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 13, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Shivi Holdings Pvt. Ltd, New Delhi vs Acit Circle-23(1), New Delhi on 5 March, 2024

               INCOME TAX APPELLATE TRIBUNAL
                  DELHI BENCH "G": NEW DELHI
           BEFORE SHRI SAKTIJIT DEY, VICE PRESIDENT
                             AND
           SHRI M. BALAGANESH, ACCOUNTANT MEMBER

                        ITA No. 2402/Del/2019
                      (Assessment Year: 2015-16)
            Shivi Holdings Pvt. Ltd, Vs. ACIT,
            G-16, Marina Acade,          Circle-23(1),
            Connaught Circus, New        New Delhi
            Delhi
            (Appellant)                  (Respondent)
            PAN: AAACO2664H


      Assessee by :                    Dr. Rakesh Gupta, Adv
                                       Shri Somil Agarwal, Adv
      Revenue by:                      Shri Asish Chandra Mohanty, CIT DR

      Date of Hearing                  06/12/2023
      Date of pronouncement            05/03/2024


                                    ORDER

PER M. BALAGANESH, A. M.:

1. The appeal in ITA No.2402/Del/2019 for AY 2015-16, arises out of the order of the Commissioner of Income Tax (Appeals)-8, New Delhi [hereinafter referred to as „ld. CIT(A)‟, in short] in Appeal No. 10357/17-18 dated 16.01.2019 against the order of assessment passed u/s 143(3) of the Income-tax Act, 1961 (hereinafter referred to as „the Act‟) dated 30.12.2017 by the Assessing Officer, ACIT, Circle-23(1), New Delhi (hereinafter referred to as „ld. AO‟).
2. The assessee has raised the following grounds of appeal before us:-
"1. That the Order passed by the CIT(A) is bad in law as the same has been passed without considering and discussing the detailed written submissions and case law submitted by the appellant company and, therefore, same deserves to be quashed.
2. That the CIT(A) erred in upholding adjustment of Rs.2, 12,31,641/- in Book Profit of the appellant company for the purpose of Section 115JB of the Act without considering the facts of the case and also the decision of the Hon'ble Page | 1 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd Supreme Court in the case of Apollo Tyres Ltd. vs. CIT (2002) 255 ITR 273 (SC) and other judgements.
3. That the CIT(A) erred in upholding the disallowance made by the AO of Rs. 11,04,54,306/- in the amount of Long Term Capital Loss to be carried over without appreciating the facts of the case and the legal position that the appellant company had correctly determined the amount of Capital Loss adopting the rate at which shares were actually sold and the AO could not determine the Capital Loss on notional basis by wrongly adopting the rate as was prevailing in the stock exchange on the relevant date disregarding the volume of the shares and also the agreement entered into by the appellant company in respect of sale of shares under reference.
4. That the appellant company craves leave to add, alter, modify, withdraw any of the grounds hereinabove at any time or hereinafter and at the time of hearing of the appeal."

3. We have heard the rival submissions and perused the materials available on record. The assessee is a private limited company carrying on the business of investment company and also engaged in the activity of purchase and sales of shares and securities. During the assessment proceedings, it has been observed that the assessee company has received the equity shares of M/s SRL. Ltd as an investment, which were gifted by the assessee company during FY. 2011-12 to below mentioned persons. Details of the investment reinstated during the FY 2014-15 as under-

      Name      of   the Name      of   the Face      Total no. Total         Date of
      employees/person   Scrip              value of of shares  consideration transactions
      from whom such                        the scrip           paid
      shares        were                                        including
      forfeited                                                 share
                                                                premium
      Dr. Phadke         SRL                10        20S000    7077214        18.07.2014
                         Limited
      Dr. Subhendu Roy   SRL               10      410000      14154427        09.03.2015
                         Limited
        TOTAL                                      615000      21231641



It was seen that an amount of Rs. 21231641/- being shares gifted in earlier year and taken back has been credited directly to the Reserve and Surplus account without routing it through the P&L account. In this regard, the notes to the accounts states as under -

Page | 2 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd "During the year ended on March 31, 2012 the Company had gifted 7,50,000 equity shares of Super Religare Laboratories Ltd. "SRLL" (held by it as Non-Current investment as a promoter of SRLL) to the employees and key consultants of SRL Diagnostics Pvt. Ltd. "SDPL", a wholly owned subsidiary of SRLL The shares had been gifted with the objection of motivating the key consultants of subsidiary of SRLL for creating a sense of ownership among them and building strong and long term relationship between SRLL and the consultants. The gift of the shares by the company was subject to the condition that the engagement agreement of the Donee (Key Consultants) with SDPL would continue for the balance period of the engagement agreement or for three years from the date of execution of the gift deed, ie. July 7,201, whichever is higher.

During the current year, 615000 equity shares gifted by the company have been surrendered by the recipients due to non fulfillment of the conditions mentioned in the Gift deed. Accordingly, these shares have been reinstated as Investment during the year."

4. Since this transaction was not routed through profit and loss account and directly credited to reserves and surplus, the assessee was show caused by the ld. AO as to why the same should not be considered for the purpose of computation of book profits u/s 115JB of the Act. The assessee in its reply admitted that when the shares were gifted to the aforesaid persons in Asst Year 2012-13, the cost of investment was charged off to profit and loss account , which was a capital expenditure, and the same was added back in the computation of income under normal provisions of the Act. However, erroneously, it was omitted to be added back in the computation of book profits u/s 115JB of the Act. It was submitted that merely because a particular receipt is directly credited to reserves and surplus instead of routing it through profit and loss account, the said receipt cannot be brought to tax while computing book profits u/s 115JB of the Act. It was pointed out that the accounts of the assessee have been duly prepared in accordance with the provisions of the Companies Act and the same had been duly approved by the shareholders in the Annual General Meeting. Hence the ld. AO is not empowered to tinker with the audited financial statements by making certain additions / deletions except those items which are reflected in Explanation 1 to section 115JB(2) of the Act.

Page | 3 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd Reliance in this regard was placed on the decision of the Hon‟ble Apex Court in the case of Apollo Tyres Ltd reported in 255 ITR 273 (SC).

5. The ld. AO however, did not heed to the aforesaid contentions of the assessee and proceeded to consider the receipt of Rs 2,12,31,641/- as an item to be added back while computing book profits u/s 115JB of the Act. The ld. AO while doing so made a categorical observation that in Asst Year 2012-13, the income of the assessee was determined under normal provisions of the Act and the assessee had claimed the cost of investment that was gifted to aforesaid persons as an expenditure in the profit and loss account while computing book profits u/s 115JB of the Act. However, in Asst Year 2015-16 (i.e. during the year under consideration), the assessee‟s income is determined in accordance with provisions of section 115JB of the Act. The assessee in the instant case had taken double benefit in respect of computation of book profits u/s 115JB of the Act by claiming expenditure in Asst Year 2012-13 and not offering the same in Asst Year 2015-16. With these observations, the plea of the assessee was rejected by the ld. AO which was upheld by the ld. CIT(A).

6. The aforesaid facts are not in dispute before us. We find that the scrutiny assessment for the Asst Year 2012-13 has been completed in the hands of the assessee u/s 143(3) of the Act on 20.1.2015 finally determining income under normal provisions of the Act. In this assessment, the mistake committed by the assessee by not adding the cost of gifted shares (which is admittedly a capital expenditure) while computing book profits u/s 115JB of the Act. The ld. AR before us made a statement from the Bar that this assessment had become final and the same was not subjected to reopening u/s 147 of the Act by the ld. AO or subjected to revision u/s 263 of the Act by the ld. PCIT. Hence the revenue had missed the bus to make suitable adjustment in Asst Year 2012-13 while computing book profits u/s 115JB of the Act. We find that admittedly, the receipt of shares due to surrender of gift during the year under consideration is a capital receipt. There is absolutely no quarrel on this point. The orders of the lower authorities also does not even suggest that the same is a revenue receipt.

Page | 4 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd The only grievance of the revenue is that since in Asst Year 2012-13, at the time of gifting of shares, the value thereon was not added back by the assessee in the computation of book profits u/s 115JB of the Act and hence when the said shares were partially surrendered during the year under consideration, the receipt thereof would have to suffer tax u/s 115JB of the Act in Asst Year 2015-

16. Though this argument prima facie becomes acceptable on the grounds of equity, in our considered opinion, the same cannot be brought to tax in Asst Year 2015-16 u/s 115JB of the Act. It is not in dispute, the total income of the assessee is determined u/s 115JB of the Act for Asst Year 2015-16. It is not in dispute that the assessee had not sought any benefit with regard to the subject mentioned receipt on account of surrender of gift of shares while computing its income under normal provisions of the Act for Asst Year 2015-16. However, in order to tinker with the audited financial statements read together with the notes thereon, the ld. AO would be empowered to do the same only in respect of items that are specifically mentioned in Explanation 1 to section 115JB(2) of the Act. The law in this regard is very well settled by the decision of the Hon‟ble Apex Court in the case of Apollo Tyres Ltd reported in 255 ITR 273 (SC). Now let us see whether the said receipt of Rs 2,12,31,641/- on account of surrender of gift of shares is per se a capital receipt or a revenue receipt. There is no quarrel at all that the said receipt is indeed a capital receipt. Hence the assessee would be justified in directly crediting the same in Reserves and Surplus in Asst Year 2015-16. As stated earlier, the mistake committed by the assessee which stood subsequently endorsed by the revenue was in Asst Year 2012-13 wherein the cost of investment of gift of shares should have been added back in the computation of book profits u/s 115JB of the Act. Even if this item does not fall under any of the items mentioned in Explanation 1 to section 115JB(2) of the Act, still the same ought to have been added back for the purpose of computation of book profits u/s 115JB of the Act for the simple reason that the accounts per se were not in accordance with provisions of section 227(1A) of the Companies Act, 1956 as „Capital Expenditure has been debited to Revenue Account‟. But since revenue had missed the bus in Asst Year 2012-13, the Page | 5 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd correct treatment given by the assessee in Asst Year 2015-16 which is in accordance with the provisions of the Companies Act and the said receipt not falling under any of the items reflected in Explanation 1 to section 115JB(2) of the Act, the said receipt cannot be taxed u/s 115JB of the Act in Asst Year 2015-

16. Accordingly, the ground no.2 raised by the assessee is allowed.

7. The next issue to be decided is with regard to disallowance of long term capital loss of Rs 11,04,54,306/-.

8. We have heard the rival submissions and perused the materials available on record. During the assessment proceedings, it has been noticed that the assessee has shown Long Term Capital Loss of 61,55,98,438/- for AY 2015-16 on sale of quoted shares of Religare Enterprises Ltd. The details of loss on sale of such shares as submitted by the assessee (as per IT Act, 1961) vide his submissions dated 27.11.2017 are as under:-

Sl No. Name of No. of shares Indexed Cost of Date of Proceeds Loss on sale Scrip(Quo and dare of acquisition disposal realized of investment ted) acquisition
1. Religare 14,06,250 on 44.39,30,636/ 13.03.2015 47.10,93,750/- 27163114 Enterprise 13.12.2006 64,38.35.755/ 13.03.2015 49,14,63,760/- (35,23.71.
       s Ltd        14,67,056 on                                                   995)
                    2402.2010
                    12,09,000 on
                    24.02.2010      69,54.04,557/   30.03.2015 40.50.15,000/-  (29.03,89,
                                                                               557)
      TOTAL                         198,31,70.948              1,36.75.72.510/ (61,55,98.
                                                                               438




On perusal of the chart mentioned above, it has come to notice that there is a huge Long Term Capital loss against the investment made by the assesse. It is further seen that the shares were sold to the group company M/s RHC Holding Pvt. Ltd. The assessee company is a part of Religare group of companies. The shares have not been sold at the quoted price at the exchange. Therefore, prima-facie it appeared that the transaction is not a genuine transaction but a sham transaction entered to create artificial/contrived losses Thus, vide order sheet dated 13.12.2017. The assessee was asked to explain that why the sale consideration in respect of sale of shares to group company is Page | 6 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd not taken at the market price since the said shares is a listed share and is traded frequently on the recognized stock exchange. The assessees vide his submission dated 26.12.2017 submitted here as under:
"In regard to valuation of shares and determination of sale consideration at Rs. 335 per shares, we have already explained quite in detail that transaction between the companies was at arm's length price. The rate of Rs 335 per share was determined on the busis of average market rate of shares prevailing on the National Stock Exchange for the last one year. In was further submitted that for the purpose of transaction of such a large volume of shares, the rate on Stock Exchange on a particular date cannot be the determinative factor. We have also submitted that normal transaction on the Stock Exchange had been for the quantity of shares around Rs. 60,000/- shares and it was obvious that in case such a large quantity of shares would have been offered in the market, apart from difficulty in getting the buyer, the rate would have come down to a substantial lower level, may be it would have been less than Rs 300 per shares. Therefore, the basis of Market Quotution as on 13th march 2015 cannot be the price to be adopted in respect of transfer of shares in the fact and circumstances of the case of the assessee company.
In this regard, your goodself has referred to Rule 11UA and has calculated the notional sale price at the rate of Rs. 372 per share in respect of shares sold on 13 March 2015. In this connection, we may invite your kind attention to para

9 (d) of our letter dated 21 December, 2017. It has been duly explained therein that in respect of transfer of shares as per the provisions of section 48 of the Act, only the actual consideration received by the assesee company is to be conserved. In your query, you have not referred to any provision of the Act, which empowers our goodself to adopt market rate in respect of shares sold by the assessee company instead of actual sale consideration as per the market quotation or as per the Rule 11UA of the Income Tax Rules. In the absence of any provision in the Income Tax Act, to this extent, no adjustments on a notional basis can be made in sale consideration of the shares sold by the assesee company. In this regard, we have referred to your goodself the decisions of the Hon'ble Supreme Court in the case of CIT vs. George Henderson And co. ltd. (1967) 66 ITR 622 (SC) and CITvs. Gillanders Arbuthonot and Co., Ltd (1973) 87 Page | 7 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd ITR 407 (SC) and also the decisions of the Hon'ble High Court in the case of CIT vs. Nilofer I. Singh-309 ITR 233 (Del) and Dev Kumar Jain vs. ITO & ANR (2009) 309 ITR 240 (Del)"

9. The contention of the assessee has been examined The shares that have been sold was listed and quoted at the stock exchange. The assessee's average cost price per share comes to Rs. 335.53 (as per the books of accounts). These shares have been transferred to the group companies M/s RCH Holdings Pvt. Ltd. at a price of Rs. 335 per share and thereby creating a cash loss/books loss of Rs. 2163622/-. The market price of the shares is as under-
 Date           Open    High     Low      1 Last    Close   No. of Value as per
                Price   Price    Price    Price     Price   shares market
                                                            sold   pricc(at
                                                                   lowest price
                                                                   as per Rule
                                                                   11UA)
 13.03.2013     383.00 399.50 372.60      372.65    377.35 2873306 1070593816
 30.03.2015     337.90 344.95 337.00      343.00    342.20 1209000 407433000
 Total                                                             1478026816



Thus against the market price of Rs. 1478026816/-, the assessee has actually charged Rs. 1367572510/-. Thus, an amount of Rs. 110454306/-is the amount of loss artificially created out of incestuous transaction made by the assessee. The profits on sale of STT paid shares(ON market) is exempted while the income from off market transactions are taxable. The assessee has done off- market transaction in shares with the group company in shares of another group company. The loss created out of a transaction between the group companies is not treated as genuine loss. This amount is added to the computation of long term capital gains/loss. The resultant loss of Rs. 50,51,44,132/- is allowed to be carried forward.
10. At the outset, the following facts are undisputed and indisputable:-
a) The assessee had sold 2873306 equity shares of Religare Enterprises Ltd for Rs 335 per share on 13.3.2015 in off-market trade to its related company M/s Page | 8 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd RHC Holding Pvt Ltd. The market price of Religare Enterprises Ltd as listed in the stock exchange on 13.3.2015 was Rs 372.60 per share.
b) The assessee had sold 1209000 equity shares of Religare Enterprises Ltd for Rs 335 per share on 30.3.2015 in off-market trade to its related company M/s RHC Holding Pvt Ltd. The market price of Religare Enterprises Ltd as listed in the stock exchange on 30.3.2015 was Rs 337 per share.
c) Since the shares were sold in off-market by the assessee, there is no question of chargeability of Securities Transaction Tax (STT) and consequently the gains received, if any, on sale of such shares would be liable for taxation in the hands of the assessee.
d) The assessee had determined the sale price at Rs 335 per share based on average market rate of shares prevailing on the National Stock Exchange (NSE) for the period of 12 months. The basis of this workings are enclosed in pages 36 to 42 of the Paper Book filed before us. No mistake whatsoever has been found by the revenue in these workings.

11. We find that the assessee had not taken any figures from the air. Rather it had taken figures only from the open market listed price and had adopted the average of it and arrived at Rs 335 per share which is a mutually agreed price between the assessee and its group company. Hence at the first instance , we hold that the transactions of the assessee carried out with its group company cannot be construed as ingenuine or sham. The lower authorities grossly erred in making this observation in their respective orders. If the sale transaction is to be considered as ingenuine or sham, then the revenue ought to have disallowed the entire long term capital loss claimed by the assessee in the sum of Rs 61,55,98,438/-, whereas , the revenue had resorted to disallow only Rs 11,04,54,306/- and had even allowed the remaining loss of Rs 50,51,44,132/- to be carried forward.

12. Now another issue that crops up is that when the prevailing market price is very much available to the assessee to effect the sale transaction through a Page | 9 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd registered stock broker in a recognized stock exchange, whether it is justified in ignoring the same and effect an off-market trade at a mutually agreed price as explained supra. In this regard, we find that the assessee had been consistently maintaining the same stand that normally the shares of Religare Enterprises Ltd that were traded in the last 11 months during the year under consideration were in the range of 55000 to 60000 shares only, whereas the impugned transaction is to the extent of 4082306 shares in two tranches. Hence obviously when this kind of huge quantity of shares that were subjected to transfer more particularly between the group companies, it is quite possible that the market price of the shares of Religare Enterprises Ltd would have plummeted drastically due to panic situation created, which would in turn would result in huge loss to various retail investors. Considering this, the assessee had chosen to transact the huge volume of sale transactions which is quite abnormal when compared to the average trade that had happened in the last 11 months, by way of off-market by considering the average market price of shares that prevailed in the last 11 months of the same year. Infact the assessee had carried out this transaction with its group company in the larger interest of retail shareholders by ensuring that there is no dilution/reduction of wealth maximization in the hands of retail shareholders. Considering the totality of the facts and circumstances of the case and viewing it from a holistic angle, we do not find any infirmity in the said basis of determination of market price of shares by the assessee. Moreover, the revenue in the instant case had sought to adopt the fair market value of shares in respect of impugned sale transaction. Though the revenue is permitted to do so, it should first find defects in the workings adopted by the assessee, reject the same and thereafter proceed to determine the fair market value. We find that the entire issue has been addressed by the revenue with utmost suspicion by trying to treat the part of the sale transaction as ingenuine and sham as the transaction had happened between group companies, which is totally unsustainable in the eyes of law.

13. In view of the aforesaid observations, we hold that the lower authorities erred in disallowing the long term capital loss of Rs 11,04, 54,306/- and the ld.

Page | 10 ITA No. 2402/Del/2019 Shivi Holdings Pvt. Ltd AO is hereby directed to allow the same and further allow it to be carried forward to subsequent years. Accordingly, the Ground No. 3 raised by the assessee is allowed.

14. The Ground Nos. 1 & 4 raised by the assessee are general in nature and does not require any specific adjudication.

15. In the result, the appeal of the assessee is allowed.

Order pronounced in the open court on 05/03/2024.

             -Sd/-                                         -Sd/-
        (SAKTIJIT DEY)                             (M. BALAGANESH)
        VICE PRESIDENT                            ACCOUNTANT MEMBER

 Dated: 05/03/2024
A K Keot

Copy forwarded to

      1. Applicant
      2. Respondent
      3. CIT
      4. CIT (A)
      5. DR:ITAT
                                                        ASSISTANT REGISTRAR
                                                              ITAT, New Delhi




                                                                            Page | 11