Punjab-Haryana High Court
Commissioner Of Income Tax-I vs M/S Jyoti Industries on 7 September, 2010
Author: Adarsh Kumar Goel
Bench: Adarsh Kumar Goel, Ajay Kumar Mittal
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
I.T.A. No.437 of 2010
Date of decision: 7.9.2010
Commissioner of Income Tax-I.
-----Appellant.
Vs.
M/s Jyoti Industries.
-----Respondent.
CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MR. JUSTICE AJAY KUMAR MITTAL
Present:- Mr. Rajesh Katock, Advocate
for the appellant.
---
ADARSH KUMAR GOEL, J.
1. The Revenue has preferred this appeal under Section 260A of the Income Tax Act, 1961 (for short, "the Act") against order of the Income Tax Appellate Tribunal, Chandigarh dated 19.11.2009 in I.T.A. No.484/CHD/2009 for the assessment year 2005-06, proposing following substantial questions of law:-
"(i) Whether on the facts and circumstances of the case, the Hon'ble Income Tax Appellate Tribunal is justified in law in upholding the decision of learned CIT (A) in deleting the addition of Rs.6,18,910/-made by the Assessing Officer on account of purchases made from its sister concern being specified person under Section 40 A (2)(b) of the Income Tax Act, 1961 on the rates higher than the market rate.I.T.A. No.437 of 2010 2
(ii) Whether on the facts and circumstances of the case, the Hon'ble Income Tax Appellate Tribunal is justified in law in upholding the decision of learned CIT (A) in deleting the addition of Rs.51,35,244/- made by the Assessing Officer on account of sales made to its sister concern being specified person under Section 40A(2)(b) of the Income Tax Act, 1961 on the rates lower than the market rate."
2. The assessee is a manufacturer of alloys/non-alloys steel ingots and is also engaged in trading of scrap. In the course of assessment, the assessee claimed loss in manufacture of steel ingots. The assessee made purchases of raw material from its sister concern at rates higher than the market rates.
Similarly, sale of finished goods were made at rates lower than the market rate. The Special Auditor stated that the assessee adopted estimated cost method of valuation and on that basis, the Assessing Officer made addition, invoking Section 40A(2)(b) of the Act, alleging under-valuation of the scrap. On appeal, the addition was set aside with the observation that explanation of the assessee that rates paid to the sister concern were comparable to the market, as shown in the Bulletin of Steel Town (weekly).
The CIT(A) held as under:-
"............These details do show that quality of raw material, though called iron scrap in general, in all such cases, may be different for the purchases made from different parties. It is on that the appellant had I.T.A. No.437 of 2010 3 paid different rates for purchases made on the same day. As seen from these details, difference in rate for purchases is only with respect to purchases made from the said sister concern and other parties but it is a normal case even for purchases made between other parties also. Keeping in view the above discussed position, the contention of the appellant that difference in purchase rate was on account of quality of raw material etc., is duly verifiable from these details and the same cannot be rejected out rightly. Therefore, the contention that the raw material purchased by the appellant from the sister concern being end cuttings scrap could be of better quality appears to be correct and the appellant could very well have made purchases of the same by paying higher rate as being claimed.
Further, as brought out in the written submissions, the rate of scrap purchased by the appellant from the sister concern is quite comparable to the rates for such scrap published in Steel Town (weekly) in which such rates are published on day to day basis. Therefore, from that angle also, the purchases made by the appellant from the sister concern could not be termed to have been made at an excessive price.
The examples given by the appellant in respect of different varieties of raw material at different rates also prove that there is definitely a difference in the quality of raw material purchased from different concerns and, therefore, the rates paid might be different......."
xx xx xx xx xx "I have carefully considered the contention of the learned counsel for the appellant and perused the I.T.A. No.437 of 2010 4 relevant record. Here again the Assessing officer has made this addition mainly in account of her not accepting the contention of the appellant that the less rate might have been charged from its sister concern on account of lower quality of material sold to it as compared to quality of material sold to other parties. Though the appellant has not furnished any specific evidence in this regard and the Assessing officer4 has also not discussed as to in the absence of exact chemical analysis how the contention of the appellant could be rejected, the contention otherwise seems to be not without any force. The appellant has furnished the details of dater-wise comparison of sale of non allow steel ingots and alloy steel ingots during the relevant period. These are given in Annexure A & B to this order. From, these details, it is seen that at times on the same day, sales of same product i.e. allow steel (ingots) and non alloy steel (ingots) have been made at different rates. For example on
3.11.2004 sales have been made to the sister concern of the appellant by two bills first being @ Rs.23027/-per MT and whereas the second @ Rs.24728/-per MT. Similarly on 4.11.2004, whereas sales have been made to sister concern by bill No.523 and 424 @ Rs.23027/-per MT, on the same day sale has been made to the same sister concern @ Rs.21383/-per MT vide Bill No.525, she has ignored the rates for Bill No.523 and 524. Similar position could be seen at a number of other places. For example; on 9.11.2003, sales have been made to the sister concern @ Rs.22273/- per MT whereas sale has also been made @ Rs.26283/-per MT. Coming to the sales made to other parties, sales on I.T.A. No.437 of 2010 5 16.11.2004 has been made to T.K. Steel Rolling Mills @ Rs.22224/-per MT whereas the sales to M/s Kanika Steel Rolling Mills has been made on the same day @ Rs.31183/-per MT on 30.11.2004, sales to M/s Atma Ram Mela Ram Steel (P) Ltd. Has been made @ Rs.21383/-per MT whereas on the same day sales has been made to Modi Wire Products @ Rs.20581/-per MT. The details given in Annexure A to this order are full of such instances. Similar is the position for the sale of allow steel as per details given in Annexure B to this order. As per these details, sales to M/s Ajar Amar Steels has been made on 23.11.2004 vide Bill No.472 @ Rs.22006/-per MT whereas on the same day sales to the same concern has been made vide Bill No.574 @ Rs.23120/-per MT. 23.12.2004, sales to M/s Ajar Amar Steels has been at Rs.22274/-per MT whereas to M/.s T.K. Steel Rolling Mills Ltd. sales on the same day @ Rs.23312/-per MT have been shown. Even in the case of sister concern, sales have been made at different rates even on the same day. For example on 6.1.2005 sale vide Bills No.678, 679 and 680 has been made to sister concern @ Rs.23165/-per MT. Whereas on the same day sales vide Bill No.681 has been made @ Rs.24056/-per MT. Further, on 16.2.2005 sales vide Bill No.765 has been made @ Rs.23877/-per MT whereas sales vide Bill No.766 has been made @ Rs.24056/-per MT. Similar is the position with regard to other sales instance brought out in these details. Therefore, these details do show that there has to be some difference in the quality of the material sold to different parties or to the sister concern which might be the reason for difference in I.T.A. No.437 of 2010 6 the rates charged for the sales made on the same day etc. as discussed above. Though the product being sold is some i.e. allow steel ingots or non alloy steel ingots as per the above details there is substantial differences in the sale rate of some product on the same day. This does show that there is difference in the quality of the products as being claimed. In view of the above details, the observations of the Assessing Officer that there could not be any difference in quality of the products manufactured by the appellant and which could be ground for charging lesser rates for the sales made to sister concern does not appear to be justified. As far as the action of the Assessing Officer in considering the sales made to sisters concerned at 6% lower in the case of non alloys and6.55% in the case of allow steel, the same could not be held to be justified. The Assessing Officer has also compared the rates for working out the difference for the sales made one day apart. However, what to talk of one day apart, even there has been difference in the sale rates charged from different parties on the same day. Even different rates have been charged for the sale made to the sister concern itself also in respect of sale made on the same date vide different bills as already discussed. Therefore, it cannot be said that the Assessing Officer has proved that the appellant has sold the same quality of the finished products to its sister concern at price lesser than that at which the same quality product was sold to other parties. Details submissions of the learned counsel, in this regard, which have been reproduced in the I.T.A. No.437 of 2010 7 submissions above, also support the case of the appellant."
3. On further appeal, the Tribunal affirmed the above findings.
4. We have heard learned counsel for the appellant.
5. The finding recorded concurrently by CIT(A) as well as the Tribunal is pure finding of fact as to the genuineness of the valuation in transaction between the sister concerns, which is not shown to be perverse.
6. No substantial question of law arises.
7. The appeal is dismissed.
(ADARSH KUMAR GOEL)
JUDGE
September 07, 2010 ( AJAY KUMAR MITTAL )
ashwani JUDGE