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 9, Cited by 2]

Income Tax Appellate Tribunal - Ahmedabad

Sanghvi Forging & Engg.Ltd., Baroda vs The Dcit, Circle-2(1)(1), Baroda on 23 May, 2019

                 आयकर अपील य अ धकरण, अहमदाबाद यायपीठ
             IN THE INCOME TAX APPELLATE TRIBUNAL,
                     ''D'' BENCH, AHMEDABAD

          BEFORE, SHRI A.D. JAIN, VICE PRESIDENT
                          And
         SHRI WASEEM AHMED, ACCOUNTANT MEMBER
                 आयकर अपील सं./ITA Nos.706/AHD/2016
                      नधारण वष/Asstt. Year: 2012-2013
                                   &
                आयकर अपील सं./ITA Nos.2307/AHD/2017
                      नधारण वष/Asstt. Year: 2013-2014


     Sanghvi Forging & Engg. Ltd,           A.C.I.T,
     A-8, Parvati Chambers,             Vs. Circle-2(1)(1),
     Opp. Apsara Cinema,                    Vadodara.
     Pratapnagar,
     Baroda-390004.

     PAN: AADCS2903E



                (Applicant)                         (Respondent)

     Assessee by         :              Ms. Urvashi Shodhan, A.R
     Revenue by          :              Smt. Smiti Samant, Sr.DR

सुन वाई क तार ख/ Da te of Hearing     : 08/04/2019
घोषणा क तार ख / Date of Pro nouncement: 23/05/2019

                                आदेश /O R D E R

PER WASEEM AHMED, ACCOUNTANT MEMBER:

The captioned two appeals have been filed at the instance of the Assessee against the two separate order of the Commissioner of Income Tax (Appeals)-2, Vadodara [Ld.CIT(A) in short], dated 23/02/2016 and 09/08/2017 arising in the matter of assessment order passed under s. 143(3) of the Income Tax Act, 1961 (here-in-after referred to as "the Act") dated Page 1 of 17 ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 11/02/2015 and 23/03/2016 relevant to Assessment Years (AYs) 2012-13 & 2013-14.

First, we take up ITA No.706/Ahd.2016 for A.Y. 2012-13. The assessee has raised the following grounds of appeal:

1. The learned Commissioner of Income Tax (Appeals) has erred in law and on facts of the appellant's case in upholding the action of the Ld. AO of disallowing ? 1,20,5607-being Employees' contribution to Provident Fund on the erroneous plea that it is disallowable.

Both the lower authorities have erred in law and on the facts of the appellant's case in not appreciating the fact that having paid the contribution before the due date of filing the return, no part of the same is disallowable.

2. The learned Commissioner of Income Tax (Appeals) has erred in law and on facts of the appellant's case in upholding the action of the Ld. AO of disallowing ^ 80,41,107/- out of interest paid on the erroneous plea that the same is not a revenue expenditure.

Both the lower authorities have erred in law and on the facts of the appellant's case in not appreciating the fact that no part of the interest disallowed is a capital expenditure as per Section 36(l)(iii) of the Act.

3. The learned Commissioner of Income Tax (Appeals) has erred in law and on facts of the appellant's case in upholding the action of the Ld. AO of disallowing 4,96,350/- out of Professional fees paid on the erroneous plea that it is not a revenue expenditure in nature.

Both the lower authorities have erred in law and on the facts of the appellant's case in not appreciating the fact that the said expenditure is not a capital expenditure in nature.

4. The learned Commissioner of Income Tax (Appeals) has erred in law and on facts of the appellant's case in upholding the action of the Ld. AO of making an addition of ? 11,23,077/- on the erroneous plea that sales return is not included in the closing stock.

Both the lower authorities have erred in law and on the facts of the appellant's case in not appreciating the fact that the sales return is already included in the stock.

Page 2 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14

5. The learned Commissioner of Income Tax (Appeals) has erred in law and on facts of the appellant's case in upholding the action of the Ld. AO of disallowing ? 1,66,355/-of foreign travel expenses on the erroneous plea that the said expenses is Non Business in nature.

Both the lower authorities have erred in law and on the facts of the appellant's case in not appreciating the fact that the entire foreign travel expense has been incurred fully and exclusively for the purpose of its business.

6. The initiation of penalty proceedings U/s 271(1) (c) of the Act is not justified.

7. The levy of interest U/s 234A/B/C of the Act is not justified.

8. The appellant craves leave to add, to alter and/or amend the grounds hereinabove taken.

The 1st issue raised by the assessee is that the learned CIT (A) erred in confirming the order of the AO by upholding the addition of ₹ 1,20,560.00 on account of delay in the deposit of employees contribution to Provident fund.

2. The assessee in the year under consideration for few months has failed to deposit the employee's contribution towards Provident fund within the time as prescribed under the Provident Fund Act. Accordingly, the AO treated such employees contribution of Rs. 1,20,560.00 due to delay in the deposit as income of the assessee as per the provisions of section 2(24)(x) of the Act, and accordingly, he disallowed the deduction for the same under section 36(1)(va) of the Act. Thus the amount disallowed by the AO was added to the total income of the assessee.

3. The aggrieved assessee preferred an appeal to the learned CIT (A). The assessee before the learned CIT (A) submitted that such employees Page 3 of 17 ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 contribution towards the PF was deposited before filing the Income tax return and therefore the same should be allowed as a deduction under section 43B of the Act.

3.1 However the learned CIT (A) disregarded the contention of the assessee after having a reliance on the judgment of Hon'ble Jurisdictional High Court in the case of CIT versus GSRTC reported in 366 ITR 170. Accordingly, the learned CIT (A) confirmed the order of the AO.

4. Being aggrieved by the order of the learned CIT (A) the assessee is in appeal before us. The learned AR before us submitted that the payment towards the employee's provident fund was made after the due date but within in the grace period as specified under the PF Act in all the cases except in case. As such the ld. AR claimed that the payment towards the employees' provident fund within the grace period needs to be allowed.

5. On the other hand, the learned DR vehemently supported the order of the authorities below.

6. We have heard the rival contentions and perused the materials available on record. It is the settled law that the payment made by the assessee towards the employees' contribution within the due date is eligible for the deduction. However, if it has not been paid within the due date as prescribed under the relevant Act, the same cannot be allowed as a deduction to the assessee in view of the judgment of Hon'ble Jurisdictional High Court in the case of GSRTC (supra).

Page 4 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 6.1 On perusal of the order of the Hon'ble Jurisdictional High Court in the case of GSRTC, we note that it is silent about the payment of employees contribution within the extended/grace period. Thus the question arises for our adjudication whether the assessee is entitled to the deduction under section 36 (1)(va) of the Act if the payment towards the employee's contribution has been made within the extended time/ grace period. Regarding this, we note that the provident fund Act itself permits the assessee to deposit the employee's contribution towards the PF within the extended time. Therefore in our considered view, the assessee will get the benefit of the deduction if the amount of the PF is deposited within the extended time as prescribed under the relevant of law. Regarding this, we find support and guidance from the judgment of Hon'ble Gujarat High Court in the case of CIT Vs. Amoli Organics (P.) Ltd. reported in 40 taxman.com 149 wherein it was held as under:

4. It is required to be noted at this stage that as such it was the case on behalf of assessee that as such their employee's contribution was in fact deposited with the Provident Fund Authority within the grace period permissible under the relevant Provident Fund Act with respect to substantial amount and, therefore, it can be said that the actually the amount has been deposited with the concerned Provident Fund Authority within the stipulated time under the relevant Provident Fund Act.

XXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXX Under such circumstances, as such no error and/or illegality has been committed by the learned Tribunal in granting deduction to the assessee with respect to the amount deposited with the provident fund department within the extended period / grace period. Under the circumstances, no other issues are required to be considered. No question of law muchless any substantial question of law arises in the present Appeal.

9. In view of the above, the present appeal deserves to be dismissed and accordingly, the same is dismissed.

6.2 In view of the above, we hold that the assessee is entitled to the deduction even there was a delay in the payment of employees Provident Fund provided if it was paid within the grace period provided under the Page 5 of 17 ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 relevant Act. On perusal of the AO order, we note that the assessee deposited the employees contribution towards PF within the grace period except in one case, i.e. April 2011 for Rs. 1022.00 only. Accordingly, we uphold the addition to the extent of ₹ 1,022.00 only. Thus we direct the AO to delete the addition of the remaining amount of the disallowance which was paid within the grace period. Hence the ground of appeal of the assessee is partly allowed.

The 2nd issue raised by the assessee is that the learned CIT (A) erred in upholding the disallowance made by the AO for ₹ 80,41,107.00 on account of treating interest expenses as capital in nature.

7. The assessee in the year under consideration has given the advances to certain parties towards the supply of capital goods and capital assets amounting to ₹6,70,09,224.00 only. The assessee during the assessment proceedings submitted that such advances had been given out of its own capital. The assessee to justify its stand has also submitted that it has raised fund to the tune of Rs. 40 crores approx out of the IPO in April /May 2011. Therefore there is no question of making the disallowance of interest expenses. However, the AO found that there is an increase of Rs. 42,38,91,170.00 on account of capital working progress which proves that the fund of the assessee was blocked in other capital assets. Accordingly, the AO required the assessee to file the necessary details establishing the nexus between the fund utilized in advancing such capital assets. However, the assessee failed to furnish the same. Therefore the AO opined that the assessee has utilised the borrowed fund in advancing such capital assets. Accordingly, the AO made the disallowance of ₹80,41,107.00 being 12% on the amount of advances given for the acquisition of capital assets/goods and added to the total income of the assessee.

Page 6 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14

8. The aggrieved assessee preferred an appeal to the learned CIT-A who also confirmed the order of the AO after allowing relief in part to the assessee by observing as under:

4,2. Ground 3 pertains to disallowance of interest expenditure amounting to Rs.80,41,107/- on account of interest pertaining to advances given for purchase of capital assets. The Assessing Officer has worked out total advances for purchase of assets at Rs. 6,70,09,2247- and accordingly worked out the disallowance by applying 12% rate of interest per annum. During the course of appellate proceedings, the Ld. Authorized Representative has vehemently submitted that the appellant company had own funds amounting to Rs,43.60 crores on account of increase in share capital, share premium and profit of the year which exceeded purchase of fixed assets and capital work-in-progress. However, the Ld.not direct nexus between own for of capital assets. Accordingly,he was required to prove the nexus and file the copy of bank statement, Vide written submission dated 18.02.2016, the Ld, Authorized Representative has filed copy of cash credit account with State Bank of India for the period from 11.08.2011 to 20,08.2011, 26.12.2011 to 31.12.2011, as on 13.01.2012 and 12.03.2012 to 18.03.2012. On perusal of the bank statement of cash credit account, following facts have emerged:-
Sr. No. Payment to                        Date         Amount         Balance in CC A/c.

1        Schlager Industries             11.08.2011 1,57,49,590          (-) 2,54,90,771

2        Jmdal Steel & Power             13.01.2012 24,12,430            (-) 6,29,36,181

3        -                               26.12.2011 35,58,650            (-) 6,04,12,796

4        Demag Cranes & Compo            27.12.2011 35,58,701            (-) 6,24,06,791

5        Amerikan Steels                 15.03.2012 22,37,960            (-) 7,85,54,528

6        Supreme Engineering Works       15.03.2012 85,00,050            (-) 8,70,64,578


From the above details, it is crystal clear that the appellant company has utilized interest bearing funds for making advances for purchase offor new unit since the balance in the cash credit account was always negative. It may also be noted that the appellant has not furnished bank statement for the entire period with a clearj cut intention to avoid detection of direct nexus between the borrowed funds and money advanced for purchase of new assets. Accordingly, the dairn Page 7 of 17 ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 of appellant that it has utilized own funds, has been found to be incorrect. As per the provisions of section 36(l)(iii), interest expenditure pertaining to the acquisition of assets has to be capitalized for the period till the assets are put to use.

Accordingly, in my considered view claim of interest in respect of the interest bearing funds utilized for purchase of new for new unit cannot be allowed as an expenditure and accordingly the action of the Assessing Officer is confirmed. However, it is noticed that the appellant has claimed capitalization of interest to the extent of Rs.12,90,355/- in respect of Term loan utilized for purchase of fixed assets. Therefore, the Assessing Officer is directed to verify the contention of appellant and if the interest of Rs.12,90,355/- is a ready capitalized and disallowed by the appellant itself, then the same cannot be again disallowed and added to the income of the appellant. The Assessing Officer is directed to verify the factual position and allow consequential relief. Thus, appellant partly succeeds in the respect of Ground No. 3.

9. Being aggrieved by the order of the learned CIT (A) the assessee is in appeal before us. The learned AR before us submitted that its own funds exceed the amount of advances given to the parties. Therefore there cannot be any disallowance of interest expenses. The learned AR in support of his claim drew our attention on the audited financial statements placed on pages 1 to 27 of the paper book.

10. On the other hand, the learned DR submitted that the assessee failed to furnish the co-correlation between the borrowed fund viz a viz the fund advanced to acquire the capital assets. Therefore the assessee has utilised the borrowed fund. The learner DR vehemently supported the order of authorities below.

11. We have heard the rival contentions and perused the materials available on record. It is settled Law that there cannot be any disallowance on account of interest expenses if the own fund of the assessee exceeds the advances given for the capital goods. The availability of the own fund exceeding the impugned advances has not been doubted. In holding so, we find support and Page 8 of 17 ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 guidance from the judgment of Hon'ble Bombay High Court in the case of Reliance Utilities and Power Ltd. reported in 313 ITR 340 wherein it was held as under:-

"The principle therefore would be that if there are funds available both interest- free and overdraft and/or loans taken, then a presumption would arise that investments would be out of the interest-free fund generated or available with the company, if the interest-free funds were sufficient to meet the investments. In this case this presumption is established considering the finding of fact both by the CIT(A) and Tribunal".

Similarly, we also rely on the judgment of the Hon'ble Bombay High Court in the case of CIT vs. HDFC Bank Ltd reported in 366 ITR 505 (Bom). The relevant extract of the order is reproduced below:-

"Where assessee's capital, profit reserves, surplus and current account deposits were higher than the investment in tax-free securities, it would have to be presumed that investment made by the Assessee would be out of the interest-free funds available with Assessee and no disallowance was warranted u/s 14A."

Similarly, we also find support from the judgment of Hon'ble Gujarat High Court in the case of UTI Bank Ltd. reported in 32 Taxmann.com 370 where the headnote reads as under :

"If there are sufficient interest free funds to meet tax free investments, they are presumed to be made from interest free funds and not loaned funds and no disallowance can be made under section 14A".

In view of the above proposition, we hold that no disallowance of interest expense claimed by the assessee can be made on account of the advances given for the capital goods as discussed above. Hence, we reverse the order of the authorities below. The AO is directed to delete the addition made by him. Thus the ground of the appeal of the assessee is allowed.

Page 9 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 The 3 rd issue raised by the assessee is that learned CIT (A) erred in upholding the disallowances made by the AO for Rs. 4,96,350.00 by treating the professional fee as capital in nature.

12. The assessee in the year under consideration has incurred an expense of Rs. 4,96,350.00 which was paid to CRISIL Ltd. The assessee claimed that a report was obtained from CRISIL Ltd in connection with the credit facilities availed from the bank by it. The assessee also submitted that the credit rating by the CRISIL was carried out in August 2011 whereas the IPO was brought in April /May 2011. Therefore the payment made to the CRISIL cannot be linked with the IPO expenses.

12.1 However, the AO on perusal of the CRISIL report observed that it indicates the key stock statistics, shareholding pattern and performance viz a viz market. The AO further found that the CRISIL has issued the invoice dated 23rd June 2011. The AO also found that the assessee has not furnished any evidence in support of its contention that such CRISIL report was obtained in connection with the bank finance.

12.2 In view of the above, the AO treated the payment made to the CRISIL as capital in nature. Accordingly, the AO disallowed the same and added to the total income of the assessee.

The aggrieved assessee preferred an appeal to the learned CIT (A).

13. The assessee before the learned CIT (A) submitted that the credit rating from the CRISIL was carried out in connection with the bank finance.

Page 10 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 Therefore the same cannot be treated as capital in nature on the reasoning that it pertains to the IPO which was issued in the month of appeal/May 2011.

13.1 However the learned CIT (A), found that the CRISIL has carried out the research activity about the equity shares of the assessee. Therefore he was of the view that such expenses were incurred in connection with the IPO brought by the assessee. Therefore the payment to the CRISIL is like capital expenditure being related to the IPO brought by the assessee. Accordingly, the learned CIT (A) confirmed the order of the AO.

Being aggrieved by the order of the learned CIT-A, the assessee is in appeal before us.

14. The learned AR before us reiterated the issue as made before the authorities below. On the other hand, the learned DR vehemently supported the order of the authorities below.

15. We have heard the rival contentions and perused the materials available on record. The issue in the case on hand arises for our adjudication whether the payment made to the CRISIL was related to the IPO brought to the assessee, or it was paid in connection with the finance facility availed by the assessee. On perusal of the order of the authorities below, we note that the report from the CRISIL speaks about the shares of the assessee. It is nowhere mentioned that the report from the CRISIL is linked with the bank finance availed by the assessee. The learned AR has also not brought anything on record suggesting that the CRISIL report was obtained in connection with the bank finance. The onus lies on the assessee to justify its stand based on the documentary evidence. Thus in the absence of sufficient documentary Page 11 of 17 ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 evidence by the assessee, we do not find any reason to interfere in the order of the learned CIT (A). Accordingly, we confirm the same. Hence the ground of appeal of the assessee is dismissed.

The 4 th issue raised by the assessee is that learned CIT (A) erred in upholding the order of the AO by making the addition of ₹11, 23,077.00 by holding that the sales return was not included in the closing stock.

15.1 The AO during the assessment proceedings observed that the assessee had shown sales return from subsidiary company amounting to ₹11,23,077.00 which was not included in the closing stock of the assessee. Therefore the AO was of the view that the assessee has understated its income by the amount of ₹11,23,077.00 and accordingly added to the total income of the assessee.

16. The aggrieved assessee preferred an appeal to the learned CIT-A. The assessee before the learned CIT (A) submitted that it had made necessary accounting entries in its books of accounts concerning the sales return which was also shown in the closing inventory. The assessee also submitted that it is maintaining books of accounts on SAP and once the sales return has been shown, then the closing stock will increase automatically with simultaneous amount.

16.1 However, the learned CIT (A) disregarded the contention of the assessee by observing that the assessee failed to prove based on documentary evidence that the closing stock has increased by the amount of sales return. Therefore the learner CIT (A) confirmed the order of the AO.

Page 12 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 Being aggrieved by the order of the learned CIT (A), the assessee is in appeal before us.

17. The learned AR before us reiterated the submission as made before the learnerd CIT-A.

18. On the other hand, the learned DR submitted that the assessee was under the obligation to show from its books of accounts that its closing stock has increased by the amount of sales return based on documentary evidence. But the assessee failed to do so. The learned DR vehemently supported the order of the authorities below.

19. We have heard the rival contentions and perused the materials available on record. There is no ambiguity to the fact that the closing stock will increase by the amount of the sales return. This fact can be verified based on relevant documentary evidence. But the learned counsel for the assessee has not produced any piece of evidence before us suggesting that the closing stock of the assessee was enhanced by the sales return. The argument of the learned counsel for the assessee that the assessee is maintaining its accounts on SAP and the moment the entry for sales return will be made the closing stock will enhance automatically appears to be correct. But even we assume that the argument of the learned counsel for the assessee is correct, then also it has to be based on some documentary evidence. Thus in the absence of any documentary evidence by the assessee in support of its contention, we are not impressed with the argument of the learned counsel for the assessee. Accordingly, we do not find any infirmity in the order of the learned CIT (A). Hence the ground of appeal of the assessee is dismissed.

Page 13 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 The 5th issue raised by the assessee is that the learned CIT (A) erred in upholding the disallowance made by the AO for ₹1,66,355 on account of foreign traveling expenses.

20. The assessee during the year among other traveling expenses has incurred an expense of ₹1, 6,6355.00 on foreign traveling to Paris and Korea but failed to justify any business connection with these countries. Therefore the AO disallowed the same and added to the total income of the assessee.

21. The aggrieved assessee preferred an appeal to the learned CIT (A) who has confirmed the order of the AO by observing as under:

4.5. Ground No, 6 pertains to disallowance of part of foreign traveling expenses amounting to Rs.1,66,355/- on account of non business use. It is noticed that appellant company has incurred foreign traveling expenses amounting to Rs.12,77,910/- on account of traveling of Mr. Jayanti Sanghvi and Mr. Naresh Sanghvi to various destinations such as USA, Netherland, Germany, Paris and Korea. On inquiry, it was found by the Assessing Officer that appellant company had no business in the places viz,, Paris and Korea.

Since there was no business in the places viz. Paris andf Korea, the expenditure incurred in respect of traveling to thesej places/countries, in my considered view, cannot be held to be for the purposes of business. Accordingly, the disallowance of Rs.1,66,355/- madj on this account deserves to be sustained and hence the same is sustainec Thus, appellant fails in respect of Ground No. 6.

Being aggrieved by the order of the learned CIT (A), the assessee is in appeal before us.

22. The learned AR before us submitted that the directors have visited Paris and Korea to explore the export business. Therefore thesesss expenses were incurred exclusively and wholly for the purpose of the business. The ld. AR reiterated the submission as made before the learned CIT-A. Page 14 of 17 ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14

23. On the other hand, the learned DR submitted that the assessee failed to prove based on documentary evidence that the assessee has incurred foreign traveling expenses to Paris and Korea was in connection with its business activities. Accordingly, the learned DR vehemently supported the order of the authorities below.

24. We have heard the rival contentions and perused the materials available on record. The onus lies on the assessee to justify its foreign traveling expenses that the same was incurred to explore the market in Paris and the Korea on the basis of some documentary evidence such as exchange of emails, invitations from the foreign parties, details of the parties with whom the assessee met in those countries. But we note that the assessee failed to file any piece of evidence in support of its contention. Thus in the absence of any documentary evidence by the assessee in support of its contention, we are not impressed with the argument of the learned counsel for the assessee. Accordingly, we do not find any infirmity in the order of the learned CIT (A). Hence the ground of appeal of the assessee is dismissed.

24.1 The 6th issue raised by the assessee relates to the penalty proceedings under section 271(1)(c) of the Act which is premature to decide is this stage. Therefore we dismiss the same as infructuous.

The issue raised by the assessee ground No. 7 is consequential nature, and therefore no separate adjudication is required.

The issue raised by the assessee in ground No. 8 is general, and the same does not require any separate adjudication.

Page 15 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 In the result, the appeal of the assessee is partly allowed.

Coming to ITA 2307/AHD/2017 for A.Y 2013-14.

The assessee has raised the following grounds of appeal

1. The learned Commissioner of Income Tax (Appeals) has erred in law and on facts of the appellant's case in upholding the action of the Ld. AO of disallowing ? 58,728/-being Employees' contribution to Provident Fund on the erroneous plea that it is disallowable.

Both the lower authorities have erred in law and on the facts of the appellant's case in not appreciating the fact that having paid the contribution before the due date of filing the return, no part of the same is disallowable.

2. The learned Commissioner of Income Tax (Appeals) has erred in law and on facts of the appellant's case in upholding the action of the Ld. AO of disallowing ? 32,00,4187- out of interest paid on the erroneous plea that the same is not a revenue expenditure.

Both the lower authorities have erred in law and on the facts of the appellant's case in not appreciating the fact that no part of the interest disallowed is a capital expenditure as per Section 36(l)(iii) of the Act.

4. The initiation of penalty proceedings U/s 271(1) (c) of the Act is not justified.

5. The levy of interest U/s 234A/B/C of the Act is not justified.

6. The appellant craves leave to add, to alter and/or amend the grounds hereinabove taken.

25. The 1st issue raised by the assessee is that the learned CIT (A) erred in confirming the order of the AO by upholding the addition of ₹ 58,728.00 on account of delay in the deposit of employees contribution to Provident fund.

Page 16 of 17

ITA nos.706/Ahd/2016 & 2307/Ahd/2017 Asstt. Years 2012-13 & 2013-14 At the outset we note that the identical issue has been decided by us in ITA/706/2016 vide Para number 6 of this order. Thus respectfully following the same we decide the impugned issue in favor of the assessee.

The 2nd issue raised by the assessee is that the learned CIT (A) erred in upholding the disallowance made by the AO for ₹ 32,00,418.00 on account of treating interest expenses as capital in nature.

26. At the outset we note that the identical issue has been decided by us in ITA/706/2016 vide Para number 11 of this order. Thus respectfully following the same we decided the impugned issue in favour of the assessee.

In the result the appeal of the assessee is allowed.

27. In the combined result, the appeal of the assessee bearing ITA No. 706/AHD/2016 for A.Y. 2012-13 is partly allowed and ITA No. 2307/AHD/2016 for A.Y. 2013-14 is allowed.

Order pronounced in the Court on 23/05/2019 at Ahmedabad.

       -Sd-                                                 -Sd-
    (A.D. JAIN)                                       (WASEEM AHMED)
 VICE PRESIDENT                                     ACCOUNTANT MEMBER
                              (True Copy)
Ahmedabad; Dated            23/05/2019
Manish




                                                                             Page 17 of 17