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 35, Cited by 0]

Income Tax Appellate Tribunal - Ranchi

Urmila Rcp Projects Pvt Ltd, Ranchi vs Dcit Circle-1, Ranchi on 20 January, 2020

IN THE INCOME TAX APPELLATE TRIBUNAL "RANCHI" BENCH, RANCHI BEFORE SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER & SMT. MADHUMITA ROY, JUDICIAL MEMBER आयकर अपील सं./I.T.A. Nos. 30/Ran/2017, 48/Ran/2018 & 341/Ran/2018 ( नधा रण वष / Assessment Years : 2012-13, 2013-14 & 2010-11) Urmila RCP Projects Pvt. बनाम/ DCIT Ltd. Vs. Circle - 1, RCP Complex, Kadru, Ranchi-834002 Ranchi, Jharkhand -834002 थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AACCR5201P (अपीलाथ /Appellant) .. ( यथ / Respondent) अपीलाथ ओर से /Appellant by : Shri Manjeet Verma, A.R. यथ क ओर से / Shri Inderjeet Singh, Sr.CIT.D.R. Respondent by :

सन ु वाई क तार ख / Date of 07/11/2019 Hearing घोषणा क तार ख /Date of 20/01/2020 Pronouncement आदे श/O R D E R PER PRADIP KUMAR KEDIA - AM:
The captioned appeals directed at the instance of assessee arise from the respective orders of the Commissioner of Income Tax (Appeals) ('C IT(A)') against different assessment years as tabulated below:
  I T A No s.        Na me o f         AY          CI T ( A) ' s      AO ' s       AO ' s o r d e r u nd er
                     as se s see                     o r d er        o r d er            Sec tio n
                                                     d ated          d ated
  3 0 /R a n/1 7      Ur mi la      2 0 1 2 -1 3   0 4 .1 0 .1 6   1 7 .0 3 .1 5      1 4 3 ( 3 ) o f t he
                        R CP                                                        I nco me T a x Act
                     P r o j ects                                                     ( i n s ho r t ' t he
                     P vt. Ltd .                                                              Act ' )
  4 8 /R a n/1 8        - Do -      2 0 1 3 -1 4   28.11.17        30.03.16                   - Do -
 3 4 1 /R a n/1 8       - Do -      2 0 1 0 -1 1   28.08.18           - Do -       1 4 3 ( 3 ) r . w. s. 2 6 3
                                                                                          o f t he Ac t
 ITA No. 30/Ran/17 & Ors. [Urmila RCP
Pvt. Ltd. & DC IT]                                                            - 2 -

2. The grievances raised being common, all the cases were heard together and disposed of b y the common order.
3. We shall first take up assessee's appeal in ITA No. 30/Ran/2017 concerning AY 2012-13.
ITA No. 30/Ran/2017-AY-2012-13
4. As per the grounds of appeal, the assessee has raised two fold grievances (i) additions made b y the AO on account of disallowance of expenditure of Rs.1,07,35,959/- and (ii) chargeabilit y of interest under s.234B on assessed income amounting to Rs.17,66,016/- instead of chargeabilit y of interest on returned income.
5. Briefl y stated, the assessee is engaged in the business of works contract in the nature of civil contract. The return of income filed b y the assessee declaring total income at Rs.1,23,66,979/- was subjected to scrutin y assessment. In the course of assessment, the AO inter alia confronted the assessee as to wh y expenditure debited to the tune of Rs.1,07,35,959/- towards retention money/securit y deposited KID, EOT etc. which resulted in reduction of taxable income should not be disallowed. In response, the assessee filed a detailed repl y to submit that as per the accounting policy adopted b y the assessee, an amount retained/deducted b y the contractee to ensure satisfactory fulfillment of obligations arising from contract entered into b y the assessee with the contractee is reduced from the gross receipt/turn over while determining the taxable income. As per consistentl y following accounting policy, the assessee recognized income from the retention money withheld by the contractee in the year of realization b y the assessee from the contractee. The assessee justified the aforesaid accounting policy on the premise that having regard to the business experience, refund of security deposits/retention money is solemnl y obtained due to various clauses in the contract, such as, qualit y parameters, performances, guarantee, timel y completion and liquidated damages clause and so on and so forth. It was further submitted that, at times, certain obligation arising from contracts, such as, continuous ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 3 -

maintenance of assets for fixed period b y the assessee is more costl y against the amount of securit y deposits retained b y the contractee. In such circumstances, the assessee may opt out and forego the securit y deposit to avoid fulfillment of such onerous contractual obligations. It was thus pointed out that the refund of securit y deposit retained as well as refund date, both, being uncertain and contingent, the accounting policy adopted b y the assessee is full y justified to determine the true income emanating from the contract in a given financial year.

6. The AO, however, was not impressed with the claim of parallel expenditure towards securit y deposit/retentions money against gross value of contract including retention money. It was observed b y the AO that the expenditure claimed b y the assessee towards such retention b y the contractee are contingent in nature and thus the assessee is not entitled to deduct such expenditure from the gross value of contract. The AO also observed that such accountancy practices cannot override the provisions of the Income Tax Act and the deductibilit y is required to be decided according to the principles of law and not in accordance with such accounting practice. The AO accordingl y declined to give benefit o f deduction towards retention money etc. from the gross value of contract and consequentl y added an amount of Rs.1,07,35,959/- to the total income of the assessee equivalent to such security deposit/retention money.

7. Aggrieved, the assessee preferred appeal before the CIT(A). The CIT(A), however, found little merit in the plea of the assessee and thus declined to interfere with the action of the AO making following observations:

"[ 10] Ground No.4 of the appellant is regarding the addition of Rs.1,07,35,959/- on t he ground of expendi ture that it was of contingent nature. In this regard the appellant submi tted that Rs.1,07,35,959/- Dr. in profit and loss account as an expenditur e (security deposit and other deduction etc.) and Rs.1,01,29,020/- Cr. in profit and loss account as an income (refund of Security deposit and ot her deduction) was confirmed figure/actual amount and same has been deducted or refunded by the deductor/contractee. The appellant clai med that the same was also verified by the Ld. Assessing Officer during the cours e of Scrutiny proceeding us.143(3). This figure/amount are not depending on the outcome of an uncertain future event such as a court case.
ITA No. 30/Ran/17 & Ors. [Urmila RCP
Pvt. Ltd. & DC IT] - 4 -
[ 10.1] The appellant submitted that the appellant consistently followed the accounting policy since beginning in which "any deduction except income tax which is refundable or not in future same has been treated as an expenditure and if same has been received/recovered by the assessee in relation to any year treated as an income". It is the s ubmission of the appellant that it is the privilege/right of a company to adopt any accounting policy. For adoption of accounting policy no for mat of accounting policy or set of accounting policy is available in the Companies Act, 1956 or Income Tax Act. 1961. Accounting st andard issued by the Institute of chartered account ants of India is appli cable on the company for the company accounting and for tax purpose Accounting Standard issued by t he Central Government u/s. 145. For opting of accounting the appellant considered the Accounting Standard issued by the IC AI and adopted by Companies Act, 1956 and for tax purposes also considered the standard issued by the Central Government u/ s.145 of Income Tax Act, 1961. It also followed the key governing policies Consistency, Materiality. True and fair, Prudence/ Conservati sm, and Disclosure.
The appellant relied on several case laws to buttress its position which includes :-
a. [ 2012] 19 iaxmann.com 199 (Delhi [ reference not found] .
b. Gappumal Kanahiyalal v CIT[ 196l[ 42 ITR 446 (Allahabad) for the proposition that if profits are to be computed in accordance with the method or accounting regularly employed by the ass esses, then it is to the method of accounting that one must look. And if the method of accounting regularly employed is a method whereby litigation expenditure is, so to s ay, kept in a suspense account and is brought into the account s only for the purpose of being clai med as expenditure when the fate of the litigation is clear and nothing can be recovered out of the sum expended then it ought not to mat ter whether the expenditure which has been kept in the suspense account was actually incurred in earlier years.
c. United Commercial Bank v CIT [ 1999] 106 taxman 601 (SC) for the proposition that on the basis of the method of accountancy regularl y employed by the assessee. the real income is pointed out in the income-tax return submitted by the assessee. This cannot be ignored by holding that in a balance sheet which i s required to be statutorily maintained in a particular for m, market value of the shares and securities is not menti oned or is mentioned i n brackets.
d. Garden Reach Ship Builders and Engineers Ltd. v CIT(A):-
[ 2015] 61 taxmann.com 193 for the proposition that since assessee was consistently following above practice and there was no change in pr actice , value of goods being stock in transit was not liable to be included in purchase.
e. Commissioner of Income tax v Bilahari Investment (P). Lt d [ 2008] 168taxman95(SC).
ITA No. 30/Ran/17 & Ors. [Urmila RCP
Pvt. Ltd. & DC IT] - 5 -
[ 10.2] The Ld. Assessing Officer in this regard has stated that the appellant had debited a sum of Tl ,07,35,959/- in the Profit & Los s Account. The Ld. Assessing Officer held that the said sums were contigent in nature and therefor e did not constitute an expenditure which could be allowed under the Income Tax Act. 1961. The Ld. Assessing Officer further held that there was no accrual of liability only an estimate was made. Reliance was placed on the following judgements of the Hon'ble Supreme Court.
1. M/s. Tuticorin Alkali Chemicals & Fertilisers Ltd. Vs. CIT (SC) 227 I TR 172
2. Sutlej Cotton Mills Ltd. Vs. CIT (SC) 116 ITR 1
3. CIT Vs . Biritish Paints India Ltd. (SC) 188 ITR 144
4. CIT Vs. UP State Industrial Development Corporation (SC) 225 ITR 705 [ 10.3] I have considered the submissions of the appellant and have perused the assessment order. The following amounts were debited by the appellant : -
         SI. No.                       Expenses                  Am ount
             1        Extension of Ti me                          6,00,000/-
             2        Kept in deposit                            16,33,742/-
             3        Retention monev deducted at source         39,65,171/-
             4        Retention monev deducted at source         21,76,726/-
             5        Security deposit                           23,60,320/-

[ 10.4] I find that the appellant claims that it was to make deposits of amounts. It is also the claim of the appellant that there were two types of deductions made : -
a. from the receipts of the appellant certain deductions are made by the contractee (this includes the sums mentioned in rows I to 4) b. security deposit of the appellant prior to the work order (row no. 5) [ 10.5] It would thus be seen that the clai m of the appellant is that deductions at Serial Nos.1 to 4 were of the nature in which, while making payment the contract ee deducts certain s ums as a kind of 'sur ety' for timely completion of the project as well as the quality of the work done. In the case of deduction under row 1 to 4 the appellant shows the entire amount as receipt on the credit side of the profit and loss account and shows the deductions as expenses. The deposit as shown in row 5 is out of the funds available with the appellant which is also kept as performance guarantee.
[ 10.6] Before the clai m of the appellant is analysed it would be relevant to see the document being the Letter of Award. Any deduction made can only be in terms of the contract. No contractee would be legally empowered to ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 6 -
make deduction which are not sanctioned by the contract. A sample letter no. SGM/RAN/DVC- RTPS/12/577 dated 12.07.2012 has been filed. Ongoing through the same the relevant clause as germane to the appeal was : -
"As per the general terms and conditions GCC Clause No.9.0 of t he Tender Document, a Performance Guarantee BG of Rs .68. 30 lakhs (Rupees Sixty Eight Lakhs and Thirty Thous and only) is equivalent to 5 % (five percent ) of the contract value from any Nationaliz ed Bank or approved schedule bank situated in the State of Jharkhand will be submitted to NBCC within 30 days fr om the date of issue of letter, as per the for m appended as Appendix M of GCC".

A sample copy of agr eement was also filed. Article 3.0 of the Agreement for Construction of B Type Quarters (13 Blocks Three Storyed) and C Type Quarters (G+1 Iwo Blocks ) at DVC RTPS, Raghunathpur (WB) dated 18.07.2012 reads:-

"The scope of Contract consideration, terms of payment , advance, security deposit, taxes wherever applicable, insurance, agreed time line schedule, compensation for delay and all other terms and conditions contained in NBCC letter of intent no. NBCC' s SGM/RAN/ DH/12/436 dated 26.06.2012 are to be read in conjunction with the aforesaid contract documents. The contract shall be duly perfor med by the Contractor strictly and faithfully with the terms of the contract"

[ 10.7] It is clear that the Performance Guarantee had to be deposited within 30 days of the Award of the Cont ract. The appellant has not submitted the ter ms and conditions of the NBCC contract stipul ations as stated above. However, in another such appeal the document was submitted. The relevant clauses of the NBCC stipulation is extracted from there as they are the same for all contr acts. This reads: ( relevant portions highlighted) AGREEM ENT This agreem ent m ade the 171 day of February 2020 bet ween National Projects Construction Corpor ation Lim ited having registered office at "Raja House, 30-31, Nehru Place, New Del hi (herein after called the 'em ployer") on the one part and A.P. Bariar and Sons, Ratu Road, PO Hehal, Ranchi, Jharkhand (herein after called the ' contractor' of the other part).

2. In consideration of the payment to be made by the Employer to the contractor as hereinafter mentioned, the contractor hereby covenants with the Emplover to execute the com plete the works and rem edv any defects therein conformity in all aspects with the provisions of the contract and undertaking routine maintenance f or five years.

3. The employer hereby covenants to pay the contractor in consideration of the execution and com pletion of the works and the rem edying the defects wherein and undertaking routing m aintenance for five years the contract pri ce or such other sum as ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 7 -

may become payable under the provisions of the contract at the time and in the manner prescribed by the contract.

Part I Gener al Conditions of Contract A. General

1. Definitions 1.1 Terms which are defined in the Contract Data are not also defined in the Conditions of Contract but keep their defined meanings. Capital init ials are used to identify defined terms.

The Adjudicator is the person appointed j ointly by the Employer and the Contractor to resolve disputes in the first instance, as provided in the Contract Data.

Bill of Quantities means the priced and completed Bill of Quantities forming part of the Bid.

Compensation Events are those defined in Clause 40 hereunder.

The completion Date is the date of completion of the Works as certified by the Engineer, in accordance wit h Clause 48.1.

The Contract is t he Contract between t he Em ployer and the Contractor to execute, com plete, and m aintain the Works. It consists of the documents listed in Claus e 2.3.

The Contract Data defines the documents and other information which comprise the Contract.

The Contractor is a person or corporate body whose Bid to carr y out the Works, including routine m aintenance, has been accepted by the Em ployer.

The Contractor's Bid is the completed bidding document submitted by the Contractor to t he Employer.

The Contract Price is the price stated in the Letter of Acceptance and thereafter as adjusted in accordance with the provisions of the Contract.

Days are calendar days: months are calendar months.

A defect is any part of the Works not com pleted in accordance with the Contract.

The Defects Liability Certificate is the certificate issued by the Engineer, after the Defect Liability Period has ended and upon correction of Defects by the Contractor.

The Defect Liability Period is five year s calculated from the Com pletion Date.

Routine Maintenance is the m aintenance of roads for five years as specified in the Contr act Data.

ITA No. 30/Ran/17 & Ors. [Urmila RCP

Pvt. Ltd. & DC IT] - 8 -

Routine m aintenance is the m aintenance of roads for five years as specified in the Contr act Data 17.1 The Contractor may commence execution of the Works on the Start Date and shall carry out the Works and Routine Maintenance in accordance with the Programme submitted by the Contractor, as updated with the appr oval of the Engineer, and complete them by the intended Completi on Date.

3 2.1 (a) The Engineer shall give notice to the Contractor of any Defects before t he end of the Defects Liability Period, which begins at Com pletion [and defined- Contract Data] and ends after five years. The Defects Liability Period shall be extended for as long as Defects rem ain to be corrected.

(b) Every tim e notice of Defect/Defects is giyen, the Contractor shall correct the notified Defect/Defects within the duration \_of tim e specified by the Engineer's notice.

33.1 If the Contractor has not corrected a Defect pertaining to the Defect Liability Peri od under clause 32.1 and deficiencies in maintenance as per cl ause 32.2 of these Conditions of Contract, t o the satisfaction of the Engineer, within the time specified in the Engineer's notice, the Engineer will assess the cost of having the Defect or deficiency corrected, and the Contractor shall pay this amount, on correction of the Defect or deficiency by another agency.

38.2 The paym ent to the contractor will be as follows for routine m aintenance of the works:

(a) The Contractor shall subm it to the Engineer a bill every m onth for the routine m aintenance of the roads from the date the m aintenance period s tarts i.e. from com pletion date as defined i n Clause 1.1. It will be supported with a copy of the record of contractor's m onthly inspection and other instructions received from the Engineer.
(b) The paym ent will be m ade six-m onthly for the m onthly bills received during t he pr evious six-m onths.
(c) If the bill for a m onth is not received from the contractor th by 10 day of the succeeding m onth or/and if the Engineer has not certified that the Contractor has carried out the m aintenance, work for defects and deficiencies brought to his^ notice under clause 32.2. (d) within specified period, no paym ent will becom e due to the Contractor for that m onth.
(d) If the Contractor has failed to carry out the m aintenance within the period specified by the Engineer in a given m onth, no paym ent of any kind will be due to the Contractor for that m onth.

43.1 The Employer shall retain security deposit of 5 % and performance security of two and a half per cent of the amount from ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 9 -

each payment due to the Contractor until completion of the whole of the construction Work. No security deposit/retention shall be retained from the payments for Routine Maintenance of works. I n case, the Contractor furnishes bank guarant ee for the amount equal to performance secur ity of two and a half percent retained from each payment due to Contractor, the same amount s hall be repai d to the contractor subject to condition that the validity of bank guarantee is as per pr ovision of Clause 46.2 of GCC.

43.2 On the satisfactory com pletion of the whole of the construction work half the total am ount retained as security deposit is repaid to the Contractor, one-fourth of the total am ount retained as security deposit is repaid to the Contractor at the end of 2nd year after completion of the constr uction work and balance of the am ount retained as security deposit is repaid to the contractor at the end of 3rd years af ter com pletion of the construction work s ubject to condition that the Engineer has certified that all defects notified by the Engineer to the Contractor before the end of period prescribed for repaym ent have been corrected.

43.4 The perform ance security equal to t he five percent of the contract price and additional perform ance security for Routi ne Maintenance as detailed in Clause 26.4 of ITB is repaid to the Contractor when t he period of five years fixed for Routine Maintenance is over and the Engineer has certified that the contractor has satisfactorily carried out the Routine Maintenance of the wor ks.

If the Routine Maintenance part of the contract is not carried out by the Contractor as per this contract, the Em ployer will be free Jo carry out Routine Maintenance work and the am ount required for this work will be recovered from the am ounts of the Contractor whatever i s due.

       [10.8]          Salient features of the contract are : -

                a.     that the contract incl udes defect liability and repairs and
                       maintenance.

                b.     both the defect liability and repairs maintenance begins at

the end of the completion of the work and continues for a period of five years thereafter.

c. the contractor carries on defect rectifying work and routine maintenance for five years from the completi on date.

d. the defects in the execution of contract would be corrected by the contractor. If he fails to to so it would be got done by some other agency and the contractor shall have to pay for the same.

e. contractor shall get paid for routine maintenance.

f. that the employer shall retain security deposit of 5% and performance s ecurity of two and a half percent of the amount ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 10 -

from each payment due to the Contractor until completion of the whole of the const ruction Work.

g. that on the satisfactory completion of the whole of the construction work hal f the total amount retained as security deposit is repaid to the Contractor.

[ 10.9] The claim of the appellant is that the security deposit never gets refunded and therefore was an out go f or the appellant and hence an expense. In a way the appellant contends that looking into the nature of the contract it neither rectifies the defects (for which it is not ent itled to any payment ) nor does it carry on routine maintenance (for which it gets paid as and when executed).

[ 10.10] The appellant has treated the security deposit as an expense under section 37 of the Act. The law regarding claim of expenses is clear. The onus is clearly on the appellant to show that the expens es were incurred and that they were revenue in nature while at the same time that they were laid out wholly and exclusively for the purpose of business. The burden of proving that a particular expenditure has been laid out or expended wholly and exclusively for the purposes of business so that the assessee may be entitled to claim deduction is on the assesses. In the case of the appellant the expense in the true sense of the term has not taken place. The appellant places a security deposit in the form of a FD to the contractee. Anticipati ng that the same wold not be returned the appellant treats the same as an expense. The question is whether this is a revenue item?

[ 10.11] The appellant (let us assume) has cash in bank (which is an asset) and the appellant gets the FD for (Perfor mance Guarantee and Security Deposit) made out of the same. In this case there is no change in the over all balance sheet as one form of asset (cash in bank) gets converted into a FD (another form of asset). Let us further assume that the appellant gets back the FD it encashes it and consequently the amount under cash in bank goes up. In this way both the entries square up each other. Now let us ass ume that 50 % of the amount only is returned. In this case the cash in bank increases by 50 % on encashment. The liabi lity side is balanced by reduction of capital of equal amount (50 %). In an extreme case (as is the assumption of the appellant ) the FD is forefeited. In that case the entire amount is a loss which r educes the capital by the same amount. In other wor ds the loss is on capi tal account and no effect of it would be on the profit and loss account. Accordingly the same cannot be allowed as its i mpact would be on the capital side.

[ 10.12] Now let us assume that five friends join together to form a firm 'A' each contributing ^10 lakhs. As t he first instance the balance sheet would s how Rs.50 lakhs as partners capital on the liability side and Rs.50 lakhs in bank as an asset. Now ass ume that the firm is awarded a contract of Rs.5 crs. f or which it has to make a FD of Rs.25 lakhs (@5 %) and place it at the disposal of the contractee. With this the balance sheet would have two entri es one. cash in bank of Rs.25 lakhs and the other Rs.25 lakhs as FD (both as asset) balanced by the capital of Rs.50 lakhs on the liability side. Now, (shorn of all complexities of the balance sheet) as per the appellant, the entries would mean cash in bank of Rs .25 lakhs and capital of Rs.25 lakhs (as the balance is treated as a loss). The balance amount woul d be taken to the Profit & Loss Account as a loss.

ITA No. 30/Ran/17 & Ors. [Urmila RCP

Pvt. Ltd. & DC IT] - 11 -

No\v supposing that t he FD was placed at the disposal of the contractee on 31 s t March and no work actually had started. In that case the appellant, as per its accounting system, would claim a loss of Rs.25 lakhs. Clearly, this is not a loss allowable u/s.37 of the Act. As held in the case of Sutlej Cotton Mills Ltd v CIT [ 1979] 116 ITR 1 (SC) " Whether t he loss suffered by the assessee was a trading loss or not would depend on whether the loss was in respect of a trading asset or a capital asset. In the former case, it would be a trading loss bur not so in the latter." In the case of the appellant i t definitely is not a trading loss.

[ 10.13] Now let us examine the entry from the point of view that the appellant has understood. It has been held in Indian Molasses Co. Ltd. v CIT [ 1959] 37 ITR 66 (SC) that there are certain principles of a fundamental character. The first is that capital expenditure cannot be attributed to revenue and vice versa. Secondly, it is equally clear that a payment in a lump sum does not necessaril y make the payment a capital one. It may still possess revenue character i n the same way as a s eries of payments. Thirdly, if there is a lump sum payment but there is no possibility of a recurrence, it is probably of a capital nature, though this is by no means a decisive test. Fourthly, i f the payment of a lump sum closes the liability to make repeated and periodic payments in the future, it may generally be regarded as a payment of a revenue character and lastly, if the ownership of the money whether in point of fact or by a resulting trust be still in the taxpayer, then there is acquisition of a capital asset and not an expenditure of a revenue character.

[ 10.14] Side by side with thes e principles, there are others which arc also fundamental. The income-tax law does not allow as expenses all the deductions a prudent trader would make i n computing his prof its. The money may be expended on grounds of commercial expediency but not of necessity. The test of necessity is whether the intention was to earn trading receipts or to avoid future recurring payments of a revenue character. Expenditur e in this sense is equal to disbursement which, to use a homely phrase, means something which comes out of the trader's pocket. Thus, in finding out what profits there be. the normal accountancy practice may be to allow as expense any sum in respect of liabilities which have accrued over the accounting period and to deduct such sums from profits. But the i ncome-tax laws do not take even, such allowance as legitimate for purposes of tax. A distinction is made between an actual liability in praesenti and a liability de futuro which, for the time being, is only contingent. The f ormer is deductible but not the latter.

[ 10.15] In United Commercial Bank Ltd. v CIT [ 1999] 240 ITR 355 (SC) it was held that for the purpose of income-tax whichever method is adopted by the assess ee. a true picture of t he profits and gains, t hat is to say, the real income i s to be disclosed. For determining the real income, the entries in a balance sheet required to be maintained in the statutory form may not be deci sive or conclusive. In such cases, it is open to the ITO as well as the assessee to point out the true and proper income while submitting the income-tax return.

[ 10.16] In CIT v Rotork Contr ols India Ltd. [ 2009] 314 ITR 62 (SC) it was held that a provision is a liability which can be measured only bv using a s ubstantial degree of estimation. A provision is recognized when:

(a) an enterprise has a present obligation as a result of a past event: (b) it is probable that an outflow of resources will be required to settle the ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 12 -

obligation; and (c) a reliable estimate can be made of the amount of the obligation. If these conditions are not met, no pr ovision can be recognized. [ Para 10] Liability is defined as a present obligation arising from past events, the settlement of which is expected to result in an outflow of resour ces from the enterprise embodying economic benefits. [ Para 11] A past event that leads to a present obligation is called as an obligating event which is an event that creates an obligation which resul ts in an outflow of resources. It is only those obligations arising from pas t events which exist independently of the future conduct of the busines s of the enterprise, that are r ecognized as a provis ion. For a liability to qualify for recognition, there must be not only present obligation but also the probability of an out flow of resources to settle that obligation. Where there are a number of obligations (e.g.. product warr anties or similar contracts), the probability that an outflow will be required in settl ement is determined by consi dering the said obligations as a whole. In this connection, it may be noted that in the case of a manufacture, and sale of one single item, the provision for warrant y can constitute a contingent liability not entitled to deduction under section 37. However , when there is manufacture and s ale of an army of items running into thousands of units of sophisticated goods, the past event of defects being detected in some of such items leads to a present obligation which results in an enterprise having no alternative but to settle that obligation. In the instant case, the ass essee had been manufacturing and selling valve actuators. It was in the business from t he assessment years 1983-84 onwards. Valve actuators are sophisticated goods. Over the years, the assessee had been manufacturing valve actuators in large numbers. The statistical data indicated that every year some of the manuf actured actuators were found to be defective. The statistical data over the years also indicated that bei ng sophisticated items no customer was prepared to buy valve actuators without a warranty. Therefore, warr anty became an integral part of the s ale price of the valve actuator(s ). In other words, warranty stood attached to the sale price of the product. Therefore, warranty provision needed to be recognized because the assessee was an enterprise having a pr esent obligation as a result of past events r esulting in an outflow of resources. Lastly, a reliable estimate could be made of the amount of the obligation. In short, all the three conditions for recognition of a pr ovision were satisfied in the instant case. [ Par a 12] In the instant case, one was concerned with product warranties. To give an example of product warranties, a company dealing in computers gives warranty for a period of 36 months from the date of supply. The sai d company considers following options : (a) account for warranty expense in the year in which it is incurred; (b) it makes a provision for warrant y only when the customer makes a claim; and (c) it provides for warr anty at 2 per cent of turnover of the company based on past experience (hi storical trend). The first opti on is unsustainable s ince it would tantamount to accounting for warranty expenses on cash basis, which is prohibit ed both under the Companies Act, 1956 as well as by the Accounting St andards which require accrual concept to he followed. In the instant case, the revenue was insisting on the first option which is erroneous as it rules out the accrual concept. The second option is also inappropriate, since it does not reflect the expected warranty costs in respect of revenue already recognized (accrued). In other words, it is not based on a matching concept. Under the matching concept, if revenue is recognized, t he cost incurred to earn fiat revenue including warranty costs has to be fully provided for. I n the i nstant case, when val ve actuators were sol d and the ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 13 -

warranty cost was an integral part of that sale price, then the assessee had to provide for such warranty cost in its account for the relevant year, otherwise the matchi ng concept would fail. In such a case, the second option is also inappropriate. Under the circumstances, the third option is the most appropriate because it fulfils accrual concept as well as the matching concept. For determining an appropriate historical trend, it is important that the company has a proper accounting system for capturing relationship between the nature of the sales, the warranty provisions made and the actual expenses incurred agains t it subsequently. Thus, the decision on the warranty provision should be based on past experience of the company. A detail ed ass essment of the warranty provisioning policy is required, particularly if the experience suggests that warranty provisions are generally reversed if they r emain unutilized at the end of the period prescribed in the warr anty. Therefore, the company should scrutinize the historical trend of warranty provisions made and the actual expenses incurred against it. On this basis, a sensible estimate should be made. The warr ant)' provision for the products should be based on the estimate at the year end of future warranty expenses. Such estimates need reassessment every year. As one reaches cl ose to the end of the warranty period, the probability that the warr anty expenses will be incurred is considerably reduced and that should be ref lected in the estimation made. Whether this should be done through a pro rata reversal or otherwise would require assess ment of historical trend. If warranty provi sions are based on experience and historical trend(s ) and if the working is robust, then the question of reversal in [ he subsequent two years, in the above example, may not ari se in a significant way. Hence, on the facts and circumstances of the instant case, provision for warranty was rightly made by the assessee because it had incur red a present obligation as a result of past events. There was also an outflow of resources. A reliable estimate of the obligation was also possible. Therefore, the asses see had incurred a liability during the relevant assessment years and it was entitled to deduction under section 37. Ther efore, all the three conditions for recognizing a liability for the purpose of provisioning stood satisfied in the instant case. There are four important aspects of provisioni ng, viz., provisioning which relates to present obligation: it arises out of obligating events: it involves outflow of res ources; and lastly, it involves reliable estimation of an obligation- Keeping in mind all the four aspects, the High Court should not to have interfered with the decision of the Tribunal in the instant case. [ Para I3] From analysis of the various decision of the Supreme Court, in which a similar issue was decided, the principle which emer ges is that if the historical trend indicates that a large number of sophisticated goods were being manufactured i n the past and if the facts established show that defects existed in some of the items manufactured and sold, t hen the provision made for warranty in respect of the army of such sophisticated goods would be entitled to deduction from the gross receipts under section

37. It would all depend on the data systematically maintained bv the assessee. [ Para 17] [ 10.17] In Bharat Earth Movers v. CIT [ 2000] 245 ITR 428(SC), the apex Court had categorically held that if a business liability has arisen in the accounting year , the deduction shoul d be allowed even if such a liability may have to be quantified and discharged at a future date. Following passage from the aforesaid judgment is worth a quote : -

"The law is settled: if a business liability has definitely arisen in the accounting year, the deduction should be allowed although the ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 14 -
liability may have to be quantified and discharged at a future dat e. What should be certain is the incurring of the liability. It shoul d also be capable of being estimated with reasonable certainty though the actual quantification may not be possible. If these requirements are satisfied the liability is not a contingent one. The liability is in praesenti though it will be discharged at a future date. It does not make any difference if the f uture date on which the liability shall have to be discharged is not certain."

[ 10.18] In CIT V Woodword Governor India (P) Ltd. [ 2009] 312 ITR 254(SC) it was held that the word 'expenditure ' is not defined in the Act. The word 'expenditur e' is, therefore, required to be understood in the context in which it Li used. Section 37 enjoins that any expenditure not being expenditure of the nature described in sections 30 to 36 laid out or expended wholly and exclusively for the purpose of the business , should be allowed in computing the income chargeable under the head 'pr ofits and gains of business'. In sections 30 to 36, the expression 'expenses i ncurred' as we!! as 'allowances and depreciation' have also been used. For example, depreciation and allowances ar e dealt with in section 32. Therefore, the Parliament has used the expression 'any expenditure' in section 37 to cover both. Therefore, the expression 'expenditure' as used in section 37 may, in the circumstances of a particular case, cover an amount which is reall y a 'loss', even though said amount has not gone out from the pocket of the assessee. [ Para 13] The provisions of section 145 recognise the rights of a trader to adopt either the cash system or the mercantile system of accounting. The quantum of allowances permitted to be deducted under divers e heads under sections 30 to 43C from the income, profits and gains of a business would differ according to the system adopted. This is made dear by defining the word 'paid' in section 43(2), which is used in several sections from sections 30 to 43C. as meaning actually paid or incurred according to the method of accounting upon the basis of which pr ofits or gains are computed under section 28/29. That is why, i n deciding the question, as to whether the word 'expenditure' in section 37(1) includes the wor d 'loss', one has to read section 37(1) with sections 28, 29 and 145(1). Accounts regularly maintained i n the course of business are to be taken as correct, unless there are strong and sufficient reasons to indicate that they are unreliable. Under section 28(i ). one needs to decide the profits and gains of any business which is carried on by the assessee during the previous year. Therefore, one has to take into account stock-in-tr ade for determination of pr ofits. The Act makes no provision with regard to valuation of stock. But the ordinary principle of commercial accounting requires that m the pr ofit and loss account, the value of the stock-in-trade at the beginning and at the end of the year should be entered at cost or market price, whichever is lower . This is how business profits arising during the year need t o be computed. This is one more reason for reading section 37(1) with section 145. For valuing the closing stock at the end of a particular year, the value prevailing on the last date is r elevant, because profits/loss is embedded in the closing stock. While anticipated loss is taken into account, anticipated prof it in the shape of appreciated value of the closing stock is not brought into account, as no prudent trader would care to show increas e in prof its before actual real ization. This is the theory underlying the rule that the closing stock is to be valued at cost or market price, whichever is the lower. As profits for income-tax purpose are to be computed in accor dance with ordinary principles of ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 15 -

commercial accounting, unless such pri nciples stand superseded or modified by legislative enactments, unrealized profits in the shape of appreciated value of goods remaining unsol d at the end of the accounting year and carried over to the following year's account in a continuing business are not brought to the charge as a matter of pr actice, though loss due to fall in the price below cost is allowed even though such, loss has not been realized actually. The said system of commercial accounting can be superseded or modi fied by legislative enactment. Under section 145(2), the Central Government is empowered to notify from time-to-time the Accounting Standards to be followed by any class of the assessees or in respect of any class of income. Accordingly, under section 209 of the Companies Act. mercantile system of accounting has been made mandatory for companies. In other words, Accounting Standard, which is continuously adopted by an assessee, can he superseded or modi fied by legislative intervention. However, but for such intervention or in cases falling under section 145(3), the method, of accounting undertaken by the assessee continuously is supreme. In the instant case, there was no finding given by the Assessing Officer on the correctness or completeness of the accounts of the assessee. Equally, there was no finding given by the Assessing Officer stating that the assessee had not complied with the Accounting Standards, [ Para 14] [ 10.19] In Calcutta Company Ltd v CTT [ 1959] 37 ITR 1 (SC) the apex court held that there was no doubt that the undertaking to carry out the developments within six months from the dates of the deeds of sale was incorporated therein and that undertaking was unconditional, the assessee appellant binding itself absolutely to carry out the same. It was not dependent on any condition being fulfilled or the happening of any event, the only condition bei ng that it was to be carried out within six months which in view of the fact that the time was not of the essence of (he contract meant a reas onable time.

Whatever might be considered a reasonable time under the circumstances of the case, the sett ing up of that time limit did not prescribe any condition for the carrying out of that undertaking and the undertaking was absolute in terms.

If that undertaking imported any liability on the appellant the liability had already accrued on the dates of the deeds of s ale, though that liability was to be di scharged at a future date. It was thus an accrued liability and the est imated expenditure which would be incurred in discharging the same could very, well be deducted from the pr ofits and gains of the business .

In as much as the liability which had thus accrued during the accounting year was to be discharged at a future date the amount to be expended in the discharge of that liability would have to be estimated in or der that under the mercantile system of accounting the amount could be debited before it was actually disbursed.

The difficulty in the estimation thereof again would not convert an accrued liability into a conditional one, because it is always open to the Income-tax authorities concerned to arrive at a proper esti mate thereof having regard to all the circumstances of the case.

[ 10.20] Analysis of cases s hows that a liability is defined as a present obligation ar ising from past event s, the settlement of which is expected to result in an outflow of resources from the enterprise embodying economic benefits. For a liability to qualify for recognition, there must be not only present obligation but also the probability of an ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 16 -

outflow of resources to settle that obligation. Where there are a number of obligations (e.g., product warranties or similar contracts), the probability that an outflow will be required in settlement is determined by considering the said obligations as a whole. Under the matching concept, if revenue is recognized, the cost incurred to earn that revenue including warranty costs has to be fully provided for.

[ 10.21] In the case of the appellant it is not that the appellant has provided for a certain sum (say 10 % of the contract value) as a l iability for future expenses on 'defect liability'. (It must be remembered t hat it is only with defect liability that the appellant does not get paid. For routine maintenance it gets paid as per the contract. Both the periods run for five years after the completion date. Moreover, the Performance Guarantee sum is to be paid within 30 days of the Award of the contract and therefore cannot be made out of any running bill as claimed by the appellant). If that was the case, as it satisfied the conditions laid down i n Rotork Controls (s upr a) it would be allowed the liability. In the case of the appellant it has treated the FD as already been forefieted and hence, according to the appel lant, an expense allowable u/s.37(l ) of the Act. This also does not satisfy the 'matching princi ples' as stated in the case of Rotork Controls (supr a) as "'Under the matching concept, if revenue is recognized, the cost incurred 10 earn that revenue Including warranty costs has to be fully provided far . " In t he case of the appel lant the revenue recognised does not match with the funds available with the appellant out of which FD was made. The source of revenue and the FD are two disparate items. one on the revenue side and the other on the capital side.

[ 10.22] In the case of Sutlej Cotton Mills Ltd. v CD [ 1979] 116 ITR 1 (SC) the ratio was t hat the way in which entries are made by an assessee in his books of account is not determinative of the question whether the assessee has earned any profit or suffered any loss. The assessee may, by making entries which are not in conformity with the pr oper accountancy principles, conceal profit or show loss and the entries made by him cannot, therefore, be regarded as conclusive one way or the other. It was held that "Whether the loss suffered by the assessee was a trading loss or not would depend on whether the loss was i n respect of a trading asset or a capital asset. In the former case, it would be a trading loss but not so in the latter." As held above the loss in the cas e of the appellant is that of a capital asset and therefore not allowable. [ Incidently this case law was cited by the appellant in its favour] [ 10.23] It would also be relevant to analyse the case laws cited by the appellant so as to understand its point of view. The first case is that of Woodward Governors (supra). In that case t he Hon'ble SC has noted that "In conclusion, it may be slated that in order to find out if an expenditure is deductible, the fol lowing factors have to be taken into account (i) whether the system of accounting followed by the assessee is mercantile system, which brings into debit the expenditure amount for which a legal liability has been incurred before it is actually disbursed and brings into credit what is due, immediately it becomes due and before i! is actually received; (ii ) whether the same system is followed by the assess ee from the very beginning and if there was a change in the system, whether the change was bonafide; (iii) whether the assessee has given t he same treatment to losses claimed to have accr ued and to the gains that may accrue to it; (iv) whether the assessee has been consistent and definite in ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 17 -

making entries in the account books in res pect of losses and gains; (v) whether The method adopted by (he asses see for making entries in the books both in respect of losses and gains as per nationally accepted Accounting Standards; (vi ) whether the system adopted by the assessee is fair and reasonable or is adopted only with a view to reduce the incidence of taxation. "

[ 10.24] The Apex Court in the above case has allowed for liabilities as expenses if certain conditions are fulfilled. However, the same has to be in respect of 'deductible expenses". The moot question is whet her the booking of loss of the FD (its encas hment for non fulfillment of the conditions of the contract) can be termed as an " deductible expense'? As explained above the entry is not an " ascertained liability" the expense of which had not arisen but was likely to aris e in the future. In the case of the appellant it was an item of : asset" which the appellant booked as "expense'. Therefore, the principles of Woodword (supra) would not be applicable.
[ 10.25] Second case law reli ed upon by the appellant is that of Indian Mollases Co. Ltd. v CIT [ 1959] 37 ITR 66 (SC). In this case h was held that: -
"There are certain principles of a fundamental character. The first is that capital expendi ture cannot be attributed to revenue and vice versa. Secondly, it is equally clear that a payment in a lump s um does not necessarily make the payment a capital one. It may sti ll possess revenue character in the same way as a series of payments. Thirdly, if there is a lump sum payment but there is no possibility of a recurrence, it is probably of a capital nature, though this is by no means a decisive t est. Fourthly, if the payment of a lump sum closes the liability to make repeated and periodic payments in the future, it may gener ally be regarded as a payment of a revenue character and lastly, if the ownership of the money whether in point of fact or by a resulting trust be still in the taxpayer, then there is acquisition of a capital asset and not an expenditure of a revenue character.
Side by side with thes e principles, there ar e others which are al so fundamental. The income-tax law does not allow as expenses a/I the deductions a prudent trader would make in computing his profits. The money may be expended on grounds of commercial expediency but not of necessity. The test of necessity i s whether the intention was to earn trading r eceipts or to avoid future recurring payments of a revenue character. Expenditure in t his sense is equal t o disbursement which, to use a homely phr ase, means something which comes out of the trader's pocket.
Thus, in finding out what profits there be, the normal accountancy practice-may be to allow as expense any sum in respect of liabilities which have accrued over the accounting period and t o deduct such sums from profits. But the income-tax laws do not take every such allowance as legitimate jot-purposes of tax. A distinction is made between an actual liability in praesenti and a liability de futuro whi ch, for the time being, is only contingent. The former is deductible but not the latter.
The recurring liability of pension which is compressed into a lump payment should itself be a legal obligation, and that, if contingent, the present value of the future payments should be fairly estimable.
ITA No. 30/Ran/17 & Ors. [Urmila RCP
Pvt. Ltd. & DC IT] - 18 -
If the pension itself be not payable as an obligation, and-if there be a possibility-that no such, payment may be necessary in the futur e, the whole of the amount cannot be deduct ed but only the present value of the future liability, if it can be estimated. As to the question whether [ he payments made towards the policy were "expenditure" within section 10(xv) of the 1922 Act, "Expenditure" is equal to "expense" and "expense" is money lai d out by calculation and intention though in many uses of the word this element may not be present. But the idea of "spending" in the sense of "paying out or away" money is the primarv meaning. "Expenditure" is thus what is "paid our or away" and is somethi ng which is gone irretrievably.
To be an allowance within clause (xv) of section 10(2) of the 1922 Act. the money paid out or away must be (a) paid out wholly and exclusively for the pur pose of the business and further (b) must not be (i ) capital expenditure, (ii ) personal expenses or (iii) an allowance of the char acter described in clauses (i ) to (xiv)."

[ 10.26] In the above case t he apex court has held that "Expenditure" is equal to "expense" and "expense" is money lai d out by calculation and intention though in many uses of the word this element may not be present. But the idea of "spending" in the sense of "paying out or away" money is the primary meaning.

"Expenditure" is thus what is "paid out or away" and Is something which is gone irretrievably. To be an allowance within clause (xv) of section 10(2) of the 1922 Act, the money paid out or away must be (a) paid out wholly and exclusively for the purpose of the business and further (b) must not be (i ) capital expenditure.. The case of the appellant with regard to the booking of anticipated loss of money of the FD is not revenue in nature and therefore cannot be said to be an allowabl e liability.
[ 10.27] In the case of MP Financial Corpor ation v CTT [ 1987] 165 ITR 765 (MP) the ruling was that "As regar ds t he deduction of the amount of discount on the bonds, the same principles as are applicable in the case of issue of debentures at discount, would be attracted in the case of issue of bonds at a discount. The amount of discount in effect, represents deferred interest- Looked at as such, a proportionate amount of discount can be written off out of revenue every year, during the period the bonds would remain outstanding- Therefor e, though the assessee would not be justified in claiming deduction of the entire amount of discount In the accounting year in question, it would nevertheless be entitled to proport ionate deduction spread over the period, for which the bonds would ramain outstanding. "This case has been approved by the apex court in the case of Madras Industrial Corporation v CIT 225 ITR 802.
[ 10.28] This case too does not help the appellant as the allowable amount was 'deferred interest' whi ch was a revenue item.
[ 10.29] The case of United Commercial Bank v CIT [ 1999] 240 TTR 355 (SC) too the facts were very different. In that case "For reasons, the Central Government , in exercise of the powers conferred by section 53 of the Banking Regulation Act, and on the recommendation of the RBI, permitted the assessee not to disclose the market value of its investment in the balance sheet required t o ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 19 -
be maintained as per the statutory form. But as the assessee was maintaining its accounts on mercantile system, it was entitled to show its real income by taking into account the market value of such investments in arriving at the real taxable income. On that basis, therefore, the Assessing Officer had t axed the assessee. "

[ 10.30] The appellant has also relied upon the case of Rotork Controls (supra). As discussed above the cas e law does not help the appellant.

[ 10.31] Based on the above it is held that the amount of Rs.1,07,35,959/-claimed as expenses was not an allowable expense and the same was rightly disallowed by the Ld. Assessing Officer. Ground of appeal is di smissed.

[ 10.32] While on the subject it would also be important to consider the alternate contention of the appellant which is that; on the one hand the Ld. Assessing Officer did not allow the expenses on security deposit as expenses, she taxed the security deposit receipt shown by the appellant as income. It is the submission of the appellant that by following a consistent method of accounting and in the endeavor to reflect true profit of its business, it had offered the refund as income of the year.

[ 10.33] No discussion of the issue has been made by the Ld- Assessing Officer in her order.

[ 10.34] I have considered the submission of the appellant. I find that under the head 'other income' - Schedule 4.1 of the Balance Sheet the appellant had offered incomes under the heads:

'Other deductions' Rs.6,13,703/- and 'Security Deposit Refund' Rs.95,15,317/- totalli ng Rs.1,01,29,020/-. The question is can a deduction be allowed since the appellant had offered the refund of deposit of income. As discussed above, in my view the payment of security deposit was made out of the funds (capital) available wi th the appellant and therefore, was not an allowable expenses of business. Similarly, the refunds now offered for tax. as a necessary corolloary, would als o not constitute income. However, as the apex court has held in the case of Goetze (India) Ltd. v CIT [ 2006] 283 ITR 306 any claim of deduction (in this cas e income offered) has to be made by the assess ee by filing a revised return. Accordingly, i n view of the judgment of the apex court no relief can be granted to the appellant. This gr ound of the appellant i s dism issed."
8. Further aggrieved by the denial of relief claimed towards taxabilit y of retention money etc. on receipt basis, the assessee preferred appeal before the Tribunal.
9. The learned AR for the assessee broadl y reiterated various submissions made before the lower authorities and claimed that the expenditure claimed in the P&L account towards retention money is ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 20 -

nothing but represents a deduction out of gross bills since the income to the extent of retention money l ying at the lien and command of respective contractees as deposit is a highl y contingent receivable and realization thereof hinges upon the fulfillment of severe obligations emanating from respective contracts. It was further submitted on behalf of the assessee that the amount so retained b y the contractee are dul y offered for taxation in the year of actual realization on fulfillment of terms on contract and thus the act of assessee do not cause an y prejudice to assessee. The learned AR for the assessee submitted that such accounting practice adopted b y the assessee is in tune with the business complexit y involved as well as in s ync with well-established law that income is chargeable to tax on accrual basis but however the accrual of income is dependent upon the 'right to receive' such income and the point of time when it becomes legally due to the assessee. It was pointed out that the assessee has consistently taken stand before the lower authorities that the 'right to receive' on the money retained has not accrued to the assessee merel y on raising invoice as per the contract value but is dependent on actual discharge of contractual obligation to the satisfaction of the contractee. The income thus included in the gross receipt to the extent of retention money is beset with contingency and is squarel y dependent upon future happenings and events. The learned AR for the assessee thus submitted that there is no reason for the departure from the consistentl y followed accounting policy b y mis- appreciating the facts as well as settled law. The learned AR lastl y added that such accounting practice not onl y reflects true income accrued in the hands of assessee but also is revenue neutral as the income towards retention money is dul y offered for taxation in the respective years of receipt.

10. The learned DR, on the other hand, relied upon the orders of the lower authorities.

11. We have carefull y considered the rival submissions. The assessee in the instant case is engaged in the business of works contract mainl y civil contract (building). The substantive controvers y in the instant appeal is ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 21 -

towards point of time of taxabilit y of retention money/securit y deposit deducted and withheld b y respective contractees in a work contract as a lien to ensure complete ex ecution of terms of contract. It is the case o f assessee that income on such retention money is accrued on complete discharge of contractual obligations to the satisfaction of contractee and thus chargeable to tax only at the time of actual realization. As stated, it is the ordinary practice in such business of civil contract that contractee deducts certain percentage of gross bill raised b y the assessee towards retention money/securit y deposits as per terms of contract. The amount so deducted is withheld by the contractee and is realized to the assessee onl y upon the contractee being satisfied about the completion of the work entrusted to contractor (assessee herein) and other terms mentioned in the contract are satisfied b y the contractor. As further stated, the retention money /securit y deposit so withheld b y the contractee is debited in the P&L account and deducted from the gross receipts. Such receipt is treated as income to the assessee onl y on actual realization thereof on fulfillment of terms of contract as per the accounting policy consistency followed b y the assessee. As pointed out, in the civil contract business, certain portion of the money out of bill raised b y the assessee are retained b y the contractee as a securit y deposit to safeguard their business interests and money so retained are realized by the contractor assessee subsequentl y on satisfactory execution of contract as per the terms agreed. It is thus the case of the assessee that such amount retained b y the contracts are contingent upon fulfillment of terms of contract and as a corollary, right to receive payments of retention money/securit y deposit etc. depend on satisfaction of the third part y i.e. contractee towards execution and completion of contract as per terms of contract. It is thus the case of the assessee that income embedded in the gross bill raised on the contractee did not accrue to the assessee in the year of raising invoice to the extent o f amount deducted towards retention money etc. till the time the 'right to receive' such income retained actuall y arise or accrue to the assessee. The assessee acquires a right to receive the amount retained b y the contractee onl y at a later stage subject to the fulfillment of terms of contract to the satisfaction of the contractee. As per the assessee, the gross sales/receipts ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 22 -

are recorded as income of the assessee in the P&L account including retention money/securit y deposit, KID etc. as deducted from the invoice raised to avoid mis-match of gross amount on which tax has been deducted b y the contractee at applicable rates. However, the assessee has adopted the accounting procedure whereb y retention money / security deposit etc. are debited/reduced separatel y from such gross income which encompasses retention money etc. while determining the taxable profits. The retention money/securit y deposits so withheld are later recognized as income in the respective years as and when the money so retained is actually realized b y the Revenue. This method of accounting is stated to be followed for last man y years to determine the true profits of the assessee. The Revenue, on the other hand, seeks to reject this accounting practice followed b y the assessee on the ground that the expenditure towards retention money / securit y deposit claimed b y the assessee are contingent and the assessee is obliged to pay taxes on income determined with reference to invoices raised b y the assessee in pursuance of contractee regardless of certain portion thereof being retained b y the contractee in the ordinary course of business.

12. We find inherent fallacy in the approach adopted b y the Revenue while disturbing the income declared b y the assessee. The assessee herein seeks to record the income when it comes into existence in the relevant previous year. The real test for taxabilit y of income is that if the amount is to be taxable as income, the basic conception to be kept in view is that the 'right to receive' the income must come into existence in the relevant previous year. The income accrues when it becomes legally due to the assessee. The date of actual receipt, of course, is not determinative for taxabilit y of income under mercantile s ystem of accounting. Mere raising of invoice on the contractee would not ipso facto tantamount to accrual of income. The assessee in the instant case, claims that a certain portion of bill has been kept as a lien in the custod y of the contractee till the fulfillment of the conditions specified in the contract. Naturall y, such retention money would accrue onl y where the terms of the contract stands fulfilled. In the absence of its accrual, the income cannot be taxed under ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 23 -

mercantile s ystem of accounting on a h ypothetical basis. We find considerable force in the aforesaid plea of the assessee. It is not the case of the Revenue that the work under the contract has been completel y fulfilled. The unrealized portion of the bills raised b y the contractor assessee is in the league of contingent income until and unless the terms and conditions of the contract stands fulfilled. We find complete merit in the argument laid on behalf of the assessee on this score. When seen differentl y, we also find substance in the case made out that the assessee has booked the unrealized portion of the bill in the year of realization as and when happened. Therefore, the action of the assessee does not cause an y prejudice to the Revenue and is tax neutral. In such circumstances, when seen in combination, we are inclined to accept the claim of the assessee for non-taxabilit y of unrealized income kept in the custod y of the contractee as per the terms of the contract. For the reasons narrated, we set aside the order of the C IT(A) and direct the AO to delete the disallowance of expenditure of Rs.1,07,35,959/- on this score.

13. The second issue pertains to chargeability of interest under s.234B of the Act amounting to Rs.17,66,016/-.

14. We find that identical issue has come up before the co-ordinate bench of ITAT in ITO vs. M/s. Anand Vihar Construction Pvt. Ltd. ITA No. 335/Ran/2017 order dated 28.11.2018 wherein the issue was dealt with as under:

"16. We have heard rival submissions and perused the material on record. Prima facie the disputed issue, being charging of interest u/s.234A & 234B as envisaged by ld. AR, is covered by the decision of Hob'ble jurisdictional High Court in the case of Ajay Prakash Verma in ITA No.38 of 2010 reported in 2013(1) TMI 140. The Hon'ble Court i n Para23 &24 held as under :-
"23. Learned counsel for the appellant submitted that it has been ordered by the AO that interest be charged as per rule. Interest can be levied under Secti on 234A and 234B of the Act. It is submitted that in view of the j udgment of Full Bench of Ranchi Bench of Patna High Court del ivered in the case of Smt. Tej Kumari Vrs . Commissioner of Income-tax reported in [ 2001] the interest cannot be levied over the assessed income and it can be levied only on the income declared in the return. The revenue preferred SLP befor e Hon'ble Supreme Cour t against the said judgment of the Full Bench ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 24 -
of Patna High Court, which was dismissed by the Hon'ble Supreme Court on merits vide order dated 01.08.2000 by saying that there is no merit in the appeal .
24. Learned counsel for the revenue could not dispute this legal position.
Therefore, so far as question of law involved in this appeal that whether the interest could have been levied against the assessed income of the assessee under Sections 234A and 234B is concerned, in view of the Full Bench judgment of Ranchi Bench of Patna High Court delivered in the case of Smt. Tej. Kumari, the revenue can levy the interest only on the total income declared in the returns and not on the income assessed and determined by the AO to t hat extent. The orders pas sed by the authorities below are accordingl y modified and interest shall be chargeable in the light of the Full Bench judgment, refer red above."

17. Ld. AR also placed reliance on the deci sion of coordinate bench of the Tribunal in the case of Shri Girdhari Lal Sharma vs. I TO, Ward-1(4), Jamshedpur in ITA No. 31/Ran/2013 by an order dated 07.05.2012 in para No. 6 relying upon t he above decision of the Hon'ble Jharkhand High Court held :-

" We accordingly following the above decision, direct the Assessi ng Officer to re-compute the interest under section 2348 on the bas is of the total income declared by the assessee in the return filed."

18. We respectfully following the decision of the jurisdictional High Court and the decision of coordinate bench of the Tribunal direct the AO to recomputed the interest u/s.234B on the basis of total income declared by the assessee in the return filed. This ground of Cross Objection of the assessee is allowed."

15. For the reasoning noted above, the AO is directed to delete the lev y of interest under s.234B of the Act.

16. In the result, the ground raised b y the assessee is allowed.

17. In the result, the appeal of the assessee allowed.

ITA No. 48/Ran/2018 - AY 2013-14

18. The grounds of appeal raised b y the assessee read as under:

"1. Rs.64,64,521/- was disallowed by assessing officer on the plea of being Contingent nature which is against the definition of contingent nature and bad in law without explaining as how the expenditure is 'Contingent' when the assessee has followed accounting policy as prescribed by I CAI and the standar d issued by central government U/s 145 of the Income Tax Act, consistently, ITA No. 30/Ran/17 & Ors. [Urmila RCP Pvt. Ltd. & DC IT] - 25 -
year after year. The assessee has treated all the amounts deducted by the depart ment at source as Bad debts. So the same should be deleted.
2. The Assessing Offi cer has wrongfully levied interest of Rs.8,02,887/- on the amount of tax cal culated on the above disallowance of expenses as stated at point no.1."

19. The grievance raised as per Ground No.1 is identical to first grievance of the assessee in ITA No.30/Ran/20117 concerned AY 2012-13. In parit y with the conclusions drawn therein, the aforesaid issue is concluded in favour of assessee. Ground No.1 is allowed.

20. Ground No.2 is also adjudicated in favour of assessee in terms of para 13-15 (supra).

21. In the result, Appeal of the assessee in ITA No. 48/Ran/2018 for AY 2013-14 is allowed.

ITA No. 341/Ran/2018 - AY 2010-11

22. The grounds of appeal raised b y the assessee read as under:

"1. Assessing officer added retention money / security deposit, kid etc, deducted from bill on the ground of ass esses followed wrong accounting policy, wit hout considering the r eason behind adoption of accounting policy and right to receive payments of the retention money/Security deposit etc. depend on satisfaction of the contractree as per ter ms of contract and completion of contract. So, addition made by assessing officer Rs. 20596503/- illegal or bad in law, so, addition made by assessing s hould be deleted.
2. Assessee Dr. in profit and loss account under the heads retenti on money/ security deposit Rs. 16193579/-and Rs. Cr. In profit and loss account Rs. 4766708/-,But assessing officer added Rs. 20596503/-, Difference of Dr. Rs.21244818/ - and Cr. Rs. 648315/ - Of retention money in P & L account related to A Y 11-12. So, Rs.9169632/- excess added by the assessi ng officer. So, additi on made by assessing offi cer is not correct, s o s hould be deleted."

23. The grievance raised as per Ground No.1 is identical to first grievance of the assessee in ITA No.30/Ran/20117 concerned AY 2012-13. In parit y with the conclusions drawn therein, the aforesaid issue is concluded in favour of assessee. Ground No.1 is allowed.

ITA No. 30/Ran/17 & Ors. [Urmila RCP

Pvt. Ltd. & DC IT] - 26 -

24. Ground No.2 is also adjudicated in favour of assessee in terms of para 13-15 (supra).

25. In the result, Appeal of the assessee in ITA No. 341/Ran/2018 for AY 2010-11 is allowed.

26. In the combined result, all the appeals of the assessee are allowed.

This Order pronounced in Open Court on 20/01/2020 Sd/- Sd/-

(MADHUMITA ROY)                                   (PRADIP KUMAR KEDIA)
 JUDICIAL MEMBER                                  ACCOUNTANT MEMBER
Ranchi: Dated 20/01/2020
                                       True Copy
S. K. SINHA
आदे श क    त ल प अ े षत / Copy of Order Forwarded to:-
1. राज व / Revenue
2. आवेदक / Assessee
3. संबं*धत आयकर आयु,त / Concerned CIT
4. आयकर आयु,त- अपील / CIT (A)
5. 0वभागीय  3त3न*ध, आयकर अपील य अ*धकरण, रांची /
    DR, ITAT, Ranchi
6. गाड8 फाइल / Guard file.
                                                                              B y o r d er ,


                                                              Sr . P r i va te Secr et ar y
                                                                  I T AT , Ah med ab ad