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 7, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Krishak Bharti Coop. Ltd., New Delhi vs Department Of Income Tax on 3 September, 2010

                    THE INCOME TAX APPELLATE TRIBUNAL
                       (DELHI BENCH 'D' NEW DELHI)

                BEFORE SHRI R.P. TOLANI, JUDICIAL MEMBER
                                   AND
                SHRI B.K. HALDAR, ACCOUNTANT MEMBER

                             I.T.A. No.5292/Del/2010
                             Assessment year : 2007-08

            Krishak Bharti Cooperative                  ACIT,
            Ltd., Red Rose House,                            Circle-23 (1),
            49-50, Nehru Place, New Delhi. V.           New Delhi.

                                         AND

                             I.T.A. 5446/Del/2010
                             Assessment year: 2007-08


            ACIT,                                Krishak Bharti Cooperative
            Circle-23 (1),               Ltd., Red Rose House,
            New Delhi.             V.            49-50, Nehru Place,
                                                 New Delhi.

         (Appellant)                            (Respondent)

                        PAN /GIR/No.AAAAK
                            /GIR/No.AAAAK-
                                    AAAAK-0203-
                                          0203-G

                   Appellant by : Shri H.L. Dihiana, CIT-DR
                   Respondent by : Shri K.V.S.R. Krishna, C.A.

                                         ORDER


PER B.K. HALDAR, AM:
Page 2 of 9 ITA No.5292&5446/Del/08 & 10

These are cross appeals filed by the assessee and revenue respectively against the order of Ld CIT(A) -XXIII, New Delhi dated 3.9.2010 for assessment year 2007-08. These appeals were heard together and are being disposed off by this common order.

I.T.A. No.5292/Del/10 (Assessee's appeal):

2. In this appeal the assessee has taken following grounds of appeals:-
1. The CIT(A) has erred on facts and in law in confirming the disallowance of `.6,17,364/- being amount written off in the previous year relevant to this assessment year towards amortization of lease amount paid towards land obtained from NOIDA Authorities. The expenditure is allowable revenue expenditure.
2. The appellant contends that the amount paid did not confer any ownership rights on the assessee but it allowed the use of the land for the purpose of constructing its office and therefore should be allowed as revenue expenditure, as it is in the nature of lease rent.
3. The appellant contends that in all the earlier assessment years from (1989- 90 to assessment year 2003-04) the write off has been duly allowed as revenue expenditure and since same facts exists for the year under consideration the claim of the assessee of `.6,17,364/- as revenue expenditure should be allowed onm consistency principle.
4. The CIT(A) has erred in not adjudicating the ground of the assessee for refund u/s 244A(1)(b) of the Income Tax Act, 1961 from Ist April, 2007 up to the date of granting of the refund. The same should be directed to be allowed.
Page 3 of 9 ITA No.5292&5446/Del/08 & 10
5. The CIT(A) has erred in not adjudicating the ground of the assessee in respect of allowability of claim of credit of TDS amounting to `.16,47,398/-.
6. The above grounds are independent and without prejudice to one another."
3. Ground No.1 to 3 relate to confirmation of disallowance of `.6,17,364/-

being amount written off in the previous year relevant to the assessment year towards amortization of lease amount paid towards land obtained from Noida Authorities. The impugned amount was disallowed by the Assessing Officer on the same ground on which the same was disallowed in assessment year 2005-06 & 2006-07.The case of the assessee before the Ld CIT(A) was that such expenditure was allowed as revenue expenditure from assessment years 1989-90 to 2003-04. It was contended that the assessee's case is supported by following case laws:-

1. Madras Industrial Investment Corporation Ltd. v. CIT (225 ITR 802 (SC).
2. CIT v. Gemini Arts (P) Ltd. 254 ITR 201.
4. However, as in assessment year 2005-06 & 2006-07, the issue has been decided in favour of the Department by the Hon'ble ITAT Delhi Bench, Ld CIT(A) confirmed the impugned addition.
5. Before us the above position stated by the Ld CIT(A) has not been disputed by either of the parties. We also find that this issue has been discussed at length by the Delhi Bench 'I' Delhi of ITAT in I.T.A. No.1696/Del/2009 for assessment year 2004-05 wherein the impugned issue has been decided in favour of the revenue after lengthy discussion in paras 2 to 4.2. of the order. In view of the above, we reject the ground No.1 to 3 of the assessee's appeal.
Page 4 of 9 ITA No.5292&5446/Del/08 & 10
6. As regards ground No.4 & 5 taken by the assessee, the contention of the appellant is that the impugned grounds have not been disposed off by the Ld CIT(A).
7. We find that these two grounds taken by the assessee before the Ld CIT(A) as ground No.25 & 26 have not been adjudicated by the Ld CIT(A). In view of the above, we remit the issues to the file of the Ld CIT(A) with a direction that the grounds be decided as per law after giving the appellant adequate opportunity of being heard.
8. In the result, the appeal of the assessee is allowed in part.

I.T.A. No.5446/Del/2008: (Revenue's appeal):

9. In this case, the revenue has taken the following four grounds of appeals:-
1. On the facts and in the circumstances of the case, the Ld CIT(A) has erred in law and on the facts in deleting the addition of `.3,57,19,415/- made by the Assessing Officer on account of invoking Rule 8D r.w.s. 14A of the It Act.
2. On the facts and on the circumstances of the case, the Ld CIT(A) has erred in law and on the facts in deleting the addition of `.2,13,56,497/- being the insurance premium paid by the assessee under "Sankat Haran Bima yojna".
3. On the facts and on the circumstances of the case the Ld CIT(A) has erred in law and on the facts in deleting the addition of `.2,09,67,383/- made by the Assessing Officer on account of inventory..
4. The appellant craves lease to add, alter or amend any of the grounds of appeal before or during the course of hearing of the appeal."
Page 5 of 9 ITA No.5292&5446/Del/08 & 10
10. It is the common contention of both the parties that ground No.1 taken by the revenue is squarely covered by the Hon'ble Tribunal's order in assessee's own case for assessment year 2006-07 except for dividend income of `.2,43,75,000/-

received from M/s Gujarat State Energy Generation Ltd. It has also been submitted by Ld AR for the assessee that the assessee has not borrowed any funds for investing in Gujarat State Energy Generation Ltd. It was, therefore, contended that only with reference to the dividend income received from M/s Gujarat State Energy Generation Ltd., disallowance u/s 14A of the Act could be made. As the expenditure incurred with reference to exempt income u/s 10(34) and the income deductible u/s 80P(2)(d) is only about `.3,30,000/-, it was contended that the most the amount of `.50,000/- should be disallowed on this account. Ld DR has not contradicted the above submission of the Ld AR for the assessee. We have also perused the balance sheet and P&L A/c of the assessee which support the contention raised by the Ld AR for the assessee. We also find that as per the Hon'ble Bombay High Court's decision in the case of Vodafone, Rule 8D is not applicable prior to assessment year 2008-09. In this view of the matter, we direct that an amount of `.50,000/- be disallowed being the expenditure incurred by the assessee for earning dividend income from M/s Gujarat State Energy Generation Lt. As regards the income which is deductible as per the provisions of section 80P(2)(d), we hold that the same would not fall within the ambit of "exempt income" as stated in section 14A of the Act. This ground of appeal taken by the revenue is allowed in part.

11. As regards allowability of insurance premium paid by the assessee under Sankat Haran Bima Yojna" which has been disputed by the revenue in ground No.2, it is the common contention of the parties that the issue is squarely covered in favour of the assessee as per Delhi Bench 'D' New Delhi order in I.T.A. Page 6 of 9 ITA No.5292&5446/Del/08 & 10 No.4827/Del/2009 in assessee's own case for assessment year 2006-07. In view of the above, we dismiss this ground taken by the revenue.

12. Ground NO.3 taken by the revenue is with reference to additional claim of inventory loss of `.2,09,67,383.82. The Assessing Officer noted that in the auditor's report in Form NO.3 CD there was no mention about the loss of inventory and pending insurance claim. The same was also not reflected in the balance sheet or other documents filed before the Assessing Officer. When the assessee was asked by the Assessing Officer to justify the above claim, it was submitted by the assessee that the loss of inventory relate to inventory of spares. The assessee also furnished detailed list of inventory loss due to flood. However, as the loss of inventory was neither reflected in the balance sheet nor the auditors had mentioned anything about the same in the audit report, the Assessing Officer disallowed the claim of the assessee.

13. On appeal, before the Ld CIT(A), it was submitted by the assessee that the loss of spares was duly mentioned in Note No.7(h) of Schedule-XII of notes forming part of statement of accounts for the year ended 31.3.2007 wherein it was clearly recorded that the plant atf Hazira was hit by flood from August 8, 2006 to August 11, 2006. Insurance claim was made for the loss of profit and material damaged and on account payment of `1,000 lakhs was also received during the relevant previous year by the assessee from the insurance company. The same was credited to misc. income. Ld CIT(A) found the above submission of the assessee to be true and also noted that the final quantification of the loss was made by the surveyors in financial year 2008-09. The assessee did not claim the same during assessment year 2009-10 as the loss occurred during the previous year relevant to assessment year 2007-08. In the above facts, the Ld CIT(A) deleted the impugned addition.

Page 7 of 9 ITA No.5292&5446/Del/08 & 10

14. Before us, Ld DR has relied on the order of the Assessing Officer. Nothing has been argued to show that the decision of Ld CIT(A) on this issue was factually or legally incorrect. Ld AR for the assessee, on the other hand, relied on the order of the Ld CIT(A).

15. We have heard the parties and perused the record. It is not disputed that the loss occurred during the previous year relevant to assessment year 2007-08. It has also not been disputed that the insurance claim received on such loss was also disclosed as income by the assessee during the relevant assessment year. The revenue has neither contended that the loss claimed is of capital nature or that further amount was received by the assessee on final settlement of the loss from the insurance company which was not reflected by the assessee as income during the assessment year 2007-08. In this view of the matter we find no infirmity in the order of Ld CIT(A) and confirm the same. Thus, this ground taken by the revenue is rejected.

16. In the result, the appeal of the revenue is allowed in part.

17. Order pronounced in the open court on the day of 13th May, 2011.

      Sd/-                                                 Sd/-
  (R.P. TOLANI)                                     (B.K. HALDAR)
JUDICIAL MEMBER                              ACCOUNTANT MEMBER

Dt. 13.5.2011.
HMS

Copy forwarded to:-
   1. The appellant
   2. The respondent
   3. The CIT
   4. The CIT (A)-, New Delhi.

5. The DR, ITAT, Loknayak Bhawan, Khan Market, New Delhi. True copy.

Page 8 of 9 ITA No.5292&5446/Del/08 & 10

By Order (ITAT, New Delhi).

Date of hearing                          11.5.2011


Date of Dictation                         12.5.2011


Date of order signed by the Hon'ble"
Member.


Date of order Sent to the concerned
Bench
                   Page 9 of 9
ITA No.5292&5446/Del/08 & 10