Income Tax Appellate Tribunal - Pune
Acit Cir 3[1] Pune, Pune vs Shri Deepak Jagdish Thakkar,, Dhule on 18 August, 2017
आयकर अपीऱीय अधिकरण पण
ु े न्यायपीठ "बी" पण
ु े में
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCH "B", PUNE
सुश्री सुषमा चावऱा, न्याययक सदस्य एवं श्री अयिऱ चतुवेदी, ऱेखा सदस्य के समक्ष
BEFORE MS. SUSHMA CHOWLA, JM AND SHRI ANIL CHATURVEDI, AM
आयकर अपीऱ सं. / ITA No.694/PUN/2012
यििाारण वषा / Assessment Year : 2002-03
The Asst. Commissioner of Income Tax,
Circle 3(1), Dhule .... अऩीऱाथी/Appellant
Vs.
Shri Deepak Jagdish Thakkar,
Prop. Jai Jagdish Sugar Brokers,
8, Paras Bafna Market,
Opp. Mahanagar Palika,
Dhule .... प्रत्यथी / Respondent
PAN: AAFPT2062E
अऩीऱाथी की ओर से / Appellant by : Shri B.Y. Chavan
प्रत्यथी की ओर से / Respondent by : Shri Nikhil Pathak
सन
ु वाई की तारीख / घोषणा की तारीख /
Date of Hearing : 22.06.2017 Date of Pronouncement: 18.08.2017
आदे श / ORDER
PER SUSHMA CHOWLA, JM:
The appeal filed by the Revenue is against the order of CIT(A)-I, Nashik, dated 25.01.2012 relating to assessment year 2002-03 against order passed under section 143(3) of the Income-tax Act, 1961 (in short 'the Act'). 2 ITA No.694/PUN/2012
Shri Deepak Jagdish Thakkar
2. The Revenue has raised the following grounds of appeal:-
1. The Ld. CIT(A) has erred in law and on facts in allowing the claim of income of assessee that there is diversion of income by overriding of tile to the tune of Rs.3,23,87,523/- and thereby made deletion of addition made by A.O.
2. The Ld. CIT(A) has erred in law and on facts in adopting the rate of sugar i.e. sale price per bag at Rs.1,290/- as against adopted by A.O. at Rs.1,430/- and thereby reducing the profit derived by the A.O. on sale of sugar bags.
3. The Ld. CIT(A) has erred in law and on facts in allowing the relief of Rs.41,12,429/- by holding that alleged additional profit of Rs.41,12,429/-
earned by the appellant on sale of sugar purchased from Agasti SSK Ltd. in the domestic market instead of exporting the same is not liable to tax.
4. The order of the CIT(A) may be vacated and that of the A.O. be restored.
3. The issue arising in the present appeal filed by the Revenue is against the order of CIT(A) in allowing the claim of assessee of diversion of income by overriding title to the tune of Rs.3,23,87,523/-. The Revenue is also aggrieved by the order of CIT(A) in adopting sale price of sugar per bag at Rs.1290/- as against Rs.1430/- adopted by the Assessing Officer. The Revenue is also in appeal against the order of CIT(A) vide ground of appeal No.3 in allowing the relief of Rs.41,12,429/-.
4. Briefly, in the facts of the case, the assessee was dealing in sugar on wholesale basis and was also acting as commission agent. For the year under consideration, the assessee had declared total income of Rs.2,55,930/-. The investigation unit, Nashik had collected certain information to the effect that the assessee had purchased sugar out of export quota of sugar from various sugar factories without Excise duty payment by executing bond, but had sold the same in the domestic market and accordingly, earned premium on the same. The case of assessee accordingly, was taken up for scrutiny. The information which has been received from the investigation unit, Nashik and also collected 3 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar by the Assessing Officer is tabulated under para 5 at page 2 of the assessment order. The factory-wise details, number of bags-wise and cost-wise information was collected in respect of sugar purchased by the assessee out of export quota of sugar which is tabulated under para 6 at pages 3 and 4 of the assessment order. Further, the Assessing Officer has also received information regarding Excise duty paid by the assessee, factory-wise, date-wise and amount-wise, which is tabulated under para 7 at pages 4 and 5 of the assessment order. The Assessing Officer concluded that the assessee had purchased sugar out of export quota of sugar between the period 03.11.2001 to 28.01.2002 from different sugar factories as under:-
"8. Thus, it is seen that the assessee (Merchant Exporter) had purchased sugar out of export quota of sugar from following sugar factories as follows.
1) Vasantdada S.S.K. Ltd. 54205 bags
2) Niphad S.S.K. Ltd. 92167 bags
3) Agasti S.S.K. Ltd. 18450 bags
Total 164822 bags
5. The Assessing Officer on investigation found that the assessee had sold the entire quota of sugar in the open market. As per sugar export agreement, it was provided that for any reasons beyond the control of assessee, merchant exporter, if it was not possible for him to export the quota of sugar lifted, then he is free to sell the same in the domestic market. The investigation unit, Nashik and the Assessing Officer collected the information vis-à-vis domestic rates of sugar S-30 prevailing during the period of lifting the export quota of sugar, factory-wise which was as follows:-
DOMESTIC MARKET PURCHASE DIFFERENCE
RATE PREVAILING PRICE
A) Vasantdada S.S.K. Rs.1,298.11 bag Rs.1,075/- bag Rs.223.11 bag
Ltd.
B) Niphad S.S.K. Ltd. Rs.1,310.00 bag Rs.1,080/- bag Rs.230.00 bag
C) Agasti S.S.K. Ltd. Rs.1,272.95 bag Rs.1,075/- bag Rs.197.95 bag
4
ITA No.694/PUN/2012
Shri Deepak Jagdish Thakkar
6. The Assessing Officer further collected information regarding rates prevailed in the domestic market of S-30 sugar from the Commissioner of Sugars, Maharashtra State, Pune which was at Rs.1318/- per quintal and Rs.1310/- per quintal in respect of sugar from Vasantdada SSK Ltd. and Niphad SSK Ltd., respectively. Further, the Assessing Officer collected the rates prevailing in the domestic market in the relevant period from the Sugar Merchants Association, Navi Mumbai and the same was at Rs.1430/- per quintal. The assessee had shown the average selling rate @ Rs.1233.50 per quintal for export quota sugar, in its trading account. Thus, for 164822 bags sold by the assessee, the average rate for export quota of sugar per bag was Rs.1233.50 per bag. During the course of assessment proceedings, the assessee was asked to substantiate its claim supported by sale bills raised by the assessee on different parties and also by producing bank accounts, wherein the sale proceeds had been credited. The assessee was also asked to produce the books of account. The assessee expressed his inability to produce the books of account, since the same were destroyed in fire at the shop premises on 01.11.2002 and further, the data available in the computer had been destroyed including the entire computer system. The assessee in this regard filed the copy of Panchanama drawn by the police authorities and also the press reports in various local dailies. The Assessing Officer noted that the assessee had taken similar stand before the investigation wing, Nashik, during the course of enquiry. The assessee was also show caused to explain the selling rates prevailing in the domestic market, as per information furnished by the Sugar Merchants Association, Navi Mumbai at Rs.1430/- per quintal during the relevant period. The assessee in reply explained that since sugar supplied by the factories was an inferior quality than S-30 type and was out of old stock of about a year and was damaged due to moisture, then such kind of sugar fetches lower market price. Since the sugar could not be exported, the 5 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar assessee explained that all the sugar factories raised written demands of payments to be made to them towards payment of Excise duty. Thus, funds were needed by the assessee urgently to meet the above said demands of sugar factories and hence, he sold at the rates lower than prevailing markets that too within a short span of time. The assessee also explained that sugar was purchased not at the domestic market rate but at a lower rate for export, therefore, the sale of sugar was effected at a lesser price. The assessee thus, explained that he could only fetch average selling price of Rs.1233.50 per quintal. In this regard, he also placed reliance on the Circular dated 19.11.2001 of Vasantdada Patil Sugar Institute, in which rates of sugar sold in the domestic market were Rs.1260/- per quintal.
7. With regard to information collected from Bombay Sugar Merchants Association, Navi Mumbai of sale rate of Rs.1430/- per quintal, the assessee stated that the rates of said association were always higher by Rs.100/- to Rs.125/- per quintal over the rate of others and hence, the said selling rate of Rs.1430/- per quintal could not be adopted. The Assessing Officer on the other hand, referred to the statement recorded under section 131 of the Act of the assessee on 05.03.2003. He referred to the question of production of books and also referred to the answer of assessee that those books were destroyed in fire at the premises. He was asked to furnish information in respect of persons to whom the said sugar was sold. However, the assessee could furnish the names of only two persons i.e. Shyam Trading Co. and Radhamohan Rajeshkumar, wherein both the deals were executed through the broker. The Assessing Officer also asked the assessee to produce transportation details in respect of said stock which could not be furnished by the assessee except to the claim of assessee that the transactions were arranged by one Shri Pralhadbhai. Further, information called for from the assessee was not 6 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar furnished. The Assessing Officer noted that in the absence of books of account, sale memos / details, etc. and any other proof regarding his claim that he has sold the said sugar in domestic market at Rs.1233.50 per quintal except financial statements, justify the adoption of rate at Rs.1430/- per quintal on the basis of information collected from Bombay Sugar Merchants Association, Navi Mumbai. The plea of assessee that sugar was of inferior quality and hence lower rate was fetched, was also rejected by the Assessing Officer, since information was collected from sugar factories from whom the assessee had purchased the export quota sugar which indicated that it was S/30 type out of export quality which is higher in rate. The Assessing Officer also received information that the lot lifted by the assessee on 03.11.2001 was out of the manufacture cycle of hardly 10-11 months. Another aspect noted by the Assessing Officer was that no information on office records that the assessee had taken any step to export the said sugar, on the other hand, the same was sold in domestic market on the first available opportunity. The Assessing Officer thus, concluded by holding that the assessee had purchased the sugar with whole intention to divert the same in the domestic market to earn more profit than could have been earned by exporting the same to foreign countries. The Assessing Officer also observed against the plea of assessee of fire at its office and concluded by saying that the selling rate at Rs.1430/- per quintal in respect of entire quantity sold by the assessee in the domestic market, merits to be accepted. The assessee had placed reliance on circular dated 19.11.2001 issued by Vasantdada Patil Sugar Industries regarding domestic market rate at Rs.1260/- per quintal of sugar (S/30). However, reliance by the assessee on the said circular was dismissed by the Assessing Officer. The assessee had purchased the sugar out of export quota of sugar (S/30) at Rs.1075/- per quintal excluding Excise duty.7
ITA No.694/PUN/2012
Shri Deepak Jagdish Thakkar
8. Another point noted by the Assessing Officer was the claim of assessee vide submissions dated 10.03.2005 that Agasti SSK Ltd. had claimed compensation in subsequent years on account of various overheads for not lifting the quota allotted to him. The Assessing Officer adopting the rate of sugar at Rs.1430/- per quintal worked out to profit @ Rs.350/355 per quintal and worked out the addition at Rs.3,23,87,523/-. The other additions made on account of FDR interest not shown and certain other disallowances, were also made.
9. The CIT(A) in the first round partly confirmed the addition made by the Assessing Officer. The Tribunal in ITA Nos.1571/PN/2005 and 1592/PN/2005 and 1875/PN/2005, vide order dated 30.06.2011 had remitted the matter back to the file of CIT(A) for adjudicating the additional grounds of appeal raised by the assessee before the Tribunal. The plea of assessee before the Tribunal was that no addition on account of alleged excess sale price received by the assessee on sale of sugar in domestic market, was justified as assuming without admitting that the assessee had received the alleged excess sale proceeds were with an obligation to return excess amount to the sugar societies and accordingly, the said income did not constitute income in the hands of assessee.
10. The CIT(A) in the second round, noted the order of his predecessor who had worked out the sale price of sugar at Rs.1350/- per quintal as against the declared price at Rs.1233.50 per quintal. The assessee in the second round explained that the cost of Rs.1350/- per quintal was incorrectly worked out and reference was made to the letter dated 25.06.2005 of Nashik Sugar Brokers Association for selling rate of sugar prevailing at Nashik and Mumbai. The assessee pointed out that the predecessor CIT(A) had considered the sale rate 8 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar of Nashik at Rs.1284/- per quintal and sale rate of Mumbai at Rs.1392/- per quintal. However, he inadvertently had not considered the additional cost to be incurred for selling the sugar at Mumbai which was about Rs.100/- to 125/- per quintal. In view of above, he pointed out that if the above mistake of not considering the above cost considered is at Rs.100/-, that the selling price of sugar would worked out to Rs.1292/- at Mumbai and the average selling price would worked out to Rs.1288/- per quintal, since the assessee had sold inferior quality of sugar than the average selling price claimed by the assessee at Rs.1233.50 per quintal was reasonable. The CIT(A) noted that the order of his predecessor was set aside since the additional evidence filed by the assessee was not forwarded to the Assessing Officer for his comments / report. The CIT(A) forwarded information along with evidences in the form of copies of sale bills of sugar, transportation receipts and octroi receipts in respect of sale rate of sugar per quintal to the Assessing Officer, who in turn, filed his comments. The CIT(A) held that the Assessing Officer had adopted the sale rate of sugar at Rs.1430/- per quintal as per sale rate of Mumbai without considering octroi cost. He further noted that his predecessor had worked out the cost per bag at Rs.1338/- per quintal and after considering the apparent mistake of Rs.72/- on account of Excise duty cost, the cost per bag works out to Rs.1266/- per quintal. Similarly, after considering the additional cost of Rs.100/- to be incurred for selling sugar at Mumbai market, the average selling price works out to Rs.1288/- per quintal. In view thereof, the CIT(A) adopted the sale price of sugar per bag to be at Rs.1290/- as against Rs.1430/- per quintal adopted by the Assessing Officer and declared by the assessee at Rs.1233.50 per quintal. The difference in profit of sale of 164822 bags @ Rs.56.50 per bag was worked out at Rs.93,12,443/-. The CIT(A) observed that this profit was subject to the amount to be refunded to the three sugar factories on account of their overriding title of income from sale of sugar in domestic market instead of 9 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar exporting the same. He also noted that the assessee had also refunded the alleged additional profit of Rs.41,12,429/- to Agasta SSK Ltd. He thus, held that the additional profit is not liable to be taxed in the hands of assessee. The CIT(A) also deleted the addition of Rs.41,12,429/- which was alleged profit earned by the assessee on sale of sugar purchased from Agasta SSK Ltd. in domestic market instead of exporting the same. The CIT(A) held that the same was not liable to tax.
11. The Revenue is in appeal against the order of CIT(A). The grievance of the Revenue is against the order of CIT(A) in accepting the ground of assessee that the addition on account of alleged excess sale rate received by the assessee on sale of sugar in domestic market was not justified and also accepting the plea of assessee of diversion of income by overriding title.
12. The learned Departmental Representative for the Revenue pointed out that the assessee was a sugar broker and had picked up export quota sugar. It was further pointed out by him that the assessee was to export sugar, but due to some difficulties if not exported, then the sugar factories can ask for compensation since for exporting, the sugar is procured at a lower rate. The assessee claims that because of low quality of sugar, it did not receive the market rate and the average price adopted by the assessee was Rs.1233/- per bag. The Assessing Officer on the other hand, adopted the rate at Rs.1430/- per quintal. He pointed in the first round of appeal, the CIT(A) fixed the rate of sugar sold at Rs.1350/- per bag and the Tribunal in cross appeals remitted the issue back to the file of CIT(A). He further pointed out that during the appellate proceedings, certain sale bills were produced, admittedly, no books of account were produced since the same had been damaged in fire. He further stated that there is no demand by the sugar factories of excess price charged by the 10 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar assessee and also that the assessee has not paid till date to two factory owners. He stressed that the claim of overriding title is not allowable. In this regard, he placed reliance on the ratio laid down by the Hon'ble High Court of Karnataka in CIT Vs. Nagarbail Salg-owners Co-operative Society Ltd. (2016) 68 taxmann.com 149 (Karnataka) and the Delhi Bench of Tribunal in Mussoorie Dehradun Development Authority Vs. Addl.CIT (2012) 22 taxmann.com 93 (Delhi).
13. The learned Authorized Representative for the assessee on the other hand, referred to the agreement entered into by the assessee, wherein the purchase rate for export of sugar was Rs.1075/- per quintal. He further pointed out that in case sugar purchased by the assessee from the export quota was not exported, then the difference had to be given to the factory owner. He pointed out that the assessee was compelled to sell the sugar in domestic market and the average rate at which it was sold was Rs.1233.50 per quintal. The next plea made by the learned Authorized Representative for the assessee was that the assessee paid Excise duty on 164000 bags which was purchased from three factory owners. He also pointed out that the Assessing Officer had adopted the rate of sale at Rs.1430/- per quintal, which was reduced by the CIT(A) to Rs.1350/- per quintal, in the first round of appeal. He pointed out that before the Tribunal, the assessee for the first time raised an additional ground of appeal of diversion of income as additional ground and the matter was restored back to the file of CIT(A). The CIT(A) in the second round adopts the selling price at Rs.1290/- against which the assessee is not in appeal. He further pointed out that out of three parties from whom the purchases were made, the assessee had paid differential amount to Agasta SSK Ltd. as against the purchase cost of Rs.1075/-, compensation was paid @ Rs.222/- totaling about Rs.41 lakhs. In respect of other two parties i.e. Vasantdada SSK Ltd. 11 ITA No.694/PUN/2012
Shri Deepak Jagdish Thakkar and Niphad SSK Ltd., proceedings are pending before the Arbitrator. He also pointed out that the Revenue is in appeal against the rate of sugar bags to be applied i.e. @ Rs.1290/- as worked out by the CIT(A) in the second round. In respect of second aspect of the issue, the learned Authorized Representative for the assessee pointed out that the Excise duty was paid by the assessee on its own, wherein the dispute was before the Arbitrator even as to who has to pay the Excise duty. However, both the sugar authorities and the Arbitrator did not accept the claim of assessee and hence, as per agreement, the assessee was obliged to make the said payments. The assessee has no right to the said amount and the assessee is not obliged to pay taxes, where the amount never reaches the assessee. He further referred to the computation of additional income in the hands of assessee, wherein the Assessing Officer at pages 15 and 20 had computed the total bags of sugar at 164822 and had applied the difference of Rs.196.50 to work out the addition of Rs.3.23 crores. The CIT(A) has reduced the difference to Rs.57/- as against Rs.196.50 and hence, the addition re-works to 164822 x 57 = Rs.93,94,854/-. He made reference to the ratio laid down by the Hon'ble High Court of Calcutta in CIT Vs. G. Basu & Co. (1990) 182 ITR 472 (Cal), wherein the theory of overriding title has been explained, wherein the Hon'ble High Court also refers to the ratio laid down by the Hon'ble Supreme Court in CIT Vs. Sitaldas Tirathdas (1961) 41 ITR 367 (SC) and the CIT Vs. A. Tosh and Sons (P) Ltd. (1987) 166 ITR 867 (Cal). Further, reliance was placed on the ratio laid down by the Hon'ble High Court of Andhra Pradesh in Devatha Chandraiah and Sons (1985) 154 ITR 893 (AP), wherein the proposition laid down is whether the assessee pays excess amount to X or not, it could not be considered as assessee's income. Further, reliance was placed on the ratio laid down by the Mumbai Bench of Tribunal in Amitabh Bachchan Vs. DCIT (2005) 97 TTJ 516 (Mum-Trib), wherein the assessee had an agreement with ABCL to pay 70% of its earning as it had given loan of 12 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar Rs.15 crores to the assessee. The Tribunal held the same to be charge of overriding title. The Tribunal applied the concept of diversion of income by overriding title and allowed the claim of assessee therein.
14. The learned Departmental Representative for the Revenue in rejoinder pointed out that the perusal of accounts of assessee would reflect that almost equal amount of FDR has been made by the assessee, on which the interest has been received. He further stressed that in the absence of any such claim being made before the Assessing Officer, the same cannot be raised now. He further stressed that the Assessing Officer on the evidence available had worked out the rate at Rs.1490/- per quintal, then the same should be adopted for making the addition in the hands of assessee. He further pointed out that the reliance made by the learned Authorized Representative for the assessee on different case laws are factually different and cannot be applied.
15. We have heard the rival contentions and perused the record. In the facts of the present case, the assessee was merchant exporter of sugar. During the year under consideration, the assessee had purchased sugar out of export quota of sugar from different sugar factories as follows:-
"8. Thus, it is seen that the assessee (Merchant Exporter) had purchased sugar out of export quota of sugar from following sugar factories as follows.
1) Vasantdada S.S.K. Ltd. 54205 bags
2) Niphad S.S.K. Ltd. 92167 bags
3) Agasti S.S.K. Ltd. 18450 bags
Total 164822 bags"
16. Where the sugar is to be exported, then the purchase of sugar is at concessional rates. In case the same is not exported for any reason, then the same can be sold in domestic market. The assessee during the period 03.11.2001 to 28.01.2002 had lifted the sugar out of export quota of sugar from 13 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar the sugar factories. In this regard, it may be pointed out that sugar factories are also entitled to Excise duty benefit and once the sugar is sold out of export quota of sugar by the sugar factories, no Excise duty is charged. The assessee had entered into an agreement in this regard with the said parties. The copy of agreement with Vasantdada SSK Ltd. is placed at pages 38 to 41 of the Paper Book, under which the sugar factory owner had agreed to sell particular quantity of sugar at pre-fixed price to the assessee. Further, it is agreed upon that as per the requirement of Central Excise Rules, buyer / exporter shall complete the necessary documentation for removal of goods, without payment of duty from the factory / godowns and for this purpose, the buyer / exporter shall issue B-15 in favour of the Central Excise and Customs Department against the bank FDR of Rs.12.50 lakhs pledged with the Commissioner of Excise and Customs, Nashik Division. In addition to this, FDR of Rs.35 lakhs would be taken by the buyer / exporter in the same name and will be given to the custody of seller. The same will remain in force till submission of proof of export. The agreement also clearly mentions that the goods purchased are meant for export out of country. It is also agreed that any additional incentive declared on export of sugar by the Government of India after the date of signing this contract shall be passed on to the seller. It is further agreed that any quantity of sugar under the contract is not exported for any reason whatsoever, beyond the control of exporter viz. cyclone, earthquake, etc. then the buyer would have the right to sell the sugar in domestic market. However, seller shall demand the difference towards additional realization and the buyer / exporter agreed for the same. It is further agreed that the buyer / exporter shall bear the cost for obtaining any regulatory permission and payment of Excise duty, penalty and interest therein charged by the customers and Excise Department, if required on such disposal. The assessee had also entered into similar agreement with Agasta SSK Ltd., copy of which is placed at pages 42 to 46 of 14 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar the Paper Book and with M/s. Niphad SSK Ltd., copy of which is placed at pages 47 to 50 of the Paper Book.
17. Pursuant to the agreement, sugar which was picked up by the assessee as per the agreement and in view of low quality of sugar, was entirely sold in the open market. The reason for not exporting the said sugar was the inferior quality of sugar and the sugar being nearly one year old. The assessee computes the average selling price of the goods at Rs.1233.50 per quintal. The assessee during the course of assessment proceedings also furnished the copy of lab report certifying that the samples of sugar had particular Ph content and since the sugar factories had supplied the sugar out of old stock, the same could not be exported. Since the sugar was not exported, then there was a demand for payment to be made to them towards payment of Excise duty. The assessee in such scenario claims to have sold the sugar at the rates lower than prevailing market rates in order to meet the demands of payment by the sugar factories. The assessee admittedly, had purchased the sugar at the rate of about Rs.1075/- per quintal, which in turn, was sold for average rate of Rs.1233.50 per quintal. The Assessing Officer on the other hand, has collected information and the prevailing domestic market rates for purchasing the goods was varying between Rs.1318/- per quintal and Rs.1310/- per quintal in respect of sugar from Vasantdada SSK Ltd. and M/s. Niphad SSK Ltd., respectively. The Assessing Officer also collected information from the Bombay Sugar Merchants Association, Navi Mumbai for the relevant period and the rate of sale as per the Assessing Officer prevailing in the domestic market was Rs.1430/- per quintal. The Assessing Officer was of the view that on the basis of the said information collected from the Bombay Sugar Merchants Association, Navi Mumbai, the adoption of sale rate of Rs.1430/- per quintal was not correct since the rates of association at Bombay were always higher by 15 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar Rs.100/- to Rs.125/- per quintal over the rate of others. The claim of assessee before the Assessing Officer was that the rates declared by the assessee should be accepted in entirety. One factor which was against the assessee was non-production of books of account from which the assessee could establish its rate of sale of sugar. The assessee submitted that the books of account were destroyed in fire against which, it had filed FIR report and hence, they were not available. In the absence of the same, the Assessing Officer was of the view that the sale rate declared by the assessee was not correct and the same should be adopted at Rs.1430/- per quintal, since the assessee had lifted 164822 bags from the sugar factories out of export quota of sugar and sold the same. Rejecting the plea of assessee that the said export quota was of second quality and damaged fetching lower price in the market, was held to be incorrect and the selling rate of sugar out of export quota of sugar was adopted at Rs.1430/- per quintal. The assessee claimed that while calculating the difference between the purchase price of Rs.1075/1080 per quintal and selling price proposed to be taken at Rs.1430/-, resulting in profit of Rs.350/355 per quintal, was without considering expenses viz. Excise duty, interest on delayed customs duty payments and purchase expenses. The purchase price was computed at Rs.1203.77 per quintal and not at Rs.1075/1080 per quintal. The Assessing Officer however, computed the income on the basis of sale rate of Rs.1430/- per quintal and less average sale rate declared in the trading account at Rs.1233.50 and computed the addition in the hands of assessee at Rs.3,23,87,523/-. The explanation of assessee that the sale rate as declared in the trading account should be accepted, was rejected in the absence of sale memos and / or books of account. The claim of assessee before the Assessing Officer was that it had received most of sale proceeds through negotiable instruments duly credited to the bank accounts maintained and hence, the sale rate as reported in the trading account should be accepted. The Assessing 16 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar Officer rejecting the claim of assessee and basing its estimate on the selling rate as collected from the Bombay Merchants Sugar Association, worked out suppressed income of Rs.3.23 crores, which is addd to the total income of assessee.
18. Before the CIT(A), the assessee furnished copies of sale bills justifying the average sale price declared in the trading account at Rs.1233.50, in addition, the assessee also gave information regarding selling rate of sugar prevailing at Nashik and Mumbai. The sale rate at Nashik was Rs.1284/- per quintal and sale rate at Mumbai was Rs.1392/- per quintal. Further, the assessee claimed that there was additional cost for selling the sugar at Mumbai which was about Rs.100/- to Rs.125/- per quintal on account of transportation, octroi, market fees to APMC and other miscellaneous expenses. In this regard, the assessee pointed out that if the additional cost is considered at Rs.100/- then the selling price of sugar works out to Rs.1292/- per quintal at Mumbai. The assessee claims that because of inferior quality of sugar as against the average selling price of Rs.1288/- per quintal, the assessee could only sell the goods at the average price of Rs.1233.50 per quintal. The said additional evidence was first considered by the CIT(A) in the original round of appellate proceedings but since no remand report was obtained, the matter was set aside to the file of CIT(A) by the Tribunal. In the second round of appellate proceedings, the evidence was forwarded to the Assessing Officer, who in the remand report reiterated what he had said in the assessment order. However, the CIT(A) took note of the additional evidence filed i.e. copies of sale bills showing the sale rate of between Rs.1250/- to Rs.1280/- per quintal. The CIT(A) considered the evidence and was of the view that the sale price of sugar per bag is to be considered at Rs.1290/- as against Rs.1430/- per quintal 17 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar adopted by the Assessing Officer and declared by the assessee at Rs.1233.50 per bag.
19. The Revenue is in appeal against the order of CIT(A) in this regard. However, the assessee has not filed any appeal against working of sale price of sugar per bag at Rs.1290/-. The first issue which arises is adoption of sale price at Rs.1290/- as against average sale price of Rs.1233.50 per quintal declared by the assessee in its trading account. The Assessing Officer in the assessment proceedings had adopted the rate of Rs.1490/- on the basis of information received from the Bombay Sugar Merchants Association. However, the Nashik Sugar Brokers Association vide letter dated 25.06.2005 had reported that selling rate of sugar prevailing at Nashik was Rs.1284/- per quintal and at Mumbai was Rs.1392/- per quintal. The difference in the sale rate was mainly due to additional cost to be incurred towards transportation, octroi and market fees of Washi market. The difference was between Rs.100/- to Rs.125/- per quintal. In the said facts and circumstances, the order of Assessing Officer in taking the sale price of sugar at Rs.1430/- per quintal is not correct, in view of prevailing facts and circumstances, the benefit of Rs.100/- of additional cost to be incurred at Mumbai merits to be allowed. Further, the CIT(A) in the original round of proceedings had worked out the cost per bag of Rs.1338/- per quintal, after considering apparent mistake of Rs.72/- in considering Excise duty cost, the cost per bag worked out to Rs.1266/- per quintal. Further, after considering the additional cost of Rs.100/- to be incurred for selling sugar in Mumbai market, the average selling price of Nashik works out to Rs.1288/- per quintal, as per working at page 15 of the appellate order. In the totality of the above said facts and circumstances, we are in conformity with the order of CIT(A) in adopting sale price of sugar per bag at Rs.1290/- as against Rs.1430/- per quintal adopted by the Assessing Officer. The difference 18 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar in sale price works out to Rs.56.50 per bag and consequently, difference in profit on sale of 164822 bags works out to Rs.93,12,443/-.
20. The claim of assessee before us is after paying Excise duty which was not considered as part of cost, the assessee suffered losses. It is further pleaded by the learned Authorized Representative for the assessee that even otherwise, the additional realization if any, is to be transferred to sugar factories, as per agreement entered into between the parties. The assessee thus, claims that the additional profit if any, is diverted by overriding title, in view of obligation of assessee as per the terms of the agreement entered into and hence, the same cannot be treated as income of the assessee.
21. The question which arises in the present set of facts is whether the amount reaches the hands of assessee as its income and hence, is taxable in the hands of assessee. Undoubtedly, every receipt is not income. The nature and character of receipt is to be seen to come to a finding as to whether the same is to be added as income in the hands of assessee. Where the receipt is impressed with character of income, whether it is distributed before or after the receipt is of no consequence. Similarly, where there is an obligation to pay and it has to be diverted by overriding title, it could not be treated as income. This principle has been laid down by the Hon'ble Supreme Court in CIT Vs. Sitaldas Tirathdas (supra), wherein it was held as under:-
"In our opinion, the true test is whether the amount sought to be deducted, in truth, never reached the assessee as his income. Obligations, no doubt, there are in every case, but it is the nature of the obligation which is the decisive fact. There is a difference between an amount which a person is obliged to apply out of his income and an amount which by the nature of the obligation cannot be said to be a part of the income of the assessee. Where by the obligation income is diverted before it reaches the assessee, it is deductible ; but where the income is required to be applied to discharge an obligation after such income reaches the assessee, the same consequence, in law, does not follow, It is the first kind of payment which can truly be excused and not the second. The second payment is merely an obligation to pay another a portion of one's own income which has been received and is since applied. The first is a case in 19 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar which the income never reaches the assessee, who even if he were to collect it, does so, not as part of his income but for and on behalf of the person to whom it is payable."
22. Similar proposition has been laid down by the Hon'ble High Court of Calcutta in CIT Vs. A. Tosh and Sons (P) Ltd. (supra), wherein it was held as under:-
"On a consideration of the facts as found, the provisions of the relevant agreements between the assessee and its foreign buyers, the respective submissions, of the parties and the decisions cited, it appears to us that, under the agreements it was made clear that the assessee would be entitled to receive the excise duty rebate and customs duty drawback only on account of the foreign buyers and not on his own account. Under the said agreements the assessee was also under an obligation to remit the said amounts received to the foreign buyers after obtaining the permission from the Reserve Bank of India. It follows that the said amount never reached the hands of the assessee as its own receipt or income. The assessee received the same on behalf of its foreign buyers and the foreign buyers were entitled to the same and to hold the assessee accountable for the same. Even if the permission of the Reserve Bank was not received for remittance of the said amount outside India, it was open to the foreign buyers to receive the said money in India and spend the same in India."
There is no reason why the principles laid down in the decisions cited on behalf of the assessee should not apply to the facts of the case. If such principles are applied, it would follow that the said amounts received on account of excise duty rebate and customs duty drawback were never the real income of the assessee. "
23. The Hon'ble High Court of Calcutta in CIT Vs. G. Basu & Co. (1990) 182 ITR 472 (Cal) had applied the two principles and had held as under:-
"24. The principles are thus well-settled. An obligation to apply the income in a particular way before it is received by the assessee or before it has accrued or arisen to the assessee results in diversion of the income. It is necessary to decide, in the context and setting of the facts of a case, as to whether the disbursement in question amounts to diversion of income or not. The test is to find out whether the amount sought to be deducted did or did not reach the assessee as his own income. Obligations there are in every case, but it is the nature of the obligation which is the decisive test. In the instant case, there is a legal obligation in terms of the deed of retirement to pay in a particular manner to the erstwhile partners in respect of realisation of fees after their retirement. This is an instance of the source being subject to an obligation. The mere collection of income where obligation is attached to the source of such income cannot be taxed as it can never be income, far less a real income."
24. Further, the Mumbai Bench of Tribunal in Amitabh Bachchan Vs. DCIT (supra) had considered the facts of the case, where the assessee had entered into an agreement with ABCL and pursuant to the said agreement, receipts 20 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar were transferred to ABCL in terms of said agreement, then the said receipts stood diverted at source by overriding title, holding as under:-
"7.3 Now coming to the view of the Department that the payment to ABCL under the arbitration award is only an application of income and not diversion of income by overriding title, we are unable to find any force in it. The income although received by the assessee had to be accounted to ABCL in terms of the agreement dt. 10th Jan., 1995. There is no escape for the assessee in this regard. Since we have already held the agreement of 1995 to be a genuine agreement on which the parties have acted upon, the nature of dispute arising out of this agreement cannot be held to be non-genuine and, therefore, was correctly a subject-matter of reference under the relevant provisions of the Arbitration Act as well as under the subsisting agreement between the parties. The sole arbitrator has settled the dispute to the satisfaction of both the parties and the award has also been accepted by both the parties leaving no scope for us to hold that such proceedings or the award itself was non-genuine. Therefore, in our view the only conclusion that can be reached in the facts and circumstances of the case is that to the extent there is an outgoing from out of Rs. 23 crores as a result of the arbitration award, the same is the result of diversion of income at source before its accrual in the hands of the assessee. In the light of these discussions the main issue is decided in favour of the assessee and it must be understood that the principles laid down in all the case laws specifically dealt with by the AO and the CIT(A) and also canvassed by both the parties before us should be taken to have been considered while coming to this decision although not specifically referred to herein. 7.4 We may now deal with the decision in the case of L. Hans Raj Gupta & Anr. vs. CIT (1969) 73 ITR 765(Del), relied upon. The Hon'ble High Court, after considering the decision of the Hon'ble Supreme Court in CIT vs. Sitaldas Tirathdas (1961) 41 ITR 367(SC), held the report as under :
"The principles deducible from the above decisions are that if a person has assigned his source of income in such a manner that it ceases to be his, he cannot be taxed on that income but if, on the other hand, he merely applies the income in such a manner that it passes through him and goes over to another person he may be taxable on the income notwithstanding the legal obligation to apply it for the transferee......But if there is an overriding title created to divert the income from the assessee it cannot be considered as the income of the assessee at all. Such diversion by overriding title may be created either by a will or by law or by any other document. The crux of the problem always being 'is it an application of income or a diversion at the source before becoming the income of the assessee."
In the light of the above decision as soon as the assessee has entered into another agreement in violation of the agreement dt. 10th Jan., 1995, the income earned thereafter was not of his but belonged to ABCL from the date of agreement and not from the date of arbitration award as tried to be made out by the learned CIT(A). Hence, the contention of the learned senior Departmental Representative that the award was a contractual liability and, therefore, if applicable, is applicable only from asst. yr. 2002-03 is not tenable.
8. Before parting with, we may deal with certain other issues that were raised by the learned Departmental Representative regarding the argument that income cannot accrue to the company as the activity underlining there is ultra vires its object clause as enshrined in the memorandum and articles of association. In our view, the taxability of an income does not depend upon the memorandum and articles of association as held by the jurisdictional High 21 ITA No.694/PUN/2012 Shri Deepak Jagdish Thakkar Court in CIT vs. Himalayan Tiles & Marble (P) Ltd. (1975) 100 ITR 177(Bom). In any case, cls. 53, 56 and 128 of memorandum of association are exhaustive enough to cover the activities carried on by the company.
9. Another significant feature of this case is the similar agreements entered into by the assessee with ICICI, Pepsi and Luxor, etc. as a brand ambassador of these products. The income from these had been made over by the assessee to ABCL and the Department has taxed such income in the hands of ABCL virtually accepting that the agreement of 1995 is binding, valid and genuine. Therefore, in the light of this information it cannot be said that when it comes to the assessment of income accruing to the assessee by virtue of the tripartite agreement, the agreement of 1995 that the assessee has entered into with ABCL has become invalid, non-genuine and, therefore not binding or a part of make believe arrangements."
25. Before parting, we may refer to the reliance placed upon by the learned Departmental Representative for the Revenue. The learned Departmental Representative for the Revenue on the other hand, placed reliance on the ratio laid down by the Hon'ble High Court of Karnataka in CIT Vs. Nagarbail Salg- owners Co-operative Society Ltd. (supra), wherein it was case of cooperative society of Maliks who were the owners of land on which salt was manufactured. The society had taken the said rights from its owners and had manufactured and sold salt in its own name and earned profit thereon. However, it transferred the sale proceeds to separate account for distribution amongst the members of society and offered remaining income to tax. It was held by the Hon'ble High Court that the assessee, a cooperative society was running a business enterprise and it had to offer its profit to tax before diverting any funds for distribution amongst the members of society. The factual aspects before the Hon'ble High Court of Karnataka are at variance and hence, the said ratio is not applicable.
26. Similar is the position in respect of decision of Delhi Bench of Tribunal in Mussoorie Dehradun Development Authority Vs. Addl.CIT (supra). 22 ITA No.694/PUN/2012
Shri Deepak Jagdish Thakkar
27. Now, coming to the present case, where admittedly, the assessee had picked up the sugar out of export quota of sugar from sugar factories on concessional rates and without payment of Excise duty and there was an obligation to export the said sugar outside India. However, because of certain circumstances i.e. inferior quality of sugar and other factors, whole quota of sugar was sold in the open market. The assessee had picked up the sugar at concessional rates and had sold the sugar in the open market at lesser than the prevailing market on various factors. The average rate at which the assessee sold the same was at Rs.1233.50 per quintal. However, in the paras hereinabove, we have come to a finding that the sale price of sugar is to be adopted at Rs.1290/- per quintal. The assessee claimed that extra, if any, arising on sale of sugar out of export quota of sugar is diverted by source, in view of the terms agreed upon by the assessee with the sugar factories. As per covenants of the said agreement, in case the buyer sells the sugar in domestic market, the seller can demand the difference towards additional realization and the buyer / exporter agrees for the same. Here, it may be pointed out that one of the sugar factories i.e. Agasta SSK Ltd. has already made a demand for additional profit and the assessee has refunded sum of Rs.41,12,429/- to the said party. In respect of other two parties, the issue is pending before the Arbitrator i.e. the settlement of dues to be paid to them. In view of the totality of the facts and circumstances, we hold that the receipt arising on extra sale value of sugar does not arise to the assessee since the said receipt is cast with an obligation to pay the same to sugar factories and hence, it has to be diverted by overriding title. In this regard, we apply the principles laid down by the Hon'ble Supreme Court in CIT Vs. Sitaldas Tirathdas (supra), which has already been followed in other decisions. Accordingly, we hold that the difference in profit is not to be included as income in the hands of assessee.
23ITA No.694/PUN/2012
Shri Deepak Jagdish Thakkar
28. The last issue raised by the Revenue is in respect of allowability of expenditure towards payment of Rs.41,12,429/- to Agasta SSK Ltd. The said amount on account of additional profit on sale of sugar is agreed to be refunded to Agasta SSK Ltd. and we have already held that the additional profit is diverted by overriding title and hence, the issue becomes academic in nature. The grounds of appeal raised by the Revenue are thus, dismissed.
29. In the result, the appeal of Revenue is dismissed.
Order pronounced on this 18th day of August, 2017.
Sd/- Sd/-
(ANIL CHATURVEDI) (SUSHMA CHOWLA)
ऱेखा सदस्य / ACCOUNTANT MEMBER न्याययक सदस्य / JUDICIAL MEMBER
ऩुणे / Pune; ददनाांक Dated : 18th August, 2017.
GCVSR
आदे श की प्रयतलऱपप अग्रेपषत/Copy of the Order is forwarded to :
1. अऩीऱाथी / The Appellant;
2. प्रत्यथी / The Respondent;
3. आयकर आयुक्त(अऩीऱ) / The CIT(A)-I, Nashik;
4. आयकर आयुक्त / The CIT-I, Nashik;
5. ववबागीय प्रतततनधध, आयकर अऩीऱीय अधधकरण, ऩण ु े "फी" / DR 'B', ITAT, Pune;
6. गार्ड पाईऱ / Guard file.
ु ार/ BY ORDER, आदे शािस सत्यावऩत प्रतत //True Copy// वररष्ठ तनजी सधिव / Sr. Private Secretary आयकर अऩीऱीय अधधकरण ,ऩुणे / ITAT, Pune