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 24, Cited by 5]

Income Tax Appellate Tribunal - Mumbai

Kss Ltd, Mumbai vs Dciit Cc 38, Mumbai on 28 February, 2019

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

BEFORE SHRI C.N. PRASAD, HON'BLE JUDICIAL MEMBER AND
   SHRI N.K. PRADHAN, HON'BLE ACCOUNTANT MEMBER

                     ITA. Nos. 5056, 5057/MUM/2011
                        (A.Ys: 2007-08 & 2008-09)

M/s. K Sera Sera Productions Ltd.,            v.    Dy. Commissioner of Income Tax
[formerly known as Garnet Paper Mills Ltd,]         Central Circle - 38, Mumbai
     th
18, 4 Floor, Mohid Heights,
Above Masala Mantra Restaurant,
Lokhandwala Road, Andheri (W),
Mumbai - 400 053

PAN: AAACG 5103 D

(Appellant)                                         (Respondent)

                     ITA. Nos. 5559, 5560/MUM/2011
                        (A.Ys: 2008-09 & 2007-08)

Asst. Commissioner of Income Tax         v.    M/s. K Sera Sera Productions Ltd.,
Central Circle - 38,                           [formerly known as Garnet Paper Mills Ltd,]
Room No. 32(1), Ground Floor,                  18, 4th Floor, Mohid Heights,
Aayakar Bhavan, M.K. Road,                     Above Masala Mantra Restaurant,
Mumbai-400 020                                 Lokhandwala Road, Andheri (W),
                                               Mumbai - 400 053

                                               PAN: AAACG 5103 D

(Appellant)                                    (Respondent)

                ITA. No. 6962/MUM/2013 (A.Y: 2007-08)

Asst. Commissioner of Income Tax         v.   M/s. K Sera Sera Productions Ltd.,
Central Circle - 38                           [formerly known as Garnet Paper Mills Ltd,]
R.No. 32(1), Ground Floor                     18, 4th Floor, Mohid Heights,
Aayakar Bhavan,                               Above Masala Mantra Restaurant,
M.K. Road, Mumbai - 400 020                   Lokhandwala Road, Andheri (W),
                                              Mumbai - 400 053

                                              PAN: AAACG 5103 D

(Appellant)                                   (Respondent)
                                                    2
                                                                    ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011
                                                                                 ITA. No. 6962, 7553/MUM/2013
                                                                                       ITA. No. 1288/MUM/2014
                                                                                              M/s. KSS Limited
                                                        {Formerly known as M/s. K Sera Sera Productions Ltd.}


                     ITA. No. 7553/MUM/2013 (A.Y: 2007-08)

M/s. KSS Limited                                          v. Asst. Commissioner of Income Tax
{formerly known as M/s. K Sera Sera Productions Ltd.}        Central Circle - 38, Mumbai
Unit No. 101A & 102, Plot B-17,
Morya Landmark -2,
Andheri Link Road, Andheri (W),
Mumbai - 400053

PAN: AAACG 5103 D

(APPELLANT)                                                      (RESPONDENT)

                     ITA. No. 1288/MUM/2014 (A.Y: 2006-07)

M/s. KSS Limited                                          v. Asst. Commissioner of Income Tax
{formerly known as M/s. K Sera Sera Productions Ltd.}        Central Circle - 38, Mumbai
Unit No. 101A & 102, Plot B-17,
Morya Landmark -2,
Andheri Link Road, Andheri (W),
Mumbai - 400053

PAN: AAACG 5103 D

(APPELLANT)                                                      (RESPONDENT)


    Assessee by                                : Shri Satish Mody
    Revenue by                                 : Shri Satish Chadra Rajore


    Date of Hearing                           :    14.12.2018
    Date of Pronouncement                     :    28.02.2019
                                     3
                                                    ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011
                                                                 ITA. No. 6962, 7553/MUM/2013
                                                                       ITA. No. 1288/MUM/2014
                                                                              M/s. KSS Limited
                                        {Formerly known as M/s. K Sera Sera Productions Ltd.}


                                ORDER

PER C.N. PRASAD (JM) ITA.Nos. 7553/MUM/2013, 1288/MUM/2014 & 6962/MUM/2013

1. These three appeals are filed by the assessee and Revenue for the A.Ys. 2006-07, 2007-08 against different orders of the Ld. Commissioner of Income-tax (Appeals) [hereinafter in short "Ld.CIT(A)"] dated 29.11.2013 & 20.09.2013 respectively, in sustaining the penalty levied u/s. 271(1)(c) of the Act.

2. The assessee challenged the order of the Ld. CIT(A) in sustaining levy of penalty on merits as well as on technical grounds. Additional grounds were also raised by the assessee raising technical ground stating that penalty U/s. 271(1)(c) of the Act was levied without specifying specific limb of section. 271(1)(c) for violation of which Assessing Officer intents to impose penalty by striking off the inappropriate words in the show cause notice. Since additional ground raised by the assessee is purely a legal ground the same is admitted.

3. Ld. Counsel for the assessee referring to the notice issued u/s. 274 r.w.s 271(1)(c) of the Act submitted that the Assessing Officer is not clear as to the charge for which the penalty is initiated i.e. either for concealment of income or for furnishing inaccurate particulars. Referring to the notice Ld. Counsel for the assessee submitted that the 4 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} inappropriate limb in the notice was not strike off. Ld. Counsel for the assessee referring to the assessment order submitted that the Assessing Officer merely stated that penalty proceedings were initiated separately. Referring to the notice and Penalty Order, Ld. Counsel for the assessee submitted that Assessing Officer did not specify charge for which the penalty proceedings were initiated but penalty was levied stating that he is satisfied that assessee has concealed particulars of income or furnished inaccurate particulars within the meaning of the section. 271(1)(c) of the Act and therefore, the initiation of penalty proceedings itself is improper and not valid. Ld. Counsel for the assessee submitted that there is complete non-application of mind by the Assessing Officer in initiating penalty proceedings and therefore, levy of penalty is illegal, void, bad in law, initiated by non-application of mind and is without jurisdiction as the penalty notice issued by the Assessing Officer does not strike off the irrelevant portion thereon.

4. Reliance is placed on the following decisions of the Coordinate Benches: -

a. DCIT v. M/s. Pennzoil Quaker State India Ltd., in ITA.No. 7386 & 7503/MUM/2014 dated 12.01.2018 b. DCIT v. Shri Daval D. Shah in ITA.No. 1337/MUM/2016 & C.O.No.08/Mum/2018 dated 16.05.2018.

5. Ld. DR vehemently supported the orders of the Authorities below. 5

ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.}

6. We have heard the rival submissions, perused the orders of the Authorities below, notice issued u/s. 274 r.w.s 271(1)(c) of the Act for initiation of penalty proceedings. We observe that Assessing Officer did not strike off and specify the charge/limb for which he is proposing to initiate the penalty proceedings. In the assessment order A.O. records that the penalty proceedings are initiated separately. However, in the penalty order passed U/s. 271(1)(c) of the Act the Assessing Officer records that he is satisfied that assessee has concealed particulars of income and/or furnished inaccurate particulars within the meaning of the section 271(1)(c) of the Act.

7. An identical situation has been considered by the Coordinate Bench in Meherjee Cassinath Holdings v. ACIT in ITA.No. 2555/MUM/2012 dated 28.04.2017 as to whether the action of the Assessing Officer in initiating penalty proceedings U/s. 271(1)(c) of the Act without striking off one of the limbs and without specifying the specific charge in the notice initiating penalty proceedings for inaccurate particulars of income in the assessment order and the Coordinate Bench considering the decision of the Hon'ble Jurisdictional High Court in the case of CIT v. Samson Perinchery [392 ITR 4] and also various decisions held that action of the Assessing Officer in non-striking off relevant clause in the notice shows that the charge being made against 6 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} the assessee is not firm therefore proceedings suffer from non- compliance with principles of natural justice in as much as the Assessing Officer himself is not sure of the charge and the assessee is not made aware as to which of the two limbs of section 271(1)(c) of the Act he has to respond.

8. Following the above decision, similar view has been taken by the Coordinate Bench in the case of Orbit Enterprises v. ITO [60 ITR(Trib.) 252]. In the case of DCIT v. Shri Dhaval D. Shah (supra) the Coordinate Bench considered similar and identical issue and following the ratio laid down in the Dilip N. Shroff [210 CTR 228 (SC)] and the decision of the Hon'ble Jurisdictional High Court in the case of CIT v. Samson Perinchery (supra) held that the penalty proceedings initiated by the Assessing Officer is bad in law. While holding so the Coordinate Bench held as under:

"9. We have heard the rival submissions and perused the relevant materials on record. The reasons for our decisions are given below. We begin with the decisions relied on by the Ld. DR. In the case of Smt. Kaushalya & Ors. (supra), the Hon'ble Bombay High Court held:

"9. We will first take up the show-cause notice dated March 29, 1972, pertaining to the assessment years 1968-69 and 1969-70. The assessment orders were already made and the reasons for issuing the notice under section 274 read with section 271(1)(c) were recorded by the Income-tax Officer. The assessee fully knew in detail the exact charge of the Department against him. In this background, it could not be said that either there was non- application of mind by the Income-tax Officer or the so-called ambiguous wording in the notice impaired or prejudiced the right of the assessee to reasonable opportunity of being heard. After all, section 274 or any other provision in the Act or the Rules, does not either mandate the giving of notice or its issuance in a particular form. Penalty proceedings are quasi-criminal in nature.
7
ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} Section 274 contains the principle of natural justice of the assessee being heard before levying penalty. Rules of natural justice cannot be imprisoned in any straight-jacket formula. For sustaining a complaint of failure of the principles of natural justice on the ground of absence of opportunity, it has to be established that prejudice is caused to the concerned person by the procedure followed. The issuance of notice is an administrative device for informing the assessee about the proposal to levy penalty in order to enable him to explain as to why it should not be done. Mere mistake in the language used or mere non-striking of the inaccurate portion cannot by itself invalidate the notice. The entire factual background would fall for consideration in the matter and no one aspect would be decisive. In this context, useful reference may be made to the following observation in the case of CIT v. Mithila Motor's (P.) Ltd. [1984] 149 ITR 751 (Patna) (head note):
'Under section 274 of the Income-tax Act, 1961, all that is required is that the assessee should be given an opportunity to show cause. No statutory notice has been prescribed in this behalf. Hence, it is sufficient if the assessee was aware of the charges he had to meet and was given an opportunity of being heard. A mistake in the notice would not invalidate penalty proceedings.' In M/s Maharaj Garage & Co. (supra), the Hon'ble Bombay High Court at para 15 held:
"The requirement of section 274 of the Income Tax Act for granting reasonable opportunity of being heard in the matter cannot be stretched to the extent of framing a specific charge of asking the assessee an explanation in respect of the quantum of penalty proposed to be imposed, as has been urged. The assessee was supplied with the findings recorded in the order of re-assessment, which was passed on the same date on which the notice u/s 271(1)(c) was issued, initiating the proceedings of imposing the penalty. The assessee had sufficient notice of the action of imposing penalty. We, therefore, do not find either any jurisdiction error or unjust exercise of power by the authority."

In Sky Light Hospitality LLP (supra), the assessee (Sky Light Hospitality LLP) who had taken over on 13.05.2016 and acquired rights and liabilities of M/s Sky Light Hospitality Pvt. Ltd. upon conversion under the Limited Liability Partnership Act, 2008, filed a writ petition impugning notice dated 30.03.2017 issued by the AO u/s 147/148 for the AY 2010-11. The contention of the assessee before the Hon'ble High Court was that notice u/s 147/148 of the Act dated 30.03.2017 was addressed and issued to M/s Sky Light Hospitality Pvt. Ltd., PAN No. AALCS3800N, a company which had ceased to exist and was dissolved on 13.05.2016. It was stated that the said notice issued to a dead juristic person is invalid and void in the eyes of law. Also contentions were raised stating that section 292B was inapplicable. The Hon'ble Delhi High Court held as under:

"21. Our attention was drawn to Parashuram Pottery Works Co. Ltd. V. ITO, Circle I, Ward A, Rajkot, (1977) 106 ITR 1 (SC) which records that the Assessing Officer entrusted with the task of calculating and realizing tax should familiarize themselves with the relevant provisions and become well versed with the law on the subject. This is a salutary advice. Indeed, there have been lapses and faults resulting in the present litigation. Notice under Section 147/148 of the Act was issued at the end of the limitation period. Noticeably, Assessment Order for the assessment year 2013-2014 was passed on 31.03.20I6, one year earlier .
8
ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} Second lapse is also apparent. Despite correctly noting the background, notice under Section 147/148 of the Act was not addressed in the correct name and even the PAN Number mentioned was incorrect. Nevertheless, human errors and mistakes cannot and should not nullify proceedings which are otherwise valid and no prejudice had been caused. This is the effect and mandate of Section 292B of the Act."

In Smt. Shantidevi Mahavir Prasad Gupta (supra), the Tribunal held as under: "10. The question before us is not whether the income is of the nature of "notional income" but the question is whether the assessee has filed inaccurate particulars or concealed the true facts. As stated hereinabove, in our humble opinion, the assessee has concealed the true facts thereby filed inaccurate particulars. Therefore, we do not find any error or infirmity in the findings of the Ld. CIT(A). The penalty u/s. 271(1)(c) is leviable on the facts of the case. The reliance on the decision of the Tribunal is clearly distinguishable on the facts. We, accordingly confirm the levy of penalty u/s. 271(1)(c) of the Act." In Ms. Laudres Austin (supra), the Tribunal held the following :

"In the instant case also we hold that penalty proceedings were initiated properly as there is no defect in the recording of satisfaction by the AO as well there is no defect in the notice issued u/s 271 r.w.s. 274 of the 1961 Act. The decision of Hon'ble Bombay High Court in Samson Perincherry (supra) is concerning the issuance of penalty proceedings under one limb while levying of penalty under another limb of section 271(1)(c) which is no permissible as per ratio of this decision. The Hon'ble Supreme Court in SSA's Emerald Meadows (supra) while dismissing SLP recorded finding that the Hon'ble Lordships did not find any merit in this petition which means ratio of decision of Hon'ble Karnataka High Court in SSA's Emerald Meadows in ITA No. 380 of 2015 stood confirmed. The Hon'ble Karnataka High Court in SSA's Emerald Meadows has affirmed the ratio of judgment of Manjunatha Cotton and Ginning Factory (supra). We have already seen that Hon'ble Karnataka High Court in Manjunatha Cotton and Ginning Factory (supra) has affirmed that alternate charge is possible under both the limbs simultaneously."

9.1 In the instant case, the AO vide his order u/s 143(3) dated 28.12.2011 has initiated the penalty proceedings u/s 271(1)(c) for furnishing inaccurate particulars of income or concealment of income. In the draft penalty order u/s 271(1)(c) dated 24.03.2014, the AO has imposed penalty of Rs.46,59,047/- for concealment of income. Also we find that there is no provision in the Income Tax Act, 1961 for a draft penalty order u/s 271(1)(c) of the Act. 9.2 It would be apposite to refer here to the decision in Dilip N. Shroff v. JCIT (2007) 210 CTR (SC) 228, wherein it has been held :

"83. It is of some significance that in the standard proforma used by the Assessing Officer in issuing a notice despite the fact that the same postulates that inappropriate words and paragraphs were to be deleted, but the same had not been done. Thus, the Assessing Officer himself was not sure as to whether he had proceeded on the basis that the assessee had concealed his income or he had furnished inaccurate particulars. Even before us, the learned Additional Solicitor General while placing the order of assessment laid emphasis that he had dealt with both the situations. 84. The impugned order, therefore, suffers from non-application of mind. It was also bound to comply with the principles of 9 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} natural justice. [See Malabar Industrial Co. Ltd. v. Commissioner of Income Tax, Kerala State, (2000) 2 SCC 718]"

In CIT vs. Samson Perincherry (ITA No. 953, 1097, 1154 & 1226 of 2014), the Hon'ble Bombay High Court held:

"Therefore, the satisfaction of the Assessing Officer with regard to only one of the two breaches mentioned under Section 271(1)(c) of the Act, for initiation of penalty proceedings will not warrant/permit penalty being imposed for the order breach. This is more so, as an Assessee would respond to the ground on which the penalty has been initiated/notice issued. It must, therefore, follow that the order imposing penalty has to be made only on the ground of which the penalty proceedings has been initiated, and it cannot be on a fresh ground of which the assessee has no notice."

Respectfully following the ratio laid down in Dilip N. Shroff (supra) and Samson Perincherry (supra), we hold that the penalty proceedings initiated by the AO is bad in law. We may herein observe that since the order of the AO has been held as bad in law on the preliminary ground, the other grounds raised by the revenue on merits before us having been rendered as academic, are thus not being dealt with."

9. Respectfully following the above said decision, we hold that the notice issued by the Assessing Officer U/s. 274 r.w.s 271(1)(c) of the Act is on account of non-application of mind and therefore the penalty proceedings initiated are bad in law. Thus, we direct the Assessing Officer to delete the penalty levied U/s. 271(1)(c) of the Act.

10. As we have held that the penalty be deleted on the preliminary point, the other arguments raised by the Ld. Counsel for the assessee are not being dealt with as they become only academic.

11. Facts and circumstances being identical the decision rendered for the A.Y. 2006-07 is applicable Mutatis-Mutandis to the appeal for the A.Y. 2007-08. Thus, the Assessing Officer is directed to delete the penalty levied U/s. 271(1)(c) of the Act for the A.Y. 2007-08. 10

ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.}

12. Since we have held that initiation of penalty proceedings itself is bad in law and directed the Assessing Officer to delete the penalty the Revenue's appeal in ITA.No. 6962/Mum/2013 for the A.Y. 2007-08 challenging the order of the Ld. CIT(A) in partly deleting the penalty on certain addition/ disallowances becomes infructuous and the same is dismissed.

13. In the result, appeals of the assessee are allowed on preliminary point and appeal of the Revenue is dismissed.

ITA. No. 5056/MUM/2011 (A.Y. 2007-08)

14. The only issue in the appeal of the assessee is in respect of sustaining the disallowance of expenditure amounting to Rs. 57,79,240/- which was treated by the Assessing Officer as unexplained expenditure.

15. Briefly stated the facts are that, during the course of the assessment proceedings the Assessing Officer on perusal of the Annexure A3 of seized material noticed that an amount of Rs. 3.5 Crores is stated to have been spent for the project "Airport". The Assessing Officer required the assessee to explain the entries in various loose papers seized/impounded during the course of search. Assessee filed reply dated 26.10.2009 stating that the cost of production is mentioned on Page No. 81 and the seized papers of the Picture "Airport" was 11 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} estimated cost of project and this project could not see the light of the day and there is no progress on the film and furnished the details of the expenditure to the extent of Rs. 3,11,61,749/-. Thus, the Assessing Officer disallowed the balance amount of Rs. 57,79,240/- observing that payments to other parties have not been conclusive proved.

16. On appeal the Ld. CIT(A) sustained the addition.

17. Before us, the Ld. Counsel for the assessee submitted that, during the course of assessment proceedings for the captioned assessment year, the company was asked to explain contents of various loose papers files seized/impounded during the course of search u/s. 132 of the Act. The company vide letter dated 26.10.2009 & 29.12.2009 stated that the cost of production as mentioned on Page No. 81 of Annexure A3 relates estimated cost of project "Airport". Upto 31.03.2007, only Rs.19.18 lakhs were spent on the project "Airport". The project could not see the light of the day as it never completed and thus there was no progress on the film. Total amount of Rs. 3,11,61,749/- was incurred for the said project. The amount mentioned on Page No. 26, 27 & 28 of the Paper Book of Rs. 3.50 Cores is an approximate rounded figure. The loose paper was a letter by the V.P. Finance to the YES Bank for the proposal for raising fund for the production of the said project. Details in 12 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} the given letter were approximate cost in rounded figures to appraise bank about the approximate expenses to be incurred by the company for the project. The word "Approximate" clearly indicate the figure written is a mere estimated figure and not an actual expense incurred during the year. No addition can be made merely on the basis of surmise and conjecture. Further it may be noted that the said pages pertain to subsequent assessment year hence no addition can be made during the year. The company has further submitted details of expenditure incurred for the project "Airport" till date as additional evidences under Rule 29 of I.T. Rules dated 29.10.2013. Wherein it consists of ledgers of Tushar Hirandani, Suniel Shetty, Shereveer S. Vakil along with their Form 16A and entire ledger account of project "Airport". It is clearly evident that all the payments are done through banking channels and by deducting TDS as per the provisions of the Act. Accordingly, Ld. Counsel for the assessee requested to delete such addition and allow relief to the company.

18. Ld. DR vehemently supported the orders of the Authorities below and also opposed for admission of additional evidences.

19. We have heard the rival submissions, perused the orders of the Authorities below. Assessee before us furnished copy of ledger account 13 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} of Tushar Hirandani along with copy of bank statements and Form 16A. Similarly copy of ledger account of Sunil Shetty along with bank statements, copy of ledger account of "Airport" project from 01.04.2008 to 31.03.20009 and copy of Form 16A of Shereveer S. Vakil for the A.Y. 2007-08 have been produced as additional evidences before us. Ld. Counsel for the assessee submitted that these additional evidences have been obtained from the parties, assessee could obtain these evidences from the parties with some difficulty in the process the same could not be filed before the lower authorities. He submitted that since these evidences go to the root of the matter the same may be admitted. On a perusal of these evidences, we are of the view that these evidences shall go to the root of the matter and therefore these evidences are admitted. These evidences have to be examined by the Assessing Officer as the assessee furnished these evidences only before this Tribunal. Thus, we restore this issue to the file of the Assessing Officer to consider the additional evidences furnished by the assessee and to adjudicate afresh in accordance with law, after providing adequate opportunity of being heard to the assessee.

20. In the result, appeal of the assessee is allowed for statistical purpose.

14

ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} ITA.No. 5560/MUM/2011 (A.Y. 2007-08)

21. This appeal is filed by the Revenue and the only issue is in respect of deletion of proportionate disallowance of interest and the interest free advances given to sister concern.

22. Briefly stated the facts are that, during the course of the assessment proceedings the Assessing Officer required the assessee to justify the claim of expenditure with reference to borrowings vis-à-vis advances given to various parties. The assessee contended that, it has sufficient interest free funds to advance to parties and no part of interest borrowed funds were utilized for giving interest free funds. It is also submitted that funds were given to wholly owned subsidiary company and is very much business purpose and is a commercial expediency. It is also submitted that the advances to other parties were given in the ordinary course of business to the parties with whom assessee had business relation and the parties are working for assessee's projects of film productions. Therefore, it was contended that the advances given are for the purposes of business and therefore non-charging of interest is fully justified. Not convinced with the submissions of the assessee, the Assessing Officer disallowed the proportionate interest holding that assessee did not incur expenditure wholly and exclusively for the 15 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} purpose of business. On appeal the Ld. CIT(A) deleted the interest disallowance.

23. Ld. DR vehemently supported the orders of the Assessing Officer. Further, referring to Para 6.3 of the assessment order the Ld. DR submitted that the assessee has not established one to one nexus and therefore, the Assessing Officer has righty disallowed the proportionate interest.

24. Ld. Counsel for the assessee submitted that the disallowance of proportionate interest expenses of Rs. 1,41,81,486/- u/s. 37 of the Act was made on the basis that the company had borrowed funds and part of it was given as interest free loans. The company contended that it had its own funds and no part of the borrowed funds were utilized for advance free loans. The company had given advances for the purpose of business. The funds were transferred to subsidiaries for the running of business. Therefore, the deletion done by the Ld. CIT(A) is correct and should be upheld. Ld. Counsel for the assessee relied on the decision of Hon'ble Bombay High Court in the case of CIT v. Reliance Utilities and Power Ltd., [313 ITR No. 340] wherein it was held that, where the assessee had its own funds as well as borrowed funds and it advanced funds to its sister concerns for allegedly non-business 16 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} purposes and the question arose whether the Assessing Officer was justified in disallowing the interest on the borrowed funds on the ground that they had been used for non-business purposes, a presumption can be made that the advances for non-business purposes have been made out of the own funds and that the borrowed funds have not been used for this purposes. Accordingly, the disallowance of the interest on the borrowed funds is not justified. Accordingly, it is requested to upheld the order of the Ld.CIT(A).

25. We have heard the rival submissions, perused the orders of the Authorities below. On a perusal of the order of the Ld. CIT(A), we observe that the Ld. CIT(A) considered the submissions of the assessee that assessee has sufficient own funds and the loans received from the banks were used for the business purposes and no part of these funds were utilized for giving interest free advances. He also observed that Rs. 29.97 Crores was given to various parties in the ordinary course of business as these parties had business relations with the assessee. With these findings and placing reliance on the decision of the Hon'ble Bombay High Court in the case of CIT v. Reliance Utilities and Power Ltd., [313 ITR 340] and the decision of the Hon'ble Supreme Court in the case of SA Builders v. CIT [288 ITR 1] Ld. CIT(A) held that the assessee company has sufficient funds to advance loan of Rs. 29.97 Crores to 17 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} M/s. MFSED towards stage show and to distributor of film projects which was exclusively used for business purpose of the assessee. None of these findings have been rebutted with evidences by the Revenue. Thus, we sustain the order of the Ld. CIT(A) and reject the grounds raised by the Revenue.

26. In the result, appeal of the Revenue is dismissed. ITA.No. 5559/MUM/2011 (A.Y. 2008-09)

27. This appeal is filed by the Revenue for the A.Y. 2008-09 and the only grievance is that the Ld. CIT(A) is not justified in deleting the proportionate disallowance of interest on the interest free advances given by the assessee.

28. This issue is identical to the issue raised by the Revenue in ITA.No. 5560/MUM/2011 for the A.Y. 2007-08. Facts being identical the decision taken thereon applies mutatis-mutandis to this Assessment year also. Thus following the said decision, we reject the grounds raised by the Revenue.

29. In the result, appeal of the Revenue is dismissed. 18

ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} ITA.No. 5057/MUM/2011 (A.Y. 2008-09)

30. This appeal is filed by the assessee raising the following grounds:

"1. On the facts and circumstances of the appellant's case and in law the Ld. Assessing Officer erred in making addition of alleged provision for bad debts amounting to Rs. 2,67,12,500/- for the purpose of calculating book profit u/s. 115JB of the income tax Act, 1961.
2. On the facts and circumstances of the appellant's case and in law the Ld. Assessing Officer erred in making addition of alleged bad debts written off in the profit and loss account amounting to Rs. 1,20,42,635/- as per Para 6.2 of the impugned order."

31. Briefly stated the facts are that, the Assessing Officer while completing the assessment noticed that assessee had debited profit and loss account with the following:

a. Provision for doubtful advances - Rs.2,67,12,500/-
b. Bad debts - Rs. 1,20,42,635/-
32. Assessee was asked to furnish the details and justification for its claim. Assessee vide letter dated 24.12.2009 stated as under: -
"In the computations of income submitted on record a sum of Rs. 267.13 lacks on account of provision for doubtful debts, interest on income tax Rs. 26.85 lacks remained to be disallowed inadvertently. The same needs to be disallowed and we hereby enclose the revised computation of total income and to the extent the return may please be treated s revised."

33. In view of the above submissions of the assessee, the Assessing Officer added back provision for doubtful debt while computing the income under normal provisions of the Act and also while computing the book profits u/s. 115JB of the Act.

19

ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.}

34. With regard to the claim for bad debts the assessee contended that as under:

"The requirement of justifying the write off of bad debts no longer exists. As per the provisions of law, the written off bad debts in the books of account is a sufficient complies for claiming the deduction. However, we submit that the debts written off were no longer recoverable and have been on the balance sheet for more than two years. There was no hope of any recovery and even till date, not single penny has been recovered from these parties. Therefore, the claim is perfectly in order. The copy of ledger account is enclosed herewith."

35. However, Assessing Officer observing that the assessee had not proved that the amount written off was already shown as income in the earlier assessment year which is a pre-requisite for allowing the claim of bad debts as per section 36(2) of the Act, he disallowed the same u/s. 36(1)(vii) of the Act.

36. On appeal the Ld. CIT(A) taking note of the fact that in the assessment proceedings the assessee has agreed that it had wrongly debited the provision of doubtful debts and filed a revised computation of income adding back the said provision to income returned, sustained the addition. Ld. CIT(A) also referred to the decision of the Hon'ble Madras High Court in the case of DCIT v. Beardscell ltd [244 ITR 256] wherein it has been held that provisions for bad and doubtful debts which was written off in profit and loss account is includable in book profits.

37. Similarly, the claim for bad debts written off of Rs.1,20,42,635/-, was rejected on the ground that no evidences to prove that these 20 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} amounts were written off in the books were shown as income in the earlier year was furnished before him.

38. Before us, in so far as the provision made for doubtful debts are concerned, Ld. Counsel for the assessee submitted that the assessee not only debited Profit and Loss Account with the provision but also reduced from debtors and therefore it amounts to write off as per the decision of the Hon'ble Supreme Court in the case of Vijaya Bank. He also submits that provision will not fall under Clause (c) of explanation of section 115JB of the Act. Reliance is placed on the decision of the Hon'ble Bombay High Court in the case of CIT v. Salgaonkar Mining Industries Pvt. Ltd., [235 tamxmann.com 96] and the Full Bench decision of the Hon'ble Gujarat High Court in the case of CIT v. Vodafone Essar Gujarat Ltd., [397 ITR No. 55].

39. In so far as the claim for bad debts is concerned, it is submitted that assessee has debited profit and loss account with bad debts and written off in the books. It is submitted that the reason for disallowance by the Assessing Officer is that the said amounts were not shown to be offered as income in the earlier Assessment years. Ld. Counsel for the assessee referring to the additional evidences filed in the form of ledger of debtors for earlier years submitted that assessee has accounted for 21 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} these debts written off as income in earlier years. Therefore, there is no justification in rejecting the claim. It is prayed that the additional evidences go to the root of the matter to prove that the assessee had offered to tax the income from debtors in earlier assessment years the same may be admitted.

40. Ld. DR strongly objected for admission of additional evidences and strongly placed reliance on the orders of the authorities below in rejecting the claims of the assessee. Ld. DR further placed reliance on the following decisions in support of his contentions.

a. Whirlpool of India ltd., v. Union of India (355 ITR No. 51 (Del.)] b. Peerless General Finance & Investment Company Ltd., v. DCIT [396 ITR No. 236 (Culcutta)] c. Lusture Manufactures (p.) ltd. V. ITO [73 taxmann.com 203 (Ahmedabad-Trib.)

41. We have heard the rival submissions, perused the orders of the authorities below and the case laws. On a perusal of the assessment order, we find that in so far as the provision for doubtful advances is concerned the assessee vide letter dated 29.12.2009 submitted that this amounts needs to be disallowed and inadvertently this was not done so and thereby a revised petition of total income was furnished and requested that the return be treated as revised. In view of the admission of the assessee the Assessing Officer added back the provision for bad debts. In our view, when once the assessee himself admits and agreed 22 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} for the disallowance of provision for doubtful debts and filed revised computation there is no grievance for the assessee. The Hon'ble Bombay High Court in the case of Rameshchandra and Company v. CIT [168 ITR 375] held as under: -

"14. With great respect to the learned judges of the Punjab and Haryana High Court who decided Chhat Mull Aggarwal's case [1979] 116 ITR No. 694, we are unable to agree. Where an assessee has made a statement of facts, he can have no grievance if the taxing authority taxes him in accordance with that statement. If he can have no grievance, he can file no appeal. Therefore, it is imperative, if the assessee's case is that his statement has been wrongly recorded or that he made it under a mistaken belief of fact or law, that he should make an application for rectification to the authority which passed the order based upon the statement. Until rectification is made, an appeal is not competent."

42. Therefore, respectfully following the said decision, we uphold the order of the Ld.CIT(A) in rejecting the claim of the assessee. This ground is dismissed.

43. With regard to Ground No. 2. i.e. claim for bad debts written off of Rs. 1,20,42,635/- is concerned, we observe that this disallowance was made on the ground that the assessee has not proved that these debts written off were considered as income for taxation in earlier years. Assessee has now submitted additional evidences to prove that the said debts were part of income offered to tax in earlier years. Since these additional evidences go to the root of the matter, we admit the same. As these evidences were not available before the Assessing Officer, we restore this issue to the file of the Assessing Officer who shall examine 23 ITA. Nos. 5056, 5057, 5559, 5560/MUM/2011 ITA. No. 6962, 7553/MUM/2013 ITA. No. 1288/MUM/2014 M/s. KSS Limited {Formerly known as M/s. K Sera Sera Productions Ltd.} the additional evidences and adjudicate the issue afresh in accordance with law, after providing adequate opportunity of being heard to the assessee.

44. In the result, appeal of the assessee is partly allowed for statistical purpose.

Order pronounced in the open court on 28th February, 2019 Sd/- Sd/-

(N.K. PRADHAN)                                            (C.N. PRASAD)
ACCOUNTANT MEMBER                                         JUDICIAL MEMBER
Mumbai / Dated 28/02/2019
Giridhar, Sr.PS

Copy of the Order forwarded to:
 1.   The Appellant
 2.   The Respondent.
 3.   The CIT(A), Mumbai.
 4.   CIT
 5.   DR, ITAT, Mumbai
 6.   Guard file.

      //True Copy//
                                                                      BY ORDER


                                                                  (Asstt. Registrar)
                                                                    ITAT, Mum