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 11, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Renato Finance & Investment P. Ltd , ... vs Assessee on 16 October, 2008

                                                                 ITA No.: 115/Mum/09
                                                             Assessment year: 2005-06
                                                                              Page 1 of 7
                     IN THE INCOME TAX APPELLATE TRIBUNAL
                            MUMBAI D BENCH, MUMBAI

                  [Coram : N V Vasudevan JM, and Pramod Kumar AM]

                                ITA No.: 115/Mum/09
                              Assessment year: 2005-06

Renato Finance & Investments Limited                       ................... Appellant
Peninsula Spenta, 2 nd floor
Mathuradas Mill Compound
Senapati Bapat Marg, Lower Parel,
Mumbai 400 013 ( PAN : AAACR6511Q)

Vs.

Deputy Commissioner of Income Tax
Circle 7(2), Mumbai 400 020                            .................... Respondent


Appearances:

S E Dastur along with Niraj Sheth, for the appellant
B Senthilkumar, for the respondent


                                  O R D E R

Per Pramod Kumar:

1. By way of this appeal, the assessee has called into question correctness of CIT(A)'s order dated 16 th October 2008, in the matter of assessment under section 143 (3) of the Income Tax Act, 1961, for the assessment year 2005-06.

2. Grievances raised by the assessee, as set out in the memorandum of appeal, are as follows:

1. On the f acts and in the circumstances of the case and in law, the learned CIT(A) erred in upholding the action of the Assessing Officer in rejecting the claim of the appellant f or exemption under section 47(v) by treating the transaction of sale of shares of L & T as adventure in the nature of trade, and thereby treating the profit on sale of shares as 'business income' instead of 'capital gain' from the sale of capital asset i.e. shares.

ITA No.: 115/Mum/09 Assessment year: 2005-06 Page 2 of 7

2. He further erred in confirming the action of the AO in treating holding of shares as 'stock in trade' and not an 'investment', and transaction of sale and purchase of shares as 'adventures in the nature of trade'.

3. He f ailed to appreciate and ought to have held that:

i. The transaction of sale of shares of L&T was a single, isolated transaction during the year and the investment in L&T was a strategic investment.
ii. Transfer of shares f alls within the guidelines specified in the circular no. 4/ 2007 dated 15 th June 2007, issued by the CBDT on treatment of investment in shares.

4. The Appellant, theref ore, prays that investment in shares be treated as investment in capital asset and not as an adventure in the nature of trade. Also gains from sale of such shares be treated as long term capital gains which is exempt under section 47(v), and not as business income.

3. As all these grounds of appeal are interrelated and highlight different facets of the same transaction, we will take up all these grounds of appeal together.

4. The assessee is an investment company. When income tax return filed by the assessee was subjected to scrutiny assessment, it was noticed by the Assessing Officer that, during the relevant previous year, the assessee had sold certain shares of L & T Crossroads Pvt Ltd to its holding company, i.e. Piramal Holdings Pvt Ltd, for a consideration of Rs 12,00,00,000, and, in the process, earned Rs 2,52,75,000. The assessee had claimed that this gain of Rs 2,52,75000 was long term capital gain, which, in view of the provisions of Section 2(47) and in view of the fact that the shares were transferred to its holding company which held all the shares in the assessee company, was exempt from tax in the hands of the assessee. The Assessing Officer rejected the claim of the assessee for two different reasons - first, that the transaction between the assessee company and Piramal Holdings Pvt Ltd was not a transaction between a fully owned subsidiary and holding company inasmuch as not all the shares of the assessee company were held by Piramal Holdings Pvt Ltd; and, second- that the provisions of Section 47 (v) donot apply to the facts of this case ITA No.: 115/Mum/09 Assessment year: 2005-06 Page 3 of 7 inasmuch as the gains on sale of shares in L & T Crossroads Pvt Ltd were not taxable under the head 'capital gains', but under the head 'profits and gains from business and profession'.

5. As regards the first objection taken by the Assessing Officer, we are not really required to deal with this aspect of the matter in detail, for the reason that the CIT(A) has decided against the Assessing Officer on this issue, and the Assessing Officer is not in appeal before us on that aspect of the matter. In any event, Tribunal's order in the case of ACIT Vs Papillon Investments Pvt Ltd (4 SOT 304), based on which the CIT(A) had granted the relief on this issue and which was not followed by the Assessing Officer, has since been approved by Hon'ble jurisdictional High Court's judgment dated 28 th August 2009.

6. As regards the objection of the Assessing Officer to the effect that the income on sale of L&T shares is in the nature of business income and not in the nature of capital gain, the reasoning adopted by the Assessing Officer was this. The Assessing Officer noted that the purchase of these shares was funded by borrowings from Piramal Holdings Pvt Ltd. He also noted (i) that the sale of shares was made within a comparatively small period of eight months, whereas investments are generally made for longer period of time, (ii) that the assessee had no intention of holding the shares as evident from bulk purchases of shares of a single company, (iii) that the assessee had sold the shares in a period when share prices continued to rise and no investor would do that, and (iv) that no ordinary person can think of making a heavy investment in bulk purchases of shares in a single company unless there is a definite inside information about working of that company. The Assessing Officer noted that even though there is only one transaction of sale and purchase of shares, it is a well settled legal position that even a single transaction can be said to be an adventure in the nature of trade, and totality of facts and circumstances is to be taken into account to determine that aspect of the matter. He also observed that it is not really material as to how these shares were disclosed in the balance sheet because, as held by Hon'ble Supreme Court in the case of Kettlewel Bulletin Vs CIT (53 ITR 261), 'the nomenclature given by the assessee to specify the item in the ITA No.: 115/Mum/09 Assessment year: 2005-06 Page 4 of 7 balance sheet would not be final as termed by the assessee when the facts of the case reflects to some other transaction as discussed above'. He also referred to Hon'ble Supreme Court judgments in the cases of McDowell & Co Ltd Vs Commercial Tax Officer Vs. Commercial Tax Officer (154 ITR 148) and Workmen of Associated Rubber Industry Ltd Vs Associated Rubber Industry Ltd (157 ITR 77) in support of the proposition that colourable devices cannot be part of tax planning and that it is duty of the court, in every case where ingenuity is expended to avoid taxing and welfare legislation, to get behind the smoke screen and discover the true state of affairs. With these discussions, the Assessing Officer concluded that "thus the shares held by the assessee were not investment but shares sold to Piramal Holdings Pvt Ltd were actually stock of the assessee" and, therefore, gains on sale of these shares was required to be treated as business income which is not covered by the scope of exemption under section 47(v). Aggrieved by the stand so taken by the Assessing Officer, assessee carried the matter in appeal before the CIT(A) but without success. While the CIT(A) did agree with the assessee that the correct holding period was not eight months, as was noted by the Assessing Officer, but more than four years, the CIT(A) held that the gains on sale of these shares were to be taxed as business income. He came to this conclusion on the basis of his finding that the assessee had made investment of Rs 9.47 crores, as against its net worth of only Rs 6.38 lakhs, in L& T Crossroads Pvt Ltd, that this investment was made out of funds borrowed from its holding company i.e. Piramal Holdings Pvt Ltd, that Piramal Holdings Pvt Ltd was also having substantial holdings, to the tune of Rs 12 crores, in L&T Crossroads Limited, and that the assessee, alongwith its group companies, was engaged in acquiring controlling holdings in L&T Crossroads Ltd - an activity, in the light of Hon'ble Calcutta High Court's judgment in the case of CIT Vs Rajeeva Lochan Kanoria, constitutes a business activity. The CIT(A) held that analyzed various judicial precedents to support the proposition that a purchases made with a view to make profits on sale will constitute 'adventure in the nature of trade' and that it is a combination of various factors which needs to be taken into account to determine whether the purchase and sales can be held to be 'business' in nature. The CIT(A) was of the view that the facts of the present case indicate that the purchases was made to sell the shares at a higher price, and, therefore, it was a business transaction in nature. The fact that the shares were held for over four years, in the opinion of the CIT(A), does not alter the business nature of transaction. It was thus ITA No.: 115/Mum/09 Assessment year: 2005-06 Page 5 of 7 held that the gains on sale of the shares were in the nature of business profits, and, accordingly, exemption under section 47(v) is not admissible to the assessee. The assessee is not satisfied with the order of the CIT(A) as well, and is in further appeal before us.

7. We have heard the rival contentions, perused the material on record and duly considered factual matrix of the case as also the applicable legal position.

8. We have noted that the shares which were held by the assessee were shares in a private limited company, i.e. L&T Crossroads Pvt Ltd, which are not even freely transferable. It is difficult to comprehend as to how an item which is not even tradable in the open market can be considered to be part of the 'stock in trade' as the authorities below have proceed to treat the L&T shares. As learned counsel for the assessee rightly points, one can be a trader in the shares only when the shares are tradable, but then the shares held by the assessee were not tradable. As regards the use of borrowed funds to acquire the shares, on which so much of emphasis has been placed by the authorities below as indeed by the learned Departmental Representative, it is important to bear in mind the fact that, as noted by the Assessing Officer himself, as against a net worth of 6.38 lakhs, the assessee had borrowed Rs 9.47 crores from Piramal Holdings Pvt Ltd to acquire these shares. By no stretch of logic, this borrowing could be treated as a commercial borrowing as no lender would grant loan amounting to 100% of investment in shares when net worth of the borrower is less than 1% of the investment in shares. It is important to bear in mind the fact that the borrowing is from the holding company which fully owns the assessee company, and it is thus more of a mode of capital rather than a commercial borrowing. Not only that such an intra-group financial arrangement cannot be equated with a commercial borrowing to acquire shares, which may have had some bearing on the question that the shares have not been purchased to sell for profit, the use of borrowed funds per se cannot be a decisive factor to come to the conclusion that shares were not acquired as investments. Learned Departmental Representative's reliance on decision of a coordinate bench in the case of Neerja Birla Vs ACIT (66 ITD 148) is not of much relevance as this decision ITA No.: 115/Mum/09 Assessment year: 2005-06 Page 6 of 7 itself, inter alia, states that, "We are not holding that borrowed funds always and necessarily indicate a trading transaction. Our finding is based upon a consideration of the cumulative effect of the factors prevailing in this case." The shares sold by the assessee were of a private company which are not tradable in the market, the period of holding these shares was almost four years, this was the only transaction in shares that the assessee was involved in, and the transfer of shares was only to the holding company, which owns the assessee company anyway. On these facts, and on the entirety of this case, we are unable to see any legally sustainable merits in CIT(A)'s conclusion that the assessee was engaged in business of trading in shares. In any event, when even solitary transaction is with a holding company, which fully owns the assessee company, it is wholly devoid of any rationale to suggest that the assessee was engaged in an adventure in the nature of trade.

9. As regards revenue's reliance on Hon'ble Calcutta High Court's judgment in the case of Rajeev Lochan Kanoria (supra), there was no dispute in this case that the shares acquired by the assessee were capital assets, i.e. investments, in nature, but the question was whether deduction under section 36(1)(iii) in respect of borrowings to acquire those shares will be admissible since the "investment in shares was clearly connected with business operations of the assessee". Affirming the order of the Tribunal, Their Lordships noted that "there is no dispute that in this case computation of income under section 28 has taken place in the assessment order" and that "there is nothing in section 36(1)(iii) which justifies disallowance of interest on capital borrowed for the purpose of business from the business income of the assessee assessed by the Assessing Officer." We are unable to see as to how does this case support the stand of the revenue. Quite to the contrary, in the case of Ramanarain & Sons Pvt Ltd Vs CIT ( 41 ITR 534), Hon'ble Supreme Court has held that the gains on sale of shares, which were purchased to facilitate acquisition of managing agency, was taxable as capital gains - and not as business profits, even though the assessee happened to be trading in shares as well. It is thus clear that even if an investment are made for acquiring controlling shares, it cannot be treated as stock in trade.

ITA No.: 115/Mum/09 Assessment year: 2005-06 Page 7 of 7

10. In view of the above discussions, as also bearing in mind entirety of the case, we are of the considered view that the authorities below were not justified in holding that the gains, on sale of shares by the assessee to its holding company, are to be treated as 'business income'. That is the only reason because of which CIT(A) upheld denial of exemption under section 47(v). To this extent, we disapprove the order of the CIT(A) and direct the Assessing Officer to grant the relief accordingly.

11. In the result, the appeal is allowed in the terms indicated above. Pronounced in the open court today on 19 th day of January, 2011.

  Sd/-                                                                 sd/-
(N V Vasudevan)                                                    (Pramod Kumar)
 Judicial Member                                                  Accountant Member

Mumbai; 19 th day of January, 2011.

Copy   forwarded to :
1.     The appellant
2.     The respondent
3.     Commissioner -    , Mumbai
4.     Commissioner (Appeals)   , Mumbai
5.     Departmental Representative, bench, Mumbai
6.     Guard File


               True Copy




                                                                          By Order etc.




                                                                    Assistant Registrar
                                                         Income Tax Appellate Tribunal
                                                             Mumbai benches, Mumbai