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 6, Cited by 1]

Income Tax Appellate Tribunal - Hyderabad

Dcit, Circle-1(2), Hyderabad, ... vs Belair Logistics Limited, Hyderabad, ... on 14 March, 2017

                                      1
                                                                ITA.No.1698/Hyd/2016
                                                  Belair Logistics Limited, Hyderabad.


               IN THE INCOME TAX APPELLATE TRIBUNAL
                HYDERABAD BENCHES "B" : HYDERABAD

             BEFORE SHRI D. MANMOHAN, VICE PRESIDENT
                               AND
             SHRI G. MANJUNATHA, ACCOUNTANT MEMBER

                          ITA.No.1698/Hyd/2016
                        Assessment Year 2012-2013

The DCIT, Circle-1(2)                   Belair Logistics Limited,
Hyderabad.                          vs. Hyderabad.
                                        PAN AACCB0177A
(Appellant)                             (Respondent)

                       For Revenue : Shri V. Sreekar
                       For Assessee : Shri S. Rama Rao

                     Date of Hearing : 14.03.2017
             Date of Pronouncement : 14.03.2017

                                   ORDER

PER G. MANJUNATHA, A.M.

This appeal by the Revenue is directed against the Order of the CIT(A)-I, Hyderabad dated 26.09.2016 and it pertains to the A.Y. 2012-2013. The Revenue has raised the following grounds :

(i) "Ld. CIT(A) erred in deleting the addition made by the A.O. on account of disallowance of deduction claimed by the assessee u/s.80IA(4) by relying on the decision of ITAT in the case of the assessee for the A.Ys. 2006-07 to 2010-11.
(ii) Ld. CIT(A) ought to have considered that the Revenue has not accepted the decision of ITAT rendered in assessee's case for the previous years and preferred appeal u/s.260A of the I.T. Act.
(iii) Ld. CIT(A) ought to have appreciated that the basic condition for claiming deduction is not fulfilled in assessee's case as the lease agreement entered into by assessee with KSPL is not an agreement with Central Government or State 2 ITA.No.1698/Hyd/2016 Belair Logistics Limited, Hyderabad.

Government or a local Authority or any other statutory body as contemplated in sec.80IA of the I.T. Act.

(iv) Ld. CIT(A) ought to have further considered that the proviso to sec.80IA(4) is also not applicable to the case of the assessee as it was only the lease of the land received by KSPL which was transferred to the assessee and not the infrastructure facility as enumerated in sec.80IA(4).

(v) Ld. CIT(A) failed to note that the Board Circular No.793 dated 26.03.2000 and decision of Bombay High Court High Court are not applicable to the case of the assessee where the assessee had only entered into a sub-lease agreement with KSPL.

(vi) The appeal craves leave to add, delete, substitute, amend any grounds of appeal at the time of hearing.

(vii) For these and other grounds that may be canvassed at the time of hearing of the appeal, it is beseeched that addition made by the assessing officer on account of disallowance of deduction claimed u/s 80IA(4) be restored."

2. Brief facts of the case are that the assessee-company engaged in maintenance and operation of port services has filed its return of income for the A.Y. 2012-2013 on 29.09.2012 declaring NIL total income after claiming deduction under section 80IA(4) for Rs.5,25,99,691 under normal provisions and Rs.5,24,55,136 under the provisions of Section 115JB of the I.T. Act, 1961. The case was selected for scrutiny under CASS and accordingly, notices under section 143(2) and 142(1) were issued. In response to the notices, the Authorised Representative of the assessee appeared from time to time and furnished the information as called for. During the course of assessment proceedings, the A.O. noticed that the assessee has received two types of income i.e., lease rental from warehousing and lease rental from open yard which is not owned by the assessee. The assessee claimed deduction under section 80IA(4) on total income 3 ITA.No.1698/Hyd/2016 Belair Logistics Limited, Hyderabad.

including the income received from lease rental on open yard. The A.O. observed that since open yard is not an infrastructure facility within the meaning of Section 80IA(4) of the Act, the assessee is not eligible for deduction under section 80IA(4) and accordingly disallowed the deduction claimed under section 80IA(4) at Rs.5,25,99,691.

3. Aggrieved by the assessment order, the assessee preferred an appeal before the CIT(A), contending, inter alia, that the issue involved in this appeal is covered in favour of the assessee by the decision of ITAT, Hyderabad 'B' Bench in ITA.Nos.1377 to 1380 and ITA.No.1389/Hyd/2014 for the A.Ys. 2006-07 to 2010-2011 in assessee's own case, wherein the Hon'ble Tribunal has observed that the assessee is eligible for deduction under section 80IA(4) in respect of income received from lease rental on open yard. Assessee also relied upon the decision of Hon'ble Bombay High Court in the case of ABG Heavy Industries Ltd., (supra). The CIT(A) after considering the assessee's explanation and also by following the decision of Coordinate Bech of Hyderabad Tribunal in assessee's own case for the A.Ys. 2006- 07 to 2010-2011, deleted the additions made by the A.O. towards disallowance under section 80IA(4) of the I.T. Act, 1961. Aggrieved by the CIT(A) order, the Revenue is in appeal before us.

4. We have heard both the parties and considered the material on record. At the time of hearing the Ld. A.R. for the assessee submitted that the issue involved in this appeal is covered by the decision of ITAT, Hyderabad Bench in assessee's own case in ITA.No.1377 to 1380 and 1389/Hyd/2014 for the A.Ys. 2006-07 to 2010-2011 wherein the ITAT has allowed the deduction claimed under section 80IA(4) towards income received from lease rentals on open yard facility. The Ld. D.R. fairly accepted that the issue is covered in favour of the assessee. We find that the Coordinate Bench of ITAT, Hyderabad in assessee's own 4 ITA.No.1698/Hyd/2016 Belair Logistics Limited, Hyderabad.

case for the A.Ys. 2006-07 to 2010-2011 has considered the issue and after considering the ratio laid down by the Hon'ble Bombay High Court in the case of ABG Heavy Industries (supra) has held as under :

"Keeping in view the certificate dated 08.04.2005 issued by the Kakinada Deep Water Port in the light of CBDT Circular Nos.793 dated 23.06.2000 and 10/2005 dated 16.12.2005, we are of the view that the issue involved in the present case relating to the claim of the assessee for deduction under section 80IA is squarely covered by the decision of Hon'ble Bombay High Court in the case of ABG Heavy Industries Ltd., (supra) and this position is not disputed even by the learned D.R. We therefore respectfully follow the decision of Hon'ble Bombay High Court in the case of ABG Heavy Industries Ltd., (supra) and uphold the impugned order of the Ld. CIT(A) allowing the claim of assessee for deduction under section 80IA."

5. In this view of the matter and also respectfully following the decision of the Coordinate Bench in assessee's own case for the A.Ys. 2006-07 to 2010-2011, we are of the view that the assessee is eligible for deduction under section 80IA(4) in respect of income from lease rental from open yard. The CIT(A) after considering the relevant facts has rightly deleted the additions made by the A.O. towards disallowance under section 80IA(4) of the Act. We do not find any infirmity in the order of the CIT(A). Hence, we are inclined to uphold the order of the Ld. CIT(A). The grounds of the Revenue are dismissed.

6. In the result, appeal of the Revenue is dismissed.

Order pronounced in the open Court on 14.03.2017.

 Sd/-                                             Sd/-
(D.MANMOHAN)                                     (G. MANJUNATHA)
VICE PRESIDENT                                 ACCOUNTANT MEMBER
Hyderabad, Dated 14th March, 2017.
VBP/-
                                    5
                                                            ITA.No.1698/Hyd/2016
                                              Belair Logistics Limited, Hyderabad.




Copy to

1. The DCIT, Circle-1(2), 'B' Block, 7th Floor, I.T. Towers, A.C. Guards, Masab Tank, Hyderabad.

2. Belair Logistics Limited, 8-2-418, 3rd Floor, Meenakshi House, Road No.7, Banjara Hills, Hyderabad.

3. CIT(A)-1, 7th Floor, A-Block, I.T. Towers, A.C. Guards, Hyderabad.

4. Pr. CIT-1, Hyderabad.

5. D.R. ITAT "B" Bench, Hyderabad.

6. Guard File.