Income Tax Appellate Tribunal - Mumbai
Rochem Separation Systems India ... vs Principal Commissioner Of Income Tax ... on 21 January, 2025
IN THE INCOME TAX APPELLATE TRIBUNAL "D" BENCH, MUMBAI
BEFORE SHRI SAKTIJIT DEY, VP AND SHRI GIRISH AGRAWAL, AM
ITA No. 2846/Mum/2024
(Assessment Year: 2018-19)
Rochem Separation Systems India Principal Commissioner of Income
Private Limited Tax, Mumbai-400 006
101 Hdil Tower, Anant Kanekar Marg, Vs.
Bandra (E), Mumbai-400 051
PAN/GIR No. AABCR 1955 P
(Appellant) : (Respondent)
Appellant by : Shri Gaurav Bansal
Respondent by : Smt. Sanyogita Nagpal
Date of Hearing : 09.01.2025
Date of Pronouncement : 21.01.2025
ORDER
Per Saktijit Dey, VP:
The present appeal has been filed by the assessee, against the order dated 19.03.2024, passed by Principal Commissioner of Income Tax ('PCIT' for short), Mumbai u/s. 263 of the Income Tax Act, 1961 ('the Act' for short), for the assessment year (A.Y.) 2018-19.
2. Briefly, the facts are, the assessee, a resident corporate entity, is stated to be engaged in the business of manufacturing and trading of Water treatment systems, Water pollution control equipment and Bio filters and resource recovery systems. For the assessment year under dispute, the assessee filed its return of income on 30.11.2018, declaring income of Rs.2,36,22,600/-.
2
ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 ) Rochem Separations Systems India Private Limited vs. Pr. CIT
3. The assessee's case was selected for scrutiny and in course of assessment proceedings, Assessing Officer (AO) issued notices u/s. 142(1) and 143(2) of the Act, calling for various information from the assessee. While examining the issues in course of the assessment proceedings, the A.O. noticed that the assessee has claimed brought forward losses of Rs.10,87,13,901/- and unabsorbed deprecation of Rs.1,65,62,869/-. He, therefore, called upon the assessee to justify such claim with documentary evidence. In response to the query raised by the A.O., the assessee submitted that as per the scheme of Amalgamation sanctioned by National Company Law Tribunal ('NCLT' for short), Mumbai Branch on 02.11.2018, the assets and liabilities of business unit of Concord Blue Technology Private Limited ('CBTPL' for short) were transferred to and vested with assessee w.e.f. 01.04.2017. It was submitted by the assessee that upon merger of CBTPL with the assessee during the year, the business losses/unabsorbed depreciation of CBTPL from A.Ys. 2014-15 to 2017-18 got transferred to the assessee, which have been claimed in the impugned assessment year.
4. After examining the submissions of the assessee and verifying the documentary evidences, the A.O. ultimately completed the assessment u/s. 143(3) of the Act vide order dated 15.04.2021, determining the total income at Rs.3,07,74,710/-, after making couple of statutory disallowances u/s. 43B and 36(1)(va) of the Act.
5. After completion of assessment as aforesaid, ld. PCIT, in exercise of powers u/s. 263 of the Act, called for and examined the assessment records of the assessee. While doing so, he was of the view that the assessment order is erroneous and prejudicial to the interest of the Revenue due to the following reasons. Ld. PCIT observed that as per 3 ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 ) Rochem Separations Systems India Private Limited vs. Pr. CIT records, the assessee had issued shares to CBTPL and net liabilities over assets were considered as 'Goodwill', which amounted to Rs.15,48,23,374/-. The goodwill so generated was capitalized and depreciation @ 25% amounting to Rs.3,87,05,844/- was claimed by the assessee. However, ld. PCIT observed, as per record of CBTPL, trade payable of Rs.80,31,286/- and trade receivable of Rs.9,46,42,705 (net trade receivable being Rs.8,66,11,419/-), also pertains to the undertaking taken over by the assessee. He was of the view, non-consideration of trade receivable has resulted in excess claim of 'Goodwill' to that extent resulting in excess allowance of depreciation to the tune of Rs.2,16,52,855/-.
6. Having held such view, ld. PCIT issued a show cause notice to the assessee to explain why the assessment order should not be treated as erroneous and prejudicial to the interest of Revenue and revised. In response to the show cause notice, the assessee made a detailed submission, pointing out that the trade receivable considered for exercising jurisdiction u/s. 263 of the Act, pertains to a different division of CBTPL dealing with Government & Municipal Wastes, which did not merge with the assessee. Therefore, the trade receivables were never transferred to the assessee as part of scheme of Amalgamation. The ld. PCIT, however, was not fully convinced with the submission of the assessee. Ultimately, he passed the impugned order, setting aside the assessment order, with a direction to make a thorough enquiry on the issue of claim of deprecation on Goodwill and reassess the income, after providing an opportunity of being heard to the assessee.
4
ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 ) Rochem Separations Systems India Private Limited vs. Pr. CIT
7. Before us, ld. Counsel appearing for the assessee submitted that in course of the assessment proceedings, A.O. has specifically enquired into the claim of depreciation on goodwill. In this context, he drew our attention to notice dated 25.02.2021 issued by A.O. He submitted, in response to the query raised, the assessee not only justified the claim of deprecation, but also furnished the supporting documentary evidences. He submitted, after getting fully satisfied with the submissions made and documentary evidences furnished, the A.O. allowed assessee's claim. Thus, he submitted, the assessment order passed cannot be considered to be either erroneous and prejudicial to the interest of the Revenue so as to vest jurisdiction with ld. PCIT to invoke section 263 of the Act.
8. Drawing our attention to the order of NCLT, ld. Counsel submitted, CBTPL had two divisions, one is Municipal Solid Waste Division and, second one is Industrial Sold Waste Division. He submitted, as per the scheme of Amalgamation approved by NCLT, the assets and liabilities of Industrial Solid Waste Division got transferred to the assessee. He submitted, the assets and liabilities of Municipal Solid Waste Division were not transferred to the assessee as part of scheme of Amalgamation. Thus, he submitted, the trade receivable, which is the subject matter of proceedings u/s. 263 of the Act, since relates to Municipal Solid Waste Division, was never transferred to the assessee. In this context, ld. Counsel drew our attention to copy of Board Resolution dated 19.12.2023 and the book value of net of assets of CBTPL immediately before demerger as on 31.03.2017. Thus, he submitted, under pure misconception of facts, ld. PCIT has wrongly invoked jurisdiction u/s. 263 of the Act, though, in reality, the 5 ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 ) Rochem Separations Systems India Private Limited vs. Pr. CIT assessment order is neither erroneous, nor prejudicial to the interest of the Revenue. Thus, he submitted, the order passed u/s. 263 of the Act, being invalid, should be quashed.
9. The learned Departmental Representative ('ld. DR' for short) strongly relied upon the observations of the ld. PCIT.
10. We have considered rival submissions and perused the materials on record. There cannot be any doubt that the exercise of jurisdiction u/s. 263 of the Act is with reference to claim of depreciation on goodwill. As discussed earlier, in terms with a scheme of Amalgamation sanctioned by NCLT, the assessee acquired the assets and liabilities of CBTPL w.e.f 31.03.2017. The part of assets acquired under the scheme of Amalgamation included goodwill of Rs.15,48,23,374/-. Undisputedly, in the return of income for the impugned assessment order, the assessee had claimed deprecation on goodwill, which worked out to Rs.3,87,05,844/-. It is observed, in course of assessment proceeding, the A.O. in notice dated 25.02.2021, specifically enquired into the claim of deprecation on goodwill, seeking the following information:
2. Please furnish the audited balance sheet of the merged company M/s CBTL and the assessee company for AY 2017-18 showing the liability and assets as on 31.03.2017.
3. The depreciation claimed on intangible assets @ 25% of Rs. 38705844/- on goodwill on merger is proposed to be disallowed as you have failed produced any evidentiary documents in support of the assets purchased during the year. Please justify the value of the goodwill at Rs.
154823374/- on merger with the documentary evidence failing which the depreciation claimed is not allowable for the year.
4. Please furnish the details of the assets and liabilities as on 31.03.2017 merged with the company as on 01.04.2017 for AY 2018-19.
5. Please furnish the details of unabsorbed depreciation and business losses of M/s CBTL carry forwarded to the assessee company as on 01.04.2017 on merger with the assessee company. 6
ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 ) Rochem Separations Systems India Private Limited vs. Pr. CIT
11. In response to the query raised, the assessee furnished its reply on 01.03.2021, explaining in detail the scheme of Amalgamation and the assets and liabilities acquired on merger of CBTPL. From the reply furnished before the A.O. on 23.03.2021, it can be seen that the assessee had very clearly stated that as per the scheme of Amalgamation, the assets and liabilities of Industrial Solid Waste business unit of CBTPL were transferred and vested with the assessee. Whereas, post-merger, CBTPL continued with the business of Municipal Solid Waste Management. In support of such contention, the assessee had furnished the scheme of Amalgamation, minutes of board meeting of CBTPL as well as the details of assets and liabilities appearing in the books of CBTPL before demerger.
12. Thus, from the aforesaid facts, it is very much clear that in course of assessment proceeding, the A.O. had enquired in detail regarding the claim of depreciation on goodwill. It is further evident, as on 31.03.2017, just prior to demerger, the book value of net asset of CBTPL was as under:
Particulars Book value of retained Book value of demerged Comments undertaking (in INR) undertaking (in INR) Assets:
Fixed Assets 2,29,54,536
Non-current 25,000
investments
Long-term loans and 62.500
advances
Short-term loans and 3,65,06,230 INR 3,32,70,700
advances classified as Long- term
loans and advances in
RSS books
Cash and bank balances 79,305
Trade receivables 9,46,42,705
Liabilities:
Long-term borrowings (1,75,00,000)
Short-term borrowings (6,87,76,297) INR 20,76,100
reclassified as Long-
7
ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 )
Rochem Separations Systems India Private Limited vs. Pr. CIT term borrowings in RSS books Deferred tax liabilities (80,842) (net) Long-term provisions (1,93,641) Short-term provisions (34,90,236) (8,06,603) Trade payables (80,31,286) Other current liabilities (9,41,93,262) INR 82,63,786 reclassified as Short-
term borrowings in RSS books Net Assets 8,31,21,183 (12,19,23,074)
13. Whereas, as per the minutes of meeting of Board of Directors of CBTPL held on 29.12.2017, a copy of which is placed in the paper book, it is quite evident that only the Industrial Solid Waste Division was transferred to the assessee as per scheme of Amalgamation/arrangement approved by NCLT. On a careful scrutiny of Board Resolution of CBTPL, kept in juxtaposition to the book value of the net assets CBTPL as on 31.03.2017, it is very much clear that only the assets and liabilities of Industrial Solid Waste Division were transferred to the assessee. Further, the trade receivables not only pertained to the Municipal Solid Waste Division, but they never got transferred to the assessee. The following part of the Board Resolution would clarify the factual position beyond doubt:
MINUTE BOOK Page No...............
Held at ........................ on ................ Time ..............
"RESOLVED THAT pursuant to the provisions of the Companies Act, 2013 and Rules made thereunder, consent of the Board be and is hereby accorded to transfer the entire Industrial Solid Waste Division of the Company to Rochem Separation Systems (India) Private Limited through a scheme of arrangement Le. Demerger based on the below mentioned segregation of assets and liabilities:
Balance sheet by
Segment
as at 31 March 2017
Amounts in INR
Audited-31st March Municipal Solid Waste Industrial Solid Waste
2017 Division Division
EQUITY AND
LIABILITIES
Shareholders funds
8
ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 )
Rochem Separations Systems India Private Limited vs. Pr. CIT Share capital 3,49,00,000 3,49,00,000 Reserves and surplus (7,37,01,892) (7,37,01,892) (3.88,01,892) (3.88,01,892) Capital Reserve Non-current liabilities Long-term borrowings 1,75,00,000 1,75,00,000 Deferred tax liabilities 80,842 80,842 (net) Long-term provisions 1,93,641 1,93,641 1,77,74,483 1,77,74,483 Current liabilities Short-term borrowings 6,87,76,297 6,87,76,297 Trade payables 80,31,286 80,31,285 Other current liabilities 9,41,93,262 9,41,93,262 Short-term provisions 42,96,839 34,90,236 8,06,603 17,52,97,685 1,15,21,522 16.37,76,162 TOTAL 15,42,70,276 (2,72,80,370) 18,15.50,645 ASSETS Non-current assets Fixed Assets Tangible assets 2,28,57,050 2,28,57,050 Intangible assets 97,486 97,486 2,29,54.536 2,29,54,536 Assets Non-current 25,000 25,000 Investments Long-term loans and 62,500 62,500 advances Other non-current assets 87,500 87,500 Current assets Inventories Trade receivables 9,46,42,705 9,46,42,705 Cash and bank balances 79,305 79,305 Short-term loans and 3,65,06,230 3,65,06,230 advances 13,12,28,240 9,46,42,705 3,65,85,535
14. Thus, facts on record clearly demonstrate that allegation of transfer of trade receivable of Municipal Solid Waste Division to the assessee is totally unfounded and rather contrary to the facts and materials on record. In contrast, the Board Resolution of CBTPL and other facts and materials, clearly establish that the trade receivable pertaining to Municipal Waste Division, was never transferred to the assessee under the scheme of Amalgamation. Thus, in our considered opinion, ld. PCIT has completely 9 ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 ) Rochem Separations Systems India Private Limited vs. Pr. CIT misconceived the facts while exercising jurisdiction u/s. 263 of the Act harbouring a wrong notion that the trade receivable relating to Municipal Waste Division has been transferred to the assessee. At this stage, it is relevant to observe, on carefully going through the impugned order of the ld. PCIT, it can be seen that in course of proceeding u/s. 263 of the Act, the assessee, in fact, had attempted to remove the factual misconception in the mind of the revisionary authority. It is further relevant to observe, ld. PCIT was also partially convinced with the submissions of the assessee, which is evident from his observations made in paragraph 6.1.1 of the impugned order. However, by simply observing that the assessee was able to adduce partial evidence, ld. PCIT has proceeded to revise the assessment order. Thus, in our view, exercise of power u/s. 263 of the Act, in the facts of the present appeal, is unsustainable. In our considered opinion, the A.O. after conducting full length enquiry and due diligence has completed the assessment, accepting assessee's claim of deprecation. Therefore, in the given facts and circumstances of the case, the assessment order cannot be treated as 'erroneous and prejudicial to the interest of the Revenue'. Resultantly, we quash the impugned order passed u/s. 263 of the Act and restore the order of assessment.
15. In the result, the appeal is allowed.
Order pronounced in the open court on 21.01.2025 Sd/- Sd/-
(Girish Agrawal) (Saktijit Dey)
Accountant Member Vice President
Mumbai; Dated : 21.01.2025
Roshani, Sr. PS
10
ITA No. 2 8 4 6 / Mu m/2 0 2 4 ( A. Y. 2 0 1 8 - 1 9 )
Rochem Separations Systems India Private Limited vs. Pr. CIT Copy of the Order forwarded to :
1. The Appellant
2. The Respondent
3. The CIT(A)
4. CIT - concerned
5. DR, ITAT, Mumbai
6. Guard File BY ORDER, (Dy./Asstt. Registrar) ITAT, Mumbai