Income Tax Appellate Tribunal - Delhi
Ge Healthcare Pvt.Ltd.(Now Known As ... vs Dcit, New Delhi on 28 January, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH 'C', NEW DELHI
Before Sh. A. D. Jain, Vice-President
Dr. B. R. R. Kumar, Accountant Member
ITA No. 452/Del/2017 : Asstt. Year : 2010-11
Wipro GE Healthcare Pvt. Ltd., Vs DCIT,
4, Kadugodi Industrial Area, Circle-12(1),
Bangalore, Karnataka-560067 [Now Circle-10(1)]
New Delhi
(APPELLANT) (RESPONDENT)
PAN No. AAECA4311P
Assessee by : Sh. Manoneet Dalal, CA
Revenue by : Sh. Umesh Takyar, Sr. DR
Date of Hearing: 28.10.2021 Date of Pronouncement: 28.01.2022
ORDER
Per Dr. B. R. R. Kumar, Accountant Member:
The present appeal has been filed by the assessee against the order of ld. CIT(A)-33, New Delhi dated 23.10.2016.
2. Following ground s have been raised by the assessee:
"1. That on the facts and circumstances of the case and in olaw, the ld. CIT(A) erred in upholding part addition of Rs.19,99,626/- out of Rs.65,29,629/ - on account of expenses incurred towards CME program organized by various medical associations, hospitals sponsorship of medical books for library purpose, etc. to create awareness about health diseases and treating the same as inadmissible under section 37(1) of the Act.
2. that on the facts and circumstances of the case and in law, the ld. C IT(A) erred in upholding the addition of Rs.1,18,440/- on account of interest on delay in payment of service tax under section 37(1) of the Act."2 ITA No.452/Del/2017
GE Healthcare Pvt. Ltd.
3. The assessee filed return of income on 08.10.2010 declaring an income of Rs.4,92,63,279/-. The assessee company is engaged in Trad ing of diagnostic products and imaging agents including contrast media products and nuclear medicine cold kits.
Disallowance of CME & Free go ods expenses:
4. During the assessment proceedings, the details of participation fee towards Continuous Medical Education program (CME) were given by the assessee. On examination of these details, the Assessing Officer noticed that the most of the expenses pertain to gifts, hospitality , cash or monetary grants by the assessee company to the medical Practitioners or other professionals.
5. The assessee company has debited participation fee towards CME during the financial year 2009-10 amounting to Rs.65,29,629/-. From the details of the ledger of these expenses filed by the assessee company on 20.12.2013, the AO noticed that the assessee has p aid sponsorship fee to various persons, organization/ institutions etc. under the head of participation fee towards C ME. Details of such expenses as per ledger & samp le vouchers given by the assessee company noted by the AO and tabulated.
6. The AO noted that the Medical Council of India's (MCI) has amended Indian med ical council (Professional conduct; etiq uette and Ethics) Regulations, 2002 (The Regulations) issued on 10.12.2009 wherein the MCI has imposed prohibition on med ical practitioners from inter alia, accepting gifts, travel facilities, hosp itality , cash or monetary grants from pharmaceutical and allied health care sector ind ustry.
3 ITA No.452/Del/2017GE Healthcare Pvt. Ltd.
7. The Assessing Officer has also held that following CBDT circular No. 05/2012 dated 17.09.2012 wherein it has been advised that the expenditure incurred by way of provision of such freebies (as prohibited by the MCI) by the pharmaceutical and allied health care industry are in violation of the provisions of the Regulations and such are inadmissible under section 37(1) of the Act being an expenditure prohibited b y the law.
8. Relying on the circular of the CBDT and the MCI guidelines, the AO has disallowed an amount of Rs.84,30,855/-.
9. Aggrieved the assessee filed appeal before the ld. C IT(A) who has examined the nature of expenditure relating to CME and held that while some expenditure is in the nature of the sponsorship of events, there are certain others which relate to provisions of books for Government as well as private hospitals and there are still others which are in the nature of sponsorship of doctors by way of providing them travel/ lodging etc. After due consideration and discussions, the addition related to the expenses pertaining to sponsorship of events and provision of books for the Government hosp itals are allowed and those for provision of books to private hospitals and sponsorship of individual doctors were confirmed .
10. Thus, the ld . C IT(A) confirmed the addition to the tune of Rs.19,66,600/- out of the total d isallowance of Rs.84,30,800/- made by the AO.
11. Heard the arguments of both the parties and perused the material availab le on record.
12. We have considered the reasoning of the AO as well as that of the ld. CIT(A), submissions of the assessee, the 4 ITA No.452/Del/2017 GE Healthcare Pvt. Ltd.
Regulations of MCI and also the Circular of the CBDT. We have noted that the MCI Regulations and the CBDT Circular were not applicable for the relevant year. Hence, the assessee gets remission for the instant Assessment Year. Appeal of the assessee on this ground is allowed.
13. Ground no. 4 relates to disallowance of Rs.1,18,440/- on account of interest on delayed payment of serv ice tax.
14. In the assessment order the A.O. has recorded as under:
"The assessee company has claimed, Rs.1,24,440/- on account of interest on delay.
D es c ript i on A m o unt Date of R em a rks
( IN R ) D ep os it
Be ing int er es t o n 8 8, 371 .0 0 1 3. 05 .20 09 R ef er A nn ex ur e S A f or
s erv ic e ta x d ep os it ed c ha lla n pa y m e nt
f or F Y 2 0 08 -0 9
Be ing int er es t o n 1 ,2 01 .00 1 2. 05 .20 09 R ef er A nn ex ur e S B f or
s erv ic e ta x d ep os it ed c ha lla n pa y m e nt
f or F Y 2 0 08 -0 9
Be ing p e na l ty p a id for 2 ,0 00 .00 1 1. 06 .20 09 T he am ou nt of Rs . 6 ,00 0 t he la t e f ill ing of s erv ic e is o ff e red t o t a x in t he t ax re t u rn for I I nd ha lf tax of F Y 20 0 8 -0 9 Be ing p e na l ty p a id fo r 4,000.00 11.06.2009 computation t he la t e f ill ing of s erv ic e t ax re t ur n f o r lln d ha lf of F Y2 0 08 - 09 Be ing S T lia b ilit y w it h 28,868.00 31.03,2010 int e rest b ook e d as pe r t he ST a ud it c ond uct ed by D ept , f or FY 2 0 0 5 -10 The assessee company was required to show cause as to why the expenses of Rs.1,24,440/- be not disallowed. In compliance thereto the assessee filed written reply as under:
I w is h t o s ub m it t hat t he a fo res a id e xp ens e w as inc urre d t ow a rds int eres t on d e lay in d ep os it of s er v ic e ta x d ues / ret ur n. T he ex p e ns e b ei ng c om p e ns a t o ry in nat ur e is elig ib le fo r d e duc t io n und er s ec t io n 37 (1 ) of t he Inc om e t ax a c t . "5 ITA No.452/Del/2017
GE Healthcare Pvt. Ltd.
I have considered all the facts of the case, plea of the assessee, and also expenses incurred assessee, and also expenses incurred as noted above and of the v iew that the assessee company has not complied with the provisions of law and also submitted wrong statement of sales tax returns. As evident from the details of expenses, therefore the company has to pay extra amount of interest and tax on the basis of audit objections from A.Y. 2005-06. The payment made for not complying the provisions of law cannot be treated as compensatory payments because the amount in question has been charged to penalize the assessee so that in the future the assessee can comply the provisions of law well in time and also filed its statement true and correct. The expenses incurred on account of not complying the provisions of law well in time is clearly penal in nature. Therefore, the amount of Rs.1,18,440/- (Rs.6000/-) already added by the assessee is hereby disallowed and added back to the total income of the assessee."
15. The ld. CIT(A) confirmed the disallowance hold ing that the Service Tax is not a levy on the taxpayer. It was held that the assessee collected service tax from the recipient of the service. The situation is akin to interest on late payment of TDS. The TDS is collected by the deductor from the recipient of an amount. Once deducted this amount which actually belongs to the Govt., is now with the deductor. In fact, the deductor is an agent of Govt., for collection of money due to the Govt. & a custodian of the same till it is d eposited. Delayed payment of TDS to the Government in effect tantamounts to the deductor utilizing the amount which actually belongs to the crown and has already been collected/deducted from someone else. Similarly, the service tax is collected by the service provider 6 ITA No.452/Del/2017 GE Healthcare Pvt. Ltd.
from the recip ient of the service at the time of receiving the payment for the service.
16. The service tax also belongs to the crown and has already been collected from someone else. Like TDS, Service tax is also not a tax liability of the deductor who only collects & remits it to the Govt. This uncanny similarity between the TDS and the Service Tax implies that the treatment of the interest paid on delayed payment of either should be similarly treated.
17. The ld. C IT(A) thus held that similar to the interest paid on delayed payment of TDS, the interest paid on delayed payment of Service Tax also cannot be treated for the purpose of business.
18. We find that the observation of the ld. CIT(A) is on a misplaced interpretation of the provisions of the Act. It is well settled principle that interest on late payment of Service Tax is not penal in nature. Since, it is compensatory in nature, it is eligible for deduction u/s 37(1) of the Act as it can be termed to be expended wholly and exclusively for the business purpose and the payment of interest on late remittance of Serv ice Tax is neither an offence nor prohib ited by law. In the result, the appeal of the assessee on this ground is allowed .
19. In the result, the appeal of the assessee is allowed. Order Pronounced in the Open Court on 28/01/2022.
Sd/- Sd/- (A. D. Jain) (Dr. B. R. R. Kumar) Vice President Accountant Member Dated: 28/01/2022 *Subodh Kumar, Sr. PS*