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 38, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Jsw Energy Ltd, Mumbai vs Pr Cit Cen 4, Mumbai on 15 December, 2017

            IN THE INCOME TAX APPELLATE TRIBUNAL
                   MUMBAI BENCH "J", MUMBAI

  BEFORE SHRI C.N. PRASAD, HON'BLE JUDICIAL MEMBER AND
SHRI MANOJ KUMAR AGGARWAL, HON'BLE ACCOUNTANT MEMBER

                   ITA NO.3659/MUM/2017 (A.Y: 2011-12)

     M/s. JSW Energy Ltd           v.    Pr. Commissioner of Income Tax
     JSW Centre,                         (Central) -4, Aayakar Bhavan,
     Bandra Kurla Complex,               M.K. Road, Mumbai-400 020
     Bandra - East,
     Mumbai - 400 020

     PAN NO: AAACJ 8109 N


     (Appellant)                         (Respondent)

          Assessee by        :   Shri Rakesh Joshi
          Department by :        Shri Alok Jain

          Date of Hearing                :     20.09.2017
          Date of pronouncement          :     15.12.2017

                                 ORDER

PER C.N. PRASAD (JM)

1. This appeal is filed by the assessee against the order of the Ld.PCIT(C)-4, Mumbai dated 29.03.2017 for the A.Y.2011-12.

2. Briefly stated the facts are that, the assessee is a domestic company engaged in the business of Energy Generation and distribution. A search and Seizure action u/s. 132 of the Act was conducted on 16.03.2011 on JSW Group. The assessee was also covered in the Search action. The 2 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., period covered in search assessment was Assessment Years 2005-06 to 2011-12. Assessee filed its return of income for A.Y 2011-12 on 29/11/2011 declaring Nil income claiming deduction of U/s 80IA of the Act under normal provisions and declared book profits U/s 115JB at ₹.1089,39,48,987/-. The assessment u/s 144C r.w.s.143(3) of the Act was completed on 17/04/2014 determining the income at ₹.79,16,99,428/- under normal provisions and book profits U/s 115JB at ₹.1166,18,01,549/-

3. Later the Comptroller and Auditor General of India(CAG) has raised objection that deduction U/s 80IA in respect of Power Plant unit SBU 2 (2 X 300MW), which were earlier owned by JSW (Vijaynagar) Ltd. and then transferred to assessee company as a result of merger, has wrongly allowed by the AO without considering provisions of section 80IA(12A) of the Act, copy of CAG letter is placed at Page Nos. 85 & 86 of paper book. The said objection of the CAG was accepted by the Pr. CIT vide letter dated 20/06/2016, copy of which is placed at Page Nos. 87 & 88 of the paper book. The assessee filed detailed reply on the said objection of CAG vide Letter dated 29/11/2016, copy of which is placed at Page Nos. 39 to 42 of the paper book. However, Ld.PCIT has not considered the said submissions of the assessee and issued notice U/s 263 of the Act dated 17/02/2017 on the following issues: -

3

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd.,
1. Irregular allowance of deduction u/s.80IA in respect of Power Plant unit SBU 2 (2 X 300MW), which were earlier owned by JSW (Vijaynagar) Ltd. and then transferred to assessee company as a result of merger.
2. Irregular allowance of deduction u/s. 80IA in respect of the amount of income enhanced u/s.92CA of the Act (on account of TP adjustment.
3. Irregular allowance of deduction u/s.80IA on account of increase in profit as a result of disallowance made u/s.14A.
4. Irregular allowance of deduction u/s.80IA in respect of income other than income derived from eligible sources.
4. In response to the said notice U/s 263 of the Act, copy of which is placed at Page Nos. 25 to 42 of paper book, the assessee filed detailed reply. However, Ld.PCIT did not accept the said reply and passed order U/s 263 of the Act dated 29/03/2017 setting aside the assessment order dated 17/04/2014 and directed the AO to make further enquiry on the above issues and pass a fresh order.
5. The assessee being aggrieved by the order of the Ld.PCIT, preferred appeal before us and accordingly the following issues arise for adjudication in the present appeal:
(i) The Learned (Ld.) Principal Commissioner of Income Tax (PCIT) erred in facts of the case and in law, while initiating proceedings u/s.263 of the Income Tax Act (the Act) and passing the order u/s.263 relying upon factually incorrect reasons.
4

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd.,

(ii) The Ld. PCIT erred in facts and circumstances of the case, in passing the order u/s.263 of the Act by ignoring the fact that the order passed by the Ld. Assessing Officer(AO) u/s.143(3) rws 144C(3) dated 17.04.2014 was duly approved by Addl. CIT Central Range-10 u/s.153D of the Act, which his bad in law.

(iii) The Ld. PCIT erred in facts of the case and in law by holding that deductions u/s.80IA on certain issues as mentioned in audit objections by C & AG were erroneous and prejudicial to the interest of revenue despite the fact that these were allowed after detailed consideration of all the facts in the assessment order which got merged with the order of Ld. CIT(A) u/s.250 of the Act dated 26.12.2016 as well.

(iv) The Ld. PCIT erred in facts of the case as well as in law by directing the Learned Assessing Officer that the assessee was not entitled to deduction u/s. 80IA of the Act in respect of power plant unit SBU 2 (2 X 300MW) based on subsequent year's assessment order in the case of the assessee.

(v) The Ld. PCIT erred in facts of the case by directing the Ld. Assessing Officer that the assessee is not entitled to deduction u/s.80IA of the Act in respect of amount of income enhanced u/s.92CA of the Act, ignoring the fact that no such allowance was given at all by Learned Assessing Officer while passing the order u/s.143(3) r.w.s.144C(3) of the Act.

(vi) The Ld. PCIT has erred in facts of the case as well as in law by directing the Ld. Assessing Officer that the assessee was not entitled to deduction u/s. 80IA of the Act on enhanced assessed income as a result of disallowance made u/s.14A of the Act, 1961, ignoring the binding circular issued by the Board and 5 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., superseding order of Ld. CIT(A) for the year under consideration and of Hon'ble ITAT orders for the earlier years facts remaining same.

(vii) The Ld. PCIT grossly erred in facts of the case and in law by directing the Learned Assessing Officer to restrict the deduction u/s.80IA of the Act to the extent of taxable business income wrongly interpreting provisions of section 80A of the Act and ignoring the various judicial pronouncements in this regard, including those of Jurisdictional High Court.

6. The Learned Counsel for the assessee before us submitted that Ld.PCIT has issued notice u/s 263 of the Act on the following issues:-

a. Irregular allowance of deduction U/s 80IA on enhanced income due to disallowance U/s 14A of the Act;
b. Irregular allowance of deduction U/s 80IA on enhanced income due to disallowance U/s 92CA of the Act;
c. Irregular allowance of deduction U/s 80IA in respect of income other than income derived from eligible sources;
d. Irregular allowance of deduction U/s 80IA of Power Plant unit SBU 2 (2 X 300MW).

7. Regarding irregular allowance of deduction U/s 80IA on enhanced income due to disallowance U/s 14A of the Act, Learned Counsel for the assessee submitted that certain interest and other expenses were disallowed U/s 14A which were debited against income from the eligible unit, hence assessee has raised this issue first time in Assessment Year 6 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., 2008-09 before the Ld.CIT(A) that whatever expenses disallowed, which were debited against income from eligible unit, should resulted into enhanced deduction U/s 80IA of the Act. Ld.CIT(A) in Assessment Year 2008-09 after examining facts allowed this ground of assessee, which was also confirmed by Hon'ble ITAT. Copy of the ITAT order in ITA.No.463/Mum/2014 dated 31.07.2015 is furnished. Learned Counsel for the assessee further submitted that in the current assessment year also though AO mentioned in the order that he is allowing enhanced deduction U/s 80IA on account of disallowance U/s 14A, however while allowing deduction in computation, he has adopted figure as claimed by the assessee in return of income. He submits that assessee filed an appeal, raising specific ground on this plea and the Ld.CIT(A) has dealt with this ground on Page No. 51 Para 21 of his order dated 26/12/2016 and invited us to the relevant portion of which is reproduced hereunder: -

"Thus considering the submission of the assessee, the view of the AO in the assessment order and material on record, it is held that any disallowance of expenses that would be sustained in this appeal, it would have the consequent effect of the said deduction U/s 80IA going up by the some amount as therefore, such enhanced profit would be eligible for benefits of section 80IA of the Act and thus appeal of the assessee on this ground is allowed."

8. Therefore, he submits that since the above issue has been already considered by the Ld.CIT(A), in view of the Explanation (c) to sub-section (1) of section 263 of the Act, Ld. PCIT cannot exercise jurisdiction U/s 263 7 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., of the Act. He placed reliance on the decision of Hon'ble Jurisdictional High Court in case of Ranka Jewellers v. Addl. CIT [328 ITR 148].

9. Regarding second issue of irregular allowance of deduction U/s.80IA on enhanced income due to disallowance U/s 92CA of the Act, the Learned Counsel for the assessee submitted that, the Ld.PCIT in the order stated that AO should have reduced deduction U/s 80IA on account of addition U/s 92CA of the Act in view of specific provision of section 92C(4) of the Act. In this regard Learned Counsel for the assessee submits that proviso to section 92C(4) states that no deduction under chapter VIA shall be allowed on enhanced income due to arm's length adjustment U/s 92CA of the Act. It does not say that deduction claimed by the assessee shall be reduced by the amount of addition made U/s 92CA of the Act. He submits that as evident from the assessment order, since AO has allowed deduction U/s 80IA as claimed by the assessee, question does not arise to reduce it further by the amount of addition made U/s.92CA of the Act. He further submits that in any case the issue of addition U/s.92CA was also subject matter of appeal in this year before Ld CIT(A), which has been dealt with by him on Page No. 19, Para 10 of his order and deleted the entire addition. Thus, he submits that since issue was also considered and decided by the Ld.CIT(A) in favour of the assessee, it cannot be subject matter of jurisdiction U/s.263 of the Act as 8 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., held by jurisdictional High Court in case of Ranka Jewellers v. Addl. CIT [328 ITR 148].

10. Regarding third issue of irregular allowance of deduction U/s 80IA in respect of income other than income derived from eligible sources, Learned Counsel for the assessee submitted that the Ld.PCIT has stated that AO should have restricted deduction U/s 80IA to the extent of business income of the assessee and whereas AO has allowed deduction U/s 80IA to the extent of gross total income which is not in consonance with provisions of section 80A of the Act. In this regard Learned Counsel for the assessee submits that assessee has three units out of which two units are eligible for deduction U/s 80IA and one unit has completed 10 years hence now not eligible for 80IA. There were profits in eligible units and losses in ineligible unit, due to which business income of the assessee is lower than profits of eligible units. Since section 80A of the Act limits deduction Under Chapter VI-A to the extent of gross total income of the assessee, deduction U/s 80IA was claimed to that extent and allowed by the AO. In other words, he submits that, loss of ineligible units was not set off against profits of eligible unit. He submitted that it is settled position of Law that such losses of ineligible units are not to be set off from the profits of eligible unit to claim deduction U/s. 80IA of the Act. Learned Counsel for the assessee submits that Hon'ble Bombay High Court in 9 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., cases of CIT v. Triodas Laboratories Ltd (328 ITR 448) and CIT v. Eskay Knit India Ltd. (ITA 184 of 2007) dated 25.03.2010 has held that deduction Under chapter VI-A is available to the extent of gross total income of the assessee without setting of losses of any ineligible units. Therefore, he submits that since AO has taken a view, approved by Hon'ble jurisdictional High Court, such order of AO cannot be termed as erroneous. He placed reliance on the Hon'ble Jurisdictional High Court decision in case of CIT v. Gabriel India Ltd [203 ITR 108]. Further he submits that, if AO has taken a possible view, such order cannot be subject matter of section 263 of the Act as held by Hon'ble Supreme Court in case of CIT v. Max India Ltd. [295 ITR 282]. Therefore, he submits that, this issue is also beyond the jurisdiction of Ld PCIT U/s 263 of the Act.

11. As far as forth issue regarding irregular allowance of deduction U/s.80IA of Power Plant unit SBU 2 (2 X 300MW) is concerned, the Learned Counsel for the assessee submitted that, the Ld.PCIT stated that the power plant unit SBU 2 (2 x 300MW) was owned by JSW (Vijayanagar) Ltd. and the same was later transferred to the assessee company (JSW Energy Ltd.) as a result of merger as per the scheme of amalgamation being effective from 11th December 2008 and the appointed date of merger is 1st April 2008. In view of the specific provision of section 80IA(12A) of the Act, deduction U/s 80IA is not available to units which 10 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., were transferred under demerger or amalgamation after 1.4.2007. He submits that this observation of Ld.PCIT was based on audit objection raised by CAG. The Learned Counsel for the assessee submitted that in the objection CAG stated that legislature was intent to give deduction to the person who took risk of investment hence unit transferred in merger and amalgamation are not eligible for deduction u/s 80IA of the Act.

12. In this regard he submits that, JSW Energy Vijaynagar Ltd.(JSWEVL), a subsidiary of the Company was in the process of setting up 2 X 300 MW power plants at Vijayanagar at an estimated cost of Rs.1,860 crores (these 2 power generating undertakings referred to as SBU 2). As on 31.03.2008 the power plants were only under construction stage with a CWIP of Rs.1,129.16 crores. The assessee company was holding 74% of the total equity of JSWEVL as on 31.3.2007. He submits that a scheme of company arrangement was approved by the Hon'ble Bombay High Court vide its order dated 10.12.2008, JSWEVL got merged with assessee company w.e.f. 01.04.2008. He submits that Post-merger, the development of SBU 2 (2 X 300MW) power plants was taken up by JSWEL the assessee, and a further amount of Rs.686.58 crores was spent by the Company to set up the power plant. Learned Counsel for the assessee submits that first unit of SBU 2 (1 X 300MW) got commissioning approval from Government of Karnataka, Electrical Inspectorate (CEIG) 11 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., by its letter dated 18.07.2009 and the second unit (1 X 300MW) got such CEIG approval by its letter dated 19.09.2009 issued in the name of JSWEL the assessee company. He submits that the Company by its letter dated 23.11.2009 intimated to the Chief Engineer, Operation & Performance division Central Electricity Authority of commissioning of commercial operation of Unit 1 (1 X 300 MW) on 01.07.2009 and that of Unit 2 (1 X 300MW) on 01.09.2009. Learned Counsel for the assessee submitted that copies of all the above enclosures are part of letter submitted by the Company dated 29.11.2016 to Ld.PCIT. Learned Counsel for the assessee submits that to confirm the date of commencement of the power plants of SBU 2, which has been acquired by JSWEL the assessee, at the Capital Work in Progress [CWIP] stage and finally set up by the Company at Torangalu, Vijayanagar, copy of Report issued by the Government of India, Ministry of Power for April 2010 is placed at Page Nos. 48 to 69 of paper book. Therefore Learned Counsel for the assessee submits that there was no eligible undertaking as referred to in section 80IA(12) and 80IA(12) of the Act existing at all as on the date of merger i.e. 01.04.2008 which got transferred from the amalgamating company (i.e. JSWEVL) to the amalgamated company (i.e. JSWEL) the assessee.

12

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd.,

13. The Learned Counsel for the assessee invited our attention to the Circular No. 3/2008 explaining amendment to Section 80IA(12A) of the Act which states as under: -

"Sub-section (12) of section 80-IA provides that where any undertaking of an Indian company which is entitled to the deduction under the said section is transferred before the expiry of the period specified therein, to another Indian company in a scheme of amalgamation or demerger, the provisions of the said section 80-IA shall apply to the amalgamated or the resulting company as they would have applied to the amalgamating or the demerged company if the amalgamation or demerger had not taken place. The main intention in providing benefit under section 80-IA had been to provide incentive to those who had taken initial investment and entrepreneur risk. Hence, it was felt that there was no justification for passing on the benefit to someone who had not taken these risks and had only acquired the eligible undertaking much later when the risks had reduced. Hence, a new subsection (12A) has been inserted in section 80-IA so as to provide that the provisions of sub-section (12) shall not apply to any undertaking or enterprise which is transferred in a scheme of amalgamation or demerger after 31.3.2007. Thus, if an undertaking or an enterprise is transferred in a scheme of amalgamation or demerger after 31.3.2007, the benefit of deduction under section 80-IA will not be available to the amalgamated or demerged undertaking or enterprise. The content of this circular will supercede whatever contrary has been stated, on this issue, in any other circular, issued by the Central Board of Direct Taxes earlier."

14. Referring to the said Circular Learned Counsel for the assessee submits that from reading of the above intention of Legislature, it is very clear that they have used the words before expiry of the period specified therein, which means that the eligible units should start claiming deduction U/s 80IA and in between if units were transferred to other company under demerger or amalgamation route, in that case such transferee company shall not be able to claim deduction for unexpired period. Learned Counsel for the assessee submits that the impugned undertaking SBU 2 13 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., (2 X 300 MW) power plant was set up and commissioned/began generation of power by JSWEL in July 2009 and September 2009. Therefore, at the time of such transfer SBU 2 were not an eligible units claiming deduction U/s 80IA of the Act. He submits that the claim u/s.80IA(4) of the Act in respect of profits of this eligible undertaking was started from Assessment Year 2010-11 and onwards in the hands of JSWEL the assessee and is proper and without any restrictions placed by the Law. Learned Counsel for the assessee further submits that in the above circular, intention of the legislature was to give incentive to those who took risk of investment and in assessee's case major investment was done by assessee through subsidiary company, hence risk was taken by the assessee company, hence assessee also satisfies this criteria of Legislative intent.

15. The Learned Counsel for the assessee further submitted that the claim for deduction u/s.80IA of the Act in respect of aforesaid SBU 2 (2 X 300 MW), is being made since A.Y. 2010-11 and the claims were examined thoroughly during scrutiny proceedings after search u/s. 132 of the Act by calling various details/documents, explanations regarding eligibility and quantum of deduction and the assessment order as passed u/s.143(3) r.w.s. 153A of the Act after due scrutiny and examining all relevant facts and law and claim made u/s.80IA of the Act for the said 14 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., deduction has been allowed. Learned Counsel for the assessee places reliance on the judgment of the Hon'ble Delhi High Court in this regard in the case of CIT v. Escorts Ltd. [338 ITR 435] wherein it has been held that the department is not entitled to reopen an assessment based on a fresh inference of transactions accepted by the revenue for preceding years on the pretext of dubbing them as erroneous.

16. Reliance is also placed on the decision of Hon'ble Delhi High Court in case of CIT v. Tata Communication Internet Services Ltd [204 Taxman 606] where it was held that eligibility of deduction U/s 80IA can be examined only in first year and in subsequent years it cannot be disturbed unless there is change in facts of the case

17. He further submits that the Hon'ble jurisdictional Bombay High Court in the case of Prudential Assurance Co. Limited v. DIT (IT) [324 ITR 381] held that assessment order following binding precedent is not amenable to revision u/s.263 of the Act. Learned Counsel for the assessee submits that in this case, it was held that the AAR ruling was binding despite contrary rulings on the subject.

18. Therefore, the Learned Counsel for the assessee submits that the said deduction u/s. 80IA has been allowed after due examination of the relevant facts and circumstances of the case first time in Assessment Year 15 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., 2010-11 and hence, it would not be possible to be revised u/s.263 of the Act in subsequent years.

19. The Learned Counsel for the assessee further submits that Ld PCIT has initiated proceedings u/s 263 on this issue on the basis of audit objections raised by CAG. Learned Counsel for the assessee submits that as per the provisions of section 263 it is the Commissioner of Income Tax who has to examine the records and thereafter form an independent opinion that the order passed by the Assessing Officer is erroneous in so far as it is prejudicial to the interest of revenue. He submits that in the present case it may be noted that the Pr. Commissioner of Income Tax has not exercised his independent judgment for invoking revisional powers. Learned Counsel for the assessee placed reliance on the decision of Mumbai Bench of the Tribunal in the case of Vinay Pratap Thacker v. CIT in ITA.No.2939/Mum/2011 decided on 27-02-2013

20. Learned Counsel for the assessee further submits that the similar view has been taken by the Pune Bench of the Tribunal in the case of span overseas ltd v. CIT in ITA.No. 1223/PN/2013 dated 21.12.2015. Learned Counsel for the assessee referring to this judgement of the Tribunal submits that the Tribunal held that in view of the fact that the Learned Commissioner of Income Tax has invoked the provisions of 16 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., section 263 without applying his own independent judgement and merely at the behest of proposal forwarded by the DCIT is against the spirit of the Act. Therefore, the Learned Counsel for the assessee submits that the revision made by the Ld.PCIT u/s. 263 be quashed for the various propositions canvased before us.

21. Therefore, Learned Counsel for the assessee submits that, in view of above facts it is clear that Ld AO has taken a possible view, therefore, such order cannot be subject matter of revision u/s 263 of the Act as held by the Apex Court in case of Max India Ltd. (Supra). Further in all the four issues view taken by the Ld AO is supported with decisions of judiciary, hence such view cannot be treated as erroneous. Therefore, he submits that even if the view of AO is prejudicial to the interests of revenue it cannot be revised U/s 263 in absence of erroneous view as held by Apex Court in case of Malabar Industrial Co. Ltd v. CIT [243 ITR 83].

22. Learned Counsel for the assessee submits that the contentions raised by the assessee in reply to show cause notice have not been dealt with and the Ld.PCIT relied only on the findings in the Assessment Order of the Assessment Year 2012-13 where the similar claim was denied by the Assessing Officer. Learned Counsel for the assessee further submits that except stating that Assessing Officer has examined the issue of claim 17 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., for deduction u/s. 80IA while scrutinizing the case of the assessee for the Assessment Year 2012-13 and disallowed the claim and DRP also directed to disallow the claim and no proper enquires were made by the Assessing Officer during this year, Ld.PCIT did not examine the issue independently to come to the conclusion as to how the order of the Assessing Officer is erroneous and prejudicial to the interest of the Revenue. Learned Counsel for the assessee submits that, Ld.PCIT has not made any sort of enquiries and he rested his decision only on the basis of Assessment Order for the Assessment Year 2012-13 and without making any independent enquiry. Learned Counsel for the assessee placing reliance on the Hon'ble Delhi High Court in the case of PCIT v. Delhi Airport Metro Express Pvt. Ltd. in ITA.No.705 of 2017 dated 05.09.2017 submitted that it has been held in this case that if the Ld.PCIT is of the view that Assessing Officer did not undertake enquiry it becomes incumbent on the Ld.PCIT to conduct such enquiry. Therefore Learned Counsel for the assessee submits that in the absence of any enquiry made by the Ld.PCIT, revision made u/s. 263 simply stating that Assessing Officer has made enquiries in the subsequent Assessment Year and denied the claim of the assessee and no enquiry made in this year by the Assessing Officer will not give raise to revision u/s. 263 of the 18 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., Act, where in fact the Assessing Officer has made all enquiries and allowed the claim in Assessment Year 2010-11.

23. Ld.CIT(DR) submits that any order passed under the Act by the Assessing Officer can be revised by the Ld.PCIT, if it is erroneous and prejudicial to the interest of the Revenue in the opinion of the Ld.PCIT. Ld.CIT(DR) submits that the Ld.PCIT has independently applied his mind to the issue and found that the excess deduction u/s. 80IA of the Act has been allowed to the assessee and similarly there has been excess deduction u/s. 80IA of the Act in respect of enhanced income on account of deduction u/s. 14A and on account of TP Adjustment and also excess deduction was allowed u/s. 80IA on other income and since the Assessing Officer failed to make enquiries the Ld.PCIT after independent application of mind passed order u/s. 263 of the Act holding that the order passed by the Assessing Officer in allowing the excess deduction u/s. 80IA of the Act is erroneous and prejudicial to the interest of the Revenue. Ld.CIT(DR) further submits that in view of the Explanation 2 to Section 263 of the Act, since Assessing Officer failed to make enquiries the order is deemed to be erroneous and prejudicial to the interest of the Revenue. Ld.CIT(DR) strongly placed reliance on the following decisions and submitted that the revision order passed by the Ld.PCIT is in accordance with the law. 19

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd.,

(i) Subhlakshmi Vinijya (P). Ltd v. CIT-1,155 ITD 17 (Kolkata-Trib.)

(ii) CIT v. Amitabh Bachan, 384 ITR 200 (SC)

(iii) Manmohak Properties (P) Ltd. v. CIT, 152 ITD 606 (Mumbai)

(iv) CIT v. Infosys Technologies Ltd., 341 ITR 293 (Kar)

(v) M/s. Crompton Greaves v. CIT in ITA.No. 1994/Mum/2013 and 2836/Mum/2014 dated 01.02.2016

(vi) Horizon Investment Co. Ltd. v. CIT in ITA.No.1593/Mum/2013 dated 27.06.2014.

(vii) CIT v. South India Shipping Corpn. Ltd., 233 ITR 546 (MAD.)

(viii) Rajmandir Estates Private Limited v. PCIT in ITA.No. 113 of 16 dated 13.05.2016 [Kolkata-High Court]

24. We have heard the rival submissions, perused the orders of the authorities below and the case laws relied on. A search and seizure action u/s. 132 of the Act was conducted on 16.03.2011 on JSW Group. The assessee was also covered in the Search action. The period covered in search assessment was Assessment Years 2005-06 to 2011-12. The assessment for the Assessment Year 2010-11 was completed u/s. 153A of the Act. However the assessment for the current Assessment Year i.e. 2011-12 was completed u/s. 144C(3) r.w.s. 143(3) on 17.04.2014 determining the total income of the assessee at ₹.79,16,99,428/- under normal provisions of the Act and book profits at ₹.1166,18,01,549/- u/s.115JB of the Act. In the course of the Assessment Proceedings, Assessing Officer issued letter dated 15.03.2013 for the Assessment Years 2005-06 to 2011-12 calling for information to furnishing computation of profit eligible for deduction u/s. 80IA in respect of each unit. Assessing Officer also required the assessee to explain why disallowance u/s. 14A 20 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., should not be made u/s. 14A r.w. Rule 8D under normal computation as well as book profits u/s. 115JB of the Act. Assessee submitted its details of profit eligible for deduction u/s. 80IA for all the Assessment Years i.e. Assessment Years 2005-06 to 2011-12. A detailed note on deduction u/s.80IA was also furnished. Copy of the Profit and Loss Account for 80IA and non 80IA activities of the assessee company along with the computation of deduction u/s. 80IA for the Assessment Year 2011-12 was furnished. Assessee also furnished its reply by way of note regarding disallowance u/s. 14A r.w. Rule 8D explaining why there should not be any such disallowance. Assessment was completed accepting the claim of the assessee in respect of deduction u/s. 80IA on SBU 1 and SBU 2 units. In the Assessment Order, Assessing Officer disallowed deduction u/s.14A r.w. Rule 8D and TP Adjustment was made by the Assessing Officer on account of which the income got enhanced on which deduction u/s.80IA was denied.

25. Ld.PCIT issued notice u/s. 263 of the Act dated 17.02.2017 stating that there is an irregular allowance of deduction u/s. 80IA of the Act in respect of power plant unit namely SBU 2 which was earlier owned by JSW (Vijaynagar) Limited and then transferred to the assessee company as a result of merger. In the show cause notice Ld.PCIT stated that as per section 80IA(12) the benefit of deduction for the unexpired period is 21 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., allowed to the transferred amalgamated/resulting company if such amalgamation/demerger occurred before the period available for tax holiday. However, in view of sub-section (12A) was inserted by the finance Act 2007 in section 80IA, sub-section (12) of section 80IA shall not apply to any undertaking or enterprise which is transferred in a scheme of amalgamation or demerger after 31.03.2007. Ld.PCIT stated that on a perusal of records and Assessment Order, Assessing Officer has not made disallowance u/s. 80IA in respect of power plant of SBU 2 and therefore order passed by the Assessing Officer is erroneous and prejudicial to the interest of the Revenue. Similarly he observed that by virtue of the TP Adjustment made u/s. 92CA and by virtue of the disallowance made u/s. 14A there was an increase in profits/income of the assessee and the Assessing Officer allowed the claim for deduction u/s.80IA on such enhanced income which according to the Ld.PCIT the deduction would have been restricted and therefore the Assessment Order passed by the Assessing Officer is erroneous and prejudicial to the interest of the Revenue and lastly it is stated by the Ld.PCIT in the show cause notice that on perusal of the Assessment Order it is seen that the income computation under the head income from the house property income from capital gains and income from other sources amounted to ₹.100,35,34,962/- and whereas after allowing the claim for deduction 22 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., u/s.80IA to the assessee the total income is computed at ₹.79,16,99,428/- which is less than ₹.100,35,34,962/-, therefore the order passed by the Assessing Officer is erroneous and prejudicial to the interest of the Revenue.

26. In response to the show cause notice, assessee filed a detailed reply dated 06.03.2017 in respect of all the four issues raised by the Ld.PCIT in the show cause notice. In so far as the objection of the assessee in respect of allowance of deduction u/s. 80IA of the Act on the enhanced income/profit on account of disallowance made u/s. 14A and the TP Adjustment made, we find that the assessee contested these issues before the Ld.CIT(A) and the Ld.CIT(A) by order dated 26.12.2016 deleted the TP Adjustment as well as the addition made u/s. 14A r.w. Rule 8D while computing the income under normal provisions as well as the book profits u/s. 115JB of the Act. In such circumstances as the addition/disallowance in respect of TP Adjustment and u/s. 14A r.w. Rule 8D are subject matter of appeal before the Ld.CIT(A), the Ld.PCIT has no jurisdiction to revise the order u/s. 263 of the Act on these issues which were subject matter of appeal before the Ld.CIT(A). This aspect has been examined by the Hon'ble Jurisdictional High Court in the case of Ranka Jewellers Vs Addl. CIT [328 ITR 148], wherein the Hon'ble Jurisdictional High Court held as under:-

23

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., "The power under section 263(1) can be exercised by the Commissioner where he considers that any order passed by the Assessing Officer is erroneous insofar as it is prejudicial to the interests of the revenue. The Explanation (c) to the provision provides that where any order referred to in sub-section (1) and passed by the Assessing Officer has been made a subject-matter of any appeal, the powers of the Commissioner under the sub-section shall extend to such matters as had not been 'considered and decided' in the appeal. In other words, the exercise of power under section 263(1) is in respect of an order passed by the Assessing Officer, where the order is regarded as being erroneous and prejudicial to the interest of the revenue. Where an order passed by the Assessing Officer is subject to an appeal that has been filed, the power of the Commissioner to invoke his revisional jurisdiction under section 263 can only extend to such matters which have not been considered and decided in the appeal. The words which have been used in the Explanation (c) to sub-section (1) of section 263 are considered and decided."

27. In view of the above decision of the Hon'ble Jurisdictional High Court, the Ld.PCIT cannot assume jurisdiction u/s. 263 of the Act on the issue of TP Adjustment and disallowance u/s. 14A r.w. Rule 8D which were already subject matter of the appeal before the Ld.CIT(A). Hence we hold that Assessment Order passed by the Assessing Officer is neither erroneous nor prejudicial to the interest of the Revenue in so far as these two issues are concerned. Thus, we set aside the order of the Ld.PCIT to that extent as it is beyond the scope of the provisions of section 263 of the Act.

28. Coming to the allowance u/s. 80IA in respect of SBU 2 unit is concerned the Ld.PCIT revised the Assessment Order observing as under:-

24

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., "5.1 Irregular allowance of deduction u/s.80IA in respect of power plant unit SBU 2(2 x 800MW) As regards the issue of irregular allowance of deduction u/s.80IA in respect of power plant unit SHU 2 (2 x 300MW), the assessee submitted that the erstwhile company JSW Energy (Vijaynagar) Ltd. did not own power plant but was in the process of setting up two power plants which were under construction with a CWIP of Rs.1,129.16 crores prior to the merger on 01.04.2008. The assessee further submitted that the two power plants were commissioned in the year 2009-10 i.e. after the date of merger and the claim u/s.80IA in respect of these units were made since A.Y. 2010-11 in the hands of the assessee company and the same was allowed after thorough examination regarding eligibility and quantum of deduction. However, a plain reading of the assessment order clearly shows that there has been no deliberation on this issue by the Assessing Officer and accordingly the contention of the AR that the claim of deduction u/s.80IA has been allowed after thorough examination cannot be accepted.
5.1.1 It is to be noted that the amendment to section 263 of the Act, vide Finance Act 2015 w.e.f. 1st June 2015, by insertion of Explanation 2 to section 263 of the Act is declaratory &, clarificatory in nature and inserted to provide clarity on the issue as to which orders passed by the AO shall constitute erroneous and prejudicial to the interest of Revenue. By the said explanation, it is, inter-alia, provided that if the order is passed without making inquiries or verifications by AO which, should have been made or the order is passed allowing any relief without inquiring into the claim; the order shall be deemed to be erroneous and prejudicial to the interest of Revenue. Thus the scope of revisionary power of the Commissioner/ Principal Commissioner is widened. For ready reference, this explanation [i.e. explanation 2 to section 263 is reproduced here under:
"(Explanation 2. - For the purposes of this section, it is hereby declared that an order passed by the Assessing Officer shall be deemed to be erroneous in so far as it is prejudicial to the interests of the revenue, if in the opinion of the Principal Commissioner or Commissioner,
(a) the order is passed without making inquiries or verification which should have been made;
          (b)       the order is passed allowing any relief
          without inquiring into the claim;
                                      25
                                                ITA NO.3659/MUM/2017 (A.Y: 2011-12)
                                                              M/s. JSW Energy Ltd.,

          (c)       the order has not been made in
accordance with any order, direction or instruction issued by the Board under section 119; or
(d) the order has not been passed in accordance with any decision which is prejudicial to the assessee, rendered by the jurisdictional High Court or Supreme Court in the case of the assessee or any other person.'"

The clauses (a) &. (b) to the said explanation makes it very clear that the order passed by the AO without making enquiries/verification which should have been made, or allowing any relief without enquiring into the claim, would be deemed to be erroneous in so far as it is prejudicial to the interests of the revenue, in view of the said explanation 2 to section 263 of the Act.

5.1.2 The basic plea that the assessee has taken in the context of the issue is that the subsection 12A to section 80IA is not applicable to its case. In this regard, it has been stated that JSW Energy (Vijaynagar) Ltd., has been the subsidiary of the assessee company (JSW Energy Ltd.) in which the assessee company had invested Rs.188 crore and JSW Steel Ltd., has invested Rs.80.01 crores; that the cost of the project (of power plants referred as SEW 2 units) as on 31.03.2008 amounted to Rs. 1129 crores; that before commissioning of those plants the subsidiary company got merged with the assessee company in a scheme of the company arrangement as approved by the Hon'ble Bombay High Court vide its order dated 10/12/2008; that the merger got effective w.e.f. 01.04.2008.

5.1.3 The assessee has further submitted that the generation of power started only after those units were taken over by the assessee company as a result of merger. With that view of the matter, it is contended that the restriction imposed by subsection 12A to section 80IA is not applicable to the facts of its case.

5.1.4 It is noted that the AO examined the issue of claim of deduction u/s 80 IA in respect of units SBU 2(2X300MW) while scrutinizing the case of assessee for subsequent assessment year [AY 2012-13] and passed a draft order u/s 144C(1) on 26.03.2016 whereby the AO denied the claim so made by the assessee on this issue. The draft order was forwarded to the assessee. The assessee opted for seeking direction of the DRP (as some of the issues of addition involved Transfer Pricing adjustment) and the DRP too vide its order dated 23.12.2016 issued directions u/s 144C(5) to the AO to disallow the claim of deduction u/s 80IA on this issue. Accordingly the AO passed a final order u/s. 143(3) r.w.s 144C(13) on 30.07.2017.

26

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., 5.1.5 In the background of what I have discussed above, I am of the view that the deduction u/s 801A made by the assessee as regards the unit SBU 2(2 x 300MW) being JSW(Vijaynagar) Ltd., has not been examined by the AO properly. In view thereof the order made by the AO in the present case for A.Y. 2011-12 is erroneous and prejudicial to the interests of revenue. Accordingly, the order of the AO is set-aside to the file of the AO to be made de-novo after making necessary enquiries and investigation and after ascertaining all the facts on the issue of claim of deduction u/s.80IA in respect of power plant unit SBU 2 (2 x 300MW)"

29. On a careful examination of the above order passed by the Ld.PCIT we find that the Ld.PCIT has rested his decision to hold that the Assessment Order passed by the Assessing Officer is erroneous and prejudicial to the interest of the Revenue is mainly for the two reasons.
Firstly it has been stated by the Ld.PCIT in the order that the claim for deduction u/s. 80IA made by the assessee as regards the Unit SBU 2 has not been examined by the Assessing Officer "properly" for the Assessment Year under consideration and the Assessing Officer examined this issue of claim of deduction u/s. 80IA in respect of unit SBU 2 while scrutinizing the case of the assessee in the subsequent Assessment Year i.e. AY 2012-13 and passed order denying the claim of the assessee and therefore the order made by the Assessing Officer in the present case is erroneous and prejudicial to the interest of the Revenue. On a careful reading of the order of the Ld.PCIT, we find that the order passed by the Assessing Officer is held to be erroneous and prejudicial to the interest of the Revenue for the reason that no proper enquiries were made by the Assessing Officer. Ld.PCIT has not 27 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., mentioned what kind of enquiries the Assessing Officer failed to do while completing the assessment. Ld.PCIT also failed to deal with any of the contentions raised by the assessee in the reply to the show cause notice.
We also find that the Ld.PCIT has not given any finding as to how and in what manner the order of the Assessing Officer was erroneous and prejudicial to the interest of the Revenue. The Ld.PCIT has not made any enquiry on his own but simply directed the Assessing Officer to make further necessary enquiries and investigation. On the other hand, we see that the Assessing Officer called for the details in respect of the claim made u/s. 80IA for the Assessment Years 2005-06 to 2011-12 and the assessee furnished necessary details and the Assessing Officer allowed the claim for deduction u/s. 80IA in the Assessment Year 2010-11 and in the current Assessment Year as well.
30. The Hon'ble Delhi High Court in the case of PCIT v. Delhi Airport Metro Express Pvt. Ltd. (supra) has categorically held that for the purpose of exercising jurisdiction u/s. 263 of the Act and reaching a conclusion that the order is erroneous and prejudicial to the interest of the Revenue the Ld.PCIT has to undertake some minimal enquiry if the Ld.PCIT is of the view that Assessing Officer had not undertaken any enquiry it becomes incumbent on the Ld.PCIT to conduct such enquiry. In the case on hand we find that the Ld.PCIT has merely relied on the order of the Assessing 28 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., Officer for the subsequent Assessment Year and also observing that there were no enquiries made by the Assessing Officer for the current assessment year came to the conclusion the Assessment Order passed is erroneous and prejudicial to the interest of the Revenue. In the instant case the Ld.PCIT ignored the enquiries conducted by the Assessing Officer during the Assessment Proceedings and submissions made by the assessee in response to the show cause notice u/s. 263 of the Act and has merely observed that the Assessment Order was passed without making proper enquiries. It is a matter of record that Ld.PCIT has himself not undertaken any enquiry to reach a conclusion that the order is erroneous and prejudicial to the interest of the Revenue.
31. The Hon'ble Delhi High Court in the case of DIT v. Jyoti Foundation [357 ITR 388] and ITO v. DG Housing Projects Ltd [343 ITR 329] held that exercise of jurisdiction u/s. 263 cannot be out sourced by the Commissioner of Income Tax to the Assessing Officer and therefore the Commissioner cannot direct the Assessing Officer to conduct the enquiries and it was held that revising authority must make enquiry and say that Assessment Order was erroneous. In the case of ITO v. DG Housing Projects Ltd (supra) the Hon'ble Delhi High Court held that a finding that the order is erroneous is a condition or requirement which must be satisfied for exercise of jurisdiction u/s. 263 of the Act. The matter 29 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., cannot be remitted for a fresh decision by the Assessing Officer to conduct further enquiries without a finding that the order is erroneous. It was held that, in such matters to remand the matter to the Assessing Officer would imply that the commissioner has not examined and decided whether or not order is erroneous but has directed the Assessing Officer to decide question. It was held that, the order of the Assessing Officer may or may not be wrong and the Commissioner can direct the Assessing Officer for reconsideration only when the order is erroneous. It was held that the order of revision cannot be passed by the Commissioner to ask the Assessing Officer to decide whether the order was erroneous. It was held that this is not permissible and the CIT must after recording the reasons held that the order is erroneous.
32. Hon'ble Delhi High Court in the case of DIT v. Jyoti Foundation (supra) held that enquiries were certainly conducted by the Assessing Officer and it was not a case of no enquiry, the order u/s. 263 itself recorded that the Director felt that the enquiries were not sufficient and further enquiries and details should have been called for. The enquiry should have been conducted by the Director himself to record the finding that the Assessment Order was erroneous. It was held that the CIT should not have set-aside the order and direct the Assessing Officer to conduct the enquiry.
30

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd.,

33. In the case on hand before us also on a reading of the order of Ld.PCIT, we find that the allegation of the Ld.PCIT was that the Assessing Officer did not make "proper" enquiries. It is not the case of the Ld.PCIT that there was no enquiry at all. In such circumstances the enquiry should have been conducted by the Ld.PCIT himself to record a finding that the Assessing Officer was erroneous. Nothing has been recorded by the Ld.PCIT as to why the order passed by the Assessing Officer is erroneous and prejudicial to the interest of the Revenue. There is no whisper in the order of the Ld.PCIT as to why the Assessment Order is erroneous and prejudicial to the interest of the Revenue except stating that "In view of the claim of deduction u/s. 80IA made by the assessee as regards the unit SBU 2 (2 X 300MW) being M/s JSW(Vijaynagar) Ltd has not been examined by the Assessing Officer properly

34. The order passed by the Assessing Officer in allowing the claim for deduction u/s. 80IA may be prejudicial to the interest of the Revenue but how such allowance of deductions became erroneous has not been explained by the Ld.PCIT in his order. The order cannot be termed as erroneous unless it is not in accordance with the law. The Ld.PCIT in his show cause notice or in his order could not point out the action of the Assessing Officer in allowing that deduction to the assessee u/s. 80IA in 31 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., respect of SUB 2 unit is not in accordance with the law and therefore, the order passed by the Assessing Officer is erroneous.

35. The Hon'ble Jurisdictional High Court in the case of CIT v. Gabriel India Ltd (supra) held that on a reading of section 263 of the Act, it is clear that the power of suo motu revision can be exercised by the Commissioner only after an examination of the records of any proceedings in this Act and if he considers that any order passed by the Assessing Officer is erroneous in so far as it is prejudicial to the interests of the Revenue. It was held that it is not an arbitrary and unchartered power. But can be exercised only on fulfillment of the requirements laid down in section 263 of the Act. Hon'ble High Court held that the consideration of the commissioner as to whether the order is erroneous in so far as it is prejudicial to the interests of the Revenue must be based on material on the record of the proceedings called for by him if there are no material on record on the basis of which it can be said that Commissioner acting in a reasonable manner could have come to such a conclusion the very initiation of proceedings by him will be illegal without jurisdiction. It was also held that further enquiry and/or fresh determination can be directed by the Commissioner only after coming to the conclusion that the earlier finding of the Assessing Officer prejudicial to the interests of the Revenue. The Hon'ble High Court further held that the two conditions 32 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., must be satisfied before the commissioner could exercise power u/s. 263 of the Act namely the order of the Assessing Officer must be found to be erroneous and further it must also be found to be prejudicial to the interests of the Revenue unless both the conditions are satisfied the commissioner does not get jurisdiction to pass the order u/s. 263 of the Act revising the Assessment Order. It was also held that it is not necessary that every order which is found erroneous is also prejudicial to the interests of the Revenue.

36. In the case of Malabar Industrial Co. Ltd. v. CIT [243 ITR 83] the Hon'ble Supreme Court held that the provisions of section 263 cannot be invoked to correct each and every type of mistake or error committed by the Assessing Officer and it is only when the order is erroneous, section 263 of the Act will be attracted. It was held that the incorrect assumption of facts or an incorrect application of law will satisfy the requirement of the order being erroneous. It was also held that the order passed without adhering to principles of natural justice or without application of mind will satisfy the requirement of section 263 of the Act. The Ld.PCIT in his order could not point out that the action of the Assessing Officer in allowing the deduction u/s. 80IA of the Act is either on incorrect assumption of facts or on incorrect application of law or without application of mind. There is no reason given whatsoever by the Ld.PCIT in his order as to how the 33 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., Assessment Order passed by the Assessing Officer is erroneous except stating that the claim for deduction has been examined by the Assessing Officer in subsequent Assessment Year and the claim was disallowed in that year and the Assessing Officer in the current year has not made proper enquiries and therefore he came to the conclusion that the Assessment Order is erroneous. We also find from the order of the Ld.PCIT that the objections of the assessee that the provisions of section u/s. 80IA (12A) have no application to the facts of the assessee's case have not been dealt with, there is nothing in the order passed by the Ld.PCIT to show that the contentions of the assessee were dealt with by the Ld.PCIT to hold that the Assessment Order passed allowing the deduction u/s. 80IA is erroneous and prejudicial to the interest of the Revenue.

37. The Coordinate Bench in the case of M/s Metacaps Engineering & Mahendra Construction Co. v. CIT in ITA.No. 2895/Mum/2014 by order dated 11.09.2017 held as under: -

"13. We find that as observed by us at length hereinabove, the assessee by way of exhaustive replies filed with the CIT in respect of all of the aforesaid issues, on the basis of which the order passed by the A.O was sought to be revised, had thus furnished clarifications as regards all of the said issues and demonstrated that the assessment order was not erroneous and prejudicial to the interest of the revenue. However, we find that the CIT without pointing out any infirmity in the reply/explanation of the assessee, and as to why the same could not be accepted had rather hushed through the matter and concluded that the assessment order passed by the A.O 34 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., was found to be erroneous and prejudicial to the interest of the revenue.
14. We have given a thoughtful consideration to the order passed by the CIT and are unable to persuade ourselves to uphold the same. We find that as per the mandate of Sec. 263, a statutory obligation is cast upon the CIT to afford an opportunity of being heard to the assessee, before an order passed by the A.O is revised in exercise of the revisional jurisdiction vested with him under the said statutory provision. The underlying purpose of affording of such an opportunity of being heard to the assessee is to give an opportunity to him to explain as to how the order passed by the A.O on the issues on which the same is sought to be revised by the CIT, is not erroneous and prejudicial to the interest of the revenue. We are of the considered view that the very purpose of affording of an opportunity of being heard to the assessee, on the issues on which the order passed by the A.O is sought to be revised by the CIT would be lost and rendered otiose, in case the reply of the assessee explaining as to why the order sought to be revised is not erroneous and prejudicial to the interest of the revenue is not judicially deliberated upon by the CIT. We are of the considered view that it is obligatory on the part of the CIT to consider the reply of the assessee in respect of the issues on which the order of the A.O is sought to be revised by him. It is only if the conviction of the CIT that the order of the A.O is erroneous and prejudicial to the interest of the revenue outweighs the reply/explanation furnished by the assessee, that the CIT remains vested with the jurisdiction to proceed with and revise the order of the A.O. We though are not oblivious of the fact that the view that an order passed by the A.O is found to be erroneous and prejudicial to the interest of the revenue remains within the exclusive realm of the wisdom of the CIT, but then the legislature by contemplating an opportunity of being heard to the assessee, can thus safely be held to have presupposed due application of mind by the revisional authority before revising the order passed by the A.O. We are of the considered view that the CIT after receiving the reply/objections of the assessee in respect of the issues on which the order of the A.O is sought to be revised, in all fairness, is required to deliberate on the same, and thereafter on the basis of logical reasoning conclude as to whether in the backdrop of the reply/explanation of the assessee can the order of the A.O be characterized as both erroneous and prejudicial to the interest of the revenue. We are of the considered view that mere placing on record the reply/explanation of the assessee on the issues on which the order of the A.O is sought to be revised as a mere formality, would therein render the very affording of opportunity of being heard to the assessee as nothing better than being a farce and an eye wash, defeating the very legislative intent. We are afraid that in the case of the present assessee, though the CIT had placed on record the reply of the assessee in respect of the issues on which the order passed by the A.O was sought to be revised and had also referred about the same in the body of his order 35 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., passed under Sec. 263, however, neither any reason had been given by the CIT, nor it can be gathered from the impugned order, as to why the explanation of the assessee that the order passed by the A.O was not erroneous and prejudicial to the interest of the revenue on the issues on which it was sought to be revised, was not found to be acceptable. We may clarify that though there is no doubt that the jurisdiction to revise the order passed by the A.O remains within the exclusive domain of the jurisdiction of the CIT, but however, the internal safeguard provided by the legislature by affording an opportunity of being heard to the assessee would fail if the explanation/objections raised by the assessee during the course of such proceedings, therein demonstrating that the order of the A.O is not erroneous and prejudicial to the interest of the revenue are not judicially considered and brought to a logical end by the CIT. We would not hesitate to observe that despite the fact the assessee had during the course of the revisional proceedings placed on record irrefutable material which inescapably established that the order of the A.O was not erroneous and prejudicial to the interest of the revenue in respect of certain issues on which the same was sought to be revised, however, the same did never see the light of the day and except for forming part of the record and finding a mention in the order passed by the CIT u/s 263, were however as a matter of fact never deliberated upon and brought to a logical end by the CIT. We are of the considered view that in the backdrop of the explanation/objections filed by the assessee during the course of revisional proceedings in respect of certain issues on which the CIT had sought to revise the order passed by the A.O under Sec. 143(3), the CIT had failed to point out as to how the order of the A.O was found to be "erroneous". We are of the considered view that in the absence of clear observations of the CIT as to how the order of the A.O after considering the explanation/objections filed by the assessee was found to be erroneous in respect of the said respective issues, thus, can safely be held to have failed the fundamental requirement for valid assumption of jurisdiction as per the mandate of law. We find our aforesaid view to be supported by the judgment of the Hon'ble High Court of Delhi in the case of : CIT Vs. Vikas Polymers (2012) 341 ITR 537 (Del), wherein it was observed, as under:-
"18. We are thus of the opinion that the provisions of s. 263 of the Act, when read as a composite whole make it incumbent upon the CIT before exercising revisional powers to: (i) call for and examine the record, and (ii) give the assessee an opportunity of being heard and thereafter to make or cause to be made such enquiry as he deems necessary. It is only on fulfilment of these twin conditions that the CIT may pass an order exercising his power of revision. Minutely examined, the provisions of the section envisage that the CIT may call for the records and if he prima facie considers that 36 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., any order passed therein by the AO is erroneous insofar as it is prejudicial to the interest of the Revenue, he may after giving the assessee an opportunity of being heard and after making or causing to be made such enquiry as he deems necessary, pass such order thereon as the circumstances of the case justify. The twin requirements of the section are manifestly for a purpose. Merely because the CIT considers on examination of the record that the order has been erroneously passed so as to prejudice the interest of the Revenue will not suffice. The assessee must be called, his explanation sought for and examined by the CIT and thereafter if the CIT still feels that the order is erroneous and prejudicial to the interest of the Revenue, the CIT may pass revisional orders. If, on the other hand, the CIT is satisfied, after hearing the assessee, that the orders are not erroneous and prejudicial to the interest of the Revenue, he may choose not to exercise his power of revision. This is for the reason that if a query is raised during the course of scrutiny by the AO, which was answered to the satisfaction of the AO, but neither the query nor the answer were reflected in the assessment order, this would not by itself lead to the conclusion that the order of the AO called for interference and revision. In the instant case, for example, the CIT has observed in the order passed by him that the assessee has not filed certain documents on the record at the time of assessment. Assuming it to be so, in our opinion, this does not justify the conclusion arrived at by the CIT that the AO had shirked his responsibility of examining and investigating the case. More so, in view of the fact that the assessee explained that the capital investment made by the partners, which had been called into question by the CIT was duly reflected in the respective assessments of the partners who were income-tax assessees and the unsecured loan taken from M/s Stutee Chit & Finance (P) Ltd. was duly reflected in the assessment order of the said chit fund which was also an assessee."

We find that a similar view was also arrived at by the Hon'ble High Court of Punjab & Haryana in the case of CIT Vs. R.K. Metal Works (1978) 112 ITR 445 (P&H), wherein stressing on the statutory obligation on the part of the CIT to deal with the points raised by the assessee in its explanation/objection filed with him during the course of the revisional proceedings to show that the order passed by the A.O was not erroneous and prejudicial to the interest of the revenue, in context of the issues on which it was sought to be revised, the Hon'ble High Court held as under:-

37

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., "There is no indication in the order of the CIT as to the basis on which he came to the prima facie conclusion that the capital borrowed by the firm was utilized for purposes other than that of the firm's business. When the assessee filed a detailed written statement before him, the CIT did not deal with any of the points raised in the statement. He thought that the best course in the circumstances was to remand the matter to the ITO for consideration of the points raised in the assessee's written statement. That certainly was not the proper course to be adopted by him. It was necessary for the CIT to state in what manner he considered that the order of the ITO was erroneous and prejudicial to the interests of the Revenue and what the basis was for such a conclusion. After indicating his reasons for such a conclusion, it would certainly have been open to him to remand the matter to the ITO for such other investigation or enquiry as might be necessary."
15. ...
16. We further are persuaded to be in agreement with the contention of the ld. A.R that the CIT had even otherwise failed to show as to how the order passed by the A.O was found to be "prejudicial" to the interest of the revenue. We find that the specific contention raised by the assessee during the course of the revisional proceedings that the order passed by the A.O was in no way prejudicial to the interest of the revenue, had however not been addressed by the CIT. We are of the considered view that as per the mandate of law, for valid assumption of jurisdiction u/s 263 the order passed by the A.O must be found to be both erroneous and prejudicial to the interest of the revenue. The term "erroneous" used in conjunction with the term "prejudicial" makes it clear beyond any scope of doubt that both the preconditions have to be cumulatively satisfied, before the order passed by the A.O is revised by the CIT.

Reliance in support of our aforesaid view is drawn from the judgment of the Hon'ble Supreme Court in the case of Malabar Industrial Ltd. Vs. CIT (2000 ) 243 ITR 83 (SC ) This case of the Coordinate Bench squarely applies to the facts of the assessee's case as the Ld.PCIT failed to demonstrate with reasons that the Assessment Order was erroneous and prejudicial to the interest of the Revenue not only that, the Ld.PCIT failed to address the objections 38 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., of the assessee on the issues which explained that why the order sought to be revised is not erroneous and prejudicial to the interest of the Revenue. In the case on hand also the Ld.PCIT merely extracted the objections of the assessee and he could not explain why the objections were wrong and lead to the Assessment Order being erroneous and prejudicial to the interest of the Revenue and rather he has simply rested his decision by observing that the Assessing Officer in the subsequent year examined the claim of the assessee and made disallowance and therefore order passed is erroneous and prejudicial to the interest of the Revenue.

38. In the case of CIT v. DLF Limited [350 ITR 555] the Hon'ble Delhi High Court held that under the provisions of section 263 of the Act, it is not that mere prejudice to the Revenue or mere erroneous view which can be revised but there should be added element of unsustainability in the order of the Assessing Officer which clothes the Commissioner of Income Tax with jurisdiction to issue notice and proceed to pass appropriate order u/s. 263 of the Act.

39. In the case of J.P. Shrivastava and sons (Kanpur) Ltd. v. CIT [111 ITR 326] the Hon'ble Allahabad High Court held that without going into the merits of the claims of the assessee it is not possible for the 39 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., Commissioner of Income-Tax to say that the order of the Assessing Officer had caused any prejudice to the interests of the Revenue and as such Commissioner of Income-tax is not competent to set aside the Assessment Order and remand the matter to the Assessing Officer.

40. In the case of Vinay Pratap Thacker v. CIT (supra), it has been held that revision u/s. 263 is not possible on a borrowed satisfaction. While holding so it was observed as under:

"22. We have heard the contentions of both the parties and have also perused the material placed before us, including the case laws cited by either side. On going through the submissions of the assessee, SCN and Audit Objection, we find that the issue had been dealt with by the AO in regular assessment proceedings and thereafter an audit objection was raised, which was used by the AO to convince the CIT to invoke his jurisdiction under section 263. When we read the section, which reads, as, "(1) The Commissioner may call for and examine the record of any proceeding under this Act, and if he considers that any order passed therein by the Assessing Officer is erroneous in so far as it is prejudicial to the interests of the revenue, he may, after giving the assessee an opportunity of being heard and after making or causing to be made such inquiry as he deems necessary, pass such order thereon as the circumstances of the case justify, including an order enhancing or modifying the assessment, or cancelling the assessment and directing a fresh assessment".

This clearly shows, that the CIT must himself come to a conclusion, after applying his own mind, because, the words used in the section are,"..... and if he considers .....", here, application of his own mind becomes important. It is important to examine the similarity of the expression used under section 147(1) and 263(1). Under section 147(1), the expression used is "has reason to believe" and under section 263(1), the expression used is "if he considers". Though the expressions used are not verbatim pari materia, but the meaning which is to be drawn in both the expressions are pari materia, i.e., an independent, unpolluted and unadopted application of mind by the officer, invoking the provision.

40

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd.,

23. We have seen from the impugned order of the CIT, dated 11.02.2011, the CIT admits, "A proposal was received on 10.06.2010 from the AO under section 263 of the Income Tax Act, 1961, pointing out some discrepancies/short comings in the assessment order". This clearly shows that in so far as the CIT was concerned, he did not apply his own mind, which the Hon'ble Supreme Court of India has said in ICICI Bank (supra) that there should be an independent application of mind.

24. On perusal of the SCN and the impugned order, we find that there is a departure from the reasons taken to invoke the provisions under section 263, this also finds favour with the arguments advanced by the AR and get covered by the decisions cited by him.

25. We also have to accept the arguments of the AR with respect of applicability of section 50C on lease hold properties, because, this is an undisputed fact that the impugned property was a leased property, even though, it is a long lease, but the title of the same shall always remain with the actual owner, in the present case, BMA. Though the issue is squarely covered by the cited decisions, but going by the submissions of the DR that it is a case of deemed ownership, itself creates a doubt that whether there has to be an application of section 50C or not. This doubt, in our considered opinion is fatal to invocation of provisions of section 263, because provision of section 263 cannot be invoked where the issue becomes debatable, because if the issue is debatable it goes out of the scope of administration provisions but would fall in the realm of judicial provisions, which is not the purpose and context of section 263, which, in our opinion is to deal only on two realms simultaneously, i.e. whether the order passed by the AO is erroneous in so far as it is prejudicial to the interest of revenue.

26. In the instant case, the CIT, by invoking the jurisdiction under section 263 stepped on the correctness and questioned the applicability of section 50C on leased property in the SCN, he, therefore transgressed into the judicial territory, which he cannot. 27 We are aware of the decision of Hon'ble Bombay High Court in the case of Gabrial India Ltd., reported in 203 ITR 108, wherein, the Hon'ble Bombay High Court held, "CIT cannot revise order merely because he disagrees with the conclusion arrived at by the ITO". We are also aware of the case of CIT vs Sunbeam Auto Ltd., reported in 227 CTR 133, wherein the Hon'ble Delhi High Court drew a distinction between "Lack of inquiry" and "inadequate enquiry" and held that in the case of inadequate enquiry, provisions under section 263 cannot be invoked. In our opinion, in the instant case, this is neither the case of inadequate enquiry nor lack of enquiry at the regular assessment stage.

41

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd.,

28. Taking into consideration the entire gamut of facts and judicial decisions, placed before us, we are of the considered opinion that the CIT could not have invoked the jurisdiction under section 263 without his own independent application of mind; on otherwise debatable issues and by merely disagreeing on the view taken by the AO.

29. In the result, we set aside the order of the CIT dated 11.02.2011, passed under section 263 and annul the initiation of revision proceedings and as a consequence, we restore the order passed by the AO, under section 143(3) dated 15.12.2008. "

41. Similarly Pune Bench of the Tribunal in the case of Span Overseas Ltd v. CIT in ITA.No.1223/PN/2013 dated 21.12.2015, it has been held as under:-
"7. A perusal of the impugned order shows, that the Commissioner of Income Tax in the instant case has merely reproduced the deficiencies pointed out by the Dy. Commissioner of Income Tax in the assessment order. The Commissioner of Income Tax has not given the reasons as to how the findings of the Assessing Officer are erroneous in so far as prejudicial to the interest of revenue. The contention of the assessee is that all the relevant documents were placed on record by the assessee during the course of assessment proceedings. The Assessing Officer has passed the order after considering the same. The duty of the assessee is bring all the relevant documents before the Assessing Officer. The manner in which the order is to be passed is the prerogative of the Assessing Officer.
8. The order of the Assessing Officer may be brief and cryptic but that by itself is not sufficient reason to hold that the assessment order is erroneous and prejudicial to the interest of revenue. It is for the Commissioner to point out as to what error was committed by the Assessing Officer in taking a particular view. In the case in hand, the Commissioner of Income Tax has failed to point out error in the assessment order. For invoking revisionary powers, the Commissioner of Income Tax has to exercise his own discretion and judgment. Here the Commissioner of Income Tax has invoked the provisions of section 263 at the mere suggestion of the Dy. Commissioner of Income Tax, without exercising his own discretion and judgment.
9. The Mumbai Bench of the Tribunal in the case of Vinay Pratap Thacker Vs. Commissioner of Income Tax (supra) has set aside the order of Commissioner of Income Tax passed u/s. 263 on the ground 42 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., that the Commissioner of Income Tax had not used his own discretion and judgment in assuming the revisional jurisdiction.....
10. In view of the fact that the Commissioner of Income Tax has invoked the provisions of section 263 without applying his own independent judgment and merely at the behest of proposal forwarded by the Dy. Commissioner of Income Tax is against the spirit of Act. Thus, the impugned order is liable to be set aside."

42. The Hon'ble Calcutta High Court in the case of Jeewanlal v. ACIT [108 ITR 407] held that for invoking the power of revision exercise of the discretion and judgment must be of the Commissioner of Income-tax himself. It was held that where at the mere suggestion of the Audit Department while the Commissioner of Income-tax cannot exercise his power of revision without exercising his own discretion and judgment.

43. In the case on hand we also find that the points raised by the Ld.PCIT in the notice issued u/s. 263 of the Act are based on the observations made by the Comptroller and Auditor General in their report No.28 of 2016 and a detailed submission was made by the assessee by letter dated 29.11.2016 which is at Page No. 39 of the Paper Book explaining why the objection is factually wrong and unsustainable in law. The Ld.PCIT has not made any independent application of mind to the issue raised in show cause notice on allowance of deduction u/s. 80IA of the assessee by the Assessing Officer.

43

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd.,

44. We further find that the claim for deduction u/s. 80IA arouse for the first time in the Assessment Year 2010-11 and the Assessing Officer after calling for the necessary details allowed the claim of the assessee. The initial year of claim for deduction u/s. 80IA is Assessment Year 2010-11. As this is a search case details are called for, for the Assessment Years 2005-06 to 2011-12 and during the course of Assessment Proceedings for all these years including the current i.e. Assessment Year 2011-12 the Assessing Officer vide letter dated 15.03.2013 which is placed at Page No.111 of the Paper Book required the assessee to furnish the following information: -

"2. In addition to the requirements, you are requested to furnish following details in the case of M/s. JSW Energy Ltd (JSWEL) and M/s. JSW Energy (Ratnagiri) Ltd (JSWERL) (now merged with M/s. JSW energy Ltd) separately:
i. You are requested to furnish the working of disallowance u/s. 14A. Please explain why disallowance u/s.14A r.w. Rule 8D for all the years should not be made.
ii. Please furnish details of capital work in progress. iii. Details of merger related expenses and its treatment in the accounts. Please explain why such expenditure should not be treated as capital in nature. iv. Please furnish computation of profit eligible for deduction u/s. 80IA in respect of each unit.
v. Please furnish details of foreign exchange gains/losses and the consequent effect on capital account and revenue account.
vi. In respect of sale of Certified Emissions Reduction (327.56 Crore) for Assessment Year 2008-09 in the case of JSWEL, please submit details of origins of these entitlements. Please produce documents in support of said entitlement and subsequent sale. Also clarify 44 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., whether similar entitlements are received in any other year during the block period.
vii. Please explain why disallowance u/s. 14A should not be added in computing the book profit u/s. 115JB of the Act."

45. The assessee submitted its reply which is placed at Page No.112 to 115 of the Paper Book regarding the claim for deduction u/s. 80IA unit wise. In the circumstances it cannot be said that Assessing Officer has not called for the details and examined the issue in the course of the Assessment Proceedings. The very eligibility of the claim for deduction u/s. 80IA has been examined in the initial Assessment Year 2010-11. The Assessing Officer required the assessee to furnish the unit wise breakup of the claim made by the assessee with respect of the Act section 80IA units and non 80IA units and this was examined by the Assessing Officer and allowed the claim of the assessee. In our view when the claim for deduction u/s. 80IA is to be allowed in the assessment years subsequent to the initial Assessment Year the expected enquiries which could have been made by the Assessing Officer is to call for the computation of profits for the units eligible for 80IA and the units not eligible for 80IA which exactly has been done by the Assessing Officer in the course of Assessment Proceedings for search assessments for the Assessment Years 2005-06 to 2011-12 in order to satisfy himself that the claim of the assessee is in order. Therefore, it cannot be said that the Assessing 45 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., Officer has not made proper enquiries and there is no application of mind by the Assessing Officer.

46. The Hon'ble Jurisdictional High Court in the case of CIT v. Fine Jewellery (India) Ltd. [372 ITR 303] following its earlier decision in Idea Cellular Ltd v. DCIT [301 ITR 407] has taken a view that:

"...if a query is raised during the Assessment Proceedings and responded to by the assessee, the mere fact that it is not dealt with in the Assessment Order would not lead to a conclusion that no mind had been applied to it."

47. There is a difference between "lack of enquiry" and "inadequate enquiry" and it is for the Assessing Officer to decide the extent of enquiry to be made as it is in his satisfaction as to what is required under the law. In the case of CIT v. Sunbeam Auto Ltd [332 ITR 167], the Hon'ble Delhi High Court has held that if there was any enquiry even inadequate that would not by itself give Commissioner to pass order u/s. 263 of the Act merely because the Commissioner has a different opinion in the matter and that only in cases where there is no enquiry the power u/s. 263 of the Act can be exercised.

48. Even though there has been an amendment in the provisions of section u/s. 263 of the Act by which Explanation 2 is inserted with effect from 01.06.2015 in our considered opinion the same does not give unfettered powers to the Ld.PCIT to assume jurisdiction u/s. 263 of the 46 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., Act to revise every order of the Assessing Officer to re-examine the issue already examined during the course of Assessment Proceedings. At this stage it is relevant to refer to the decision of the Coordinate Bench in the case Narayan Tatu Rane v. ITO [17 taxman.com 227] wherein Explanation 2 as inserted by the Finance Act 2015 has been considered and held that the said Explanation cannot be said to have overridden the law as interpreted by the Hon'ble Delhi High Court in the cases of Nagesh Knit Wears (P) Ltd [345 ITR 135] and CIT v. Goetze (India) Ltd [361 ITR 505] according to which the Ld.PCIT has to conduct an enquiry and establish and show that the Assessment Order is not sustainable in law. The Coordinate Bench further held that the intention of the legislature could not have been to avoidable the Ld.PCIT to find fault with each and every Assessment Order without conducting any enquiry or verification in order to establish that the Assessment Order is not sustainable in law. Since such an interpretation will lead to unending litigation and there would not be any point of finality in the legal proceedings. While holding so the Coordinate Bench observed as under:-

"12. We have heard rival contentions and perused the record. Before going into the merits of the issue, we would like to discuss about the legal position with regard to the power of Learned CIT to invoke revision proceedings under section 263 of the Act. The scope of revision proceedings initiated under section 263 of the Act was considered by Hon'ble Bombay High Court, in the case of Grasim Industries Ltd. V CIT (321 ITR 92) by taking into account the law laid down by the Hon'ble Supreme Court. The relevant observations are extracted below:
47
ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., "Section 263 of the Income-tax Act, 1961 empowers the Commissioner to call for and examine the record of any proceedings under the Act and, if he considers that any order passed therein, by the Assessing Officer is erroneous in so far as it is prejudicial to the interests of the Revenue, to pass an order upon hearing the assessee and after an enquiry as is necessary, enhancing or modifying the assessment or cancelling the assessment and directing a fresh assessment. The key words that are used by section 263 are that the order must be considered by the Commissioner to be "erroneous in so far as it is prejudicial to the interests of the Revenue". This provision has been interpreted by the Supreme Court in several judgments to which it is now necessary to turn. In Malabar Industrial Co. Ltd. v. CIT [2000] 243 ITR 83, the Supreme Court held that the provision "cannot be invoked to correct each and every type of mistake or error committed by the Assessing Officer" and "it is only when an order is erroneous that the section will be attracted". The Supreme Court held that an incorrect assumption of fact or an incorrect application of law, will satisfy the requirement of the order being erroneous. An order passed in violation of the principles of natural justice or without application of mind, would be an order falling in that category. The expression "prejudicial to the interests of the Revenue", the Supreme Court held, it is of wide import and is not confined to a loss of tax. What is prejudicial to the interest of the Revenue is explained in the judgment of the Supreme Court (headnote).
"The phrase 'prejudicial to the interests of the Revenue' has to be read in conjunction with an erroneous order passed by the Assessing Officer. Every loss of revenue as a consequence of an order of the Assessing Officer, cannot be treated as prejudicial to the interests of the Revenue, for example, when an Income-tax Officer adopted one of the courses permissible in law and it has resulted in loss of revenue, or where two views are possible and the Income-tax Officer has taken one view with which the Commissioner does not agree, it cannot be treated as an erroneous order prejudicial to the interests of the Revenue unless the view taken by the Income-tax Officer is unsustainable in law."

The principle which has been laid down in Malabar Industrial Co. Ltd., [2000] 243 ITR 83 (Supreme Court) has been followed and explained in a 48 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., subsequent judgment of the Supreme Court in CIT v. Max India Ltd. [2007] 295 ITR 282."

13....

14....

15....

16. We have noticed earlier that the Ld Pr. CIT can revised the order only if it is shown that the assessment order is erroneous in so far as prejudicial to the interests of the revenue. The question as to when an order can be termed as "erroneous" was explained by Hon'ble Bombay High Court in the case of Gabriel India Ltd (supra) as under: -

"From the aforesaid definitions it is clear that an order cannot be termed as erroneous unless it is not in accordance with law. If an income tax officer acting in accordance with the law makes a certain assessment, the same cannot be branded as erroneous by the Commissioner simply because, according to him, the order should have been written more elaborately. This section does not visualize a case of substitution of the judgment of the Commissioner for that of the Income- tax Officer, who passed the order, unless the decision is held to be erroneous. Cases may be visualized where the Income tax officer while making an assessment examines the accounts, makes enquiries, applies his mind to the facts and circumstances of the case and determines the income either by accepting the accounts or by making some estimate himself. The Commissioner, on perusal of records, may be of the opinion that the estimate made by the officer concerned was on the lower side and left to the Commissioner he would have estimated the income at a figure higher than the one determined by the Income tax officer. That would not vest the Commissioner with power to examine the accounts and determine the income himself at a higher figure. It is because the Income tax officer has exercised the quasi judicial power vested in him in accordance with law and arrived at a conclusion and such a conclusion cannot be termed to be erroneous simply because the Commissioner does not feel satisfied with the conclusion.... There must be some prima facie material on record to show that the tax which was lawfully exigible has not been imposed or that by the application of the relevant statute on an incorrect or incomplete interpretation a lesser tax than what was just has been imposed"
49

ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., The Hon'ble High Court has considered the definitions given to the words "erroneous", "erroneous assessment" and "erroneous judgment" in Black's Law Dictionary and accordingly held that an order cannot be termed as erroneous unless it is not in accordance with law. An order can be termed as "erroneous" only if it is not in accordance with the law.

17. The Hon'ble Delhi High Court has also followed the above said view in the case of CIT Vs. Sunbeam Auto Ltd (2011)(332 ITR 167). The Hon'ble Delhi High Court has also extracted following observations made by the Tribunal:-

"38. Still further, the Hon'ble Supreme Court in Malabar Industrial Co. (2000) 243 ITR 83 has held that when two views are possible and the Assessing Officer has taken one of the possible view, then the order cannot be held to be prejudicial to the interest of the Revenue. Since the Commissioner of Income tax could not come to a definite finding that the expenditure in question was a capital expenditure in the proceedings under section 263, in our opinion, the order of the assessing officer could not be held to be erroneous."

18. In the case of Nagesh Knitwears P Ltd (2012)(345 ITR 135), the Hon'ble Delhi High Court has elucidated and explained the scope of the provisions of sec. 263 of the Act and the same has been extracted by the Delhi High court in the case of CIT Vs. Goetze (India) Ltd (361 ITR 505) as under:-

"Thus, in cases of wrong opinion or finding on merits, the Commissioner of Income tax has to come to the conclusion and himself decide that the order is erroneous, by conducting necessary enquiry, if required and necessary, before the order under section 263 is passed. In such cases, the order of the Assessing Officer will be erroneous because the order is not sustainable in law and the said finding must be recorded. The Commissioner of Income tax cannot remand the matter to the Assessing Officer to decide whether the findings recorded are erroneous. In cases where there is inadequate enquiry but not lack of enquiry, again the Commissioner of Income tax must give and record a finding that the order/inquiry made is erroneous. This can happen if an enquiry and verification is conducted by the Commissioner of Income tax and he is able to establish and show the error or mistake made by the Assessing officer, making the order unstainable in law. In some cases possibly though rarely, the Commissioner of Income tax can 50 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., also show and establish that the facts on record or inferences drawn from facts on record per se justified and mandated further enquiry or investigation but the Assessing officer had erroneously not undertaken the same. However, the said finding must be clear, unambiguous and not debatable. The matter cannot be remitted for a fresh decision to the Assessing Officer to conduct further enquiries without a finding that the order is erroneous. Finding that the order is erroneous is a condition or requirement which must be satisfied for exercise of jurisdiction under section 263 of the Act. In such matters, to remand the matter to the Assessing Officer would imply and mean the Commissioner of Income tax has not examined and decided whether or not the order is erroneous but has directed the Assessing Officer to decide the aspect/question...."

Similar view has been expressed by Hon'ble Madras High Court in the case of CIT Vs. Amalgamations Ltd (238 ITR 963).

19. The law interpreted by the High Courts makes it clear that the Ld.Pr. CIT, before holding an order to be erroneous, should have conducted necessary enquiries or verification in order to show that the finding given by the assessing officer is erroneous, the Ld Pr. CIT should have shown that the view taken by the AO is unsustainable in law. In the instant case, the Ld Pr. CIT has failed to do so and has simply expressed the view that the assessing officer should have conducted enquiry in a particular manner as desired by him. Such a course of action of the Ld Pr. CIT is not in accordance with the mandate of the provisions of sec. 263 of the Act. The Ld Pr. CIT has taken support of the newly inserted Explanation 2(a) to sec. 263 of the Act. Even though there is a doubt as to whether the said explanation, which was inserted by Finance Act 2015 w.e.f. 1.4.2015, would be applicable to the year under consideration, yet we are of the view that the said Explanation cannot be said to have over ridden the law interpreted by Hon'ble Delhi High Court, referred above. If that be the case, then the Ld Pr. CIT can find fault with each and every assessment order, without conducting any enquiry or verification in order to establish that the assessment order is not sustainable in law and order for revision. He can also force the AO to conduct the enquiries in the manner preferred by Ld Pr. CIT, thus prejudicing the independent application of mind of the AO. Definitely, that could not be the intention of the legislature in inserting Explanation 2 to sec. 263 of the Act, since it would lead to unending litigations and there would not be any point of finality in the legal proceedings. The Hon'ble Supreme Court has held in the case of Parashuram Pottery Works Co. Ltd Vs. ITO (1977)(106 ITR 1) that there must be a point of finality in all legal proceedings and the stale issues should not be reactivated beyond a particular stage and the 51 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., lapse of time must induce repose in and set at rest judicial and quasi- judicial controversies as it must in other spheres of human activity.

20. Further clause (a) of Explanation states that an order shall be deemed to be erroneous, if it has been passed without making enquiries or verification, which should have been made. In our considered view, this provision shall apply, if the order has been passed without making enquiries or verification which a reasonable and prudent officer shall have carried out in such cases, which means that the opinion formed by Ld Pr. CIT cannot be taken as final one, without scrutinizing the nature of enquiry or verification carried out by the AG vis-à-vis its reasonableness in the facts and circumstances of the case. Hence, in our considered view, what is relevant for clause (a) of Explanation 2 to sec. 263 is whether the AG has passed the order after carrying our enquiries or verification, which a reasonable and prudent officer would have carried out or not. It does not authorize or give unfettered powers to the Ld Pr. CIT to revise each and every order, if in his opinion, the same has been passed without making enquiries or verification which should have been made. In our view, it is the responsibility of the Ld Pr. CIT to show that the enquiries or verification conducted by the AG was not in accordance with the enquires or verification that would have been carried out by a prudent officer. Hence, in our view, the question as to whether the amendment brought in by way of Explanation 2(a) shall have retrospective or prospective application shall not be relevant."

49. The Coordinate Bench in the case of Crompton Greaves Ltd v. CIT in ITA.No. 1994/Mum/2013 and ITA.No. 2836/Mum/2014 by order dated 01.02.2016 held that the Explanation 2 to section 263 of the Act which was inserted by Finance Act 2015 w.e.f 01.04.2015 is retrospective and applicable to Assessment Years prior to Assessment Year 2015-16. However, the Coordinate Bench of Mumbai Tribunal in another case i.e. in the case of M/s.Metacaps Engineering & Mahendra Construction Co. (J.V) v. CIT in ITA.No. 2895/Mum/2014 dated 11.09.2017 held that Explanation 2 of section 263 cannot be construed to be retrospective in 52 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., nature. It was further noted that similar view has been taken in the following cases: -

(i) A.V. Industries v. ACIT in ITA.No. 3469/Mum/2010 dated 06.11.2015
(ii) Jayanth Murthy v. DCIT in ITA.No. 870 & 1234/Ahd/2014 dated 20.05.2016 The Hon'ble Supreme Court in the case of CIT v. Vegetable products [88 ITR 192] it was held that when two views are possible the view in favour of the assessee should be adopted.

50. Hon'ble Delhi High Court in the case of CIT v. Tata Communications Internet Services limited [17 taxman.com 241] held as under:-

"There is no dispute with regard to the fact that clause (ii) of section 80-IA (4) inserted in section 80-IA(3) by the Finance Act II of 2004 with effect from 01.04.2005 and that this was not with retrospective effect. It became applicable only after its insertion with effect from 01.04.2005. The Circular issued by CBDT explaining the provisions of Finance Act II of 2004 testifies the fact that this insertion took effect from 1-42005 and is to apply in relation to the assessment year 2005- 06 and subsequent years. The first claim of the assessee for deduction under section 80-IA indisputably was for assessment year 2004-05. The Tribunal has rightly recorded that the business of fax and email has been started by the assessee in 1997 and the business of providing internet services during the year 2000 being from 17-10-2000, the relevant assessment year 2001-02. The question for consideration would be as to whether there was any violation of provisions in the claim of deduction under section 80-IA (4)(ii) for assessment year 2001-02 or at the maximum for the first year of deduction under section 80-IA being the assessment year 2004-05. Admittedly, the assessee was granted deduction under section 80IA for the assessment year 2004-05. The Tribunal was right in holding that the revenue could not pick up the assessment year granting claim holding that there was violation of provisions of section 80-IA(3) on the ground that the business was formed by splitting up and reconstruction of business already in existence or that it was formed by transfer of plants and machinery to the new business. The bar as provided under section 80-IA(3) is to be considered only for the first year of claim for deduction under section 80IA. Once the assessee is able to show that it has used new plants and machinery which has not been previously used for any purpose 53 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., and the new undertaking is not formed by splitting up or reconstruction of business already in existence, it is entitled to the deduction under section 80-IA for subsequent years. Since the assessee had been granted claim of deduction right from the assessment year 2004-05 under section 80-IA, consequently it cannot be denied deduction for the subsequent years inasmuch as restraint of section 80-IA(3) cannot he considered for every year of claim of deduction, but can he considered only in the year of formation of the business."

51. Therefore, as could be seen from the above decision the eligibility of a claim for deduction u/s. 80IA and the bar if any is to be considered only in the first year of claim for deduction made under u/s. 80IA of the Act. It was held that since the assessee had been granted claim of deduction right from the Assessment Year 2004-05 u/s. 80IA of the Act consequently it cannot be denied deduction for the subsequent years. In as much as restraint of section 80IA(3) cannot be considered for every year of claim of deduction but can be considered dividend only in the year of formation of business. In the case on hand since the Assessing Officer examined the issue thoroughly, called for various details in the initial Assessment Year being Assessment Year 2010-11 and allowed the claim of the assessee even during the current Assessment Year i.e. subsequent to 2010-11, the same cannot be revised unless there is change in facts or change in law.

52. In view of the above discussions we are of the view that the Ld.PCIT has failed to show that the impugned Assessment Order passed by the Assessing Officer was not only erroneous but also prejudicial to the 54 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., interest of the Revenue. It is an established proposition of law that both the conditions i.e. erroneous and prejudicial to the interest of the Revenue are required to be satisfied for invoking the provisions of section 263 of the Act. In the instant case we are of the view that the Ld.PCIT has failed to show that both the conditions exist. In the circumstances we find merit in the contentions of the assessee that the revision order passed by the Ld.PCIT for the year under consideration is beyond the scope of section 263 and hence not valid in so far as the action of the Assessing Officer in allowing the claim for deduction u/s. 80IA in respect of SBU 2 unit. Therefore to this extent we set aside the order of the Ld.PCIT and restore that of the Assessing Officer.

53. Coming to the irregular disallowance of deduction u/s. 80IA in respect of income other than income derived from eligible sources is concerned, we agree with the view of the Ld.PCIT that the Assessing Officer has not examined the claim of deduction u/s. 80IA on the income other than income derived from eligible sources and he should have examined the claim in the light of provisions of section 80A of the Act which he failed to do while completing the assessment. Therefore as far as this aspect of the matter is concerned we uphold the order of the Ld.PCIT in directing the Assessing Officer to compute the allowable deduction u/s. 80IA of the Act in accordance with the provisions contained 55 ITA NO.3659/MUM/2017 (A.Y: 2011-12) M/s. JSW Energy Ltd., in section 80A of the Act after making necessary enquiries and investigation after giving adequate opportunity to the assessee in completing the assessment afresh.

54. In the result, appeal of the assessee is partly allowed.

Order pronounced in the open court on the 15th December, 2017.

              Sd/-                                     Sd/-
(MANOJ KUMAR AGGARWAL)                           (C.N. PRASAD)
ACCOUNTANT MEMBER                                JUDICIAL MEMBER
Mumbai / Dated 15/12/2017
VSSGB, SPS



Copy of the Order forwarded to:
1. The Appellant
2. The Respondent.
3. The CIT(A), Mumbai.
4. CIT
5. DR, ITAT, Mumbai
6. Guard file.


      //True Copy//
                                                         BY ORDER,


                                                       (Asst. Registrar)
                                                         ITAT, Mum