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 8, Cited by 2]

Income Tax Appellate Tribunal - Mumbai

Kamat Hotels (India ) Ltd, Mumbai vs Addl Cit 8(2), Mumbai on 3 October, 2017

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

           BEFORE SHRI G.S.PANNU, ACCOUNTANT MEMBER
                               AND
               SHRI RAVISH SOOD, JUDICIAL MEMBER

                ITA No. 1078/Mum/2013,(A.Y 2008-09)

Kamat Hotels (India) Limited,
70-C, Nehru Road, Vile Parle (E)
Mumbai 400 099
PAN:AAACK2912L                                           ......   Appellant

Vs.
The Addl.Commissioner of Income Tax 8(2),
2nd Floor, Aaykar Bhavan,M.K.Road,
Mumbai 400020                                            .... Respondent

      Appellant by                 : Shri J.D.Mistry
      Respondent by                : Shri V.Justin

      Date of hearing                    : 03/07/2017
      Date of pronouncement               : 03/10/2017

                                    ORDER

PER G.S.PANNU,A.M:

The captioned appeal filed by the assessee is directed against an order of the CIT(A)-16 Mumbai dated 01/11/2012, pertaining to the assessment year 2008-09, which in turn has arisen from order passed by the Assessing Officer under section 143(3) of the Income Tax Act, 1961 (in short 'the Act') dated 20/12/2010 2 ITA No. 1078/Mum/2013,(A.Y 2008-09)

2. In this appeal, the substantive dispute raised by the assessee is with regard to the nature and taxability of interest earned by the assessee of Rs.3,09,25,159/- on Fixed Deposits with banks.

3. In brief, the relevant facts are that the appellant is a company incorporated under the provisions of the Companies Act, 1956 and is, inter-alia, engaged in hotel business. Its activity includes to own, run, manage and operate various hotels under the brand names such as the Orchids, VITS, Vithal Kamat Original Family Restaurants, etc. In order to part-finance its expansion plans, assessee had borrowed funds by way of Foreign Currency Convertible Bonds (FCCBs) in the earlier financial year ending 31/03/2007, which aggregated to Rs.79,56,00,000/-. The assessee undertook its expansion plan, in terms of which it was seeking to construct 100 more guest rooms to the existing rooms at The Orchid Hotel, Mumbai and was also putting up a new hotel at Pune, Fort Jhadav Gadh and another hotel at Himachal Pradhesh (Baddi). Such expansion was partly financed by the FCCBs raised by the assessee. It has been canvassed before the lower authorities as well as before us that the aforesaid borrowings were put to use in setting-up of new hotel projects, including hotel Fort Jhadav Gadh at Pune and the additional rooms in the existing Orchid hotel at Mumbai. It transpires that pending full deployment of the funds in the ongoing projects, assessee had placed the funds in bank deposits, which earned interest income of Rs.3,09,25,159/-. Simultaneously, assessee had incurred expenses on the issue of FCCBs as well as interest on borrowings. The said expenditure was relatable to the ongoing projects and, therefore, assessee capitalized the expenditure and debited it to hotel project capital work-in-progress account. The interest earned of 3 ITA No. 1078/Mum/2013,(A.Y 2008-09) Rs.3,09,25,159/- was reduced by the assessee from the cost of borrowings capitalized in respect of ongoing expansion projects. On being asked to explain by the Assessing Officer, assessee pointed out that the treatment accorded by it of reducing the cost of borrowings capitalized by the impugned interest income in respect of the ongoing projects was in accordance with the generally accepted accounting principles as well as Accounting Standard -16 notified as per the Companies (Accounting Standards) Rules, 2006. The Assessing Officer also required the assessee to explain as to why interest income was adjusted against the FCCB issue expenses and interest paid and that in terms of the judgment of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals & Fertilizers Ltd. vs. CIT, 227 ITR 172 (SC), such interest income is liable to be taxed in isolation as 'income from other sources'. The relevant discussion in the assessment order reveals that assessee sought to distinguish the decision in the case of Tuticorin Alkali Chemicals & Fertilizers Ltd. (supra) and instead placed reliance on the subsequent judgment of the Hon'ble Supreme Court in the case of CIT vs. Bokaro Steel Ltd., 236 ITR 315(SC). It was sought to be contended that in terms of the parity of reasoning laid down by the Hon'ble Supreme Court in the case of Bokaro Steel Ltd. (supra) any interest or other miscellaneous income earned at the stage of construction work, while setting up a business, can be treated as an abatement of the capital cost, so as to reduce the cost of the capital work-in-progress upto the date of the completion of the projects. As an alternative, assessee also raised a plea that if the interest income was to be taxed under the head 'income from other sources', a corresponding deduction in respect of expenses on issue of FCCBs and 4 ITA No. 1078/Mum/2013,(A.Y 2008-09) interest on FCCBs raised needs to be allowed in accordance with the provisions of section 57(iii) of the Act.

3.1 The Assessing Officer, however, brought to tax the entire interest income of Rs.3,09,25,159/- as 'income from other sources' following the decision of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals & Fertilizers Ltd. (supra). In doing so, the Assessing Officer also denied the alternate plea of the assessee for allowing of deduction of interest and other expenses paid on FCCBs under section 57(iii) of the Act.

4. In appeal before the CIT(A), assessee made varied submissions on facts and in law, primarily reiterating what was submitted before the Assessing Officer. The CIT(A) has affirmed the decision of the Assessing Officer and noted that the reliance placed by the assessee on the judgment of the Hon'ble Supreme Court in the case of Bokaro Steel Ltd. (supra) was misplaced and that the case of the assessee was to be decided in the light of the decision of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals & Fertilizers Ltd. (supra). According to the CIT(A), the judgment of the Hon'ble Supreme Court in the case of Bokaro Steel Plant is applicable in a situation where assessee was to earn amounts, which are inextricably linked with the process of setting- up of its project. According to the CIT(A), in the present case, the interest earned is on deposits made in the bank is out of "idle funds"

and that in such a situation the judgment of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals & Fertilizers Ltd. (supra) is applicable and not the judgment in the case of Bokaro Steel Ltd. (supra). Thus, he upheld the assessment of the impugned interest income under 5 ITA No. 1078/Mum/2013,(A.Y 2008-09) the head 'income from other sources'. As regards assessee's alternate claim of interest paid on FCCB funds against the interest income, the CIT(A) denied the same by observing that the interest on FCCB borrowing could not be said to have been incurred wholly and exclusively for the purpose of earning the impugned interest income earned on the deposits placed with the banks. Thus, the order of the Assessing Officer was affirmed, against which the assessee is in further appeal before us.

5. Before us, the rival counsels have reiterated their respective positions, which we have already noted in the earlier paras. The Ld. Representative for the assessee pointed out that the lower authorities have not appropriately appreciated the position in the right perspective, inasmuch as, the funds raised through FCCBs were meant for deployment in the ongoing hotel projects alone and the temporary placement of funds in the banks, which has yielded the impugned interest income, was made in view of the mandate of Reserve Bank of India. It has been emphasized that in order to examine as to whether an amount is inextricably linked with the process of setting-up a project, one may look at the purpose for which the relevant funds have been raised and in the present context the FCCBs have been raised with the purpose of investment in the ongoing hotel projects only. In support of his submission, the Ld. Representative for the assessee pointed out that factually speaking, the FCCBs could be used only for the purposes of the ongoing hotel project and, therefore, same are inextricably linked with setting-up of the new hotels and, accordingly, any interest earned in the short period pending deployment of such funds in the construction activity is to be viewed as a capital receipt, which would go to reduce 6 ITA No. 1078/Mum/2013,(A.Y 2008-09) the cost of the capital work-in-progress. In support of his submissions, reliance has been placed on the following judgments:-

(i) NTPC Sail Power Company (P) Ltd.,(2012) 25 taxmann.com 401(Del)
(ii) Indian Oil Panipat Power Consortium Limited vs. ITO 315 ITR 255 (Del)
(iii) CIT v. Karnal Co-operative Sugar Mills Ltd., 243 ITR2 (SC)

6. On the other hand, the Ld. Departmental Representative has reiterated the reasoning adopted by the lower authorities, which we have already noted in the earlier paras and is not being reproduced for the sake of brevity. Apart therefrom, the Ld. Departmental Representative pointed out that the interest income in question was earned from the deposits placed with the bank and not from the ongoing construction of the hotel projects and, therefore, the ratio of the judgment of the Hon'ble Supreme Court in the case of Bokaro Steel Ltd. (supra) has been rightly not applied by the lower authorities. It is further pointed out that the onus to establish that there is an inextricable link between the income in question and the ongoing construction of hotel project is on the assessee which has not been discharged by the assessee.

7. In reply, the Ld.Representative for the assessee reiterated the reliance on the ratio laid down by the Delhi High Court in the cases of NTPC Sail Power Company (P) Ltd.,(supra) and Indian Oil Panipat Power Consortium Limited (supra). With regard to the linkage between the impugned interest income and the ongoing hotel project the Ld. Representative for the assessee explained that assessee has demonstrated the same in adequate terms and for that matter referred 7 ITA No. 1078/Mum/2013,(A.Y 2008-09) to the relevant discussion in para-6. 2 of the assessment order, where the factual stand of the assessee has been noted and it has not been negated at all. Our attention was also invited to pages 178 to 189 of the Paper Book, wherein is placed a copy the RBI Master Circular on External Commercial Borrowings and Trade Credits to point out that the assessee has used the FCCB proceeds in the manner as mandated by the RBI during the period awaiting full deployment of funds in the ongoing hotel projects.

8. We have carefully considered the rival submissions. The crux of the controversy before us relates to the tax treatment of Rs.3,09,25,159/-, representing interest earned by the assessee on deposits placed with the banks. Notably, assessee is in hotel business and it was undertaking expansion plans, whereby it was setting-up a new hotel as well as adding room capacity in an existing hotel. Such new projects are being part-financed by way of FCCBs raised by the assessee in March, 2007 of a sum of Rs.79.56 crores. The CIT(A) notes that out of the total FCCB proceeds of Rs.79.56 crores, an amount of Rs.69.04 crores had been deployed by the assessee in the ongoing new hotel projects and shown as capital work-in-progress. Pending deployment of the complete FCCB proceeds, assessee earned interest income by placing the funds in a separate fixed Deposit account with banks, as such funds were to be exclusively used in the new hotel projects. Before the lower authorities, assessee asserted that the interest expenditure and other expenses incurred on issuance of FCCBs has been capitalized in the cost of capital work-in-progress of the new projects, being expenditures which are inextricably linked with setting-up of the new hotel projects. The moot question is whether the interest income earned by the 8 ITA No. 1078/Mum/2013,(A.Y 2008-09) assessee on deposits made with banks out of the FCCB proceeds, awaiting deployment in the construction of the new hotels, is liable to be taxed as the income in isolation or the same is liable to be treated as inextricably linked with setting-up of the new hotel projects, so as to reduce the cost of capital work-in-progress.

8.1 In this context, the stand of the Revenue is that such income is from the deposits placed with bank and not from the construction of the new project and, thus, the same is not inextricably linked with the setting-up of the new hotel projects. The stand of the assessee is to the contrary and it is emphasised that the FCCBs have been raised for the purpose of investment in the new hotel projects and, therefore, the interest earned is inextricably connected to the setting-up of the new hotel projects.

8.2 In this context, we may refer to the judgment of Hon'ble Delhi High Court in the case of Indian Oil Panipat Power Consortium Limited (supra), which has explained the judgments of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals & Fertilizers Ltd. (supra) and Bokaro Steel Ltd. (supra). In the case before the High Court, assessee was a joint venture between two Corporations to set-up a power project and with that objective both joint venture partners contributed the share capital. The assessee had temporarily put such funds in fixed deposits with bank and earned interest thereon and claimed that the interest income was in the nature of capital receipt liable to be set-off against the pre-operative expenses, whereas the Revenue sought to tax it as 'income from other sources'. The assessee had claimed that the funds were required for purchase of land and 9 ITA No. 1078/Mum/2013,(A.Y 2008-09) infrastructure but due to legal entanglement with respect to the title of land, the same were temporarily put in fixed deposits, which earned interest. The controversy, which arose before the Hon'ble High Court was as to whether such interest income was inextricably linked with setting-up of Power Plant or it could be treated as an independent income assessable as 'income from other sources'. The Hon'ble High Court, after considering the judgments of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals & Fertilizers Ltd. (supra) as well as in the case of Bokaro Steel Ltd. (supra), held that the interest income was in the nature of capital receipt and was required to be set-off against pre-operative expenses. In coming to its decision, the Hon'ble High Court observed that the test is whether the activity which is taken up for setting up of the business and the funds which are generated are inextricably connected to the setting-up of the plant or not. Pertinently, the Hon'ble High Court was dealing with a similar argument that is being set-up before us, which is to the effect that the deposit of share capital in short term deposits with bank had no connection with setting-up of the power plant. The Hon'ble High Court in the context of the above arguments observed as under:-

"5. In our opinion, the Tribunal has misconstrued the ratio of the judgment of the Supreme Court in the case of Tuticorin Alkali Chemicals Fertilizers Ltd. (supra) and that of Bokaro Steel Ltd. (supra). The test which permeates through the judgment of the Supreme Court in Tuticorin Alkali Chemicals & Fertilizers Ltd.'s case (supra) is that if funds have been borrowed for setting up of a plant and if the funds are " surplus" and then by virtue of that circumstance they are invested in fixed deposits the income earned in the form of interest will be taxable under the head " Income from other sources"

. On the other hand, the ratio of the Supreme Court judgment in Bokaro Steel Ltd.'s case (supra) to our mind is that if income is earned, whether by way of interest or in any other manner on funds which are otherwise " inextricably linked" to the setting up of the plant, such income is required to be capitalized to be set off against pre-operative expenses.

10 ITA No. 1078/Mum/2013,(A.Y 2008-09)

...........................................................................................................................

5.2 It is clear upon a perusal of the facts as found by the authorities below that the funds in the form of share capital were infused for a specific purpose of acquiring land and the development of infrastructure. Therefore, the interest earned on funds primarily brought for infusion in the business could not have been classified as income from other sources. Since the income was earned in a period prior to commencement of business it was in the nature of capital receipt and hence was required to be set off against pre-operative expenses. In the case of Tuticorin Alkali Chemicals & Fertilisers Ltd., 227 ITR 172 (SC) it was found by the authorities that the funds available with the assessee in that case were "surplus" and, therefore, the Supreme Court held that the interest earned on surplus funds would have to be treated as "income from other sources" . On the other hand in Bokaro Steel Ltd., 236 ITR 315 (SC) where the assessee had earned interest on advance paid to contractors during pre-commencement period was found to be "inextricably linked" to the setting up of the plant of the assessee and hence was held to be a capital receipt which was permitted to be set off against pre-operative expenses."

[underlined for emphasis by us] 8.3 The aforesaid discussion by the Hon'ble High Court brings out the manner in which the rationale in the two judgments of the Hon'ble Supreme Court in the cases of Tuticorin Alkali Chemicals & Fertilizers Ltd. (supra) and Bokaro Steel Ltd. (supra) is to be understood. At this point of time, we may also refer to the plea of the Revenue that in the present case, it is the "idle funds" which have yielded the interest income and, therefore, the decision of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals & Fertilizers Ltd. (supra) would prevail to treat the interest income as an independent income assessable as 'income from other sources'. No doubt, and as noted by the Hon'ble Delhi High Court in Indian Oil Panipat Power Consortium Ltd. (supra), in the case of Tuticorin Alkali Chemicals & Fertilisers Ltd. (supra), the funds available with the assessee were "surplus" and therefore the Hon'ble Supreme Court held that the interest income would be treated as 'income from other sources'. Factually speaking, in 11 ITA No. 1078/Mum/2013,(A.Y 2008-09) the instant case, there is no dispute that the FCCB proceeds have been raised with the specific purpose of funding the ongoing new hotel projects and it is only during the period awaiting deployment of full funds in the construction of new projects that a part has been placed in the banks, which has yielded impugned interest income. It may be a case of "idle funds", as the CIT(A) has put it, but it certainly is not a case of "surplus" funds, so as to attract the rationale of Tuticorin Alkali Chemicals & Fertilisers Ltd. (supra). Because it is only in the interregnum period, pending utilisation in the construction of new projects, that the funds have been put in fixed deposits with banks; but, there is no dispute that such funds have been raised for financing the construction of new projects. It is not the case of the Revenue that the deposits with the bank are not for a temporary period. In such a situation, it is the rationale laid down in the case of Bokaro Steel Ltd. (supra), which is applicable.

8.4 In this context, we may also refer to the fact-situation in the case of NTPC Sail Power Company (P) Ltd., (supra) before the Hon'ble Delhi High Court. In the case of NTPC Sail Power Company (P) Ltd.,(supra), assessee was in the business of running power plant and in terms of its expansion plan, it proposed to set-up a new unit. For the said purpose, it raised Term loans and the interest relatable to the borrowings utilized for expansion purpose was capitalized as the cost of construction. The assessee also earned interest on temporary deposits of surplus funds and interest on margins/ advances made for the purposes of expansion; and, such interest income was adjusted against the cost of construction of the new project. In this background also, the Hon'ble High Court held that the funds invested by the assessee and interest earned were 12 ITA No. 1078/Mum/2013,(A.Y 2008-09) inextricably linked with the setting-up of the power plant and, therefore, it negated the stand of the Revenue of treating such interest income as a revenue receipt. The fact-situation before us is similar and therefore the issue has to be decided in the manner in which the Hon'ble Delhi High Court has resolved the controversy. Thus, in the instant case also, it has to be deduced that interest on FCCB funds temporarily placed in fixed deposits awaiting deployment in the construction of new projects is a capital receipt, since the FCCB proceeds are "inextricably linked" with the construction of new projects, as the same have been raised for that purpose alone.

8.5 In view of our aforesaid discussion, and, having regard to the facts and circumstances of the case, it has to be held that the interest earned by the assessee by temporarily parking the FCCB funds in banks, pending its full deployment in the ongoing construction of hotel projects, was in the nature of capital receipt and was thus, required to be set-off against the cost of capital work-in-progress. Thus, assessee succeeds on this aspect.

8.6 Since the assessee has succeeded on the aforesaid aspect, the alternate plea of adjusting the interest paid on FCCBs against interest income is rendered academic and is not being adjudicated.

9. The second issue raised in the appeal is taxability of Rs.20,16,418/- as income from time share business.

9.1 At the time of hearing, the Ld. Representative for the assessee pointed out that assessee does not wish to press the same and accordingly the same is dismissed as not pressed.

13 ITA No. 1078/Mum/2013,(A.Y 2008-09)

10. The last issue is with regard to a disallowance of Rs.10,81,701/- made by the Assessing Officer under section 14A of the Act. It is noticed that the disallowance of Rs.10,81,701/- has been made by the lower authorities under section 14A of the Act in respect of exempt income of Rs.18,311/-earned by the assessee. On this aspect, without going into much detail, it is directed that the disallowance be limited to the extent of exempt income in terms of the ratio of the ratio of the Hon'ble Delhi High Court in the case of Cheminvest Ltd. vs. CIT, [2015] 61 taxmann.com 118 (Del).

11. In the result, appeal of the assessee is partly allowed, as above.

Order pronounced in the open court on 03/10/2017.

                  Sd/-                              Sd/-
             (RAVISH SOOD)                     (G.S. PANNU)
           JUDICIAL MEMBER                 ACCOCUNTANT MEMBER
Mumbai, Dated 03/10/2017
Vm, Sr. PS
Copy of the Order forwarded to :

1.    The Appellant ,
2.    The Respondent.
3.    The CIT(A)-
4.    CIT
5.    DR, ITAT, Mumbai
6.    Guard file.

                                             BY ORDER,
//True Copy//
                                            (Dy./Asstt. Registrar)
                                        ITAT, Mumbai