Income Tax Appellate Tribunal - Delhi
Dcit, Central Circle- 28, New Delhi vs Maximal Infrastructure Pvt. Ltd., New ... on 27 August, 2021
IN THE INCOME TAX APPELLATE TRIBUNAL,
DELHI BENCH: 'E' NEW DELHI
BEFORE SHRI O.P. KANT, ACCOUNTANT MEMBER
AND
SHRI K.N. CHARY, JUDICIAL MEMBER
[Through Video Conferencing]
ITA No.7238/Del/2017
Assessment Year: 2014-15
DCIT, Vs. M/s. Maximal Infrastructure
Central Circle-28, Pvt. Ltd.,
New Delhi R-13, IInd Floor, Greater
Kailash-1,
New Delhi
PAN :AACCT3615R
(Appellant) (Respondent)
Appellant by Sh. Vipul Kashyap, Sr.DR
Respondent by Sh. Ved Jain, Adv.
Date of hearing 11.08.2021
Date of pronouncement 27.08.2021
ORDER
PER O.P. KANT, AM:
This appeal by the Revenue is directed against order dated 13/09/2017 passed by the Ld. Commissioner of Income-tax (Appeals)-29, New Delhi [in short 'the Ld. CIT(A)'] for assessment year 2014-15, raising following grounds:
1. Whether on the facts and in the circumstances of the case, the Ld. CIT(A) is right in deleting the addition of Rs.8,17,42,528/- being amount debited as interest expenses towards delayed payment of EDC external Development Charges to HUDA, as the same is 2 ITA No.7238/Del/2017 treating it erroneously as fully allowable expenditure u/s 37, is penal in nature as interest has been charged by concerned authority for delay.
2. That the grounds of appeal are without prejudice to each other.
3. The appellant craves leave to add, alter or amend any/all of the ground(s) of appeal before or during the course of the hearing of the appeal.
2. Briefly stated facts of the case are that in the scrutiny assessment order dated 01/07/2016 in terms of section 143 (3) of Income-tax Act, 1961 (in short 'the Act') with reference to the return of income filed by the assessee, the Assessing Officer disallowed interest paid to Haryana Urban Development Authority(HUDA) for delayed payment of External Development Charges (EDC), which was claimed as revenue expenditure, observing as under:
"3.3 The contention of the AR has been considered but is found to be not maintainable due to the following reasons:-
i) Firstly, the interest paid by the assessee company is on account of delayed payment of EDC charges to HUDA.
Therefore, it is an expense of penal nature on which interest has been levied @ 18% by the concerned authority for delay in depositing the installments. Therefore, the same is not allowable as a business expense.
ii) Secondly, the external development charges (EDC) is payable by the developer to the concerned government authority, which in this case is HUDA, for works related to water supply, sewerage, drains, roads, street lights etc which are integral part of a residential housing project and would therefore definitely constitute part of the cost of such projects. Therefore, the contention of the AR that EDC payable is not recoverable from buyers and further that it does not add anything to the physical development of the project is not acceptable.
iii) Further, the interest on EDC, in the case of the assessee company has been paid in respect of housing project which is part of cost of materials consumed/work in progress which would constitute stock of the assessee company and not a 3 ITA No.7238/Del/2017 fixed asset as per the analogy of car as given by the assessee.
In view of the above discussion, the amount of Rs. 8,17,42,528/-, paid by the assessee company as interest to HUDA for delayed payment of the externa! development charges (EDC) and claimed as revenue expenditure, is disallowed as being penal and capital in nature, (Addition : 8,17,42,528/-)"
3. The above disallowance has been deleted by the learned CIT(A) observing as under:
"6.1 I have considered the facts and circumstances of the case, submission of the appellant and perused the assessment order. I find that on the identical facts the then CIT(A)-29 in the case of Triveni Ferrous Infrastructure P. Ltd. for the AY 2012-13 has held "6.3 In the facts of the present case, the interest payment made to the HUDA on account of delayed payment of EDC charges is on account of agreement between two parties (appellant and HUDA) and since it does not fall within the definition of 43B payment, hence in my humble view, such interest payment for the year under consideration is definitely a revenue expenditure and there is no reason why the same should not be allowed for the year under consideration when on all previous years such expenditure has been claimed and allowed by the revenue as a "revenue expenditure.
In view of the above discussion, the payment of Rs.2,46,24,237/- made by the appellant on the delayed payment of EDC charges is held to be a revenue and an allowable business expenditure as has been claimed and allowed in their years too."
I agree with the above decision, therefore, on identical facts the same is followed."
4. Aggrieved, the Revenue is in appeal raising the grounds as reproduced above.
5. Before us, the parties appeared through Video Conferencing facility and filed documents and synopsis through email.
4 ITA No.7238/Del/20176. We have heard rival submission of the parties on the issue in dispute and perused the relevant material on record. The learned counsel of the assessee brought to our attention that identical issue in assessment year 2012-13, the Tribunal in ITA No. 5342/Del/2015, has upheld the order of the Ld. CIT(A) deleting the disallowance. The relevant part of the decision of the Tribunal (supra) is reproduced as under:
"6. We have considered the rival submission and perused the order passed by the authorities below. On going through the orders and material referred to before us, we note that assessee during the year has incurred an expenditure of Rs.2,46,24,237/- on account of interest in respect of the EDC charges outstanding and payable to HUDA. The AO has disallowed the same considering it penal in nature and also on the reasoning that such expenditure should form part of the work-in-progress as assessee is a developer and deduction of same will be available against the sale of the project. The CIT (A) has held that such expenditure is not penal in nature and the interest expenditure pertains to the current year and is revenue in nature. As regards the first issue whether such expenditure is penal in nature, the same is covered in favour of the assessee by the judgment of the coordinate bench of the ITAT in the case of M/s Ferrous Township Pvt. Ltd. vs. DCIT ITA No. 5812/Del/2015 dated 06.09.2017, whereby it was held that interest payable on EDC charges is not penal in nature. The relevant finding of the order reads as under:-
"7. We have heard both the parties and perused the records especially the impugned order as well as the case law cited by the Ld. Counsel of the assessee. For the sake of convenience, the observation of the Hon'ble High Court in the case of CIT vs. Enchante Jewellery Ltd. passed in IT Appeal No. 1006 of 2001 dated 20.11.2012 reported in [2013] 40 taxmann.com 216 (Delhi) [HEADS NOTES ONLY] are reproduced as under:-
"Section 37(1) of the Income Tax Act, 1961 -
Business expenditure - Allowability of [Penalty/Illegal payments]
- Assessee was engaged in manufacture and trade of gold jewellery - Assessee claimed that it used to import jewellery manufacturing machinery under Export Promotion Council Goods Scheme (EPCG Scheme) at a 5 ITA No.7238/Del/2017 concessional rate with an export obligation which it could not fulfill and, thus, was required to pay interest to DGFT - Assessee's claim for deduction of interest was rejected on ground that said payment was penal in nature -
Commissioner (Appeals) as well as Tribunal held that amount paid was not penal in nature as much as it was as per declared policy of Government and occasioned by failure of assessee 's conduct was an offence or that it did anything that was prohibited by law, payment in question did not fall within mischief of Explanation below section 38(12)
- Held, yes - whether, therefore, assessee's claim was to be allowed - Held, yes [para 5] [in favour of assessee]"
8. Keeping in view of the facts and circumstances of the case and respectfully following the precedent, as aforesaid, we are of the considered view that the facts and circumstances of the case of the assessee's case is exactly the similar and identical to the decision of the Hon'ble High Court in the case of CIT vs. Enchante Jewellery Ltd. (Supra). Therefore, respectfully following the aforesaid decision of the Hon'ble Delhi High Court in the case of CIT vs. Enchante Jewellery Ltd. (Supra), the addition of Rs. 4,26,000/- confirmed by the Ld. CIT(A) out of interest payable in EDC charges terming the same as penal in nature is hereby deleted and the ground of appeal raised by the assessee is allowed."
7. As regards the second contention that such expenditure should form part of the work-in-progress, it is seen that, this interest is in respect of outstanding EDC charges payable for a project the realization of which has already taken place in earlier years. Thus, interest is on an amount outstanding and payable for the services availed in respect of the project which stands already completed and sold in earlier years. Hence, such an interest cannot form part of the work-in-progress. The interest payment on the outstanding balance in respect of the trade creditors is revenue in nature and allowable expenditure while computing business income. Accordingly, we uphold the order of the CIT (A) deleting the above addition."
6.1 As the Tribunal (supra) has held that the interest payment as revenue expenditure and not penal in nature, therefore respectfully following the same, the interest expenditure on 6 ITA No.7238/Del/2017 delayed payment for EDC charges paid to HUDA in the year under consideration is allowable to the assessee. We do not find any error in the order of the Ld. CIT(A) and accordingly, we uphold the same. The grounds of the appeal of the Revenue are accordingly dismissed.
7. In the result, the appeal of the Revenue is dismissed.
Order pronounced in the open court on 27th August, 2021.
Sd/- Sd/-
(K.N. CHARY) (O.P. KANT)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated: 27th August, 2021.
RK/-(DTDC)
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(A)
5. DR
Asst. Registrar, ITAT, New Delhi