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 0]

Income Tax Appellate Tribunal - Delhi

Dcit, New Delhi vs M/S. Digital Radio (Delhi) ... on 29 August, 2017

    IN THE INCOME TAX APPELLATE TRIBUNAL, DELHI 'C' BENCH,
                          NEW DELHI

         BEFORE SHRI B.P. JAIN, ACCOUNTANT MEMBER AND
                SHRI KULDIP SINGH, JUDICIAL MEMBER.

                      ITA No. 5002/DEL/2014
                    [Assessment Year: 2010-11]

The Dy. C.I.T         Vs.       Digital Radio [Delhi] Broadcasting Ltd
Circle - 10(1)                  401, Dhaka House, 18/17
New Delhi                       W.E.A, Karol Bagh, New Delhi

                                PAN : AABCR 7864 B

                      ITA No. 5003/DEL/2014
                    [Assessment Year: 2010-11]

The Dy. C.I.T         Vs.       Digital Radio [Kolkata] Broadcasting
Circle - 10(1)                    Ltd. 401, Dhaka House, 18/17
New Delhi                       W.E.A, Karol Bagh, New Delhi

                                PAN : AABCR 7863 G


                      ITA No. 5004/DEL/2014
                    [Assessment Year: 2010-11]

The Dy. C.I.T         Vs.       Digital Radio [Mumbai] Broadcasting
Circle - 10(1)                    Ltd., 401, Dhaka House, 18/17
New Delhi                       W.E.A, Karol Bagh, New Delhi

                                PAN : AABCR 7861 C

  [Appellant]                              [Respondent]

                 Date of Hearing            :    28.08.2017
                 Date of Pronouncement     :    29.08.2017

                     Revenue by : Shri Arun Kumar Yadav, CIT-DR
                     Assessee by : Shri Sanjeev Sapra, FCA
                                    2
                                             ITA NOS. 5002 TO 5004/DEL/2014


                                ORDER

PER B.P. JAIN, ACCOUNTANT MEMBER,

The above three appeals by the revenue arise from three different order of the ld. CIT(A) -XIII, New Delhi each dated 27.06.2014 for assessment year 2010-11. Since identical issues are involved in all these appeals and pertain to same assessee, these are being disposed of by this common order for the sake of convenience and brevity.

2. The revenue, in all the three present appeals, has raised common grounds of appeal except for the quantum of addition.

3. First we are taking up the appeal in ITA No. 5002/DEL/2014 for adjudication. Grounds raised in this appeal are as under:

"1. On the facts and in the circumstances of the case the Ld CIT(A) has erred in deleting the addition of Rs. 1,26,58,244/- made by the Assessing Officer, without considering that the assessee has not withdrawn its claim for total deduction of the license fee. In the A.Y. 2006- 07, which is pending for adjudication before the Ld ITAT, and without giving a specific direction that the claim should be withdrawn m case the time is decided by the Ld IT AT in favour of the assessee in that year 3 ITA NOS. 5002 TO 5004/DEL/2014
2. The appellant craves to leave, to add, alter or amend any ground of appeal raised above at the time of the hearing.
3. The order of the Ld CIT(A), being contrary to the facts on record and the settled position of law, be set aside and that of the Assessing Officer be restored."

4. Brief facts of the case are that the assessee is engaged in the business of radio broadcasting at Delhi under the channel identity 93.5 FM. The first issue to be examined during the assessment proceedings was the claim of assessee with regard to benefit of deduction in respect of license fees in accordance with CIT(A) order dated 02.12.2010 for assessment year 2006-07. In the original return furnished the assessee has not claimed any such deduction as per order of CIT(A). The assessee has also not revised its return of income. However, it is during assessment proceedings that the assessee made a claim through a separate computation chart furnished during the course of proceedings. What the assessee is contesting is that in the AY 2006-07 $ claim for license fees was disallowed which was claimed for the total sum and it was held in the assessment order that only l/10th of the claim is admissible. The assessee filed appeal against this order however CIT(A) decided the issue against the assessee. The assessee is 4 ITA NOS. 5002 TO 5004/DEL/2014 in further appeal against this particular issue and is contesting that he is entitled for deduction in lump sum in the AY 2006-07 itself. Thus the assessee is maintaining its claim for total deduction in the assessment year 2006-07 but at the same time he is making a double claim in the AY 2010-11. The plea of the assessee is apparently is not admissible. The assessee is can chose either of the two, he can withdraw his appeal and make claim in the year under reference or he can persist with the issue. However, double claim of the same deduction is not permissible. In view of these facts addition of Rs. 1,26,58,244/- was made as per the revised computation.

5. When the assessee went in appeal before the ld. CIT(A), the ld. CIT(A) directed the Assessing Officer to allow the claim of 1/10th deduction at Rs. 1,26,58,244/- by following the decision of the ld. CIT(A) for assessment year 2006-07. The relevant findings of the ld. CIT(A) are reproduced hereinbelow:

"2.1 I have carefully considered the facts of the case and the submissions made by the Counsel of the appellant. The facts denoted in the assessment order reveal that the Assessing Officer had disallowed the claim of 1/10th deduction of Rs.1,26,58,244/-made by the appellant as held by the CIT(Appeal) for the A.Y. 2006-07. The CIT(Appeal)-XVIII, New 5 ITA NOS. 5002 TO 5004/DEL/2014 Delhi while adjudicating this issue held as under:
"5.7 I have carefully considered the assessment order and the submissions made by the Id. AR. It is not in dispute that the appellant was entitled to claim license fee expenditure as actually paid under Phase-1 license regime on proportionate basis over the 10 year license fee term commencing from A.Y. 2004-05 as per section 35ABB of I.T. Act, as allowed by the AO vide assessment order for 2004-05. The issue for consideration therefore is the allowability of the remaining license fee expenditure of Rs. 12,65,82,440/- as paid during the A.Ys. 2004-05 and 2005-06 under Phase- I license regime. The appellant has claimed the above amount for deduction in full as revenue expenditure u/s 35ABB of the Act basing on the cutoff date of 01.04.2005 for migration to Phased! license regime. The AO has disallowed the same by treating it as a capital loss. On careful examination, I find that the migration of license from Phase-1 license regime to Phase-II license regime does not per-se amount to 'transfer' of license by the appellant as required under sub-section (2) of section 35ABB of I.T. Act in order to justify the appellant's claim for allowing the remaining entire license fee expenditure of Rs.12,65,82,440/- under Phase- I license regime during A.Y. 2006-07 itself. In this case, I find that while migrating from Phase-I license regime to Phase -II license regime, there was no transfer of license from the appellant to any other party. The case laws as cited by the Id. AR vide its submissions dated 18.11.2010 are distinguishable on facts as such cases deal with definition of 'transfer' of a capital asset u/s 6 ITA NOS. 5002 TO 5004/DEL/2014 2(47) of the Act which includes exchange or relinquishment of the asset or/extinguishment of any rights therein. What we are concerned here in this case is not 'transfer7 within the meaning of section 2(47) of the Act, but under section 35ABB of the Act which is entirely different in context and application as it relates to amortization of expenses. Accordingly, I find that section 35ABB(2) has no application to the facts of appellant's case, and hence the appellant's claim for deduction of the entire remaining license fee expenditure of Rs. 12,65,82,440/- during this year is rejected.
5.8 However, from the Govt. Policy document dated 13.07.2005 as pointed by the Id. AR, it is found that the FM licensees in Metro cities were eligible to opt for migration to Phase-ll license only if they had paid all their license fee dues under Phase-1 license regime as were applicable till the cutoff date of 01.04.2005. In this connection, relevant portion under the heading "Migration to Phase 2" from such Policy document dated 1 3.07.2005 are reproduced as under:
"Automatic migration shall be considered for only those license holders of Phase-1 who have admittedly operationalised their channels, provided they have paid all their dues from the due date (after allowing for certain condonation of delay in the case of Delhi, Kolkata and Chennai due to problems of co-location) up to the cut-off date, and are not in default of any other license conditions till the date of migration to Phase 2.
7
ITA NOS. 5002 TO 5004/DEL/2014 The cut-off date for automatic migration to Phase 2 shall be taken as April 1, 2005. All payments made by operationalised license holders of Phase 1 in excess of amounts due till the cut- off-date, shall be given credit and adjusted against their One Time Entry Fee (OTEF) for Phase 1"

Further, copy of letter dated 21.12.05 as issued by the Ministry of Information and Broadcasting to the appellant also clearly vide para- 4 specifies the amounts due and payable by the appellant under Phase-1, license fee regime and vide para 5 states as under:

"It may please be noted that option to migrate to Phase II Policy Regime would be considered valid only after all amount due up to cut off date are received in the Government account. On exercising your option to automatic migration to Phase II, and payment of OTEF within prescribed period, you shall be required to sign a fresh Grant of Permission Agreement with Government on the same Terms and Conditions as for the successful Bidders of Phase II"

In other words, payment of license fee dues under Phase- I license regime was made a precondition by the Govt, in order to permit the appellant to migrate to Phase-II license regime. 5.8 In view of the above, the remaining expenditure on account of Fixed License Fee-as actually incurred by the appellant under Phase-1 license regime becomes part and parcel of all the payments as made in order to become eligible for 8 ITA NOS. 5002 TO 5004/DEL/2014 obtaining Phase-ll license. As OTEF (migration fee) of Rs 22,22,52,219/- has been accepted by the AO to be allowed over the 10 year term of Phase-ll license under sub-section (1) of section 35ABB, on the same basis, I am of the view that the remaining expenditure of Rs.l2,65,82,440/-as incurred by the appellant under Phase -I license also needs to be allowed over the new 10 year term under Phase-II license regime starting from A.Y.2006-07 in accordance with section 35ABB(1) Of I.T. Act read with CBDT's Circular 763 dated 18.12.1998. 5.9 I find that the above issue is similar to the issue of allowability of license fee on migration from Fixed License Fee regime to Revenue Sharing regime in case of telecom companies as per the policy of the Department of Telecommunication, Govt, of India. In this regard, in the case of RPG Cellcom Ltd. (presently known as Idea Cellular Ltd.) pertaining to this charge, the assessee was granted a license during FY 1995-96 by the Department of Telecommunications, Govt, of India for a period of 10 years for operating telecommunications services. For acquiring the above license, the appellant had paid a fixed license fee during financial years 1995-96 to 1999-2000. The business actually commenced in the month of February 1997. The assessee claimed deduction on account of the above license fee in its return of income from AY 1997-98 to 1999-2000 as per the provisions of section 35ABB by amortizing the license fee over 10 years which was allowed by the Department in all the years. Subsequently, the Department of telecommunications, Govt, of India vide its letter no. 842-47/2000- VAS(Vol. IV) dated 05.10.2000 extended the period of above license from 10 years 9 ITA NOS. 5002 TO 5004/DEL/2014 to 20 years and confirmed migration from Fixed License Fee regime to Revenue Sharing regime w.e.f. 01.08.1999 in view of the New Telecom Policy-99. Accordingly, the assessee re- calculated the amortization of license fee over 20 years and in the return of income from AY 2001-02, the assessee claimed the amortization by taking into account the unexpired period of the license fee of 16 years (out of total 20 years) and claimed the deduction u/s 35ABB accordingly. The said deduction u/s 35ABB as claimed by the appellant in its return of income as per the new calculation from AY 2001-02 onwards has been allowed by the Department in all the years.

5.10 Accordingly, the appellant is entitled to Rs. 1,26,58,244/- being 1/10th of Rs. 12,65,82,440/- as deductible expenditure u/s 35ABB during the year under consideration i.e. A.Y. 2006-07. This ground of appeal is disposed off accordingly."

6. We have heard the rival submission and perused the facts of the case. At the outset, on perusal of the order of the ld. CIT(A), we do not find any infirmity in directing the Assessing Officer to allow 1/10th deduction at Rs. 1,26,58,244/- for the reasons mentioned in the well reasoned order reproduced hereinabove. Moreover, this issue is also covered by the decision of ITAT 'B' Bench in assessee's own case vide order dated 24.11.2015 for assessment year 2006-07. The relevant finding of the ITAT is reproduced hereinbelow for ready reference: 10

ITA NOS. 5002 TO 5004/DEL/2014 "We have also carefully perused the reason given by CIT (A) for allowing the deduction of fees paid by assessee under PHASE -I over the remaining life of the license granted under PHASE-II of the regime. We do not find any infirmity in the finding as well as reasoning given by CIT (A) as in substances the reason canvassed by CIT (A) are similar to what we have propounded in our order. In view of this we confirm the order of CIT(A) in granting deduction of Rs. 1,26,58,244/- being 1/1Oth of Rs. 12,65,82,440/- being fees paid by assessee in Phase I as deductible expenditure u/s 35ABB(1) during the year under consideration i.e. A.Y. 2006-07. In result ground no 1 of the appeal of the assessee is dismissed."

7. The matter travelled before the Hon'ble Delhi High Court where the Hon'ble High Court in ITA Nos. 432 to 434/2016 vide order dated 24.5.2017 upheld the finding of the Tribunal. For the sake of convenience, the relevant operative para No. 11 of the order is reproduced hereinbelow:

"11. Having heard learned counsel for the parties, the Court is of the view that no substantial question of law arises on any of the above issues. As far as the questions 2.1 to 2.3 are concerned, the purport of the said questions raised by the Revenue are that Phase-II licence regime was not in continuation of Phase-I when in fact it was. It is on this basis that the amount equivalent to 1/10th of the total capital expenditure was 11 ITA NOS. 5002 TO 5004/DEL/2014 allowed proportionately over 10 year period in accordance with Section 35ABB (1) of the Act. It provides that any capital expenditure actually incurred by the Assessee on the acquisition of any right to operate telecom services is to be allowed as a deduction in equal installment over the period for which the licence remains in force. The concurrent findings of the IT AT and CIT (A) in this regard are not shown to be perverse or contrary to the express terms of those licenses. Consequently, the Court declines to frame the questions as posed by the Revenue at 2.1 to 2.3 above."

8. In view of the above and in view of the facts and circumstances of the case, the expenditure so claimed by the assessee has rightly been allowed proportionately for 10 year period u/s 35ABB of the Act and we do not find any infirmity in the order of the ld. CIT(A). Thus the ground raised by the Revenue in this appeal is dismissed.

9. Since the grounds raised by the Revenue, facts and circumstances, contentions of both the rival representatives are same and similar, our view taken hereinabove in ITA No. 5002/DEL/2014 will apply mutatis mutandis to the other two appeals of the Revenue being ITA Nos. 5003/DEL/2014 and 5004/DEL/2014 as well. Accordingly, the grounds raised in both these appeals are dismissed. 12

ITA NOS. 5002 TO 5004/DEL/2014

10. In the result, all the three appeals of the Revenue stand dismissed.

The order is pronounced in the open court on 29.08.2017.

        Sd/-                                           Sd/-

  [KULDIP SINGH]                               [B.P. JAIN]
JUDICIAL MEMBER                             ACCOUNTANT MEMBER


Dated: 29th AUGUST, 2017

VL/




Copy forwarded to:

1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(A)
5.    DR
                                                      Asst. Registrar,
                                                     ITAT, New Delhi