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 5, Cited by 3]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S. Nov Sara India Pvt. Ltd., New Delhi on 12 July, 2018

 ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd.
                                                                            1
                                [Now known as Sara Sae Pvt. Ltd.]


             IN THE INCOME TAX APPELLATE TRIBUNAL
               [ DELHI BENCHES : " E " NEW DELHI ]


      BEFORE SHRI AMIT SHUKLA, JUDICIAL MEMBER AND
       SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER


                  I. T. Appeal No. 6920 (Del) of 2014
                      Assessment Year : 2009-10.

M/s. Nov Sara India Pvt. Ltd.,             Addl. Commissioner
[Now known as Sara Sae Pvt.         Vs.    of Income Tax,
Ltd., E-30, Anand Niketan,                 Range : 13;
(Basement); New Delhi.                     N e w D e l h i.
PAN : AAACS 6857 L


                                 AND

                   I. T. Appeal No. 825 (Del) of 2015
                      Assessment Year : 2009-10.

Assistant Commissioner                     M/s. Nov Sara India Pvt. Ltd.,
of Income Tax,                      Vs.    [Now known as Sara Sae Pvt.
Circle : 22 (1)                            Ltd., E-30, Anand Niketan,
N e w D e l h i.                           (Basement); New Delhi.
                                           PAN : AAACS 6857 L

   (Appellants)                                 (Respondents)



                   Assessee by :         Shri Sanjiv Sapra, F.C.A.;

                  Department by :        Ms. Shefali Swaroop, CIT [DR];

                  Date of Hearing    :          07.05.2018;

                  Date of Pronouncement :       12.07.2018.
  ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd.
                                                                               2
                                [Now known as Sara Sae Pvt. Ltd.]

                                    O R D E R.

PER PRASHANT MAHARISHI, A.M. :

These are the cross appeals filed by the assessee and Revenue against the order of Commissioner of Income Tax (Appeals)-XVI, New Delhi, dated 30.09.2014 for assessment year 2009-10.

2. The assessee has preferred the following grounds of appeal :-

" 1. That on the facts and circumstances of the case and in law. the Hon' ble CIT (Appeals) has erred in disallowing a sum of Rs.31,90,217/- being other income of Unit I for the purpose of deduction under Section 80IC of the Unit I inter alia because.
1.1 The said sum represented incomes on account of service charges, interests, miscellaneous incomes etc. which were directly derived from the manufacturing activity of Unit I.
2. That on the facts and circumstances of the case and in law. the Hon'ble CIT (Appeals) has erred in restricting the deduction under Section 801C of the Unit II to Rs.5,69.61.935/- as against Rs.8,22,65,833 claimed by the Appellant inter alia because.
2.1 That the addition of Rs.2.53.03,398/- made by denying the deduction under Section 80IC of the Act on export incentives, interest incomes which were directly derived from the manufacturing activity of Unit II.
ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd.
3
[Now known as Sara Sae Pvt. Ltd.]
3. That on the facts and circumstances of the case and in law. the Hon'ble CIT (Appeals) has also erred in disallowing the product development expenses amounting to Rs.18.86.648/- inter alia because.

3.1 The said expenditure was of the nature of revenue expenditure and not capital expenses as wrongly held by the Hon'ble CIT (Appeals), 3.2 The Hon'ble CIT (Appeals) has erred in holding that the said expenditure ought to be amortized in live equal installments without mentioning under which provision of the Act the amortization of expenses is permissible.

3.3 Without prejudice, the Hon ' ble CIT (Appeals) ought to have allowed depreciation under Section 32 at the prescribed rates on product development expenses. "

3. The Revenue has preferred the following grounds of appeal :-
" 1. The Ld. CIT (Appeals) has erred in law and on facts in respect of profits / gains of the assessee in respect of Unit-1.
2. The Ld. CIT (Appeals) has erred in law and on facts in allowing a sum of Rs.1,06,34,057/- being other income Unit-1 for the purpose of deduction u/s. 80IC of the Unit-1.
3. The Ld. CIT (Appeals) has erred in law and on facts in restricting disallowance u/s. 14A to Rs.3625/- as against Rs.80635/- disallowed by the Assessing Officer in accordance with Rule 8D of Income Tax Act. "

ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 4

[Now known as Sara Sae Pvt. Ltd.]

4. The brief facts of the case is that assessee company is engaged in the business of manufacturing of machinery and equipments for oil well drilling and production activities. It also distributes its products world-wide. For assessment year 2009-10 assessee filed its return of income on 27.09.2010 declaring income of Rs.17,79,10,920/- under the normal provision and book profit under section 115JB of the Act was declared at Rs.32.15 crores.

5. The assessee has two units which are eligible for deduction under section 80IC of the Income Tax Act. The learned Assessing Officer noted that assessee has unit one as capital product unit and unit II as commodity product unit. The assessee has credited the miscellaneous income with respect to sale of licenses, service charges, interest on fixed deposit received, interest on others, miscellaneous income and security bonds forfeiture income aggregating in all of Rs.3,68,90,722/-. The assessee has included all these income part of the business income and claimed deduction under section 80IC thereon. The learned Assessing Officer further noted that assessee has incurred substantial expenses under the head ' Head Office Expenses ' and claimed huge losses of Rs.5.33 crores thereby there is an excess ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 5

[Now known as Sara Sae Pvt. Ltd.] claim of deduction under section 80IC of the Act. In view of this, he recomputed the deduction and held that same as not allowable on service charges of Rs.57,29,397/-, interest on fixed deposit received of Rs.42,99,973/-, interest on others of Rs.4,91,299/-, miscellaneous income of Rs.4,21,342/- and security bonds forfeiture account of Rs.1,34,216/-. In view of this he disallowed the deduction to the extent of such other incomes of Rs.1,06,34,057/-. According to him these income are not derived from Industrial Undertaking.

6. Furthermore, he disallowed the deduction under unit I holding that in earlier years it was disallowed. The reason for disallowance was that assessee could not justify the substantial expansion. He disallowed the deduction of Rs.6,52,83,501/-.

7. He further disallowed a sum of Rs.2,53,03,898/- for deduction under section 80IC in respect of unit No. II where export incentive of Rs.2,52,75,146/- and interest on others amounting to Rs.28,752/- was credited by the assessee and also claimed deduction under section 80IC thereon. According to the learned Assessing Officer such income is not derived from the industrial undertaking. ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 6

[Now known as Sara Sae Pvt. Ltd.]

8. Further the software development expenses of Rs.18,86,648/- was also disallowed holding it to be capital expenditure. Consequently the assessment order under section 143(3) of the Act was passed on 28.03.2013 at a total income of Rs.29,69,07,632/- against the returned income of the assessee at Rs.17,79,10,920/-.

9. The assessee aggrieved, preferred an appeal before the learned CIT (Appeals). He allowed the deduction to the assessee under section 80IC of the Act holding that unit I is not eligible on substantial expansion for such deduction. He further held that a sum of Rs.1,06,34,057/- credited to the other income as unit I is also eligible for deduction under section 80IC of the Act. He deleted the disallowance under section 14A of the Act restricting it to investment on which exempt income is earned. However, the learned CIT (Appeals) restricted disallowance of Rs.31,90,217/-, being other income of unit I for the purpose of deduction under section 80IC of the Act @ 30%. He also held that soft ware expenditure is capital expenditure. On soft ware he further directed the Assessing Officer that such expenditure is required to be amortized in 5 equal instalments. Therefore, aggrieved by the order of the learned CIT (Appeals) both the parties are in appeal before us. ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 7

[Now known as Sara Sae Pvt. Ltd.]

10. Now we first take up ground No. 1 of the appeal of Revenue. The ground No. 1 of the appeal is that the assessee is not entitled to deduction under section 80IC of the Act with respect to unit I as it has not fulfilled the conditions of substantial expansion provided in section 80IC(8) of the Act. The learned CIT (Appeals) has allowed the claim of the assessee based on his own decision in case of the assessee for earlier years. The decision for earlier years was also upheld by the Co-ordinate Bench in its order dated 18.01.2016 for assessment years 2004-05 to 2006-07 in I.T. Appeal Nos. 545 to 547 (Del) of 2010.

11. We have heard the rival contentions on this issue. However, as the issue is already decided in favour of the assessee on the same set of facts in earlier years wherein vide para No. 11 the Co-ordinate Bench has allowed the claim of the assessee for deduction under section 80IC of the Act on substantial expansion.

12. The learned Departmental Representative could not show us any reason to deviate from the same. Therefore, respectfully following the decision of the Co-ordinate Bench in assessee ' s own ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 8

[Now known as Sara Sae Pvt. Ltd.] case for earlier years, we dismiss ground No. 1 of the appeal of the Revenue.

13. Ground No. 2 of the Revenue ' s appeal and ground No. 1 of the assessee' s appeal is with respect to the various other incomes credited as income derived from the industrial undertaking and further allowing deduction under section 80IC of the Act on the same. During the year the assessee has earned following income with respect to unit I amounting to Rs.1,06,34,057/- on which the learned CIT (Appeals) has held that they are not derived from industrial undertaking, but disallowance can be only to the extent of 30% as unit is eligible for deduction under section 80IC of the Act. In fact the ground is misconstrued by the Revenue. In fact the impugned assessment year being the 6th assessment year and assessee is not eligible for deduction of the other income @ 100% but only 30% and, therefore, following his own decision for assessment year 2004-05 he has restricted the total deduction at Rs.31,90,217/- being 30% of Rs.1,06,34,057/-. In view of this, the ground No. 2 of the Revenue does not survive, hence dismissed. ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 9

[Now known as Sara Sae Pvt. Ltd.]

14. Now we come to ground No. 1 of the appeal of the assessee wherein the assessee contests the disallowance of Rs.31,90,217/- being 30% of 1,06,34,057/-. It was contended before us that identical issue arose in case of the assessee for assessment years 2004-05 to 2006-07 wherein the Co-ordinate Bench vide order dated 18.01.2016 has set aside the whole issue back to the file of the learned Assessing Officer for proper adjudication with respect to each of the income. Similarly for assessment years 2007-08 and 2008-09, the Co-ordinate Bench set aside this issue back to the file of the Assessing Officer following the earlier decision of the Co-ordinate Bench. Therefore, the claim of the assessee is that same may be set aside to the file of the learned Assessing Officer for this year too.

15. The learned Departmental Representative did not express any serious reservation to the above proposition. As the similar income with the same nature of earnings is required to be adjudicated in the earlier years by the Assessing Officer, it would be unfair for us to give our finding on this income as it will negate the earlier orders of the Co-ordinate Bench. So, we also set aside the whole issue back to the file of the Assessing Officer to test each of the income whether they are ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 10

[Now known as Sara Sae Pvt. Ltd.] derived from the industrial undertaking or not by considering the decision of the Hon' ble Supreme Court in the case of Liberty India Vs. CIT 317 ITR O218 (SC) and then decide whether deduction under section 80IC of the Act is eligible or not on such income. Accordingly ground No. 1 of the appeal of the assessee is allowed with above direction.

16. Ground No. 3 of the appeal of the Revenue is against restriction of disallowance under section 14A of Rs.80,635/- to Rs.3,625/-. The learned Assessing Officer disallowed the sum of Rs.80,635/- applying the provisions of Rule 8D of the Act. However, the learned CIT (Appeals) held that the assessee company has investment of Rs.29,86,720/- in companies as equity shares out of which a sum of Rs.22,61,720/- as investment in a US company. As the dividend income, if any, receivable from US company is not an exempt income, therefore, he held that only half per cent of an average value of exempt income to the extent of investment in an Indian company of Rs.7.25 lakhs amounting to Rs.3,625/- could be disallowed under section 14A of the Act.

ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 11

[Now known as Sara Sae Pvt. Ltd.]

17. The learned Departmental Representative could not point out any infirmity in the order of the learned CIT (Appeals) to this extent with respect to expenditure. Further with respect to the interest expenditure, it was held that assessee has sufficient funds as paid up capital which fairly exceeds the investment of Rs.7.25 lakhs and, therefore, no disallowance can be made. We do not find any reason to disagree with the above proposition of the learned CIT (Appeal). In view of this, ground No. 3 of the appeal of the Revenue is dismissed.

18. We now come to ground No. 2 of the appeal of the assessee, which was not pressed before us and, therefore, the same is dismissed.

19. Now we come to ground No. 3 of the appeal where the assessee has incurred expenditure of Rs.18,86,648/- on account of software development expenditure which was held to be capital expenditure by the Assessing Officer holding that it has given a benefit of enduring nature to the assessee. The claim of the assessee is that same is a license fee and, therefore, it cannot be giving any benefit of enduring nature. The learned CIT (Appeals) held that it was for the development of new products and, therefore, same is a capital expenditure. ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 12

[Now known as Sara Sae Pvt. Ltd.]

20. We have heard the rival contentions. The above expenditure is product development expenditure and not software development expenditure. The above expenditure has been paid as a professional fees to M/s. Express Marketing, Dehradun, towards development of new product in unit I related to equipment required by rigs in oil industry. It was not a new line of business, but was merely expenditure in development of the existing line of the business. The assessee is engaged in the business of manufacturing of machineries and equipments and development is for the same product. In view of this such expenditure cannot be held to be capital expenditure, but it is a revenue expenditure. In view of this, ground No. 3 of the appeal of the assessee is allowed.

21. In the result, appeal of the Revenue is dismissed and the appeal of the assessee is partly allowed.

The order is pronounced in the Open Court on : 12th July, 2018.

        Sd/-                                             Sd/-
 ( AMIT SHUKLA )                                 (PRASHANT MAHARISHI)
JUDICIAL MEMBER                                   ACCOUNTANT MEMBER


Dated : the 12.07.2018.

*MEHTA*

ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 13

[Now known as Sara Sae Pvt. Ltd.] Copy of the Order forwarded to :-

1. Appellants;
2. Respondents;
3. CIT;
4. CIT (Appeals);
5. DR, ITAT, ND.

//True Copy// BY ORDER ASSISTANT REGISTRAR Up-loaded on Website on : 12.07.18. Date Draft dictated on 11.07.2018 Draft placed before author 12.07.2018 Draft proposed & placed before the 12.07.2018 second member Draft discussed/approved by Second 12.07.2018 Member.

Approved Draft comes to the Sr.PS/PS     12.07.2018

Kept for pronouncement on                12.07.2018

File sent to the Bench Clerk on :        12.07.2018

Date on which file goes to the AR

Date on which file goes to the Head
Clerk.
Date of dispatch of Order.

ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 14

[Now known as Sara Sae Pvt. Ltd.] ITAs. 6920 (D) of 2014 & 825 (D) of 2015. Nov Sara India Pvt. Ltd. 15

[Now known as Sara Sae Pvt. Ltd.]