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 4, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Essel Mining & Industries Limited, West ... vs Dcit Central Cir-1(4) , Mumbai on 7 October, 2022

Author: G. S. Pannu

Bench: G. S. Pannu

                               आयकर अपीलीय अिधकरण
                                  मुंबई पीठ " ई", मुंबई
                                  ी जी. एस. प ू,अ   एवं
                         ी िवकास अव थी, ाियक सद" के सम 
                        IN THE INCOME TAX APPELLATE TRIBUNAL
                             MUMBAI BENCH "E", MUMBAI
                        BEFORE SHRI G. S. PANNU, PRESIDENT &
                        SHRI VIKAS AWASTHY, JUDICIAL MEMBER
                           आअसं. 188/मुं/2021 (िन.व. 2007-08)
                         ITA NO.188/MUM/2021 (A.Y.2007-08)

Essel Mining & Industries Limited,
Industry House, 18th Floor,
10, Camac Street, Kolkata - 700 017
PAN: AAACE-6607-L                                           ...... अपीलाथ% /Appellant
बनाम Vs.
Dy. Commissioner of Income Tax, Cen.Circle-1(4),
9th Flor, Old CGO Building,
M.K.Road, Mumbai-400020                                     ..... &ितवादी/Respondent

      अपीलाथ% (ारा/ Appellant by         :      Shri Yogesh Thar and
                                                 Ms.Sukanya Jayaram
       &ितवादी (ारा/Respondent by        :      Shri Abhijit Chaudhari

       सुनवाई की ितिथ/ Date of hearing                 :     13/09/2022
       घोषणा की ितिथ/ Date of pronouncement            :      07/10/2022

                                     आदे श/ ORDER

This appeal by the assessee is directed against the order of Commissioner of Income Tax (Appeals) -47, Mumbai [in short 'the CIT(A)] dated 30/12/2020 for the assessment year 2007-08. The solitary issue raised in the appeal is with respect to disallowance of assessee's claim of interest u/s. 244A(1) of the Income Tax Act, 1961 [in short 'the Act'].

2. The brief facts of the case as emanating from records are: The assessee is engaged in the business of manufacturing of ferro alloys, generation of electricity (wind 2 ITA NO.188/MUM/2021 (A.Y.2007-08) power and solar power), etc. During the period relevant to assessment year under appeal, the assessee had foreign exchange fluctuation gain of Rs.10.89 crores. Out of the aforesaid gain Rs.5.79 crores gain was against foreign currency loans utilized for purchase of indigenous machinery for wind power units. The assessee claim that the foreign exchange fluctuation gain to the extent of foreign currency used for acquiring fixed assets the gain is on capital account, therefore, an amount of Rs.5.79 is required to be reduced from the total taxable income. The assessee made the aforesaid claim during the course of assessment proceedings. In the return of income no claim was made by the assessee on this account. The Assessing Officer in the light of the decision of Hon'ble Apex Court in the case of Goetze (India) Ltd., 284 ITR 323 (SC) rejected assessee's claim. The assessee was unsuccessful even before the CIT(A). The issue travelled to the Tribunal. The Kolkata Bench of the Tribunal vide order dated 20/05/2016 directed the Assessing Officer to accept assessee's claim and reduce its total taxable income by Rs.5.79 crores. As a result of reduction in returned income refund accrued to the assessee. The Assessing Officer rejected assessee's claim of refund. Aggrieved against the order passed u/s.143(3) r.w.s. 254 of the Act, the assessee filed appeal before the CIT(A). The CIT(A) vide impugned order upheld the findings of Assessing Officer stating that the assessee is not eligible for interest u/s.244A(1) of the Act as the refund has resulted from additional claim made by the assessee during the course of assessment proceedings. The CIT(A) further observed that since no refund had accrued to the assessee at the time of filing of return, the interest u/s. 244A(1) of the Act many not be applicable. Against the aforesaid findings of the CIT(A), the assessee is in appeal before the Tribunal.

3. Shri Yogesh Thar appearing on behalf of the assessee fairly admitted that the assessee made claim for first time before the Assessing Officer during the course of assessment proceedings. The delay if any, in making the claim is only upto the date of making an additional claim before the Assessing Officer. Therefore, the interest u/s. 244A(1) should be allowed to the assessee from the date of claim. In support of his 3 ITA NO.188/MUM/2021 (A.Y.2007-08) submissions the ld. Authorized Representative of the assessee Placed reliance on the decision of Hon'ble Bombay High Court in the case of CIT vs. Melstar International Technology Ltd. Reported as 106 taxamann.com 142 and the decision of Hon'ble Gujarat High Court in the case of Ajanta Manufacturing Ltd. Vs. DCIT reported as 391 ITR 33.

4. Per contra, Shri Abhijit Chaudhari representing the Department vehemently defended the impugned order and prayed for dismissing the appeal of assessee. The ld.Departmental Representative submitted that claim was first made by the assessee before the Assessing Officer. Fresh claim was not made by assessee by way of revised return of income. The claim of the assessee, which resulted in refund was accepted by the Tribunal after protracted litigation. Hence, assessee's claim of interest u/s. 244A(1) has been rightly rejected by the Assessing Officer and the CIT(A).

5. Both sides heard. In so far as facts are concerned they are undisputed. The short issue before us is, whether the assessee is eligible for interest u/s. 244A(1) of the Act on a claim made for the first time during assessment proceedings. We find that the Hon'ble Jurisdictional High Court in the case of CIT vs. Melstar International Technology Ltd. (supra) in somewhat similar circumstances allowed interest under section 244A(1) of the Act. The assessee therein claimed certain expenditure for the first time before the Tribunal. The Tribunal remanded the issue to CIT(A). The First Appellate Authority accepted assessee's claim. This resulted in refund. The question of interest under section 244A(1) of the Act on such refund travelled to the Tribunal. The Tribunal directed payment of interest. On an appeal by the Department, the Hon'ble High Court following the decision rendered in the case of Ajanta Manufacturing Ltd. Vs. DCIT (supra) held that where issue of refund order was not delayed for any period attributable to the assessee, the assessee is eligible to claim interest to that extent in terms of section 244A(1) of the Act.

4

ITA NO.188/MUM/2021 (A.Y.2007-08)

6. Thus, in the light of the aforesaid decision and the facts of the case, we hold that assessee is entitled to interest u/s. 244A(1) of the Act, on the refund for the period, where delay is not attributable to the assessee.

7. No other ground raised in the appeal was agitated before the Bench.

8. In the result, appeal by assessee is partly allowed.

Order pronounced in the open court on Friday the 7th day of October, 2022.

         Sd/-                                                      Sd/-
     (G.S. PANNU)                                          (VIKAS AWASTHY)
अ   /PRESIDENT                               ाियक सद"/JUDICIAL MEMBER
मुंबई/Mumbai, िदनां क/Dated:   07/10/2022
SL/VM Sr.PS
 ितिलिप अ ेिषत/Copy of the Order forwarded to :
1.    अपीलाथ%/The Appellant ,
2.    &ितवादी/ The Respondent.
3.   आयकर आयु-(अ)/ The CIT(A)-
4.   आयकर आयु- CIT

5. िवभागीय &ितिनिध, आय.अपी.अिध., मुबंई/DR, ITAT, Mumbai

6. गाड1 फाइल/Guard file.

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