Income Tax Appellate Tribunal - Bangalore
M/S. Incap Contract Manufacturing ... vs Deputy Commissioner Of Income Tax, ... on 3 January, 2020
IN THE INCOME TAX APPELLATE TRIBUNAL
BANGALORE BENCHES " C " BENCH: BANGALORE
BEFORE SHRI B.R. BASKARAN, ACCOUNTANT MEMBER
AND
SHRI PAVAN KUMAR GADALE, JUDICIAL MEMBER
ITA. No.32/Bang/2017
(Assessment Year: 2008-09)
M/s. Incap Contract Manufacturing Services Pvt. Ltd.,
Sufiya Elite, 3rd Floor, No.18,
Cunningham Road, Bengaluru-560 053 ....Appellant
Vs.
Dy. Commissioner of Income Tax,
Circle 3(1)(1), Bangalore. ......Respondent.
Assessee By: Shri Chavali Narayan, C.A.
Revenue By: Smt. R. Premi, JCIT (D.R)
Date of Hearing : 12.12.2019
Date of Pronouncement : 03.01.2020
ORDER
PER SHRI PAVAN KUMAR GADALE, JM :
The assessee has filed an appeal against the order of Commissioner of Income Tax (Appeals) passed under Section 143(3) r.w.s. 147 and 250 of the Income Tax Act, 1961 ('the Act').
2. At the time of hearing, the learned Authorised Representative submitted that the Ground of appeal No.2 on validity of reassessment proceedings is not pressed 2 ITA No.32/Bang/2017 and made endorsement and hence treated as not pressed and withdrawn and effective Ground of appeal Nos.1, 3 & 4 which are as under :
Ground No.1 - General Ground :
1.1 The order of the learned CIT(A) is based on incorrect interpretation of law and facts and therefore is erroneous and bad in law.3 ITA No.32/Bang/2017
3. The brief facts of the case are that the assessee is engaged in the business of manufacturing UPS, Inventory and PCDA Assembly Electronic Equipment, sub-systems etc. and filed the Return of Income for the Assessment Year 2008-09 on 29.09.2008 with net loss of Rs.9,14,74,483. Subsequently the assessment was completed under Section 143(3) of the Act dt.19.11.2010 with total loss of Rs.8,43,93,076 whereas the Assessing Officer has reason to believe that the assessment has escaped assessment where the assessee company has claimed an amount of Rs.1,68,72,750 as depreciation on Customer Relationship Rights, the ld. Assessing Officer has distinguished with know how and copy right and is of the opinion that the payments for customer relationship rights is a value which is in the nature of goodwill and depreciation is not allowed. In response the learned Authorised Representative of the assessee appeared and filed the details and also letter was filed on 17.10.2014 to treat the Return of Income filed earlier as compliance. Further the assessee company filed a letter on 20.10.2014 explaining the basis for claim of depreciation on customer relationship rights but A.O. is of the opinion that the assessee is not eligible for depreciation and dealt at paras 6 to 12 of the assessment order and disallowed the depreciation on customer relationship and assessed the total loss of Rs.6,75,20,326 and passed the order under Section 143(3) r.w.s. 147 of the Act. Aggrieved by the order, the assessee has filed an appeal with the CIT(Appeals) whereas the CIT(Appeals) considered 4 ITA No.32/Bang/2017 the grounds of appeal, findings of the Assessing Officer and submissions on the issue of depreciation on customer relationship but concurred with the action of the Assessing Officer and dismissed the appeal. Aggrieved by the CIT(Appeals) order, the assessee has filed an appeal with the Tribunal.
4. At the time of hearing, the learned Authorised Representative argued that the depreciation on customer relationship rights is in the nature of a non-compete fees and eligible for depreciation and such rights are also akin to Business and commercial rights. The ld. AR supported the stand relying on assessee's own case for the Asst. Year 2009-10 to 2011-12 where the depreciation on customer relationship has allowed and placed a copy of the order and prayed for allowing the appeal.
5. On the second issue, the learned Authorised Representative made submissions on Ground of apepal No.4 where the Assessing Officer and CIT (Appeals) has not allowed depreciation on goodwill and relied on the Tribunal order. Contra, the learned Departmental Representative supported the orders of CIT(Appeals).
6. We heard the rival submissions and perused the material on record. The learned Authorised Representative has argued on the disallowance of depreciation on customer relationship rights which is in the nature of non-compete fees. Further the learned Authorised Representative submitted that in assessee's own case, the 5 ITA No.32/Bang/2017 co-ordinate Bench of Tribunal for the Assessment Year 2009-10 has directed the Assessing Officer to allow depreciation on customer relationship rights treating as goodwill. We found the co-ordinate Bench of Tribunal in ITA No.2214 to 2216/Bang/2018 for the Assessment Years 2009-10 to 2011-12 Dt.30.4.2019 has held at page 6 paras 8 to 11 which are read as under :
" 8. We heard the rival submissions and perused the material on record. The sole disputed issue raised by the assessee in respect of granting of depreciation on Customer Relationship Rights which is in the nature of non-compete fee. The learned AR's contention that the Tribunal has directed the AO by order dated 18/4/2017 in MP with directions as under:
"5. Having considered the rival submissions as well as careful perusal of the record, we find that while deciding the issue in para 6 of the impugned order, the Tribunal has duly given the reference of the judgment of Hon'ble Supreme Court in the case of CIT vs. Smsifs Securities Ltd. Therefore, while setting aside the issue to the record of the AO on the additional ground of claim of depreciation on intangibles including goodwill, it was directed that the AO decide the same as per law which includes the decision of Hon'ble Supreme Court on this point. Accordingly, we may clarify that the AO while deciding the issue shall consider the judgment of Honbe Supreme Court in the case of CIT vs. Smsifs Securities Ltd."
9. We found that in the earlier order of the Tribunal in ITA Nos.1469 to 1471/Bang/2014 for the assessment year 2009-10 to 2011-12 dated 9/3/2016 held as under at para.6 pages 7 to 11 of the order which reads as under:
"6. We have heard the rival submissions as well as considered the relevant material on record. The transaction of purchase of contract manufacturing service division of TVS Electronics Ltd. by the assessee vide BTA dt.31.5.2007 is slump sale as the consideration was agreed and paid in lump sum without assigning any value to specific assets. Therefore as per the agreement the consideration was paid lump sum without giving any details of payment for any specific assets. The business was purchased by the assessee and it .was transferred by the TVS Electronics as an on going business/division. However, in its books of accounts the assessee has 6 ITA No.32/Bang/2017 valued the fixed asset and intangibles as per the valuation made by the consultants as under :
(in Rs. Million) Land 29.013 Building 15.286 Plant and Machinery 39.230 Other Fixed Assets 14.076 Inventory Raw material 92.062
- Finished and semi-finished goods 23.368 Debtors 97.793 Loans and Advances 45.410 Total Assets 356.238 Current Liabilities and Proivsions 79.571 Net Assets taken over 276.667 Advance for building 53.614 Customer Relationships 67.491 Goodwill 25.563 Total value of assets taken over (Net) 423.335 Thus it is clear that the excess amount paid by the assessee over and above the value assigned to the various assets had been assigned to two intangibles namely "customer relationship" and "goodwill". The assessee did not claim any depreciation on the value of Rs.2.55 Crores assigned to the goodwill and therefore the same was not an issue before the authorities below. The assessee claimed depreciation in respect of the amount of Rs.6.74 Crores which was assigned to customer relationship (intangible). The assessee took a plea that this amount was paid as non- compete fees as the seller has expressed, agreed and undertook not to participate or engage in any jurisdiction as a owner or partner or as shareholder or in any capacity in the business of contract manufacturing services which was transferred to the assessee. Thus the learned Authorized Representative has referred to the Article 11 of BTA in support of his contention that the payment was made for non-compete fees. However, in the absence of any agreement between the parties for any consideration on account of non-compete fees as well as in the absence of any such value assigned to the non-compete fees in the books of accounts, we do not find any substance in the contention of the learned Authorized 7 ITA No.32/Bang/2017 Representative that the said payment is made as non-compete fees. The assessee in its books of accounts has allocated sum to the intangible being customer relationship. Therefore, though the seller has agreed not to engage in any business for a period of three years or participate or engage as owner, partner shareholder, consultant, advisor or any other capacity solicit the employees of the CMS Business however in the absence of any intention of parties to pay consideration for such restrictive covenants in the agreement the payment in question cannot be regarded as non- compete fees. Therefore, the decision of the Hon'ble jurisdictional High Court in the case of Ingersoll Rand International India Ltd. (supra) will not help the case of the assessee. As regards the nature of payment in question, as treated by the assessee in the books of accounts being customer relationship, the issue is clearly decided against the assessee by the decision of the Hon'ble Delhi High Court in the case of Sharp Business System (supra). However, this can be looked from another angle because the Assessing Officer while denying the claim of depreciation has taken a view that the customer relationship rights are in the nature of goodwill as under :
"The submissions made by company are considered. The assessee has relied upon section 32(1)(ii) of the Income Tax Act, stating that the wordings äny other business or commercial rights of similar nature" gives scope to many such business or commercial rights including customer relationship rights which are as per assessee almost in nature of goodwill. Hence there is no dispute that customer relationship rights are in nature of goodwill."
Therefore the claim of the assessee is required to be considered by treating the said payment as goodwill. The learned Authorised Representative of the assessee has relied upon the judgment of Hon'ble Supreme Court in the case of CIT Vs. Smsifs Securities Ltd. 348 ITR 302 and submitted that in view of the said judgment of the Hon'ble Supreme Court, goodwill eligible for depreciation as per the Section 31(1)(ii) of the Act. Since the assessee did not claim depreciation on goodwill in the return of income and even not made any claim before the CIT (Appeals). Therefore, the issue of allowing depreciation on goodwill has not been examined by the authorities below."
We found that the co-ordinate bench of the Tribunal based on the findings of the AO, in the above paragraph of the decision, has observed that the claim of the assessee is required to be considered by treating the said payment as goodwill. We found strength in the submissions of the learned AR on the claim of depreciation on 8 ITA No.32/Bang/2017 Customer Relationship Rights supported with observations of the Co-ordinate bench and following the judicial discipline, we set aside the order of the CIT(A) and direct the AO to grant depreciation on Customer Relationship Rights treating the same as 'Goodwill" and allow the grounds of appeal of the assessee.
11. For the assessment years 2010-11 and 2011-12 similar grounds of appeal are raised. For the parity of reasons given by us while dealing with ITA No.2214/Bang/2018 for assessment year 2009-10, the grounds of appeal raised in the appeals for assessment years 2010-11 and 2011-12 in ITA Nos.2215 & 2216/Bang/2018 are allowed."
Accordingly, we found the facts of the present case are similar and follows the precedence and direct the Assessing Officer to grant depreciation on customer relationship rights and allow this ground of appeal of assessee.
7. On the second disputed issue, the learned Authorised Representative made submissions that the depreciation on goodwill was disallowed by the Assessing Officer and confirmed by CIT(Appeals). We, on perusal of the assessment order under Section 143(3) r.w.s. 147 of the Act dt.10.11.2014 find there is no disallowance by the Assessing Officer in the reassessment proceedings on the issue of depreciation on goodwill and further this disputed issue does not emanates from the order of CIT(Appeals). The benefit of Section 147 of the Act lies with the revenue and the assessee cannot take benefit of making new claims in reassessment proceedings. We support our view relying on Hon'ble Supreme Court decision in the case of CIT Vs. Sun Engineering Works (P) Ltd. (1992) 198 ITR 297 (SC) wherein Hon'ble Supreme Court has observed "that since the proceedings under 9 ITA No.32/Bang/2017 Section 147 are for the benefit of the revenue and not an assessee, and are aimed at gathering the "escaped income" of an assessee, the same cannot be allowed to be converted as "revisional" or "review" proceedings at the instance of the assessee, thereby making the machinery unworkable. Accordingly we dismiss this ground of appeal of the assessee.
8. In the result, the assessee's appeal is partly allowed.
Order pronounced in the open court on 3rd Jan., 2020.
Sd/- Sd/-
(B.R. BASKARAN) (PAVAN KUMAR GADALE)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated: 03.01.2020.
*Reddy GP
Copy to
1. The appellant
2. The Respondent
3. CIT (A)
4. Pr. CIT
5. DR, ITAT, Bangalore.
6. Guard File
]
By order
Assistant Registrar
Income-tax Appellate Tribunal
Bangalore