Income Tax Appellate Tribunal - Ahmedabad
Arvind Mills Ltd ( Successor To ... vs Department Of Income Tax on 14 December, 2009
IN THE INCOME TAX APPELLATE TRIBUNAL
AHMEDABAD BENCH " B "
Before Shri H.L.KARWA, JUDICIAL MEMBER and
Shri D.C. AGRAWAL, ACCOUNTANT MEMBER
Date of hearing : 05/11/09 Drafted on: 14/12/2009
1. ITA No.3818/AHD/2002
2. ITA No.3550/AHD/2002
Assessment Year : 1994-95
1. The Asstt.CIT-I Vs. 1. The Arvind Mills Lt.d
Ahmedabad (Successor to erstwhile
Rohit Mills Ltd.)
Naroda Road
Ahmedabad
2. The Arvind Mills 2. The Asstt.CIT-I
Ltd.(In the name of Ahmedabad
erstwhile Rohit Mill
Ltd._
Ahmedabad
PAN/GIR No. : 31-010-CY-0141
(APPELLANTS) .. (RESPONDENTS)
Assessee by: Shri J.P. Shah
Revenue by: D.S. Benu Pani, CIT-DR
ORDER
PER D.C.AGRAWAL , ACCOUNTANT MEMBER :-
These are the cross appeals; one by the Revenue and the other by the Assessee against the common order of the Ld.CIT(Appeals)-XIV, Ahmedabad, dated 27/09/2002 passed for Assessment Year 1994-95. The following grounds have been raised by the respective parties in its appeals:-
ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95 -2-
(a) ITA No.3818/Ahd/2002 by Revenue The ld. CIT(A) has erred in law and on facts in deleting the disallowance made by the A.O. u/s.43B amounting to Rs.27,61,932/-.
The appellant prays that the order of CIT(A) on the above grounds be set aside and that of the A.O. be restored. The appellant craves leave to amend or alter any ground or add a new around which may be necessary.
(b) ITA No.3550/Ahd/2002 by Assessee The Appellant being aggrieved with the order passed by he learned Commissioner of Income Tax (Appeals)-XIV, Ahmedabad, in respect of appeal against the order passed u/s.143(3) of the Income Tax Act presents this appeal against the same on the following amongst other grounds:
1. (a) The learned Commissioner of Income Tax (Appeals) [CIT(A)] erred in confirming the disallowance of Rs.1,25,23,880/- being retrenchment compensation and gratuity paid to the workers on the ground that expenditure was incurred for closed business as the appellant company was conducting distinct and independent business. It is submitted that the CIT(A) ought to have appreciated the fact that the appellant was a composite mill having different departments and not distinct business. And accordingly the disallowance was not called for.
(b) The CIT(A) failed to consider the ratio of decision of Apex Court in the case of K.Ravindran Nair V CIT 114 Taxman 53(SC).
(c) Without prejudice to the above the CIT(A) ought to have given directions to restrict the disallowance to Rs.45,81,171/-
ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95 -3- being the amount debited to the Profit and Loss Account and claimed as revenue expenditure in the return of income.
2. (a) The learned CIT(A) erred in confirming the addition made of Rs.10,37,083/- on account of purchase made from Madhav Traders without appreciating that all the transactions were genuine transactions routed through account payee cheques.
(b) The CIT(A) further erred in not considering the bank certificates and the copy of accounts produced by the appellant company.
Your appellant craves leave to add, alter and/or amend all or any of the grounds of appeal before the final hearing of the Appeal.
2. First, we take up the assessee's appeal, i.e. ITA No.3550/Ahd/2002.
3. The first issue relates to disallowance of retrenchment compensation paid by the assessee to its workers. The assessee, earlier, called as Rohit Mills Ltd. was situated at Ahmedabad. It had Textile manufacturing unit with different departments, such as, spinning, weaving, process, engineering, Warping and cloth. There was a heavy fire in the factory of the assessee in the year 1989 which resulted in destruction of weaving, processing cloth and engineering departments which resulted in a huge loss to the assessee. There was an agreement with the workers according to which they were retrenched on account of closure of the units destroyed in fire. As per agreement dated 27.09.90 with the workers, they were paid retrenchment compensation. The assessee paid Rs.79,42,200/- and Rs.79,41,000/-. During the year under consideration, the Assessing ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95 -4- Officer noticed that the assessee debited a sum of Rs.45,81,171/- out of retrenchment compensation of Rs.79,42,000/-. On being asked to explain, the assessee submitted that the assessee had composite textile mill consisting of several departments, and each department was connected to each other. Completion of process in one unit resulted in beginning of process in other unit and so on and in the end cloth was manufactured from the cotton. Individual department did not have any separate business. Taking all the departments together constituted one single business. The, closure of some department did not amount to closure of business. No separate books of account were maintained for different units and transactions of all the departments were recorded in the books of account maintained by the company as a whole. All the departments were administrated by the common management. There was, thus, inter- connection, inter-lacing, inter-dependents and unity control. It being one business, Board of Directors were also the same. Funds were also common. Consolidated Profit and Loss A/c. and balance-sheet were drawn. The Assessing Officer, however, did not agree and held that it was not a composite but separate business in different/departments. Since spinning is continued even after closure of other units, it showed that spinning was an independent business. In fact, the textile mill was a group of several industrial undertakings engaged in spinning, weaving and processing. He finally held that retrenchment compensation and gratuity of the workers did not pertain to the present spinning unit but to closed units, he, therefore disallowed a sum of Rs.1,25,23,880/- as not pertaining to the present unit.
ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95 -5-
4. The Learned CIT(Appeals) upheld the decision of Assessing Officer in disallowing the amount of retrenchment compensation and gratuity as according to him assessee was conducting distinct and independent business of spinning.
5. Before us, the Learned Authorised Representative of the assessee submitted that it is incorrect to say that different departments were different business of the assessee. No independent selling/purchase in different units was carried out. The output of one unit was input of other unit and, accordingly, cotton in the beginning was converted into cloth at the end of the final unit. Therefore, destruction of some units in fire did not amount to closure of some business of the assessee. Further, facts and circumstances remaining same, in any earlier years the department has allowed such retrenchment compensation and gratuity paid to the workers employed in the units which were destroyed in fire. Therefore, department should not not have taken a different stand this year as there was no change in facts. He referred to several decisions on the issue of consistency.
6. Against this Learned Departmental Representative relied on the order of the Assessing Officer and submitted that it was a closure of business and, therefore, retrenchment compensation is not allowable. He relied on the decision of Hon'ble Gujarat High Court in the case of Nathalal Asharam vs. CIT (1992) 194 ITR 110 (Guj.) for the proposition that retrenchment compensation paid to work-men due to closure of ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95 -6- business is not an expenditure incurred for carrying on the business and is also not an expenditure laid down wholly and exclusively for the purpose of business and, accordingly, it is not an allowable expenditure.
7. We have heard the rival submissions and perused the orders of the lower authorities and the materials available on record. In our considered view, stands taken by the Assessing Officer and the ld.CIT(A) is not legally correct. There is no finding by the authorities below that assessee was doing independent businesses in respect of units or that separate books of accounts were kept or profit and loss account for respective units were drawn by the assessee. The claim of the assessee that it was running composite unit with different department and outcome of one department was input for other department and assessee was finally selling was cloth and what it was purchasing was cotton has not been contrasted. The fact remained that assessee was maintaining one books of accounts for the business as a whole, there was a common management, there was common Board of Directors, there were common funds, common/consolidated Profit & Loss account and balance-sheet were drawn, there was no evident to show that any unit was carrying on independent sale and purchase or it was declaring profit independent of other units. Accordingly, there is no material to hold that what was destroyed in fire was some independent business of the assessee. They were only some of the units of the composite business which were destroyed. It did not result in the closure of business of the assessee. Further, mere fact that spinning unit is running independently after destruction of other units in fire does ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95 -7- not mean that all the units destroyed in fire were also running independently. It is a business decision of the assessee to run a spinning unit independently after destruction of other units. It cannot be inferred from this that even prior to fire, spinning units or other units were running independently. The decision of Hon'ble Gujarat High Court in the case of Nathalal Asharam vs. CIT (Guj.)[supra] was applicable to a business closed down. There is no dispute with this proposition that once business is closed down, assessee cannot be said to have incurred expenditure for the purpose of business. In the present case we find that business of the assessee had continued even after destruction of certain units in fire and, therefore, that authority will not be applicable on the facts of the present case. The Hon'ble Delhi High Court in the case of CIT vs. M.G.F India Ltd. (2005) 272 ITR 191 (Delhi) has similar facts as in the present case. In that case also, the assessee was maintaining common books of account and common funds for different business. One business was closed, then it was held that retrenchment compensation paid by the assessee was deductible. While giving this decision, the Hon'ble Delhi High Court has followed decision of Hon'ble Supreme Court in the case of CIT vs. Prithvi Insurance Co. Ltd. (1967) 63 ITR 632 (SC). Hon'ble Madras High Court in the case of CIT vs. Diesel Engineer (2000) 244 ITR 488 (Mad.) held that where manufacturing and trading activity of assessee constituted a single business, then gratuity, retrenchment compensation paid in respect of manufacturing units sold would be deductible from the profits of trading business. In the case of CIT vs. Simon (P.I.) (1991) 187 ITR 302(Ker.), the assessee had closed one oil mill resulting in payment of ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95 -8- retrenchment compensation to workmen. The assessee was running an oil mill as well as commission agency. Oil mill was maintaining separate accounts, but due to closure of oil mill, retrenchment compensation was paid. The Tribunal found that entire requirement of funds for oil mill came form the head office. Oil mill had no independent account, no rolls were shown as payable by the oil mill, there was complete inter-lacing and inter-locking of funds apart from unity of control and, therefore, oil mill was branch and not a separate business. The requirement of business necessitated the closure of oil mill and, hence, the payment of retrenchment compensation was a permissible deduction u/s.37 of the I.T. Act, 1961.
8. In the present case, all the units were integral part of one business of manufacturing of cloth. The destruction of some units except spinning unit, did not tantamount to closure of business of the assessee. The assessee continued its business with truncated department, i.e. spinning unit only. There was inter-lacing of funds, the unit destroyed in fire did not maintain separate books of account, they did not have any independent bank account, there was no independent trading in those units, funds were common and management was also common. Therefore, destruction of some units did not amount to closure the business. Accordingly, ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95 -9- retrenchment compensation and gratuity paid to workers of destroyed units was deductible as business expenditure.
9. Notwithstanding, the department has allowed the claim of the assessee in Assessment Years 1990-91 to 1993-94 under the same set of circumstances. Therefore, there is no reason to take a different view than taken by the Assessing Officer in earlier years. For rejecting the view taken in earlier years, there must be material change in the factual matrix Our view is supported by the decision of Hon'ble Supreme Court in the case of Radhaswamy Satsang vs. CIT (1992) 193 ITR 321 (SC), in the case of CIT vs. Dalmia Promoters Developers Pvt.Ltd. (2006) 281 ITR 346 (Delhi) and in the case of ITO vs. Tejmalbhai & Co. (2006) 282 ITR (AT) 224 (ITAT-Raj.).
11. In view of above, we hold that there is no justification to take a different view this year. As a result, claim of the assessee is allowed.
12. The next issue is regarding addition made on account of purchases from Madhur Traders treated as not genuine. The facts of the case are that the Assessing Officer found that the assessee purchased cotton for Rs.10,37,083/- from M/s.Madhur Traders. The Assessing Officer carried ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95
- 10 -
out enquiries and found that summons sent to this party were returned unserved as there were no party at the given address. It was submitted that address of the party was changed but Assessing Officer required the production of party for verification. The Assessing Officer also noted that purchases from the party were made but payments have not been made at all. The entire amount of purchases were shown outstanding credit. He accordingly disallowed purchase of Rs.10,37,083/- made from that party.
13. The Learned CIT(Appeals) confirmed the addition for the same reasoning as shown by the Assessing Officer.
14. Before us, the Learned Authorised Representative of the assessee submitted that all the purchases from above party are genuine. Cotton was purchased and all the payments were made by "A/c payee cheque". The copy of the account of the party appearing from the books of account of the assessee as well as copy of the account of the assessee as appearing in the books of M/s.Madhur Traders is shown in the paper-book. There is no cash payment in respect of these purchases. The confirmation of purchases from that party has been submitted. That party has been doing business earlier with Rohit Mills. It had given correct address to the ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95
- 11 -
Assessing Officer, but Assessing Officer did not verify new address and also did not verify the copy of the accounts submitted to him.
15. Against this Learned Department Representative relied on the orders of the authorities below.
16. We have heard the rival submissions and perused the orders of the lower authorities and the materials available on record. In our considered view, the addition is made on the presumption only. Once the assessee has given the new address to the Assessing Officer, then it was his duty to verify the new address rather insisting on production of that party. It is not a loan transaction but it is trading transaction. It is not appropriate to call the parties from whom the assessee has made purchases in every case.
Once copy of account from that party has been submitted alongwith confirmation and it is shown that transactions are through banking channels, and in addition, new address has been submitted, then it has to be verified by the Assessing Officer before proposing to make addition, Under these circumstances, when payments to have been made by "A/c payee cheque", and it is not doubted that these purchases are noted in the relevant registers, then it is not correct to disallow purchases holding it as ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95
- 12 -
non-genuine. Accordingly, additions so made by the Assessing Officer and confirmed by the Learned CIT(Appeals) is deleted.
17. In the result, the appeal of the Assessee is allowed.
Revenue's appeal, i.e. ITA No.3818/Ahd/2002
18. In this appeal, the issue is regarding disallowance made by the Assessing Officer u/s.43-B of the I.T. Act, 1961 but allowed by the Learned CIT(Appeals).
19. The brief facts of the case are that the assessee made a provision of Rs.27,61,932/- for Hank Yarn Obligation. The Assessing Officer noted that assessee has not made purchases. The BIFR allowed exemption to the assessee to Hank Yarn Obligation. Therefore, the claim was not allowable. The stand of the assessee was that company follows mercantile system of accounting, the obligation was in respect of year under consideration for which provision has been made in the books. It is not covered by provisions of section 43B of the I.T. Act, 1961 and, therefore, non-payment thereof could not be the basis for disallowance. It was further submitted that the BIFR order dated 08/10/1996 has allowed relief by giving waiver from fulfillment to Hank Yarn Obligation in earlier years ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95
- 13 -
and, therefore, assessee is not required to discharge the obligation. The Assessing Officer did not agree and held that payment has not been made this year and, therefore, this cannot be allowed u/s.43-B of the I.T. Act, 1961.
20. The Learned CIT(Appeals) noted that as per the scheme of Government, certain textile mills were required to manufacture certain quantity of Hank Yarn which are normally used by rural people. Where a mill does not manufacture such yarn, then assessee is duty bound to purchase obligation by payment of price of such obligation to other mills manufacturing such yarn in excess of their requirement. The Learned CIT(Appeals) held that liability has occurred this year and, therefore, claim is allowable. In fact, it is not in the nature of tax duty or less.
Therefore, provisions of section 43B of the I.T. Act, 1961 would not applicable. It was submitted by the Learned Authorised Representative of the assessee that liabilities so waived was written back to Profit & Loss account for the year ending on 31/03/1997, i.e. Assessment Year 1997-98 and, thus, it has been offered for tax u/s.41(1) of the I.T. Act, 1961. Since tax liabilities are same, the amount should not be disallowed this year otherwise it would be double taxation.
ITA Nos.3818 &3550/Ahd/200 ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95
- 14 -
21. After hearing the rival submissions, we hold that claim of the assessee should be allowed if the assessee has offered the entire obligation under this scheme for taxation u/s.41(1) in the Assessment Year 1997-98.
Therefore, we restore the matter to the file of the Assessing Officer. He will verify whether the assessee has offered the same for taxation in the Assessment Year 1997-98. If it is so, the claim should be allowed.
22. As a result, this ground of Revenue is treated as partly allowed but for statistical purposes.
23. In the result, appeal of the Assessee is allowed, whereas appeal of the Revenue is treated as partly allowed for statistical purposes.
Order signed, dated and pronounced in the Court on 2009.
Sd/- Sd/-
(H.L. KARWA) ( D.C.AGRAWAL )
JUDICIAL MEMBER ACCOUNTANT MEMBER
Ahmedabad; Dated / /2009
Pronounced on 29/01/2010
Sd/- Sd/-
(Mahavir Singh) (D.C. Agrawal)
JM AM
29/01/2010
T.C. NAIR
ITA Nos.3818 &3550/Ahd/200
ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95
- 15 -
ITA Nos.3818 &3550/Ahd/200
ACIT vs. The Arvind Mills Ltd.
Asst.Year - 1994-95
- 16 -
Copy of the Order forwarded to :
1. The Appellant
2. The Respondent
3. The CIT Concerned
4. The ld. CIT(Appeals)-XIV, Ahmedabad
5. The DR, Ahmedabad Bench
6. The Guard File.
BY ORDER,
स×याǒपत ूित //True Copy//
(Dy./Asstt.Registrar), ITAT, Ahmedabad