under section 143(3)r.w.s. 144Bof the Income Tax Act 1961 [hereinafter referred as 'the Act'].

2

2. The assessee has raised following grounds of appeal :-

1. The assessment Ld. Assessing Office ("Ld. AO) under Section 143 (3) of the Act and the intimation under Section 143 (1) issued by the CPC making an addition/ adjustment and subsequently upheld by the impugned appellate order passed by the NFAC is bad in law and on the facts and circumstances of the case.
2. The Ld. AO and the Ld. CIT(A) have erred in law and on the facts and circumstances of the case in making/ upholding the additions under section 40A of the Act amounting to Rs.57,83,824/-.
3. The Ld. CIT(A) has grossly erred in upholding the addition/ adjustment made by the CPC / AO for an amount of Rs.11,18,470/- under Section 36 (1) (va).

3. The brief facts of the case are that theassessee is a private limited company incorporated under the companies Act 2013 and having its present registered office at Plot no F-4(A) M.I,C.D. Industrial area Hingna Nagpur. The assessee engaged in the business of manufacturing & sale of fruit juice under franchise of Pepsi and trading of soft drinks. The business of the company / undertaking located at Adityapur Kandra Road, Jamshedpur was sold on slump sale basis. The assessee has filed its return of income declaring Nil for the A.Y. 2018-2019 on 25-10-2018 after adjusting unabsorbed depreciation and 3 Capital Loss. A notice u/s 143(2) of the Act was issued to the assessee. Again notice u/s 142(10 of the Act were issued on the various date but no response was filed by the assessee. A show cause notice dated 21-04-2021 was issued. In the adjusting response of the show cause notice the assessee has filed the submission. According to AO the assessee had claimed deduction of Rs 5783824/- towards any other amount allowable as deduction towards gratuity. The AO has made the addition of Rs 57,83,824/- account for gratuity u/s47A(7) of the Act as not allowable deduction.

4. Aggrieved the order of the AO the assessee has filed the appeal before the Ld CIT(A) who vide his order dated 05-09- 2023 dismissed the appeal, against which the assessee is in appeal before us.

5. The Ld CIT(A) has observed in his order as under :-

"4.2 Decision on Ground of Appeal No. Ground no 1, 3 and 4 related to disallowance of Rs 57,83,824/- on account of Gratuity Payable in respect of business which was sold by assessee. This amount was shown as opening balance as on 01.04.2017 and assessee claimed as deduction in AY 2018-19 in computation of income. Assessee claimed that this amount 4 was disallowed in earlier years and now this business has been transferred to another entity during the year so this liability has been transferred to transferee unit, so it is allowable u/s 40(A)(7). Assessing officer (AO) disallowed the amount as the conditions of section 40(A)(7) were not complied with. The assessee has claimed this amount as deduction in computation of income. Assessee has also relied on various case laws. Here it is to be noted that this amount was disallowed in earlier years as the same was not paid in those years and amount was shown as payable as on 31.03.2017 and it has become NIL as on 31.03.2018 as the amount payable has been transferred to the buyer of business. However this was item of balance sheet as on 01.04.2017 and it will become balance sheet item of buyer on date of purchase of business. The new entity to whom business was transferred will be able to claim as deduction in the year of payment only. For the appellant this item is not item of profit and loss account in past as well as current year. Balance sheet item can not be claimed as deduction of expenditure during the year. What has been transferred is liability from appellant to new entity who has purchased the business of the assessee. Therefore the AO Has rightly disallowed this amount, this ground is rejected.
5
Ground no 2 is related to disallowance of Rs 11,18,470/- on account of delayed payments of PF and ESIC. Assessee has claimed this amount as the same was not paid within due date of respective acts but paid before due date of filing of return. The appellant has submitted that though these deposits have been made after the due date as prescribed in the respective Acts, the same has been deposited before the due date of filing the Return of Income and are therefore allowable u/s 43B of the Income Tax Act. The appellant has relied upon various judicial decisions.
4.3 As regards the facts of this appeal, the appellant has disputed this action of AO in making disallowance of Rs 11,18,470/- on account of delayed deposit of employee's contribution to PF and ESI and adjusting the income accordingly.
4.4 The submissions of the appellant has been carefully considered. The AO has made additions of Rs 11.18.470/- to the returned income of assesses u/s 143(3) on account of late deposit of employee contribution to PF and ESI while processing the return of income.
4.5 It is observed that the controversy in the present appeal relates to allowance of any sum received by the 6 appellant as an employer from his employees for the purpose of PF and ESIC, if it is paid beyond the due date as mentioned in section 36(1)(va) of the IT Act. While resolving the issue, the AC has considered the provisions of subsection 36(1)(va) while the appellant has considered the provisions of section 43B of the IT Act.
4.6 This issue of deposit of employee's contribution towards PF/ESI that has been deposited beyond the due date stipulated in the respective Act but deposited before the due date of filing of Return of Income under the Income Tax Act has been highly contentious issue and different Courts have taken different positions, with some in favor of assessee and some against the assessee. The decisions relied upon by the appellant in its written submissions are few such decisions.
4.7 In order to settle the dispute, the Finance Act, 2021 made certain amendments to Section 36(1)(vi) and in Section 43B of the Income Tax Act which is as under-
"In section 36 of the Income-tax Act, in sub-section (1), in clause (va), the Explanation shall be numbered as Explanation 1 thereof and after Explanation 1 as so numbered, the following Explanation shall be inserted, namely:-
7
Explanation 2.-For the removal of doubts, it is hereby clarified that the provisions of section 438 shall not apply and shall be deemed never to have been applied for the Purposes of determining the "due date" under this clause;"

In section 43B of the Income-tax Act, after Explanation 4, the following Explanation shall be inserted, namely:-

"Explanation 5.-For the removal of doubts, it is hereby clarified that the provisions of this section shall not apply and shall be deemed never to have been applied to a sum received by the assessee from any of his employees to which the provisions of sub- clause (x) of clause (24) of section 2 applies."

4.8 Thus, while all delayed deposit of employees contribution to PF and ESI shall not be allowed as a deduction D/s 43B w.e.f. AY 2021-22 onwards explicitly, there still remains to be decided as to whether these deposits are to be allowed U/s 43B for AYs prior to 2021- 22 in view of various favourable decisions of the jurisdictional High 4.9 In this connection it is noted that the Hon'ble Supreme Court has laid to rest all such controversy and dispute for AYs prior to 2021-22 vide its order in the case of Checkmate Services Pvt Ltd dated 8 12.10.2022. In the said decision the Supreme Court has held that the employer receiving the employees contribution to PF and ESI is doing so in the capacity of a Trust and hence has a greater liability imposed upon it to comply with the statutory deadlines and before the due date mentioned in such welfare enactments and it remains to be in the nature of an income of the employer till it is actually deposited within the due date into the Govt account. The relevant para of the judgment is reproduced as under:

"In the opinion of this Court, the reasoning in the impugned judgment that the non-obstante clause would not in any manner dilute or override the employer's obligation to deposit the amounts retained by it or deducted by it from the employee's income, unless the condition that it is deposited on or before the due date, is correct and justified. The non-obstante clause has to be understood in the context of the entire provision of Section 438 which is to ensure timely payment before the returns are filed, of certain liabilities which are to be borne by the assessee in the form of tax, Interest payment and other statutory liability. In the case of these liabilities, what constitutes the due date is defined by the statute. Nevertheless, the assessees are given some leeway in that as long as deposits are made beyond the due date, but before the 9 date of filing the return, the deduction is allowed. That, however, cannot apply in the case of amounts which are held in trust, as it is in the case of employees' contributions- which are deducted from their income. They are not part of the assessee employer's income, nor are they heads of deduction per se in the form of statutory pay out. They are others' income, monies, only deemed to be income, with the object of ensuring that they are paid within the due date specified in the particular law. They have to be deposited in terms of such welfare enactments. It is upon deposit, in terms of those enactments and on or before the due dates mandated by such concerned law, that the amount which is otherwise retained, and deemed an income, is treated as a deduction. Thus, it is an essential condition for the deduction that such amounts are deposited on or before the due date. If such interpretation were to be adopted, the non- obstante clause under Section 43B or anything contained in that provision would not absolve the assessee from its liability to deposit the employee's contribution on or before the due date as a condition for deduction.
55. In the light of the above reasoning, this court is of the opinion that there is no infirmity in the approach of the impugned judgment. The decisions of the Other High Courts, holding to the contrary, do not lay down the correct 10 law. For these reasons, this court does not find any reason to interfere with the impugned judgment. The appeals are accordingly dismissed.
4.10 In view of the above stated decision of Hon'ble Supreme Court the decisions relied upon by the appellant are no longer relevant since they stand overruled. The grounds of appeal of the appellant are therefore dismissed and the action of the AO in adding back an amount of Rs.11,18,470/- on account of delayed deposit of Employees contribution to PF and ESI is upheld."

6. The Ld counsel for assessee has pressed the ground no 2 only. The Ld AR has submitted that the business has been transferred to another entity during the yearso the liability has been transferred to transferee unit so it is allowable u/s 40(A)(7) of the Act. Reliance has placed on the following judgments as under;

1. J.R. Diamonds Ltd vs Assistant Commissioner of income Tax ITA On 984 of 1998 decided on 31-08-1998

2. W.T. & Co. Ltd Vs The Commissioner of Income Tax Civil Appeal NO 479 of 1983 decided on 13-02-1998 11 In the case of J. R. Diamonds Ltd. Vs. Assistant Commissioner of Income Tax in this case the coordinate ITAT Mumbai Bench held as under :-

4. I have heard Shri D. J. Thakkar, Id. Representative for the assessee, and Shri Krishna Murari, Id.

Departmental Representative. Shorn of all technicalities and accounting Jargon, it would appear that what all happened on 6-7-1991 when Shri Ajit Shah stopped working with the assessee-company and joined Suraj Diamond Industries Ltd. was that the sum of Rs. 22,153 which is due to Shri Ajit Shah towards his gratuity claim was made over or transferred to the new company under which he continued his employment. The sum of Rs. 22.153 was credited in the account of Suraj Diamond Industries Ltd. in the books of account belonging to the assessee-company. The question is whether the acknowledgement of liability to M/s. Suraj Diamond Industries Ltd. in an amount of Rs. 22,153 towards gratuity due to Shri Ajit Shah amounts to payment or comprehended by the word "Paid" within the meaning of section 43(2) under which the word "paid" is defined to mean as follows:

12
Section 43(2): "paid" means actually paid or incurred according to the method of accounting upon the basis of which the profits or gains are computed under the head "Profits and gains of business or profession"
Section 43B, as far as it is relevant, is as follows:
"43B. Notwithstanding anything contained in any other provision of this Act, a deduction otherwise allowable under this Act in respect of -
(a)**************
(b) any sum payable by the assessee as an employer by way of contribution to any provident fund or superannuation fund or gratuity fund or any other fund for the welfare of employees.
(c)****** shall be allowed (irrespective of the previous year in which the liability to pay such sum was incurred by the assessee according to the method of accounting regularly employed by him) only in computing the income referred to in section 28 of that previous year in which such sum is actually paid by him."
13

The case of the assessee is that even though there is no actual payment of this amount, it is enough if the liability is incurred the day on which the liability is transferred in favour of Suraj Diamond Industries Ltd. and as such the gratuity amount of Rs. 22,153 should be taken to have been paid. In support of this contention, the learned Representative for the assessee had cited the following decision:

W. T. Suren & Co. Ltd v. CIT [1998] 97 Taxman 126 (SC).

The facts of that case are quite similar to the facts on hand. There, the question was about allowability of the gratuity amount due to the employees. In that case, one unit of the assessee-company was closed and the same was transferred to another who employed employees of closed units continuity of service. Assessee at the instance and consent of the employees paid gratuity amounts due to the employees to the transferee unit for the benefit of the employees. The Hon'ble Supreme Court held that the transferee held the amount in order to pay to employees on their retirement. On the question whether the payment of gratuity to the transferee 14 could be allowed as a deduction in assessee's hands, the Hon'ble Supreme Court answered it in the affirmative. The headnote of the decision brings out the facts as well as the relevant portion of the gist of the decision of the Hon'ble Supreme Court rendered on those facts :

"The assessee, subsidiary company of R, had closed one of its distribution unit and same had been taken over by 'R'. The employees of the assessee were offered similar employment with 'R' on same terms and conditions as it was with the assessee. Some of the employees did accept the offer given by R and some did not. In respect of the employees whose services had been terminated and who had accepted the offer to join R with continuity of services as offered, their gratuity amount was paid over by the assessee to R, which amount was held by Ron trust for the benefit of the assessee's employees. R made declaration that it had no beneficial interest in the said sum or any part thereof. Though a part of the assessee's business was closed and taken over by R, the other business continued. The assessee claimed gratuity amount paid as deduction. The Assessing Officer held that R alone would be entitled to claim the amount when paid by them to the assessee's 15 employees at the time of their respective retirement and therefore, he disallowed its claim. On appeal, the Commissioner (Appeals) held that there was no actual termination of the services of the employees and the discharge of the liability in question was capital in nature, and he upheld the Assessing Officer's order. On second appeal, the Tribunal held that there was termination of the employment of the employees from the service of the assessee; that there was valid discharge of the payment of gratuity; that the assessee was still functioning; and that payment of gratuity amount was rightly claimed as deduction.
The gratuity was, thus, payable on the termination of employment of the employee on any account except dismissal and calculated on the basis of number of years of service and at the rate prescribed in the scheme. In the instant case, the amount of gratuity which was paid to R on behalf of the employees was not on account of transfer of the distribution unit of the assessee but on account of stopping of that business and the employees working in that unit becoming surplus resulting in termination of their services. Other business of the assessee, as held by the Tribunal, continued. The payment of gratuity 16 amount to R was not made by the assessee of its own but at the instance and on behalf of the employees whose services though terminated in the assessee-company were taken over with the promise of continuity of service. As far as the assessee was concerned, it was bound to make payment of gratuity to the employees whose services were terminated and, in fact, the employees who did not join were directly paid gratuity. The assessee was obliged to pay gratuity to those employees who had joined. Instead of those employees getting the gratuity amount directly, got that amount paid from R, who put that amount in trust in a separate account for the exclusive use of the transferred employees and payable to them after their services terminated including the gratuity due on account of service rendered as per the scheme relating to gratuity of that company. The payment of amount of gratuity to R was made as per the scheme of the assessee and it was not an ex gratia or some isolated payment. It was never disputed and, in fact, no question raised if the services of the employees of the assessee were not terminated and that being the position, the obligation of the assessee to make payment of gratuity to its employees was an obligation in 17 praesenti. The payment of gratuity amount was with the consent of the employees transferred. the case was an expenditure wholly laid or expended for the purpose of the business of the assessee and was allowable deduction."

Apart from the above Supreme Court, the learned Representative also had relied upon the Bombay High Court decision in CIT v. Salem Magnesite (P.) Ltd [1991] MANU/MH/0185/1990 189 ITR 154/54 Taxman 123 and the Madras High Courtdecision in CIT v. Sarada Binding Works [1985] MANU/TN/0089/1983: 152 ITR 520 besides citing the Madras decision rendered by the Tribunal found reported in the casee of ITO v. Mount Stuart red state [1986] 19 ITD 761 (Mad.). In the Madras case, the Tribunal held that the Template uires a right to gratuity if he had rendered continued service forhe employee acquires. The Tribunal further held that when the assessee has sold one of its concern which is a part of its business, it is bound to that gratuity to the employees upon termination of employment notwithstanding the fact that the employees were absorbed by the purchaser. So, the gratuity had become presentle payable on account of the transfer of business and any 'provision', as understood in the 18 ordinary sense of the term, made by the assessee for the purpose of payment of gratuity is exigible for deduction in such circumstances in terms of the second limb of section 40A(7)(b)(i). In the facts of that case the assessee had agreed to provide by accepting a sum of Rs. 5,40,000 from out of the sale consideration towards gratuity that may become payable to the employees of the assessee and the purchaser had agreed to discharge the gratuity liability to the employees of the transferor. Thus, no actual payment had been made and the gratuity that has become presently payable was provided for in the ordinary sense of the term 'provision' occurring in the second limb of sub-clause (i)(b) of section 40A(7). Ultimately, the Tribunal took the view that the assessee was entitled to deduction under section 40A(7). In the facts of this case, the payment to the transferee company was made with the consent and approval of the employee, Shri Ajit Shah. He also passed a receipt. The gratuity liability which w hitherto subsisting against the assessee-company was taken over by the transfer company since the amount was made over by the transferee company to the transfer company on 6-7-1991, the date on which the assessee-company terminated the service of Shri Ajit Shah. Under the circumstances, the gratuity 19 amount payable to Shri Shah should be taken to have been paid within the meaning of section 43(2). meaning of the word 'paid' under section 43(2) is duty applicable while interpreting meaning of the words used in section 43B. Therefore, I have no hesitation to com the conclusion that the assessee is entitled to claim the deduction of the amount o 22,153 under section 40A(7). The Impugned order passed by the CIT(A) is set aside the appeal of the assessee allowed. 5. The appeal stands allowed.

1. W.T. Suren & Co. Ltd. Vs. The Commissioner of Income Tax "23. The Court answered the question in favour of the assessee and against the revenue holding that in respect of the business that was transferred though the payment under the agreement was not made directly to the employees as such, the amount was paid for discharging the asessee's liability to pay gratuity to its employees for the period ending with the date of transfer liability to pay gratuity to its employees for the period ending with the date of transfer and, hence, the payment should be taken to be a payment made to discharge the asessee's 20 liability for gratuity and, hence had to be allowed as a deduction.

24. In CIT Vs. Salem Magnesite Pvt. Ltd.

MNAU/MH/0185/1990 [1991] 189 ITR 154 (Bom) the services of the employees in one of the departments of the assessee were discontinued which department was taken over by the State of Tamil Nadu. The Liability of the assessee in respect of payment of gratuity to its those employes had become due which the assessee was prepared to pay to the employees directly. However, the concerned employees desired that the payment be made to the State Government as they wanted to have advantage of continuity of service. The State Government agreed to accept the proposal and payment was made by the assessee to the State Government on behalf of the employees. The court, in which one of us was a party (Sujata V. Manohar,J.) was of the view that the Tribunal was right in holding that the said amount was allowable as deduction in computing the taxable profits of the assessee. Another question which was referred in that case for decision of the Court was :

21
"Whether on the facts and in the circumstances of the case, the Tribunal should not have upheld the disallowance of the said amount in view of the decision of [1982] 138 ITR 91 (Bom.)?"

25. In answer to this question, the High Court distinguished the impugned judgment by saying that no right to gratuity had accrued in favour of the employees whose services were alleged to have been terminated. This is how the Court considered its earlier case in W.T. Suren and Co. Ltd. :

We have been taken through our decision in CIT v. W.T. Suren and Co. LtdMANU/MH/0078/1981:
[1982]1381TR91 (Bom). In this case, no right to gratuity had accrued in favour of the employees whose services were alleged to have been terminated. This was so in view of the assessee's agreement with the transferee-company to take them up in employment with continuity of employment. There was thus no liability to pay gratuity to the employees as such. The assessee-company had merely made the payment in connection there with to the transferee-company under an agreement.
22
In the present case, the assessee-company had not only computed the amount payable to the employees but was also willing to make payment to them. It was the workers who did not want to receive the payment direct as they wanted continuity of service. There were negotiations between the workers and the Government of Tamil Nadu. After the agreement between them, the assessee- company paid the said amount of Rs. 44 lakhs to the Tamil Nadu Government. Thus, even though the workers had the benefit of continuity of service, it was not on account of the assessee-company but as a result of a separate arrangement/agreement between the workers and the Government of Tamil Nadu. This Court's decision in CIT v. W.T. Suren and Co. Ltd. MANU/MH/0078/1981: [1982]1381TR91(Bom) was, therefore, rightly distinguished."

26. In our view, Kerala High Court in Standard Furniture Co. Ltd.'s, case MANU/KE/0090/1978:

[1979]1161TR751(Ker), Madras High Court in Sarada Binding Works, case MANU/TN/0089/1983:
[1985]152ITR520(Mad) and Bombay High Court in Salem Magnesite Pvt. Ltd.'s, case MANU/MH/0185/1990: [1991]189ITR154 (Bom have rightly distinguished the judgment of this Court in 23 Gemini Cashew Sales Corporation's, case. Retrenchment compensation is not the same thing as gratuity. In Gemini Cashew Sales Corporation's case, this Court considered the question of payment of retrenchment compensation under the provisions of the Industrial Disputes Act. That Act contains the provisions under what circumstances a workman is entitled to retrenchment compensation. While Section 25F of that Act prescribed conditions precedent to the retrenchment of workmen, Section 25FF provides for compensation to workmen in case of transfer of undertakings. Right to claim retrenchment compensation remains contingent and there may be varying circumstances under which employment may cease. Yet there may not be any right to such compensation, like death, retirement, resignation etc. Under law right to retrenchment compensation arises when employer terminates the employment or undertaking of the employer is transferred and in the later case that too if the case does not fall under the proviso to Section 25FF of the Industrial Disputes Act. Those provisions cannot certainly be applied in the case of payment of gratuity. The scheme of gratuity as applicable to the members of the staff of the assessee provided as to how much gratuity would become due and payable to an employee for each of 24 service except to one who is dismissed for misconduct etc. Gratuity is, thus, payable on the termination of employment of the employee on any account except dismissal and calculated on the basis of number of years of service and at the rate prescribed in the scheme. In the present case, the amount of gratuity which was paid to M/s. Rallis India Ltd. on behalf of the employees was not on account of transfer of the distribution unit of the assessee but on account of stopping of that business and the employees working in that unit becoming surplus resulting in termination of their services. Other business of the assessee, as held by the Tribunal, continued. Payment of gratuity amount to M/s. Rallis India Ltd. was not made by the assessee of its own but at the instance and on behalf of the employees whose services though terminated in the assessee company were taken over by M/s. Rallis India Ltd. with the promise of continuity of service in M/s. Rallis India Ltd. As far as the assessee is concerned, it was bound to make payment of gratuity to the employees whose services were terminated and, in fact, as noticed above, the employees who did not join M/s. Rallis India Ltd. were directly paid gratuity. Assessee was obliged to pay gratuity to those employees who had joined M/s. Rallis India 25 Ltd. Instead of those employees getting the gratuity amount directly, got that amount paid to M/s. Rallis India Ltd., who put that amount in trust in a separate account for the exclusive use of the transferred employees and payable to them after their services in M/s. Rallis India Ltd. terminated including the gratuity due on account of service rendered in M/s. Rallis India Ltd. as per the scheme relating to gratuity of mat company. Payment of amount of gratuity to M/s. Rallis India Ltd. was made as per the scheme of the assessee and it was not an ex- gratia or some isolated payment. It was never disputed and, in fact, no question raised if the services of the employees of the assessee were not terminated and that being the position, the obligation of the assessee to make payment of gratuity to its employees was an obligation in praesenti. Payment of gratuity amount to M/s. Rallis India was with the consent of the employees transferred there. We are, thus, of the view that payment of gratuity awarded by the assessee to M/s. Rallis India Ltd. in the circumstances of the case was an expenditure wholly laid or expended for the purpose of the business of the assessee and was allowable deduction. It cannot certainly be said that it was ar expenditure incurred much ahead of time as the services of the employees 26 with the assessee were terminated. Tribunal also found that the assessee was a going concern and only one of its department was closed. The assessee had not wound up all of it affairs. Only a part of its business was closed and transferred to M/s. Rallis India Ltd. these circumstances, in our view, Tribunal was right in holding that the payment o gratuity amount was not on account of closing the business of the assessee but for the purpose of business of the assessee and, thus, entitled to deduction under clause (x of sub-section (2) of Section 10 of 1922 Act corresponding to Section 37(1) of the 196 Act. We, therefore, hold that the assessee, the appellant herein, is entitled to the payment of gratuity amount of Rs. 4,08,622 made to M/s. Rallis India Ltd. as an allowable deduction.

27. We allow the appeal, set aside the judgment of the High Court and answer the question in affirmative in favour of the assessee and against the revenue.

7. At the outset ld Sr. DR has supported the order of the lower authorities.

27

8. We have heard the parties and perused the material available on the record.

Ground No. 2. The Ld. AO and the Ld. CIT(A) have erred in law and on the facts and circumstances of the case in making/ upholding the additions under section 40A of the Act amounting to Rs.57,83,824/-.

9. In the instant case the assessee has claimed that the entire business of the company is sold and the assets and liabilities relating to business got transferred to the prospective buyer. The assessee company had transferred the entire business assets and liabilities to the prospective buyer. As per the agreement of transfer allthe employees who belong to the assessee company gets automatically transferred to the prospective buyer with continuity of service in terms of section 25 FF of the Industrial dispute Act, 1947. The relevant part of the transfer agreement concerning employees of the seller company was reproduced by the Ld CIT(A) in his order at page no 5.

10. When the assessee sold the business, he is bound to pay gratuity to the employees upon the termination of the employment, notwithstanding the fact that the employees are absorbed by the purchaser. So, thegratuity had become presently payable on account of the transfer of the business and any 28 provision,as understood in the ordinary sense of the term, made by the assessee for the purpose of payment of gratuity is exigible for deduction in such circumstances in terms of the second limb of section 40A(7) (b). The assessee had agreed to provide by accepting a sum of Rs 5783824/-from the purchaser towards gratuity that may become payable to the employee of the assessee and purchase had agreed to discharge the gratuity liability to the employees of the transferor.Thus, no actual payment had been made and the gratuity that has become presently payable was provided for in the ordinary sense of the term 'provision' occurring in the second limb of sub- clause (i)(b) of section 40A(7).

11. Respectfully we follow the view taken by the coordinate bench in ITAT No 984(Mum.) of 1998 JR Diamonds Ltd. vs Assistant Commissioner of Income Tax, ground no 2 is decided in the favour of the assessee.

Ground No.3. The Ld. CIT(A) has grossly erred in upholding the addition/ adjustment made by the CPC / AO for an amount of Rs.11,18,470/- under Section 36 (1) (va). The Ld CIT(A) has confirmed the addition of Rs 11,18,470/- on account of delayed deposit of Employees Contribution to PF and ESI.

12. The Ld.Counsel for assessee is not been pressing this issue. hence the issue is decided against the assessee.

29

13. From the above discussion the appeal of the assessee is liable to be partly allowed for statistical purpose.

14. In the result the appeal of the assessee ispartly allowed for statistical purpose.

Order pronounced in the open court on 25.11.2024.

     Sd/-                                                 Sd/-
(M. BALAGANESH)                                     (SUDHIR KUMAR)
ACCOUNTANT MEMBER                                  JUDICIAL MEMBER
*NEHA, Sr. PS*
Date:-.11.2024
Copy forwarded to:
1.Appellant
2.Respondent
3.CIT
4.CIT(Appeals) `
5.DR: ITAT
                                           ASSISTANT REGISTRAR
                                            ITAT NEW DELHI