Income Tax Appellate Tribunal - Chandigarh
Winsome Yarns Ltd., Chandigarh vs Assessee on 9 July, 2015
IN THE INCOME TAX APPELLATE TRIBUNAL
CHANDIGARH BENCHES,CHANDIGARH
BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER AND
SHRI T.R. SOOD, ACCOUNTANT MEMBER
ITA No.67/Chd/2014
Assessment Year: 2008-09
Winsome Yarns Ltd. Vs. The Addl. CI T
SCO 191-192 Range I V
Sector 34 A Chandigarh
Chandigarh
PAN No. AAACW1911H
(Appellant) (Respondent)
Appellant By : Sh. Tej M ohan Singh
Respondent By : Sh. Amar Veer Singh
Date of hearing : 01/07/2015
Date of Pronouncement : 09/07/2015
ORDER
PER T.R.SOOD, A.M.
The appeal by the assessee is directed against the order dated 14.11.2013 passed by the CI T(A), Chandigarh.
2. In this appeal assessee has raised the following ground:
1. That the learned Commissioner of Income Tax (Appeals) has failed to appreciate the facts and circumstances of the case and has thereby erred in denying deduction u/s 10B of the Income Tax Act 1961 on interest income of Rs. 20,19,743/- and misc. income of Rs.
44,000/- . Interest and other income is part of business profits eligible for deduction u/s 10B.
3. After hearing both the parties we find that during the assessment proceedings it was noticed that assessee was having three Units, Unit-I & Unit-II were located at Derabassi and Unit-III(knitwear) was located at Mohali. It was further noticed that Unit-II was a certified 100% E.O.U. and therefore deduction under section 10B was claimed. Assessee was asked to file Profit & Loss Account separately for all the three units. From the details it was noticed that interest amounting to Rs. 20,19,743/- was credited to the trading account of E.O.U. 2 Further the sum of Rs. 44,000/- was credited on account of misc. income. Assessee was asked to justify the claim of deduction in respect of these two items but no reply was given. The AO further held that deduction under section 10B was not allowable on interest and misc. income, in this regard he discussed the issue in detail and relied on the following decisions :
1. M/s Liberty India Vs. CIT 317 ITR 218
2. M/s Sterling Foods Vs. CIT 237 ITR 579
3. Cambay Electric Supply Industrial Co. Ltd. Vs. CIT 113 ITR 84
4. M/s Pandian Chemicals Ltd. Vs. CIT 262 ITR 278
4. On appeal it was mainly submitted that manner of determining eligible profits u/s 10B has been given in sub-section(4) of section 10B and once an income forms the part of business of eligible undertaking, there was no further mandate to exclude the same from the eligible profits. It was further submitted that decision of M/s Liberty India Vs. CIT (supra) relied on by the AO and other decisions were rendered under section 80IA of the Act and therefore not applicable. The Ld. CIT(A) examined these submissions in detail and held that assessee was not entitled to deduction on these items i.e; interest and misc. income for deduction under section 10B.
5. Before us Ld. Counsel for the assessee submitted that income from interest and misc. income has been ultimately assessed as business income. Once this income assessed as business income then corresponding deduction has to be allowed. He also reiterated the submission made before the Ld. CIT(A).
6. On the other hand Ld. DR strongly supported the order of Ld. CIT(A).
7. After considering the rival submissions carefully we find that Ld. CIT(A) has decided this issue vide para 5 which is as under:
"5. I have considered the submission of the Ld. Counsel. For the sake of ready reference, provisions of sub-section (1) and sub-section (4) are reproduced below:
"10B. Special provisions in respect of newly established hundred per cent. export-oriented undertakings.
(1) Subject to the provisions of this section, a deduction of such profits and gains as are derived by a hundred per cent. export-oriented undertaking from the export of articles or things or computer, software for a period of ten consecutive assessment years beginning with the assessment year relevant to the previous 3 year in which the undertaking begins to manufacture or produce articles or things or computer, software, as the case may be, shall be allowed from the total income of the assessee:
............................................................................................................... ............................................................................................................... (4) For the purposes of sub-section (1), the profits derived from export of articles or things or computer software shall be the amount which bears to the profits of the business of the undertaking, the same proportion as the export turnover in respect of such articles or things or computer software bears to the total turnover of the business carried on by the undertaking."
5.1 Thus, deduction u/s 10 B is allowable only of such profits and gains as are derived by a 100% EOU from the export of articles or things or computer software. The contention of the Ld. Counsel that sub-section (4) of section 10B does not require an assessee to establish direct nexus with the business of 100% EOU is not correct, since sub-section (4) only deals with the computation part and the conditions for allowability of deduction u/s 10B have been enumerated in sub- section (1). The Ld. Ld. Counsel for the assessee has also argued that there is no mandate in section 10B to exclude any income from eligible profits if that income forms part of business of eligible undertaking, but he has not explained as to how the impugned interest and miscellaneous incomes are profits and gains from the export. According to the Ld. Ld. Counsel for the assessee, the judgement of Hon'ble Supreme Court in the case of M/s Liberty India (P) Ltd. is not applicable to the appellant's case, since that judgement relates to section 80IA, but this argument of the appellant is without any basis. In fact, by applying the ratio of this judgement, Hon'ble ITAT, Mumbai has held in the case of L&T Infotech Ltd. [19 ITR (Trib)361] as under:
"As regards the claim of deduction u/s. 10A in relation to other income, we find that section 10A(1) allows deduction only in respect of profits and gains derived by an undertaking from the export of articles or things or computer software. The profit derived from the export of articles or things or computer software has been defied u/s10A(4) to mean the profits of business of undertaking in the proportion of export turnover of such articles or things to the total turnover of the business of undertaking. The phrase profit of the business of the undertaking has not been defined u/s 10A unlike u/s 80HHC in which profit of business has been defined as profit or loss computed under the head "profit and gains of business or profession". While comprising the profit under the head "profit and loss from business or profession", any item of income which is of the nature of the business income such as any incidental business income or profit attributable to the business has to be considered as part of profit of business, but such is not the case u/s. 10A where profit of the business has not been defined. In our view, the phrase "profit of business" in the context of profit derived from the business of undertaking in respect of which deduction is allowable u/s. 10A, has to be considered as profit of the eligible business of the undertaking which is export of articles or things or computer software. This view gets support from the judgment of Hon'ble Supreme Court in the case of Liberty India Pvt. Ltd. (317 ITR 218). In that case, the Hon'ble Supreme Court was concerned with the deduction u/s. 80IB in which case also the deduction was allowable in respect of profit derived from the business of the undertaking. It was held that the profit derived did not cover the profit from any sources beyond the first degree and that only profit derived from the eligible business has to be considered and not any incidental profit or profit attributable to the business. It was accordingly held that the duty drawback or DEPB would not form the part of the profit of the eligible business of the undertaking.
Therefore, in our view, the profit directly arising from the export of articles or things or computer software will have to be considered as profit of business and not any other income which is incidental or attributable to such income while computing the profit derived u/s 10A(4). In the present case, the deduction has been claimed in respect of other income which includes dividend income, income from investment, profit from sale of assets, interest from ICD, bank deposits, interest on advance for business or to employees and other receipts. The dividend income, income from investments and profit on sale of assets is obviously out of purview of the income derived from export of articles or things or 4 computer software. Similarly, the source of interest income from the ICD's bank deposits, advance to employee etc. is not the export of article or things. Such receipt are from source beyond the degree. The immediate source is not the export of articles or things or computer software but the bank deposits etc. Therefore, the interest income will not be eligible for deduction u/s.10A. However, the provision written back which is an integral part of the process of computation of income from the export of article or things has to be considered for deduction u/s 10A. Detail of other receipts is not available. The A.O. will obtain the details and decide the allowability after necessary examination in the light of above observation and after hearing the assessee. We hold accordingly."
5.2 The onus to establish that the interest and misc. incomes, on which deduction u/s 10B was claimed are, in fact, profit from the export, is on the appellant. As the appellant has not discharged that onus, the Assessing Officer is right in disallowing deduction u/s 10B of the Act on these incomes. In view of this discussion, it is held that the appellant is not eligible for deduction u/s 10B in respect of interest income and miscellaneous income and ground of appeal taken by the appellant is dismissed."
8. In our opinion Ld. CIT(A) has correctly decided the issue, we are unable to agree with the submissions of Ld. Counsel for the assessee that when income is assessed as business income then corresponding deduction has to be allowed. This issue arose before Hon'ble Supreme Court in case of Sterling Foods vs. CIT (supra). In that case the following questions was framed before the Apex Court.
"Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in holding that the receipt from the sale of import entitlements could not be included in the income of the assessee for the purpose of computing the relief under section 80HH of the Income tax Act, 1961?"
9. The Hon'ble Court noted that similar issues arose before the Karnataka High Court for earlier year and the same was decided against the assessee reported as Sterling Foods Vs. CIT [1984] 150 ITR 292. However in the later year this decision was not followed. The court further noted how in the earlier year the issue was decided against the assessee by following the decision of Hon'ble Supreme Court in case of Cambay Electric Supply Industrial Co. Ltd. v. CIT (supra). The logic for the same is given in the following para:
" The question, therefore, was whether the income derived by the assessee by the sale of the import entitlements was profit nd gain derived from its industrial undertaking of processing sea food. The Division Bench of the High Court came to the conclusion that the income which the assessee had made by selling the import entitlements was not a profit and gain which it had derived from its industrial undertaking. For that purpose, it relied upon the decision of this court in Cambay Electric Supply Industrial Co. Ltd. v. Cit[1978] 113 ITR 84. It was there held that the expression "attributable to" was wider in import than the expression "derived from". The expression of wider import, namely, "attributable to", was used when the Legislature intended to cover receipts from sources other than the actual conduct of the business. The Division Bench of the High Court observed that to obtain the benefit of section 80 HH the assessee had to establish that the profits and gains were derived from its industrial undertaking and it was just not 5 sufficient that a commercial connection was established between the profits earned and the industrial undertaking. The industrial undertaking itself had to be the source of the profit. The business of the industrial undertaking had directly to yield that profit. The industrial undertaking had the direct source of that profit and not a means to earn any other profit. Reference was also made to the meaning of the word "source", and it was held that the import entitlements that the assessee had earned were awarded by the Central Government under the Scheme to encourage exports. The source referable to the profits and gains arising out of the sale proceeds of the import entitlement was, therefore, the scheme of the Central Government and not the industrial undertaking of the assessee.
In the later year the issue was decided in favour of the assessee because the Hon'ble High Court noted that there was amendment in the Act in Section 28 by Finance Act 1990 by insertion of Clause (iii a) Clause (iii b). Thus by operation of law itself the income from sale of import entitlements etc. was to be treated as business income. Thereafter the Hon'ble court gave the following reasoning for not following the earlier decision:
" We have already extracted what was decided by this court. It cannot be said that that decision is incorrect. What has happened is that that decision as a binding precedent is of little value in the light of amendments made to section 28 retrospectively. It is not binding on us, then at the time we are called upon to answer a question for the subsequent assessment year, we must look at the law as it was at the relevant time that is relevant for the assessment year 1979-80. Both the amendments have been effective from 1962-63 and therefore, in 1979-80, the income received from the Government of India by sale of import license and incentives for export was income within the meaning of section 28 assessable to tax as income from profits and gains of business or profession. It is in that light that we have to answer the question."
From the above it becomes clear that High Court decided the issue in favour of the assessee by holding that once income from sale of import entitlements was to be assessed as business income then assessee would be entitled to deduction under section 80 HH. This is the precise contention which has been made before us but this contention did not find favour with the Hon'ble Supreme Court and it was observed that if income was not derived from import entitlements then same would not be eligible for deduction under section 80HH. Concluding para of the judgment is reads as under :
" We do not think that the source of the import entitlements can be said to be the industrial undertaking of the assessee. The source of the import entitlements can, in the circumstances, only be said to be the Export Promotion Scheme of the Central Government whereunder the export entitlements become available. There must be, for the application of the words "derived from", a direct nexus between the profits and gains and only incidental. The industrial undertaking exports processed sea food. By reason of such export, the Export Promotion Scheme applies. Thereunder, the assessee is entitled to import entitlements, which it can sell. The sale consideration therefrom cannot, in our view, be held to constitute a profit and gain derived from the assessee's industrial undertaking."6
From above it became clear that what is important is not the head of income under which it is assessed for determining whether a particular deduction is allowable or not. The important qualification is whether such income has been derived from such import entitlement or not. Relevant part of Section 10B reads as under:
"10B. (1) Subject to the provisions of this section, a deduction of such profits and gains as are derived by a hundred per cent export-oriented undertaking from the export of articles or things or computer software for a period of ten consecutive assessment years beginning with the assessment year relevant to the previous year in which the undertaking begins to manufacture or produce articles or things or computer software, as the case may be, shall be allowed from the total income of the assessee.
Provided ....................
(2)..............................
(3)..............................
(4) For the purposes of sub-section(1), the profits derived from export of articles or things or computer software shall be the amount which bears to the profits of the business of the undertaking, the same proportion as the export turnover I respect of such articles or things or computer software bears to the total turnover of the business carried on by the undertaking.
(5)...................
(6)....................
(7)...................
(8)...................
(9)...................
It is to be noted that Sub section 4 provides the formula for determination of the deduction. This provision clearly refer to the profits which have been derived from export of article or things therefore, in this section also the requirement of profit being derived from the eligible activity i.e., export is important is present. In our opinion the same principle would apply which has been laid down by the Hon'ble Apex Court in the following cases.
1. M/s Sterling Foods Vs. CIT 237 ITR 579
2. Cambay Electric Supply Industrial Co. Ltd. Vs. CIT 113 ITR 84 This principle was again reiterated in a detailed fashion in the case of M/s Liberty India vs. CIT (supra) 317 ITR 218
10. We further find that the question whether the concept of "derived from"
would be applicable in case of Section 10B also came for consideration of Third Member (which has equal force as of the special bench) decision in case of ITO Vs. Banyan Chemicals P.Ltd.310 ITR 384. At page 391 it was observed as under:
" On a plain reading of these two sub-sections of section 10B, it is evident that a deduction is to be allowed on such profits and gains as are derived by an undertaking from the export of articles or things and as computed under sub- section(4) thereof. The words "profit and gains as are derived by" are narrower than the profits attributable or arising from the business of an assessee or an undertaking. The term "derived" has been subject matter of judicial interpretation in various decisions, viz, CIT v. Sterling Foods [1999] 237 ITR 579(SC) and Pandian 7 Chemicals Ltd. v. CIT[2003] 262 ITR 278 (SC). In Sterling Foods [1999] 237 ITR 579 (SC), it is held that the word "derive" means, "get to trace from a source; arise from, originate in, show the origin or formation of". In this case, the court dealt with the nature of import entitlements and it is held that the source of the import entitlements could only be said to be the Export Promotion Scheme of the Central Government, whereunder the export entitlements become available. It held that there must be, for the application of the words "derived from", a direct nexus between the profits and gains and the industrial undertaking and in the instant case, the nexus was not direct but only incidental By reason of such export, the Export Promotion Scheme applied, whereunder, the assessee was entitled to import entitlements, which it could sell. The sale consideration therefrom could not be held to constitute a profit and gain derived from the assessee's industrial undertaking."
Therefore it is clear that for allowing the deduction it has to determined whether profit is derived from eligible undertakings or not. Since interest and misc. income in the absence of any detail cannot be said to have been derived from import entitlements therefore, same is not entitled for deduction. No detail of the interest was filed before. We would also like to refer to the observations of Hon'ble Supreme Court in case of M/s Pandian Chemicals Ltd. Vs. CIT (supra) in that case the assessee has received the interest on the security deposit with the Electricity Department which is absolutely necessary for putting up industry but still the Honb'ble Supreme Court made the following observations:
" The words " derived from" in section 80HH of the Income-tax Act, 1961, must be understood as something which has a direct or immediate nexus with the assessee's industrial undertaking. Although electricity may be required for the purposes of the industrial undertaking, the deposit required for its supply is a step removed from the business of the industrial undertaking.
Held accordingly, that interest derived by the industrial and undertaking of the assessee on deposits made with the Electricity Board for the supply of electricity for running the industrial undertaking could not be said to flow directly from the industrial undertaking itself and was not profits or gains derived by the undertaking for the purpose of the special deduction under section 80HH.
Therefore clearly interest cannot be said to have been derived from import entitlements. In view of the above detailed discussions we uphold the order of Ld. CIT(A).
11. In the result appeal of the assessee is dismissed.
Order pronounced in the Open Court on 09/07/2015
Sd/- Sd/-
(BHAVNESH SAINI) (T.R. SOOD)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated : 09/07/2015
AG
Copy to: The Appellant, The Respondent, The CIT, The CIT(A), The DR