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 0, Cited by 4]

Income Tax Appellate Tribunal - Mumbai

Shriram Chits (Maharashtra)Ltd., ... vs Dcit,Cir-3(3), Mumbai on 2 March, 2018

IN THE INCOME TAX APPELLATE TRIBUNAL "G" BENCH, MUMBAI

      BEFORE SHRI RAJENDRA, AM AND SHRI AMARJIT SINGH, JM

                  आयकर अपील सं / I.T.A. No.2333/Mum/2016
                  (निर्धारण वर्ा / Assessment Year: 2011-12)
       M/s. Shriram Chits           बिधम/      DCIT Circle-3(3), Aayakar
       (Maharashtra) Ltd. A418-      Vs.       Bhavan Churchgate,
       419, Bezzola Comples, Opp.              Mumbai
       Suman Nagar, Sion-
       Trombay Road, Chembur
       (E), Mumbai-400071

       स्थायी लेखा सं ./जीआइआर सं ./PAN/GIR No. : AAECS7592Q

          (अपीलाथी /Appellant)      ..             (प्रत्यथी / Respondent)

       Revenue by:                       Shri V. Vidhyadhar
       Assessee by:                      Shri Prakash Jotwani

                सुनवाई की तारीख / Date of Hearing:          12.12.2017
               घोषणा की तारीख /Date of Pronouncement:       02.03.2018

                              आदे श / O R D E R

PER AMARJIT SINGH, JM:

The assessee has filed the present appeal against the order dated 12.2.2016 passed by the Commissioner of Income Tax (Appeals) - 8, Mumbai [hereinafter referred to as the "CIT(A)"] relevant to the A.Y.2012-

13.

2. The assessee has raised the following grounds: -

"1) (a) That the learned Commissioner of Income Tax (Appeals) has erred in confirming the disallowance made by the Assessing Officer in respect of Traveling & Conveyance Expenses of Rs ITA No. 2333/M/2016 A.Y. 2011-12.

49,47,975/- out of the total genuinely incurred expenses of Rs,98,95,949/- for Traveling & Conveyance Expenses.

(b) That full details about traveling & conveyance expenses have been duly furnished and action of the AO in disallowing 50% of the said expense by wrongly holding the same as having been inflated is totally unjustified and action of the learned C1T (A) in confirming the same is equally unjustified,

(c) That the learned Commissioner of Income Tax (Appeals) has erred in confirming the action of the learned AO of not appreciating that, traveling & conveyance is paid lo employees and is a part of gross salary and that these expenses are incurred wholly and exclusively for the purpose of business.

2) That without prejudice to the above ground, the disallowance of 50% of the expenses (Rs.49,47,975) is otherwise highly excessive and unreasonable and is liable to be deleted.

3) The learned appellant craves leave to amend, to alter, to modify and/or delete any ground of appeal before the same is disposed off finally."

3. The brief facts of the case are that the assessee filed its return of income on 29.09.2011 declaring total income to the tune of Rs.93,97,383/-. The assessee also declared book profit of Rs.37,57,930/- u/s 115JB of the Act. The return of income was processed u/s 143(1) of the Act. Thereafter, the case was selected for scrutiny. Therefore, notice u/s 143(2) of the Act dated 25.09.2012 was issued and served upon the assessee on 27.09.2012. Thereafter, notice u/s 142(1) of the Act dated 07.05.2013 was issued and served upon the assesse and another notice u/s 142(1) of the Act on 02.01.2014 was also issued and served upon the assessee. The assessee company was engaged in the business of Chit Fund. The claim of the assessee in connection with the Travelling & Conveyance Expenses was disallowed to the extent of 50% and the total income of the assessee was assessed to the tune of Rs.14,52,45,580/-. The assessee filed an appeal before the CIT(A) who confirmed the disallowance to the extent of 50% of 2 ITA No. 2333/M/2016 A.Y. 2011-12.

the Travelling & conveyance Expenses, therefore, the assessee has filed the present appeal before us.

ISSUE NOs.1 & 2:-

4. We have heard the argument advanced by the Ld. Representative of the parties and perused the record. On appraisal of the assessment order dated 28.03.2014, we noticed that under the head of Staff Meeting Expenses the claim of the assessee under the head of Travelling & Conveyance Expenses was to the tune of Rs.1,06,33,334/-. The assessee debited the conveyance allowances to the tune of Rs.98,95,949/- which was part of gross salary. The actual travelling & conveyance expenses was shown to the tune of Rs.7,37,385/-. The contention of the Ld. Representative of the assessee is that the salaried amount (conveyance amount) is not liable to be included while assessing the travelling expenses to the tune of Rs.98,95,949/-. The Assessing Officer rejected the claim of the assessee being not supported by evidence. The assessee filed the details before the AO by virtue of letter dated 27.01.2014 which lies at page no-1 to 10 of the paper book. The Assessing Officer nowhere discussed and took into consideration of the said piece of evidence while deciding these issues.

The CIT(A) while confirming the said addition nowhere discussed the said documents. Anyhow the evidence adduced by the assessee was not discussed by the AO as well as CIT(A). The question of Travelling Expenses of the employees is specifically required to be dealt with. The facts needs verification at the end of the AO to ascertain the claim of Travelling & Conveyance Expenses. Therefore, in the said circumstances, we set aside the finding of the CIT(A) on this issue and restored this issue 3 ITA No. 2333/M/2016 A.Y. 2011-12.

before the AO to decide the matter afresh in view of the details of Travelling & Conveyance Expenses which lies at page no- 1 to 10 of the paper book and by giving an opportunity of being heard to the assessee in accordance with law. Accordingly, these issues are being decided in favour of the assessee against the revenue.

5. In the result, the appeal filed by the assessee is hereby ordered to be allowed.

Order pronounced in the open court on 02.03.2018.

                           Sd/-                                  Sd/-
                    (RAJENDRA)                              (AMARJIT SINGH)
        ले खध सदस्य / ACCOUNTANT MEMBER                न्यधनिक सदस्य/JUDICIAL MEMBER
मुंबई Mumbai; दिनां क Dated : 02.03.2018
vijay

आदे श की प्रनिनलनि अग्रेनर्ि/Copy of the Order forwarded to :

1. अपीलाथी / The Appellant
2. प्रत्यथी / The Respondent.
3. आयकर आयु क्त(अपील) / The CIT(A)-
4. आयकर आयु क्त / CIT
5. दवभागीय प्रदतदनदि, आयकर अपीलीय अदिकरण, मुंबई / DR, ITAT, Mumbai
6. गार्ड फाईल / Guard file.

आदे शधिुसधर/ BY ORDER, सत्यादपत प्रदत //True Copy// उि/सहधिक िंजीकधर /(Dy./Asstt. Registrar) आिकर अिीलीि अनर्करण, मुंबई / ITAT, Mumbai 4