Income Tax Appellate Tribunal - Chandigarh
Aarti International Ltd., Ludhiana vs Assessee on 26 November, 2012
IN THE INCOME TAX APPELLATE TRIBUNAL
CHANDIGARH BENCH 'B', CHANDIGARH
BEFORE Ms. SUSHMA CHOWLA, JUDICIAL MEMBER
AND SHRI MEHAR SINGH, ACCOUNTANT MEMBER
ITA No.367 /Chd/2012
(Assessment Year: 2007-08)
Aarti International Ltd., Vs. The CIT-II,
G.T. Road, Millerganj, Ludhiana.
Ludhiana.
PAN: AABCA4454C
(Appellant) (Respondent)
Appellant by : Shri Subhash Aggarwal
Respondent by : Shri Manjeet Singh, DR
Date of hearing : 26.11.2012
Date of Pronouncement : 07.03.2013
O R D E R
Per SUSHMA CHOWLA, J.M. :
This appeal by the assessee is against the order of the Commissioner of Income Tax-II, Lud hiana dated 23.11.2011 relating to a s s e s s m e n t ye a r 2 0 0 7 - 0 8 a g a i n s t t h e o r d e r p a s s e d u / s 2 6 3 o f I n c o m e T a x Act, 1961 (in short 'the Act').
2. The assessee has raised following grounds of appeal:
"1. That the CIT-II has erred in setting aside the order of the Assessing Officer.
2. That the learned CIT- II has erred in setting aside the issue regarding disallowance of interest u/s 36(1)(iii) on the investment made in the land, Building and machinery ignoring the facts of the case and also ignoring the fact that the order was passed by the A.O. after due application of mind.
3. That the CIT II has erred in setting aside the issue regarding allocation of expenses to the 10-B Unit which issue has been duly dealt with by the after due application of mind.
4. That in any case the order passed by the CIT-II u/s 263 is against the law and facts of the case and deserves to be quashed.2
5. That the learned CIT- II has erred in modifying the disallowance u/s 14A ignoring the order of the Hon'ble Tribunal."
3. The issues raised in the present appeal are in relation to the order passed b y the Commissioner of Income Tax, Ludhiana under section 263 of the Act.
4. T h e p r e s e n t a p p e a l w a s f i l e d a f t e r a d e l a y o f 4 0 d a ys b e f o r e t h e Tribunal. The assessee had received the order passed under section 263 of the Act on 19.12.2011 whereas the appeal against the said order was filed on 28.3.2012. The learned counsel for the assessee has filed an a f f i d a v i t o f t h e F i n a n c e M a n a g e r o f t h e a s s e s s e e c o m p a n y, u n d e r w h i c h it has been stated that he was not aware that an appeal could be filed before the Tribunal against the order of the Commissioner of Income Tax passed under section 263 of the Act. It was only after receipt of notice under section 142(1) of the Act from the Assessing Officer, he was informed that an appeal should have been filed against the order passed under section 263 of the Act. The said appeal as per the assessee was filed on 28.3.2012. The affidavit of Shri Dushwant Kumar Kapil working as Finance Manager with the assessee is furnished on record. In the entirety of the above said facts and circumstances of the case, we c o n d o n e t h e d e l a y i n f i l i n g t h e p r e s e n t a p p e a l l a t e b y 4 0 d a ys a n d proceed to decide the appeal.
5. The brief facts of the case are that the assessment in this case was completed under section 143(3) of the Act b y Addl.CIT, Range-V, Ludhiana vide order dated 29.12.2009. The Commissioner of Income Tax, Ludhiana on the perusal of the assessment record observed that in respect of few points the order of assessment was erroneous and prejudicial to the interest of the Revenue and the show cause notice under section 263(1) of the Act was issued to the assessee. In response 3 to the said notice, the assessee furnished its reply wherein the first plea of the assessee was that the figures mentioned in the said show cause notice do not match with the figures reflected in the Balance Sheet and related documents of the assessee. The learned A.R. for the assessee also submitted that it had furnished complete information before the Assessing Officer in respect of the above said items/points raised in the show cause notice issued by the Commissioner of Income Tax under section 263 of the Act. The Commissioner of Income Tax was of the view that the Assessing Officer had not applied his mind and had failed to verify and examine the complete aspects of the case in relation to the investment made in the work in progress, and in computing the income from the exempt and taxable units vis-à-vis common expenses and also in relation to the computation of deduction under section 14A of the Act. The Commissioner of Income Tax consequentl y held the order passed b y the Assessing Officer in respect of three issues to be both erroneous and prejudicial to the interest of the Revenue within the meaning of provisions of section 263 of the Act and the order of the Assessing Officer was set aside to its file for making a fresh order keeping in view the directions of the Commissioner of Income Tax and also after allowing due opportunity to the assessee.
6. The assessee is in appeal against the aforesaid order passed by the Commissioner of Income Tax, Ludhiana under section 263 of the Act. The learned A.R. for the assessee pointed out that the perusal of the order passed under section 143(3) of the Act dated 29.12.2009 would reveal that the only discussion in the assessment order was in relation to the disallowance under section 14A of the Act r.w.s.8D of the Income Tax Rules under which the disallowance of Rs.75,77,959/- was made. The Commissioner of Income Tax vide order dated 15.4.2010 had 4 reduced the disallowance to Rs.11,48,013/-, which in turn was deleted by the Tribunal. The learned A.R. for the assessee further pointed out that the show cause notice issued b y the Commissioner of Income Tax, Ludhiana dated 10.8.2011 was passed on the audit objections raised in t h e c a s e b y t h e a u d i t p a r t y. O u r a t t e n t i o n w a s d r a w n t o t h e n a r r a t i o n i n the show cause notice, placed at pages 1 and 2 of the Paper Book and audit objections raised in the case of the assessee for the relevant assessment ye a r placed at pages 24 to 27 of the Paper Book. The learned A.R. for the assessee pointed out that same objections as raised by the audit party were in the show cause notice issued by the Commissioner of Income Tax, Ludhiana. It was the claim of the learned A.R. for the assessee that there was non application of mind by the Commissioner of Income Tax before issue of said show cause notice in comparison to the assessment order passed by the Assessing Officer which was passed after due application of mind. In respect of the first issue raised b y the Commissioner of Income Tax with regard to the capitalization of interest vis-à-vis work in progress, the learned A.R. for the assessee pointed out that the figures as reflected in the show cause notice were at variance with the figures reflected in the Balance Sheet and it was not known from where the figures were picked up. The learned A.R. for the assessee referred to the reply filed by the assessee to the show cause notice issued in the case placed at page 3 of the Paper Book with special reference to page 5 of the Paper Book and also the copy of Balance Sheet placed at page 7 of the Paper Book. The learned A.R. for the assessee pointed out that the working of the total interest less subsidy received is placed at page 9 of the Paper Book and balance of Rs.5,84,115/- being the interest expenditure was capitalized. The total investment in building and machinery was from loans on which interest of Rs.10.41% was incurred on loans of Rs.12 crores borrowed 5 from 23.2.2007. The investment in land was out of its own funds. The learned A.R. for the assessee drew our attention to the bank account of the period under consideration placed at pages 13 to 15 of the Paper Book. In respect of the disallowance under section 14A of the Act the learned A.R. for the assessee pointed out that it had invested its own funds and there was no merit in the application of Rule 8D for the i n s t a n t a s s e s s m e n t ye a r a s t h e s a i d R u l e c a m e i n t o o p e r a t i o n w . e . f . a s s e s s m e n t ye a r 2 0 0 8 - 0 9 . The learned A.R. for the assessee further pointed out that elaborate enquiries were made by the Assessing Officer during the course of assessment proceedings in respect of all the three issues i.e. investment in work in progress and claim of interest, eligible profits under section 10B of the Act and also disallowance under section 14A of the Act. The learned A.R. for the assessee took us through the questionnaire issued by the Assessing Officer from time to time and replies filed by the assessee which are placed at pages 70 to 87 of the Paper Book. The plea of the learned A.R. for the assessee was that merely on the basis of the audit objections the invoking of jurisdiction under section 263 of the Act was not warranted as held by the Hon'ble P u n j a b & H a r ya n a H i g h C o u r t i n C I T V s . S o h a n a W o o l l e n M i l l s [ 2 9 6 ITR 238 (P&H)]. Further reliance was placed on the decision of the Chandigarh Bench of the Tribunal in Sh.Jaswinder Singh Prop. Vs. CIT i n I T A N o . 6 9 0 / C h d / 2 0 1 0 - d a t e o f o r d e r 9 . 3 . 2 0 1 2 f o r a s s e s s m e n t ye a r 2005-06 and in R.S. Warehousing Vs. ITO in ITA No.310/Chd/2011 - date of order 30.9.2011. It was further submitted b y t he learned A.R. for the assessee that there was difference between non-application of mind and no enquiries being conducted or inadequate enquiries being made. However, in the case of the assessee there were due enquiries made and the Assessing Officer applied his mind before computing the income in the hands of the assessee. In respect of the working of 6 disallowance under section 14A of the Act, it was pointed out that the Commissioner of Income Tax had ignored the last page of the Balance Sheet which reflected no overdraft balance.
7. The learned D.R. for the Revenue pointed out that the application of mind by the Assessing Officer was demonstrated by the order passed in the case. It was stressed by the learned D.R. for the Revenue that the assessment order talks of only disallowance under section 14A of the Act whereas no enquiries were made by the Assessing Officer on account of the disallowance under sections 36(1)(iii) and 10B of the Act. In respect of disallowance made under section 14A of the Act, reliance was placed on the order of the Commissioner of Income Tax. The learned D.R. for the Revenue thereafter placed reliance on the undermentioned decisions:
1) Sukhjeet Singh Vs. CIT-II, Chandigarh ITA No.422/Chandigarh/2011- date of decision 18.1.2012 2) CIT Vs. Assam Tea House 344 ITR 507 (P&H) 3) M/s Rico Auto Industries Ltd. Vs. Addl.CIT ITA No.547/Chd/2011 - date of decision 21.9.2011 4. CIT Vs. Usha International Ltd. ITA No.2026/2010 (Del)/348 ITR 485 (Del)
5. CIT Vs. Shree Manjunathesware Packing Products 231 ITR 53(SC)
8. It was further pointed out by the learned D.R. for the Revenue that the assessment order in the case was passed b y the Addl.CIT who is onl y an administrative head and there was no application of mind in passing the said order.
9. The learned A.R. for the assessee in rejoinder stressed that from the facts of the case it is apparent that there was no application of mind b y Commissioner of Income Tax as is apparent from the perusal of the audit objections raised in the case and show cause notice issued by the 7 Commissioner of Income Tax, which on comparison were found to be verbatim. In respect of various reliances placed b y the learned D.R. for the Revenue it was pointed out that the ratio laid down on Rico Auto Industries Ltd. (supra) was not applicable as there were no details before the Assessing Officer and the assessee had also not furnished any reply before the Assessing Officer. In respect of the ratio laid down in CIT Vs P.V.S. Beedies Pvt. Ltd. [237 ITR 13 (SC)] and also on Usha International Ltd. (supra), the learned A.R. for the assessee pointed out the same were distinguishable as both the decisions were on the issue of invoking of jurisdiction under section 147/148 of the Act. The learned A.R. for the assessee further placed reliance on ratio laid down by the Hon'ble Delhi High Court in ITO Vs. D.G. Housing Projects Ltd. [343 ITR 329 (Del)] and CIT Vs. Sunbeam Auto Ltd. [332 ITR 167 (Del)] and b y t h e H o n ' b l e P u n j a b & H a r ya n a H i g h C o u r t i n H a r i I r o n T r a d i n g C o . Vs. CIT [263 ITR 437 (P&H)].
10. We have heard the rival contentions and perused the record. The issue arising in the present appeal is against the invoking of jurisdiction b y the Commissioner of Income Tax, Ludhiana under section 263 of the Act. In all such cases where assessment made b y the Assessing Officer is erroneous and prejudicial to the interest of the Revenue, the Commissioner of Income Tax is empowered to invoke his jurisdiction under section 263 of the Act. However, the twin conditions of the order being erroneous and prejudicial to the interest of the Revenue are to be s a t i s f i e d c u m u l a t i v e l y.
11. Now coming to the facts of the present case the assessment in the case of the assessee was taken for scrutiny by the Assessing Officer. The first questionnaire was issued on 8.4.2009. Various queries were raised by the Assessing Officer in the said questionnaire issued. The 8 assessee thereafter filed replies to the various queries and thereafter another show cause notice was given to the assessee by way of entries in the order-sheet and assessment was completed under section 143(3) of the Act vide order dated 29.12.2009. The Commissioner of Income Tax had issued show cause notice under section 263 of the Act on the undermentioned issues:
The Assessment in your case for the year 2007-08 was completed u/s 143(3) on 29.12.2009 by the .then Addl. CIT, Range-V, Ludhiana. The assessment records have been called for and examined by the undersigned and the following features have been noticed:-
1. From the depreciation chart filed alongwith the return, it is observed that the following assets had not been put to use during the. relevant previous year.
S.No. Current Year Last Year
i) Building 7,07,36,051/- 12,21,49,715/-
under
ii) construction
Machinery under 2,09,92,893/- 14,30,232/-
installation .
iii) Advance against 4,50,48,775/- 27,80,3041-
capital expenditure
Total 13,67,77,719/- 126360251/-
In addition to the above, land amounting to Rs.34,98,68,640/- was purchased during the year, on which no construction was made and, accordingly the same too was not put to use. In this way total amount of Rs.48,66,46,359/- stood invested in such fixed assets which were not put to use during the previous year. Accordingly, interest pertaining to borrowed funds invested in these assets was liable to be capitalized and added back to your income under provisio to section 36(1)(iii) of the Income Tax act, 1961. The disallowance @ 12% on Rs.48,66,46,359/- comes to Rs.5,83,97,563/-.
Against this you have capitalized an amount of Rs. 5,84,115/- only. As on 31.03.2007 the amount of borrowed funds is Rs. 244.47 crores out of which Rs. 57.07 crore were raised during the year. The assessing officer failed to take these facts into consideration and accordingly failed to compute correct amount to be capitalized and disallowed.
2. Further it is observed that the income of your unit-ll is exempt u/s 10B. For the purpose of computing the-incomes from exempt and taxable unit the common expense's have to be apportioned between the two units on a rational basis. It is observed that you have incurred Rs.6,61,000/- on account of Director Remuneration and Auditor Remuneration. However, these have been debited to the profit and loss account of unit-1 only. In this way the income, of unit-l (taxable) has been reduced and that of unit-ll (exempt) has been over stated. This has resulted 9 into excess deduction of Rs. 4,90,020/-. The A.O. has failed to notice this irregularity also.
3. In the assessment order the assessing officer has made disallowance of Rs.75,77,959/- u/s 14A of the income Tax Act, 1961. As per the provisions of Rule 8D of the I.T. Rules 1962 this has been computed on the basis of amount shown in the Balance Sheet, as per which the value of total assets as on 31.03.2007 was Rs.432,44,07,771/-. This included an amount of Rs.29,85,70,978/- which is depreciation of earlier years back. The value of assets as on 31.03.07 has been artificially increased by this amount. For the purpose of computation of the disallowance the correct value of total assets was to be adopted. The A.O. has failed to notice this aspect and this failure on his part has further resulted into disallowance of a lower amount."
12. The reply of the assessee before the Commissioner of Income Tax in relation to each of the issues was as under:
"1. The assessment was made by the Add! Commissioner of Income Tax, Range-V, Ludhiana, vide order dated 29.12.2009. During the course of hearing all those issues, which are being raised now, were duly discussed. A detailed reply dated 18.12.2009 relating to various issues was filed. Complete details regarding capital work in progress mounting to Rs.7,07,36,051.82/- were filed which appear as page no. 5.7 of our submission dated 18.12.2009. This was in connection with the issue raised by the AO for making disallowance on the investment made in WIP. It was clearly mentioned in para 5 of our submission that the amounts invested were out of our own sources and no borrowing were made for making these investment except the investment made in the plant & machinery which was made out of the term loan on which interest of Rs.5,84,115/- was capitalized. This was further clarified in para 11 our reply.
2. As regards the figures mentioned in para 1 of your notice, it is submitted that the figures do not tally with the figures given, in our balance sheet. It is again submitted that an audit objection dated 10.05.2010 was raised by the Addl. Commissioner of Income Tax(Audit) Chandigarh, on similar issue which was duly replied on 24.05.2010 and the AO felt duly satisfied with the reply and it appears that no action was taken and the proceedings were dropped.
3. The objection raised in your notice para 2 of the letter regarding adjustment of director's and auditor's remuneration of Rs.6,61,000/-onproportionatebasisinUnit No.II where exemption has been claimed u/s 10B, again reply stood filed before the Addl. Commissioner of Income Tax, Range-V, Ludhiana and no adverse action was taken 10 and it is surprising that now after a gap of about one and half year the same issue is being raised.
4. As regards disallowance u/s 14A the learned AO gas discussed the issue on detail running into 10 pages of his order. A disallowance of Rs.75,77,959/- was made. The appellant filed an appeal before CIT(A)-II who reduced the disallowance of Rs.11,48,013/- vide order dated 15.04.2010. In appeal before the Tribunal by the assessee and the department, the addition sustained stood deleted by the Hon'ble Tribunal vide order dated 21.10.2010. That since the issue has gone through the appellate proceedings the provisions of section 263 are not applicable.
5. In view of the above it is submitted order passed by the AO is neither erroneous nor prejudicial to the interest of revenue and the proceedings are liable to be dropped."
13. The Commissioner of Income Tax had held the order of the Assessing Officer being erroneous and prejudicial to the interest of the Revenue on all the three accounts.
14. Considering the issue of invoking of jurisdiction under section 263 of the Act point-wise we find that the first issue raised by the Commissioner of Income Tax was in relation to the investment in land a m o u n t i n g t o R s . 3 4 . 9 8 c r o r e s p u r c h a s e d d u r i n g t h e ye a r o n w h i c h n o construction was made. Further the Commissioner of Income Tax has tabulated the list of assets which, according to him, were not put to use d u r i n g t h e r e l e v a n t p r e v i o u s ye a r , w h i c h r e a d s a s u n d e r :
S.No. Current Year Last Year
i) Building 7,07,36,051/- 12,21,49,715/-
under
ii) construction
Machinery under 2,09,92,893/- 14,30,232/-
installation .
iii) Advance against 4,50,48,775/- 27,80,3041-
capital expenditure
Total 13,67,77,719/- 126360251/-
15. The Commissioner of Income Tax noted the assessee to have borrowed funds for investment in the said assets, on which interest liability arose, which was liable to be capitalized and added back to the income under the proviso to section 36(1)(iii) of the Act. The 11 explanation of the assessee in this regard was that complete details of capital work in progress amounting to Rs.7.07 crores were filed under which it was explained that the amounts invested were out of own funds and no borrowings were made for making the investment except the i n v e s t m e n t m a d e i n p l a n t a n d m a c h i n e r y, w h i c h w a s m a d e o u t o f t e r m loan on which interest of Rs.5,84,115/- was capitalized. The second contention of the assessee in this regard was that the figures in the show cause notice do not match with the figures reflected in the Balance Sheet. The assessee also clarified that the audit objection dated 10.5.2010 was raised b y the Commissioner of Income Tax (Audit) on similar issue to which reply was filed and no action was taken and the proceedings were dropped. In respect of the investments in purchase of land it was explained that the details were furnished before the Assessing Officer during the course of assessment proceedings that the investments had been made out of own sources and no money was borrowed for making the said investments. The copies of the title deed and the bank account were produced before the Assessing Officer and no addition was made on this account. The Commissioner of Income Tax, however, observed that Assessing Officer has not applied his mind. Investment in bank account suggest to the contrary. Investments made were not out of own funds. The Assessing Officer failed to verify and examine as to when investments in assets which were not put to use by 31.3.2007 was Rs.48.66 crore, however, only interest of Rs.5,84,115/- could be capitalized.
16. The second issue raised b y the Commissioner of Income Tax was in respect of disallowance of expenses relatable to the exempt unit. The assessee had claimed deduction under section 10B of the Act in respect of unit No.2 and Commissioner of Income Tax show caused the assessee 12 as to why the Directors' and Auditors' remuneration of Rs.6,61,000/- on proportionate basis should not be allocated to unit No.2 where exemption was claimed under section 10B of the Act. The explanation of the assessee was that the it had filed the reply during the assessment proceedings in this regard and no adverse action was taken by the Assessing Officer. The Commissioner of Income Tax vide para 3.1 observed as under:
"3.1 I have carefully considered the contention of the Id. Counsels of the assessee and perused the relevant record. The only contention of the Id. Counsel is that the details and submissions were duly made before the AO and that there was no justification in taking up these issue again now. However I do not agree with the Id. Counsel in this regard. It is settled position of law that if the AO has passed the assessment order without due application of mind and accepted the contention of the assessee without verification, such an order could very well be taken to be erroneous and prejudicial to the interest of the revenue within the meaning of the provisions of section 263 of the I.T.Act. It is almost settled position in view of the various decisions of Hon'ble High Courts and different Benches of the Hon'ble ITATs that administrative and other common expenses are to be apportioned amongst different units of assessee for the purpose of determination of income of these respective units. Just, because separate books of accounts have been maintained for •different units common administrative expenses cannot be said to be pertaining to only the units in the books of accounts of which such expenses have been debited. Clearly the order of the AO in accepting the contention of the assessee and not apportioning these expenses between the two units on rational basis is erroneous and prejudicial to the interest of the revenue within the meaning of provision of section 263 of the I.T.Act. The order of the AO on this issue is also set aside to his file for making afresh order keeping in view the above directions and after allowing due opportunities to the assessee."
17. The third issue raised b y the CIT (Appeals) was in relation to the disallowance to be made under section 14A of the Act. The explanation of the assessee in this regard was that the Assessing Officer had elaborately discussed the issue in the assessment order and made disallowance of Rs.75.77 lacs which was reduced to Rs.11.48 lacs by the Commissioner of Income Tax (Appeals) and deleted by the Tribunal. The Commissioner of Income Tax vide para 4.1 observed as under: 13
"4.1 I have carefully considered the contentions of the Id. Counsels for the assessee and have perused the relevant record. The contention that the provisions of section 263 of the LT.Act are not applicable since the issue have gone through appellate proceedings is not acceptable because the issue in question was not before the appellate authorities at any stage. The issue was neither raised in the assessment order nor taken up in the appellate proceedings. Therefore, the assessee is not justified in taking this plea during the present proceedings. Further it is not being disputed that in principle the disallowance u/s 14A should have been made as per the details given in para 3 of the notice dated 10-8-2011 issued u/s 263 of the Act the only contention of the Id. Counsel is that the disallowance whatsoever, made u/s 14A of the Act has been deleted by the Hon'ble !TAT. Under the circumstances no addition can be made on this account at this stage. However, if. the order of Hon'ble ITAT is reversed by Hon'ble High Court at any stage, the AO would work out the disallowance u/s 14A including the amount of Rs.29,85,78,970/- in the total assets of the assessee as on 31-03-2007. The order dated 29-12-2009 being erroneous and prejudicial to the interest of the revenue, the assessment order of the AO on this issue is modified to the above extent u/s 263 of the LT.Act."
18. The learned A.R. for the assessee has furnished on record questionnaires and the replies filed during the course of assessment proceedings. The first questionnaire was issued on 8.4.2009, copy of which is placed at pages 72 to 74 of the Paper Book and the relevant queries in respect of the issues raised in the said show cause notice were as under:
"13. Please furnish details of additions made to fixed assets.
18. Please justify deduction claimed u/s 10B amounting at Rs.11,18,29,590/-.
19. Please furnish photocopy of the land purchased by you during the year at Rs.34,98,68,640/-
alongwith the site plan of the land purchased.
22. Please give the number of units of the company, complete addresses of all units.
23. Please file separate Balance Sheet cum Trading & Profit & Loss Account of each unit and complete Balance Sheet of last 2 years of each units.
24. Please produce computation of exemption u/s 10B claimed at Rs.11,18,29,590/- and evidence to 14 prove that all the conditions of section 10B are satisfied.
25. Evidence of donation paid and allowability of deduction u/s 806.
26. You have claimed deduction on account of interest earned at Rs.1,69,83,373/- in the computation of income. Please furnish complete evidence of allowability of this deduction. Why interest paid on investment made in earning this exempted interest income be not disallowed u/s 14A.
27. As per clause (iia) of explanation in section 115JB depreciation on account of revaluation of assets which has been written back is not to be reduced. Please give working of depreciation claimed at 19,65,30,310/- and how much out of it is the depreciation on account of revaluation of assets. Why the same be not added back.
28. Details of addition in fixed assets with evidence.
Copies of Land Account, Building Account, Plant & Machinery Account, Misc. Fixed Assets account, Building under construction, Machinery under installation, Advance against capital expenditure & preoperative expenditure accounts. Source of funds used in creating these assets. Why interest expenses till the assets are put to use be not capitalized. Please workout the figure of interest to be so capitalized.
29. Investment in shares is shown to be made at Rs.22.97 crores, dividend income wherefrom is exempt from tax while on one side you are paying interest on borrowed funds on the other side you have diverted funds to tax free investments.
Please explain as to why proportionate interest expenses be not disallowed u/s 14A."
19. The second questionnaire was issued on 22.9.2009 which is placed at pages 75 to 80. The first reply of the assessee is placed at pages 81 to 83 of the Paper Book and point-wise reply filed before the Assessing Officer was as under:
"13. Detail of additions made to fixed assets is enclosed.
18. Regarding justification of deduction U/s l0B, it is submitted as follows:-
a) That the undertaking i.e. Aarti International Limited(Unit-I and Unit-II) is 100% Export Oriented Unit, which has been approved as a hundred percent export-oriented undertaking by 15 the Board appointed in this behalf by the Central Government in exercise of the powers conferred by section 14 of the Industries (Development and Regulation) Act,1951 and the rules made under that Act. The undertaking registered as 100% EOU can sell in domestic market upto 50% of its FOB value of exports, as per provisions of Export Import Policy.
b) That the undertaking is engaged in the manufacturing of 100% Cotton Yarn since 8.11.1996.
c) That it has not been formed by the splitting up or re-construction of business already in existence.
d) That it is not formed by the transfer of a new business of machinery or plant previously used for any purpose, because all the machinery was new.
e) That all the machinery of the said undertaking was new and no old machinery was purchased.
f) That all the sale proceeds of exports out of India were received in India in convertible foreign exchange within a period of 6 months from the end of the previous year.
19. During the year under reference land for Rs.34,98,68,640/- was purchased. Photocopy of the title deed are produced herewith for your verification.
22. The company has two units '(UNIT-I & UNIT-II) at Chandigarh road, Ludhiana.
23. Copy of separate balance sheet cum trading & profit and loss accounts of each unit and complete balance sheets of last 2 years is enclosed.
24. That investment in shares amounting to Rs.22.97 crore in the shares of associated concern namely Aarti Steels Limited. The said investment was made by the company from its internal cash accruals and no money was borrowed for the said investment. Further, no dividend was received from the above said investment in the associate concern. The disallowance U/s 14A is not warranted because of the fact that as already submitted, the above said investments were made from the internal cash accruals of the company and no borrowing was made. The borrowing of the company stood invested in either fixed assets or in stocks and book debts, that is all for business purpose."
16
20. The second reply before the Assessing Officer is dated 5.9.2009 and is placed at pages 84 to 86 of the Paper Book. The Assessing Officer vide order-sheet entries dated December, 2009 raised the following queries:
2. Comparative chart of GP/NP etc. for the 3 years as demanded by you has already been submitted.
3. Details of Income tax assessments for the earlier 5 years as demanded by you is enclosed.
4. Detail of addresses of various places of business as demanded by you is enclosed.
6. Details of transactions with associate concerns as demanded by you is enclosed."
21. T h e c o p y o f t h e o r d e r - s h e e t e n t r i e s f o r t h e r e l e v a n t ye a r a r e p l a c e d at pages 65 to 71 of the Paper Book.
22. In the third reply filed on 18.12.2009, the relevant portion was as under:
2. Balance Sheet, Profit & Loss A/c of Unit-I & II alongwith computation of deduction U/s 10B enclosed.
3. Regarding investment made in shares, it is submitted that no money was borrowed for making investment, which was made from the internal cash accruals of the company. Further the interest paid during the year was mainly to the banks on Term Loans taken from banks for the purchase of Land, Building and Machinery" and on working capital borrowings for investment in stocks and book debts. We may further apprise here that the borrowing from the banks were taken only after establishing that the necessary funds have been invested in fixed assets or current assets for the purpose of business and those funds can not be used other than these purposes, because bank disburse the term loan in proportion to the capital expenditure incurred to the fixed assets. Similarly the working capital funds were also given on the basis of drawing power given to the bank from time to time. Therefore, not even a single pie out of these funds could be invested in other than the business activities. Therefore interest 17 paid on the said borrowings was a business expense and no part of it can be disallowed.
11. Detail of capital WIP as on 31.03.2007 is enclosed herewith. It is further submitted that an amount of Rs.584115/- paid as interest on term loan paid up to 31.03.2007 was capitalized under pre-operative expenses."
23. The assessee had enclosed requisite details working out details of exemption under section 10B of the Act alongwith said letter dated 18.12.2009, copies of which are placed before us alongwith said letter dated 18.12.2009. The assessee had also elaborately explained details of capital work in progress alongwith the said letter dated 18.12.2009. The Assessing Officer in response raised another set of queries on 21.12.2009 and the relevant queries raised are 5 and 6. The reply of the assessee dated 24.12.2009 elaborately explained the issue in respect of disallowance under section 14A of the Act and also the allowability of deduction under section 10B of the Act. The order-sheet entries dated 24.12.2009 noted the assessee to have produced books of account, which were examined on test-check basis and also with reference to reply filed by the assessee. The case was discussed thereafter and assessment order was passed by the Assessing Officer in which the only disallowance made was under section 14A of the Act totaling Rs.75.77 lacs - order dated 29.12.2009.
24. The Hon'ble Supreme Court in Malabar Industrial Co. Ltd. Vs. CIT [243 ITR 83 (SC) held as under:
"A bare reading of section 263(1) makes it clear that the pre-requisite to exercise of jurisdiction by the Commissioner suo motu under it, is that the order of the ITO is erroneous insofar as it is prejudicial to the interests of the revenue. The Commissioner has to be satisfied of twin conditions, namely, (i) the order of the Assessing Officer sought to be revised is erroneous; and (ii) it is prejudicial to the interests of the revenue. If one of them is absent - if the order of the ITO is erroneous but is not prejudicial to the revenue or if it is not erroneous but is prejudicial to the revenue - recourse cannot be had to section 263(1).18
There can be no doubt that the provision cannot be invoked to correct each and every type of mistake or error committed by the Assessing Officer; it is only when an order is erroneous that the section will be attracted. An incorrect assumption of facts or an incorrect application of law will satisfy the requirement of the order being erroneous. In the same category fall orders passed without applying the principles of natural justice or without application of mind.
The phrase 'prejudicial to the interests of the revenue' is not an expression of art and is not defined in the Act. Understood in its ordinary meaning, it is of wide import and is not confined to loss of tax. The scheme of the Act is to levy and collect tax in accordance with the provisions of the Act and this task is entrusted to the revenue. If due to an erroneous order of the ITO, the revenue is losing tax lawfully payable by a person, it will certainly be prejudicial to the interests of the revenue."
25. The Hon'ble Supreme Court in Malabar Industrial Co. Ltd. (supra) noted that the cases which fell in the category of non-application of principle of natural justice or non-application of mind would satisfy the requirement of the order being erroneous and the Commissioner of Income Tax thus would be entitled to invoke the revisional jurisdiction under section 263 of the Act. The Hon'ble Supreme Court in Malabar Industrial Co. Ltd. (supra) further held that the order of the Assessing Officer passed without application of mind by merely accepting the entries in the statement of account filed by the assessee in the absence of any supporting material and without making any enquiries would be a n e r r o n e o u s o r d e r a n d w h e r e t h e s a i d o r d e r i s e r r o n e o u s o r i m p l yi n g thereby that in case the said order has resulted in loss of revenue, or is also prejudicial to the interest of the Revenue justifies the invoking of jurisdiction by the Commissioner of Income Tax under section 263 of the Act.
26. The Hon'ble Delhi High Court in ITO Vs. D.G. Housing Projects Ltd. (supra) observed as under:
"This distinction must be kept in mind by the Commissioner while exercising jurisdiction under section 263 and in the absence of the finding that the order is erroneous and prejudicial to the interest of revenue, exercise of jurisdiction under section 263 is not sustainable. In 19 most cases of alleged 'inadequate investigation', it will be difficult to hold that the order of the Assessing Officer, who had conducted enquiries and had acted as an investigator, is erroneous, without Commissioner conducting verification/inquiry. The order of the Assessing Officer may be or may not be wrong. Commissioner cannot direct reconsideration on this ground but only when the order is erroneous. An order of remit cannot be passed by the Commissioner to ask the Assessing Officer to decide whether the order was erroneous. This is not permissible. An order is not erroneous, unless the Commissioner hold and records reasons why it is erroneous. An order will not become erroneous because on remit, the Assessing Officer may decide that the order is erroneous. Therefore, the Commissioner must after recording reasons hold that the order is erroneous.
A distinction must be drawn in the cases where the Assessing Officer does not conduct an enquiry; as lack of enquiry by itself renders the order being erroneous and prejudicial to the interest of the revenue and cases where the Assessing Officer conducts enquiry but finding recorded is erroneous and which is also prejudicial to the interest of revenue. In latter cases, the Commissioner has to examine the order of the Assessing Officer on merits or the decision taken by the Assessing Officer on merits and then hold and form an opinion on merits that the order passed by the Assessing Officer is erroneous and prejudicial to the interest of the revenue. In the second set of cases, the Commissioner cannot direct the Assessing Officer to conduct further enquiry to verify and find out whether the order passed is erroneous or not."
27. The Hon'ble Delhi High Court in CIT Vs. Sunbeam Auto Ltd.(supra) had also held that:
"The submission of the revenue was that while passing the assessment order, the Assessing Officer did not consider the aspect specifically whether the expenditure in question was revenue or capital expenditure. That argument predicated on the assessment order, which apparently did not give any reason while allowing the entire expenditure as revenue expenditure. However, that, by itself, would not be indicative of the fact that the Assessing Officer had not applied his mind to the issue. There are judgments galore laying down the principle that the Assessing Officer in the assessment order is not required to give detailed reasons in respect of each and every item of deduction, etc. Therefore, one has to see from the record as to whether there was application of mind before allowing the expenditure in question as revenue expenditure. One has to keep in mind the distinction between 'lack of inquiry' and 'inadequate inquiry'. If there was any inquiry, even inadequate, that would not, by itself, give occasion to the Commissioner to pass orders under section 263 merely because he has different opinion in the matter. It is only in cases of 'lack of inquiry' that such a course of action would be open.
In the instant case, the Assessing Officer had called for explanation on items in question from the assessee and the assessee had furnished his explanation. Said fact was even taken note of by the Commissioner himself in his order. "20
28. The Hon'ble Delhi High Court in CIT Vs. Sunbeam Auto Ltd.(supra) laid down the principle that there was distinction between the lack of enquiry and inadvertent enquiry where there was application of mind by the Assessing Officer before allowing expenditure in question and even if inadequate enquiries were made by the Assessing Officer that in itself would not empower the Commissioner of Income Tax to invoke the revisional jurisdiction under section 263 of the Act.
29. T h e H o n ' b l e P u n j a b & H a r ya n a H i g h C o u r t i n H a r i I r o n T r a d i n g Co. (supra) had held as under:
The Assessing Officer had duly raised the issue of not showing surrendered amount in return by assessee, in the notices, whereby he had required the assessee to produce the relevant books and bills for his verification. The record also showed that the contention of the assessee was found to be correct on verification and, therefore, the Assessing Officer had accepted the contention of the assessee that surrender had been made due to a bona fide mistake in calculation of stock as per books and that in fact there was no discrepancy in stock. The record also showed that purchases from various parties had duly been verified as the Assessing Officer had placed on record certified copies from such parties.
In the light of the above factual background, it could not be appreciated as to how the Commissioner had recorded a finding that the assessment had been framed without application of mind or that difference the stock had not been properly examined. Unfortunately, his order was totally non-speaking and it did not convey as to what according to him should have been the proper examination by the Assessing Officer. The assessee had filed a detailed reply to his notice under section 263(1) which had been rejected without giving any reasons whatsoever. The Commissioner did not appear to have either perused the records or applied his mind to the detailed reply filed by the assessee. He had not discussed even a single contention raised therein. The Tribunal had done no better. The Tribunal had based its findings entirely on the fact that there was no mention in the assessment order about the inquiries made by the Assessing Officer about the discrepancy in stock. That was not the correct approach as was evident from the provisions of sub-section (1) of section 263.
A perusal of section 263 shows that the Commissioner can exercise powers under sub-section (1) of section 263 only after examining 'the record of any proceedings under the Act'. The expression 'record' has also been defined in clause (b) of the Explanation so as to include all records relating to any proceedings available at the time of examination by the Commissioner. Thus, it was not only the assessment order but the entire record which had to be examined before arriving at a conclusion as to whether the Assessing Officer had examined any issue or not. The 21 assessee had no control over the way an assessment order was drafted. The assessee on its part had produced enough material on record to show that the matter had been discussed in detail by the Assessing Officer. The least that the Tribunal could have done was to refer to the assessment record to verify the contentions of the assessee. Instead of doing that, the Tribunal had merely been swayed by the fact that the Assessing Officer had not mentioned anything in the assessment order. During the course of assessment proceedings, the Assessing Officer examined numerous issues. Generally, the issues which are accepted do not find mention in the assessment order and only such points are taken note of on which the assessee's explanations are rejected and additions/disallowances are made. On examination the records of the instant case, it was found that the Assessing Officer had made full inquiries before accepting the claim of the assessee and amount on account of discrepancy in stock. Not only that, he had even gone a step further and appended an office note with the assessment order to explain why the addition for allegation discrepancy in stock was not being made. In the absence of any suggestion by the Commissioner as to how the inquiry was not proper, the action taken by him under section 263 could not be upheld."
30. In view of the settled position of law wherein it has been repeatedly held that in all such cases where the Assessing Officer has conducted the enquiries and passed the assessment order consequent to the enquiries conducted during the assessment proceedings, there was no occasion for the Commissioner of Income Tax to invoke the jurisdiction under section 263 of the Act on the surmises that there was no application of mind b y the Commissioner of Income Tax. In the facts of the present case as referred to by us in the paras herein above, the Assessing Officer had raised the queries in respect of the investment in l a n d a n d o t h e r a s s e t s w h i c h w e r e p u t t o u s e d u r i n g t h e ye a r i t s e l f a n d t h e source of investment in the above said assets was explained. Part of investment was made out of borrowed funds raised on 23/02/2007. The assessee itself had disallowed sum of Rs.5,84,115/- out of interest expenditure account which was accepted by the Assessing Officer. The second aspect of this issue raised by the Commissioner of Income Tax vide his show cause notice issued under section 263 of the Act was narration of the figures in respect of the investment made by the a s s e s s e e d u r i n g t h e ye a r u n d e r c o n s i d e r a t i o n . W e h a v e p e r u s e d t h e s h o w 22 cause notice issued by the Commissioner of Income Tax under section 263 of the Act and the audit objections raised by the Commissioner of Income Tax (Audit) in this case and find that the figures and contents are identical. We will address the issue of invoking of jurisdiction under section 263 of the Act on the basis of the objections, in the later para. However, it is surprising to note that the Commissioner of Income Tax while passing the order under section 263 of the Act had not even taken any note of the objection of the assessee that the figures appearing in the show cause notice do not match with the figures reflected in the Balance Sheet of the assessee. The basis of such figures in the show cause notice issued b y the Commissioner of Income Tax is not clear and in the absence of the same we find no merit in invoking of jurisdiction by the Commissioner of Income Tax under section 263 of the Act specially in cases where the Assessing Officer had made due enquiries during the course of assessment proceedings and had applied his mind before passing the assessment order. We find support from the ratio laid down b y Hon'ble Delhi High Court in ITO Vs D.G. Housing Projects Ltd. (supra) and CIT Vs Sunbeam Auto Ltd. (supra).
31. The second issue raised b y the CIT (Appeals) was in regard to the exemption claimed under section 10B of the Act. The Assessing Officer not only asked the assessee to justify its claim of deduction under section 10B of the Act but also to adduce relevant documents. The assessee has placed on record the details submitted before the Assessing Officer alongwith letter dated 18.12.2009 in which the elaborate working of the exemption under section 10B of the Act were furnished during the course of assessment proceedings. The Assessing Officer had made enquiries and had decided the issue after taking into consideration the relevant data and material. The Commissioner of Income Tax while 23 exercising his jurisdiction under section 263 of the Act had observed vide para 3.1 that where the order passed by the Assessing Officer was without due application of mind and having accepted the contention of the assessee without verification, would be an order which is erroneous and prejudicial to the interest of the Revenue within the meaning of provisions of section 263 of the Act. We are in conformity with the observation of he Commissioner of Income Tax that where there is non- application of mind by the Assessing Officer and where the contention of the assessee had been accepted without verification, such an order can be subject to the revisional jurisdiction by the Commissioner of Income Tax under section 263 of the Act. However, in the facts of the present case and as pointed out in paras hereinabove, the Assessing Officer had applied his mind by raising queries in respect of the claim of exemption under section 10B of the Act and after the reply was filed by the assessee further enquiries were made by the Assessing Officer and elaborate working was forwarded by the assessee which was accepted and no disallowance was made under section 10B of the Act. In view thereof where the Assessing Officer has decided the issue after making enquiries and applying his mind and also in view of the ratio laid down by the Hon'ble Delhi High Court in ITO Vs. D.G. Housing Projects Ltd. (supra) and Hon'ble Delhi High Court in CIT Vs. Sunbeam Auto Ltd.(supra), we find no merit in invoking of jurisdiction by the Commissioner of Income Tax under section 263 of the Act in relation to the exemption claimed under section 10B of the Act and the same is satisfied.
32. The third issue raised b y the Commissioner of Income Tax in the show cause notice is in respect of the disallowance made under section 14A of the Act. A d m i t t e d l y, t h e A s s e s s i n g O f f i c e r h a d d i s a l l o w e d s u m 24 of Rs.75.77 lacs which is reduced to Rs.11.48 lacs b y the CIT (Appeals). The Tribunal had deleted addition in toto. In such case where the Assessing Officer had computed the disallowance and worked out the addition on the basis of such disallowance made by invoking the provisions of section 14A of the Act, we find no merit in the order of the Commissioner of Income Tax in invoking his jurisdiction under section 263 of the Act in relation to such disallowance under section 14A of the Act. The observations of the CIT (Appeals) are in para 4.1 wherein the Commissioner of Income Tax observed that the issue was neither raised in the assessment order nor taken up in the appellate proceedings. The Commissioner of Income Tax then noticed the contention of the assessee that the disallowance whatsoever made under section 14A of the Act was deleted by the I.T.A.T.. After noting the same the Commissioner of Income Tax admits that no addition could be made on its account at this stage. However, where the order of the Tribunal is reversed by the Hon'ble High Court at any stage, the Assessing Officer is to work out the disallowance under section 14A of the Act by including the amount of Rs.29.85 crores in the total assets of the assessee as on 31.3.2007. On this account the assessment order was held to be erroneous and prejudicial to the interest of the Revenue. First of all the Commissioner of Income Tax has erred in adopting the said figures as against the complete figures available in the Balance Sheet, i.e. on the consequent pages. Further the issue was decided by the Assessing Officer by making enquiries and due application of mind and had also elaborately discussed the issue in the body of the assessment order resulting in addition of Rs.75.77 lacs. In such circumstances where the Assessing Officer had made the enquiries and had applied his mind in working out the disallowance which in turn has been deleted by the Tribunal, which facts stand accepted by the Commissioner of Income Tax, we find no 25 merit in the directions of the Commissioner of In come Tax while invoking his jurisdiction under section 263 of the Act on the said issue. The order of the CIT (Appeals) on all three accounts is thus not sustainable in law and is cancelled.
33. Now coming to the reliance placed by the learned D.R. for the Revenue on various decisions and their application to the facts of the present case. The ratio laid down in Sukhjeet Singh Vs. CIT-II, Chandigarh (supra) was in respect of assessment framed without making any enquiries and without application of mind and consideration of issues by the Assessing Officer. However, in the facts of the present case before us, due enquiries were made by the Assessing Officer, as referred to by us in paras hereinabove. The assessment was completed after due application of mind, as held by us in the paras hereinabove. C o n s e q u e n t l y, t h e d e c i s i o n i n S u k h j e e t S i n g h V s . C I T - I I ( s u p r a ) i s n o t applicable to the facts of the present case. It is a settled position of law that the ratio laid down in any decision is applicable wherein the facts are identical. The learned D.R. for the Revenue further placed reliance on the ratio laid down in CIT Vs. M/s Usha International Ltd. (supra) which is in respect of the issue or re-assessment under section 147/148 of the Act and the issue raised before us is invoking of jurisdiction under section 263 of the Act and hence, the said ratio laid down by the Hon'ble Delhi High Court cannot be invoked for deciding the issue before us. Another reliance was placed by the learned D.R. for the Revenue in the case of M/s Rico Auto Industries Ltd. Vs. Addl.CIT, Ludhiana(supra).
34. In the facts of the case before the Tribunal there was no examination of the issue pertaining to the applicability of provisions of section 14A of the Act during the assessment proceedings. The 26 Assessing Officer had only considered the issue of determination of arms length price. The learned A.R. for the assessee failed to produce any evidence in respect of any query being raised vis-à-vis applicability of the provisions of section 14A of the Act i.e. by way of any questionnaire or statutory notice. In such circumstances, the Tribunal came to the conclusion that the exercise of jurisdiction under section 263 of the Act was correct. However, the facts of the present case are at variance and the said ratio is not applicable to the facts of the present case as brought out by us in the paras hereinabove.
35. The Hon'ble Supreme Court in CIT Vs. Manjunathesware Packing Products (supra) considered the legal position and hence, the said ratio is not applicable to the present case.
36. Another reliance placed by the learned D.R. for the Revenue on t h e d e c i s i o n o f t h e H o n ' b l e P u n j a b & H a r ya n a H i g h C o u r t i n C I T V s . Assam Tea House (supra) wherein the invoking of revisional jurisdiction b y the Commissioner of Income Tax under section 263 of the Act was held to be correct holding that the Commissioner of Income Tax could have proceeded under section 263 of the Act if the Assessing Officer had made the assessment without application of mind. The Commissioner of Income Tax as per the order-sheet entries in the said case observed that no record was produced while in the assessment order a contrary statement was made. However, the perusal of the order-sheet entries in the case of the assessee before us reflects a completely different picture wherein various queries were raised by the Assessing Officer from time to time and the assessee had participated in the proceedings and filed replies and produced evidence to establish its claim. Further the queries were raised by the Assessing Officer before concluding the assessment and the assessee had elaborately put up its case of claim of 27 deduction/exemption under various sections of the Act and consequently the order of assessment was passed b y the Assessing Officer. In such cases where the Assessing Officer had made the enquiries and had duly applied his mind in coming to the conclusion, such order cannot be held to be erroneous and prejudicial to the interest of the Revenue on mere surmises that the Assessing Officer had not made certain enquiries. Further plea of the assessee was that the figures appearing in the show cause notice do not tally with the figures shown in the Balance Sheet of the assessee and also the basis for the said figures were the audit objections raised in the case of the assessee after the completion of assessment, which proceedings were dropped by the Commissioner of Income Tax (Audit) as notice under section 263 of the Act was issued. In the totalit y of the above said facts and circumstances we find no merit in the exercise of jurisdiction by the Commissioner of Income Tax under section 263 of the Act and the same is quashed.
37. The second aspect which was brought to our attention was the audit objections raised in the case pursuant to the assessment order passed. The copy of the audit objections dated 10.5.2010 are placed at pages 24 to 27 of the Paper Book. The show cause notice issued by the Commissioner of Income Tax is placed at pages 1 and 2 of the Paper Book. The perusal of the audit objections raised in the case and the show cause notice issued by the Commissioner of Income Tax under section 263 of the Act reflects the identical figure and identical issue raised in the audit objections raised by the Addl.CIT (Audit) and also by the Commissioner of Income Tax in its show cause notice issued under section 263 of the Act.
38. We find that similar issue of invoking of jurisdiction under section 263 of the Act on the basis of the audit objections arose before the 28 Tribunal in the case of Shri Jaswinder Singh, Prop. Vs. CIT-II, Chandigarh in ITA No.690/Chd/2010 wherein the Tribunal vide order d a t e d 9 . 3 . 2 0 1 2 i n t u r n r e l yi n g u p o n t h e r a t i o l a i d d o w n b y t h e H o n ' b l e P u n j a b & H a r ya n a H i g h C o u r t i n C I T V s . S o h a n a W o o l l e n M i l l s ( s u p r a ) held as under:
20. We find that similar issue of exercise of revisionary powers by the Commissioner of Income Tax on the basis of audit objections arose before the Hon'ble Punjab & Haryana High Court in CIT Vs. Sohana Woollen Mills (supra) and it was held that mere audit objection and the fact that a different view could be taken, were not enough to say that the order of Assessing Officer was erroneous or prejudicial to the interests of Revenue. The Hon'ble Court further held that "whether satisfaction of the Commissioner for exercising jurisdiction was called for or not, has to be decided having regard to the given fact situation".
21. The Hon'ble Gauhati High Court in B & A Plantation & Industries Ltd. & Another Vs. CIT & Others (supra) has laid down the difference between revisionary, rectification and re-assessment proceedings. The fact situation before the Hon'ble Guahati High Court that rectification proceedings were initiated on the basis of audit objections, which were dropped subsequently and notice under section 263 of the Act was issued by the Commissioner of Income Tax on the basis of same audit objections and the Hon'ble Court held that there was no independent application of mind by the Commissioner of Income Tax and the revision proceedings were held to be not valid. The Hon'ble Gauhati High Court observed as under:
"In the case at hand, the order, initiating rectification proceedings under section 154, as well as the order revising the assessment under section 263, were passed on the basis of one and the same audit objection. While exercising revisional jurisdiction, the revisional authority must bear in mind that the principles of natural justice do not permit the decision of a quasi- judicial authority, such as a Commissioner of Income-tax, to be influenced by any other authority. Thus, the Commissioner, in the present case, could not have initiated a suo motu revisional proceeding on the basis of the said audit report. Had, on the basis of the audit report, the Commissioner came to his own finding that the assessing authority, while making the assessment, or the authority empowered to rectify a turnover, which had escaped assessment, has acted without jurisdiction, revisional jurisdiction could have been exercised. Emphasised the Supreme Court, in the case of Sirpur Paper Mill Ltd. v. CWT [1970] 77 ITR 6 , that while exercising power, the Commissioner must have an unbiased mind and decide the dispute according to the 29 procedure which is consistent with the principles of natural justice and cannot permit his mind to be influenced by the dictation of another authority. The relevant observations made by a three-judge Bench of the Supreme Court, in the case of Sirpur Paper Mill Ltd. [1970] 77 ITR 6, read as follows (page 7):
"In exercise of the power the Commissioner must bring to bear and unbiased mind, consider impartially the objections raised by the aggrieved party, and decide the dispute according to procedure consistent with the principles of natural justice ; he cannot permit his judgment to be influenced by matters not disclosed to the assessee, nor by dictation of another authority."
22. Similar view has been taken by the Calcutta High Court in Jeewan Lal (1929) Ltd. Vs. Addl.CIT & Others (supra) that notice issued by the Commissioner of Income Tax at the suggestion of the Audit Department without applying his mind could not be sustained in law.
23. In the back drop of the abovesaid settled legal precedents, we find that the Commissioner of Income Tax in the present case had also initiated the proceedings under section 263 of the Act on the basis of the audit objections. Show cause notice was issued in the present case for non-deduction of tax at source, out of certain expenses incurred by the assessee and order passed by the Commissioner of Income Tax under section 263 of the Act directing the Assessing Officer to re-determine the income of the assessee by applying a rate other than the rate applied by the Assessing Officer, being without jurisdiction, is not tenable in law. We find no merit in the plea of the learned D.R. for the Revenue that the source of information in the present case was audit objection, but there was independent application of mind by the Commissioner of Income Tax. The provisions of section 263 of the Act are clear and absolute that the power is to be exercised by the Commissioner of Income Tax from the examination of the records of the proceedings under the Act. The explanation under section 263 of the Act defines 'records' as all records relating to any proceedings under the Act available at the time of examination by the Commissioner. The audit objections under no circumstances can be called as record empowering the Commissioner of Income Tax to exercise jurisdiction under section 263 of the Act. Further it is apparent that the Commissioner of Income Tax has initiated the revision proceedings only on the basis of Audit Objection. Such exercise of power under section 263 of the Act is not tenable in law.
Accordingly, we set aside the order passed by the Commissioner of Income Tax under section 263 of the Act. The grounds of appeal raised by the assessee are thus allowed."
30
39. In view of the above said and following the ratio laid down b y the H o n ' b l e P u n j a b & H a r ya n a H i g h C o u r t i n C I T V s . S o h a n a W o o l l e n M i l l s (supra) we hold that initiation of revisional proceedings under section 263 of the Act in the present set of facts & circumstances was not t e n a b l e i n l a w . A c c o r d i n g l y, w e s e t a s i d e t h e o r d e r o f t h e C o m m i s s i o n e r of Income Tax in exercising revisional jurisdiction under section 263 of the Act. The grounds of appeal raised by the assessee are allowed.
40. In the result, the appeal filed b y the assessee is allowed.
Order pronounced in the open court on this 7th day of March, 2012.
Sd/- Sd/- (MEHAR SINGH) (SUSHMA CHOWLA) ACCOUNTANT MEMBER JUDICIAL MEMBER Dated 7 t h March, 2013 *Rati*
Copy to: The Appellant/The Respondent/The CIT(A)/The CIT/The DR.
Assistant Registrar, ITAT, Chandigarh