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 20, Cited by 1]

Income Tax Appellate Tribunal - Ahmedabad

Dy.Cit., Circle-9, Ahmedabad vs Akp Infrastructure, Ahmedabad on 28 February, 2017

ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 1 of 11 IN THE INCOME TAX APPELLATE TRIBUNAL AHMEDABAD BENCH, "SMC", AHMEDABAD [Coram: Pramod Kumar AM] ITA No.2552/Ahd/2011 Assessment Year: 2007-08 Dy. Commissioner of Income Tax, Circle -9, Ahmedabad. .................................Appellant Vs. A.K.P. Infrastructure .............................Respondent 303, Sarthak - II, Swastik Char Rasta, Navrangpura, Ahmedabad - 380 009.

[PAN: AAEFA 7501 Q] C.O. No.254/Ahd/2011 (In ITA No.2552/Ahd/2013) Assessment year: 2007-08 A.K.P. Infrastructure .............................Appellant 303, Sarthak - II, Swastik Char Rasta, Navrangpura, Ahmedabad - 380 009.

[PAN: AAEFA 7501 Q] Vs. Dy. Commissioner of Income Tax, ..........................Respondent Circle -9, Ahmedabad.

Appearances by:

Kailash Dan Ratnoo, for the Revenue Sakar Sharma, for the assessee Date of concluding the hearing: 28.02.2017 Date of pronouncing the order: 28.02.2017 O R D E R
1. This appeal, filed by the Assessing Officer, seeks to challenge correctness of the order dated 26th August 2011, passed by the learned CIT(A), in the matter of ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 2 of 11 assessment under section 143(3) of the Income Tax Act, 1961, for the assessment year 2007-08.
2. In the first ground of appeal, the appellant has raised the following grievance :-
"1. The Ld. Commissioner of Income Tax (Appeals)- XV, Ahmedabad has erred in law and on facts in deleting the addition of Rs.45,57,221/- made by the Assessing Officer u/s.43B of the Act on account of Service Tax."

3. The relevant material facts are as follows. During the course of scrutiny assessment proceedings, the Assessing Officer noticed that an amount of Rs.45,57,221/- received by the assessee remains outstanding for payment as at the end of the year. It was explained by the assessee that the assessee is following exclusive method of accounting and has not claimed any deduction for the service tax payment.

Since there was no claim for deduction, as submitted by the assessee, disallowance under section 43B did not come into play. This explanation, however, did not satisfy the Assessing Officer. He noted that in a subsequent year, this amount has written back as income on the ground that the said service tax is no longer payable. He was of the view that an amount received as tax but not paid to the Government partakes the character of income, as, according to him, was held by Hon'ble Kerala High Court in the case of CIT vs. Cardamom Auctioneers (295 ITR 574). In effect thus a service tax receipt is of income nature and deduction under section 43B is allowed on payment of the same. On the basis of this logic, the Assessing Officer added back Rs.45,57,221/- as income of the assessee being disallowance under section 43B. Aggrieved, assessee carried the matter in appeal before the learned CIT(A) who, following decision of this Tribunal, in the case of ACIT vs. Real Image Media Technologies Pvt. Ltd. [(2008) 114 ITD 573 (Chennai)], reversed the action of the Assessing Officer. It was held that disallowance under section 43B does not come into play on the facts of this case. The Assessing officer is aggrieved and is in appeal before me.

ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 3 of 11

4. I have heard the rival submissions, perused the material on record and duly considered facts of the case in the light of the applicable legal position.

5. I find that an identical issue came up before Hon'ble Delhi High Court in the case of CIT vs. Noble and Hewitt (India) Pvt. Ltd. [(2008) 305 ITR 324 (Delhi)]. Their Lordships negatived the stand of the Revenue, and observed as follows :-

"2. The assessee maintains a mercantile system of accounting. It had collected service tax during the previous year relevant to the assessment year in question. Out of the service tax so collected the assessee had deposited part of the amount but an amount of Rs. 14.40 lakhs was not deposited by the assessee with the concerned authorities. The assessee did not claim any deduction in this regard nor did it debit the amount as an expenditure in the Profit & Loss Account. The Assessing Officer as well as the Commissioner of Income-tax (Appeals) ['CIT(A)'] nevertheless disallowed the amount and added it back to the income of the assessee.
3. The CIT(A) was of the view that the assessee had not followed the correct accounting procedure. If it had done so, the amount would have had to be debited to Profit & Loss Account and thereafter the assessee could claim a deduction thereon. The Commissioner relied upon decision of the Calcutta High Court in Chowringhee Sales Bureau (P.) Ltd. v. CIT [1977] 110 ITR 385.
4. In appeal, the Tribunal was of the opinion that in view of the provisions of section 43B of the Income-tax Act, 1961 ('Act'), since the assessee had not claimed a deduction there was no question of disallowing the deduction which was not even claimed. The relevant extract of section 43B of the Act reads as follows :
"Certain deductions to be only on actual payment.--Notwithstanding anything contained in any other provision of this Act, a deduction otherwise allowable under this Act in respect of--
(a) any sum payable by the assessee by way of tax, duty, cess or fee, by whatever name called, under any law for the time being in force,
(b) to (f) ** ** ** shall be allowed (irrespective of the previous year in which the liability to pay such sum was incurred by the assessee according to the method of accounting regularly employed by him) only in computing the income referred to in section 28 of that previous year in which such sum is actually paid by him."

5. Learned counsel for the revenue urges that the decision of the Calcutta High Court in Chowringhee Sales Bureau (P.) Ltd.'s case (supra) covers the point in its favour. We are unable to agree. In that case it was held that the liability to pay sales tax arose the moment a sale or purchase was effected and if an assessee was maintaining accounts on the ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 4 of 11 mercantile system it would be entitled to deduction of the estimated liability of sales tax, even though such sales tax had not been paid to the sales tax authorities. The question there concerned was the entitlement of the assessee to deduction under sections 10(1) and 10(2)(xv) of the Indian Income-tax Act, 1922. The decision is clearly distinguishable in its application to the present case. Here we are concerned with an assessee who has not even claimed any deduction on the ground of service tax and has not debited the amount to its Profit & Loss Account. Moreover the provisions of section 43B of the Act are quite clear in this regard. The decision of the Calcutta High Court in Chowringhee Sales Bureau (P.) Ltd.'scase (supra) was not in the context of the applicability of section 43B of the Act.

6. In our opinion since the assessee did not debit the amount to the Profit & Loss Account as an expenditure nor did the assessee claim any deduction in respect of the amount and considering that the assessee is following the mercantile system of accounting, the question of disallowing the deduction not claimed would not arise.

7. Learned counsel for the revenue submits that the assessee has sought to evade tax under the mercantile system of accounting. We are of the view that it is not for the revenue authorities to tell the assessee how to maintain its accounts.

8. We cannot find any fault in the view taken by the Tribunal and find no merit in this appeal."

6. Similar were the views of a co-ordinate bench of this Tribunal in the case of Real Image Media Technologies (supra), where the co-ordinate bench, has inter alia, observed as follows :-

"13. We have considered the rival submissions carefully in the light of the relevant provisions of the Income-tax Act as well as Service Tax Act. We find that relevant portion of section 43B reads as under :--
"43B. Notwithstanding anything contained in any other provisions of this Act a deduction otherwise allowable under this Act in respect of--
(a) any sum payable by the assessee by way of tax, duty, cess or fee, by whatever name called, under any law for the time being in force, or"

From a plain reading of the above provision it becomes clear that the rigour of this provision would be attracted only in a case where an item is allowable as deduction but because of the failure to make payment such deduction will not be allowed. It can be argued that in the case of ST also the assessee does not claim deduction since it has been held that non- payment of sales- tax would attract provisions of section 43B, but that is being done on the basis of the principles laid down by the Calcutta High Court in the case of Chowranghee Sales Bureau Ltd. v. CIT [1977] 110 ITR ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 5 of 11 385 that sales-tax is part of the trading receipt. Further, section 145A clearly provides that for the purpose of determining income under the head 'Profits and gains of business or profession', the amount of purchase and sales i.e., turnover would include any tax, duty, cess or fee. Therefore, the rigour of section 43B may be applicable in the case of sales-tax or Excise Duty but the same cannot be said to be the position in case of service tax because of two reasons. Firstly, the assessee is never allowed deduction on account of service tax which is collected on behalf of the Government, and paid to the Government accordingly. Therefore, a service provider is merely acting as an agent of the Government, and is not entitled to claim deduction on account of service tax.

Hence, on this account alone addition under section 43B could not be made and the same has been correctly deleted by the CIT (Appeals).

14. The second aspect of this issue is also important. Section 43B(c) uses the expression 'any sum payable'. For making any disallowance, first of all it has to be established that such sum is payable. The Dictionary meaning of the word 'payable' in Concise Oxford English Dictionary is :--

(1)     required to be paid;
(2)     able to be paid; and
(3)     debts owned by a business

The Chambers Dictionary (New Edition) defines the word 'payable' as "that may or should be paid; due or profitable".

Black's Law Dictionary, Sixth Edition defines the term 'payable' as under :--

"Capable of being paid; suitable to be paid; admitting or demanding payment; justly due; legally enforceable. A sum of money is said to be payable when a person is under obligation to pay it. Payable signifies an obligation to pay at a future time, but when used without qualification, term normally means that the debt is payable at once, as opposed to 'owing'."

The above definition would show that the word 'payable' is used in section 43B, to our understanding, would mean that there is a kind of obligation on the part of payee to make the payment which is already due. For example, when somebody purchases goods then the other person has got the liability to pay the price of the goods and it can be said that price of the goods is payable by the customer. If the customer simply looks at the cost it cannot be said that he has become liable to make the payment. This can be further understood by way of an example. For instance, whenever a Chartered Accountant raises a bill for professional services which are subjected to service tax, it is not necessary that the client will accept the bill as such and make payment accordingly. In that situation, the Chartered Accountant cannot be fastened with the liability to pay the service tax. But, in any case the sales-tax situation is different. For example, section 6(1) of Central Sales Tax Act, 1956 provides that :--

ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 6 of 11 "6. Liability to tax on inter-State sales.--[(1)] Subject to the other provisions contained in this Act, every dealer shall, with effect from such date as the Central Government may, by notification in the Official Gazette, appoint, not being earlier than thirty days from the date of such notification, be liable to pay tax under this Act on all sales of goods other than electrical energy, effected by him in the course of inter-State trade or commerce during any year on and from the date so notified :
[Provided that a dealer shall not be liable to pay tax under this Act on any sale of goods which, in accordance with the provisions of sub- section (3) of section 5, is a sale in the course of export of those goods out of the territory of India.]"
The above provision clearly shows that the dealer would become liable to make sales-tax payment the moment he effects the sales in the course of an inter-State trade or commerce. This shows that the liability to make payment of sales-tax is not depending on the fact whether such dealer has received the payment from the customer of the goods or not. The liability is fastened to the transaction in sales and once such sale is effected, the dealer becomes liable to pay.

15. Now, in the case of service tax, when and how the amount becomes payable has been provided in section 68 of Finance Act, 1994 as well as Rule 6 of Service Tax Rules which read as under:--

"68. Payment of service tax.--(1) Every person providing taxable service to any person shall pay service tax at the rate specified in section 66 in such manner and within such period as may be prescribed. (2) Notwithstanding anything contained in sub-section (1), in respect of any taxable service notified by the Central Government in the Official Gazette, the service tax thereon shall be paid by such person and in such manner as may be prescribed at the rate specified in section 66 and all the provisions of this Chapter shall apply to such person as if he is the person liable for paying the service tax in relation to such service."

Rule 6 of Service Tax Rules "6. Payment of Service Tax.--(1) The service tax shall be paid to the credit of the Central Government by the 5th of the month immediately following the calendar month in which the payments are received, towards the value of taxable service:

Provided that where the assessee is an individual or proprietary firm or partnership firm, the service tax shall be paid to the credit of the Central Government by the 5th of the month immediately following the quarter in which the payments are received, towards the value of taxable services :
Provided further that notwithstanding the time of receipt of payment towards the value of services, no service tax shall be payable for the part or whole of the value of services, which is attributable to services provided during the period when such services were not taxable :
ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 7 of 11 Provided also that the service tax on the value of taxable services received during the month of March, or the quarter ending in March, as the case may be, shall be paid to the credit of the Central Government by the 31st day of March of the calendar year."
From the above section 68 it becomes clear that service tax has to be paid in the manner which may be prescribed and this has been prescribed in Rule 6 of Service Tax Rules. A plain reading of Rule 6 would show that service provider becomes liable to make the payment of service tax by the 5th of the month immediately following the calendar month in which the payments are received towards the value of taxable service. The first proviso gives an exception in case of individual or proprietary firms or partnership firms, and in such cases, service tax has to be paid to the credit of Central Government by the 5th of the month immediately following the quarter in which the payments are received. The only difference is that in case of individual or proprietary or partnership firm, payment has to be made on 5th of the following month after the following the quarter whereas in the case of other organisations it has to be paid on the 5th of the month immediately following the calendar month. But in both the cases, the liability arises to make the payment only after the service provider has received the payments.
16. If there is no liability to make the payment to the credit of Central Government because of non-receipt of payments from the receiver of the services, then it cannot be said that such service tax has become payable in terms of clause (a) of section 43B because that clause specifically mentions "sum payable by the assessee". In this regard, the Hon'ble Andhra Pradesh High Court in the case of Srikaollu Subba Rao & Co. (supra) has made the following observations :--
"17. One other contention addressed to us is that the liability to pay sales-tax for the month of 18-3-1984, was disallowed in terms of section 43B in all the cases before us. Shri Swamy, learned counsel, pointed out that the petitioners filed A2 monthly returns according to which they pay the taxes. Our attention has been invited to rule 17 of the AP Sales-

tax Rules, 1957, which in terms, provides that the tax in relation to the return shall be paid before the 25th day of the succeeding month. It is argued that where the statute itself prescribes the date of payment no exception could be taken acting under section 43B, that the amount was not paid rendering justification for its disallowance. It is urged that section 43B can have no application to cases where the statutory liability which was incurred in the accounting year is also not payable according to the statute in the same accounting year. We find considerable force in the contention of Shri Swamy. In order to apply the provisions of section 43B, it seems to us that not only should the liability to pay the tax or duty be incurred in the accounting year but the amount also should be statutorily "payable" in the accounting year. Section 43B itself is clear to this extent. It refers to the "sum payable" in clause (a) as well as in clause (b). If the Legislature intended, it should have so provided that any sum for the payment of which liability was incurred but the assessee would not be allowed unless such sum is actually paid. Keeping in mind the object for which section 43B was ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 8 of 11 enacted, it is difficult to subscribe to the view that a routine application of that provision is called for in cases where the "taxes and duties" for the payment of which liability was incurred in the accounting year, were not statutorily payable in that accounting year. If, under the provisions of any statute, a tax or duty is payable after the close of the accounting year, different consideration would prevail and it may not be open to the ITO to disallow tax or duty which is statutorily payable after the accounting year. In fact, the amendment brought about, which is coming into force on 1-4-1988, permitting the deduction of taxes and duties paid before the filing of the IT returns clearly supports the view that "taxes and duties" not statutorily payable during the accounting year do not fall to be disallowed under section 43B."

17. In view of the above observations, we are of the view that since service tax was not payable by the assessee, the rigour of section 43B could not have been applied to the case of the assessee. Under these circumstances, we find nothing wrong with the order of the CIT (Appeals) on this issue and the same is confirmed."

7. In view of the above discussions, in my considered view, section 43B does not come into play in this case, and that is the basis on which impugned disallowance is made. Learned CIT(A) was thus quite justified in deleting the impugned disallowance. I confirm his action and decline to interfere in the matter.

8. Ground no.1 is thus dismissed.

9. In the second ground of appeal, grievance raised is as follows :-

"2. The Ld. Commissioner of Income Tax (Appeals)-XV, Ahmedabad has erred in law and on facts in deleting the addition of Rs.53,316/- made by the Assessing Officer on account of purchase of table, cupboard and table chair etc.."

10. So far as this grievance is concerned, the Assessing Officer made the disallowance of Rs.53,316/- on the following basis :-

"7. On verification of various expenses a/c (camping A/c / Site exp. A/c), it is noticed that the following expenses were debited and claimed as revenue expenses.
              (a)    Purchase of table Rs.7,800/-
              (b)    Cupboard          Rs.3,165/-
                                                                        ITA No.2552 Ahd 2011 &
                                                                          CO No.254 Ahd 2011
                                                                     Assessment Year: 2007-08
                                                                                   Page 9 of 11

              (c)    Table chair          Rs.2,600/-
              (d)    Water cooler         Rs.8,800/-
              (e)    Fans                 Rs.4,750/-
              (f)    Cots/beds            Rs.35.458/-
                           Total...       Rs.62,5737-

On being asked to the assessee why these expenses should not be disallowed as capital expenses, the assessee has stated that life-span of such items is not even one year and hence the value of these items have been written off in the year in which these are purchased. The argument of the assessee is general in nature. These items are in the nature of capital expenses and these cannot be written off as revenue expenses. Even if it is used and sold, the difference can be claimed as terminal loss. But one has to treat such expenses as capital expenses. Accordingly, these expenses are disallowed as capital expenses. However, depreciation thereon is allowed at the rate of 10%. The disallowance is accordingly worked out @ 90% thereof at Rs.56,316/-.
[Addition : Rs.53,316/-]"

11. In appeal, learned CIT(A) deleted this disallowance by observing that these expenses were incurred at site and could not be thus treated as capital expenses. The Assessing Officer is aggrieved and is in appeal before me.

12. Having heard the rival contentions and having perused the material on record, I see no reasons to interfere in the matter. These expenses are incurred at site and the useful life span of assets, therefore, is so limited that there is no point in treating these expenses as capital expenses - particularly looking to the smallness of amount. I, therefore, confirm action of the learned CIT(A) on this point as well.

13. Ground no.2 is also dismissed.

14. The appeal filed by the assessee is thus dismissed.

15. In the cross objection filed by the assessee, following grievance is raised.

ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 10 of 11 "The Ld. CIT(A) erred on facts and in law in confirming lump sum addition of Rs.12,59,503/- on account of low gross profit without finding any defect in the books of accounts."

16. During the course of assessment proceedings, the Assessing Officer increased the net profit rate by .5% to "cover up the disallowable out of the expenses and to cover up any leakage in profit and irregularities in maintenance of records" but he did not point out any serious flaws or deficiencies in the accounts. The only reason of disallowance apparently was fall in G.P. rate and some expenses not being verifiable. Aggrieved by the addition of Rs.12,59,503/-, assessee carried the matter in appeal before the learned CIT(A) but without any success. While upholding the impugned addition, learned CIT(A) observed as follows :-

"4. After going through rival submissions it is seen that Form 3CD report filed with the return mentions that expenses are not supported by bills, therefore addition of Rs.12,59,503/- in my view is not unreasonable looking to the amount of expense debited of Rs.5,04,13,924/-, further nothing new has been brought on record by the appellant during appellate proceedings therefore the addition is upheld."

17. I have heard the rival submissions, perused the material on record and duly considered facts of the case in the light of the applicable legal position.

18. I find that no specific defects have been pointed out in the books of accounts and yet the book results are tinkered with. There is no reason to tinker with the financial results shown by the books of accounts, unless any specific defects are noticed in the books of accounts. As for the expenses having been made for some of the expenses on the basis of self made vouchers, that per se cannot be a reason for making addition to net profit; at best it could have justified partial disallowance of expenses concerned, but that's not the case here. In view of these discussions and bearing in mind entirety of the case, I uphold grievance of the assessee and direct the Assessing Officer to delete impugned addition of Rs.12,59,503/-.

ITA No.2552 Ahd 2011 & CO No.254 Ahd 2011 Assessment Year: 2007-08 Page 11 of 11

19. Ground no.1 of the Cross Objection is thus allowed.

20. Ground no.2 of the Cross Objection is not pressed and dismissed as such.

21. In the result, Cross Objection is partly allowed.

22. To sum up while appeal is dismissed, Cross Objection is partly allowed.

Pronounced in the open Court on this 28th day of February, 2017.

Sd/-

                                                              Pramod Kumar
                                                              (Accountant Member)
Dated:    the 28 t h day of February, 2017.

PBN/*

Copies to:     (1)    The appellant
               (2)    The respondent
               (3)    CIT
               (4)    CIT(A)
               (5)    DR
               (6)    Guard File
                                                                                  By order


                                                                    Assistant Registrar
                                                          Income Tax Appellate Tribunal
                                                       Ahmedabad benches, Ahmedabad