Income Tax Appellate Tribunal - Delhi
M/S. Indo Rama Synthetics Ltd., Gurgaon vs Dcit, New Delhi on 31 January, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH 'C' NEW DLEHI
BEFORE SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER
AND
SHRI K. NARSIMHA CHARY, JUDICIAL MEMBER
I.T.A. No. 3914/DEL/2011
Assessment Year: 2004-05
Dy. Commissioner of Income-tax vs M/s Indo Rama Synthetics (I) Ltd.
Circle 11(1), New Delhi. 903, Mohandev Building,
13 Tolstoy Marg, New Delhi.
(PAN: AAACI1530L)
I.T.A. No.6078/DEL/2013
Assessment Year: 2007-08
Dy. Commissioner of Income-tax vs M/s Indo Rama Synthetics (I) Ltd.
Circle 11(1), New Delhi. 903, Mohandev Building,
13 Tolstoy Marg, New Delhi.
(PAN: AAACI1530L)
Cross Objection No.235/Del/2015
(In I.T.A. No.6078/DEL/2013)
Assessment Year: 2007-08
M/s Indo Rama Synthetics (I) Ltd. vs Dy. Commissioner of Income-tax
903, Mohandev Building, Circle 11(1), New Delhi
13 Tolstoy Marg, New Delhi.
Assessee by: Ms Deepashree Rao, CA
Department by: Ms Shefali Swaroop, CIT DR
Date of Hearing: 09/11/2017
Date of Pronouncement: 31/01/2018
2
ORDER
PER K. NARSIMHA CHARY, JM
ITA No.3914/Del/2011 relates to the Assessment Year 2004-05 and ITA
No.6078/Del/2013 and Cross Objection No.235/Del/2015 relate to Assessment Year 2007-08. Assessee is Indo Rama Synthetics (I) Ltd. in all these three matters. Since the assessee is same and the question of law is also the same in all these three matters, we find it just and convenient to dispose of them by way of a common order.
2. Facts stated, in brief, are that the assessee, a public limited company, is engaged in the business of manufacturing textiles related yarns. For the Asstt. Years 2004-05 and 2007-08, they have filed the returns of income - showing nil income for the Asstt. Year 2004-05 after setting off brought forward unabsorbed depreciation; and declaring a loss of Rs.186,07,08,869/- under the normal provisions of the Act for the Asstt. Year 2007-08. Assessment was complete in respect of both the years. Subsequently, by issuance of a notice u/s 148 of the Act, learned AO initiated re-assessment proceedings. In respect of Asstt. Year 2004-05, there was an addition of Rs.76,47,61,000/- towards the provision for deferred tax debited to the Profit and Loss Account as part of book profits for the purposes of Section 115JB of the Act. In respect of the Asstt. Year 2007-08, there was an addition on account of sales-tax subsidy, on account of provision for doubtful debts and advances and provisions for diminution in value of investments. Assessee challenged these additions before the learned CIT(A) and the learned CIT(A) by way of an order dated 30.6.2011 in Appeal No.425/09-10 in respect of Asstt. Year 2004-05 and order dated 30.8.2013 in Appeal No.191/12- 3 13/CIT(A)-XV, accepted the contention of the assessee that the re-assessment proceedings are bad. Learned CIT(A) deleted the additions in respect of both these years. Hence, the revenue is before us in these appeals whereas in respect of Asstt. Year 2007-08, assessee filed Cross Objection challenging the finding of the learned CIT(A) upholding the proceedings u/s 147 of the Act in respect of adding back the provision for doubtful debts and advances and provision for diminution in value of investments for computing book profits, on the basis of retrospective amendment made to the provisions of Section 115JB of the Act.
3. In so far as the addition of Rs.76,47,60,924/- on account of provision for deferred tax liability, the learned AO recorded that in the original assessment proceedings, the deduction of Rs.76,47,61,000/- pertaining to provision for deferred tax liability was wrongly allowed to the assessee because Finance Bill 2008 through which provisions of Section 115JB are amended. Learned CIT(A) on this aspect placed reliance on the decision reported in M.J. Pharmaceuticals Ltd. vs DCIT, 297 ITR 119(Bom); and Rallis India Ltd. vs ASCIT, 323 ITR 54 (Bom) to hold that the retrospective amendment to section 115JB of the Act had not been effected when the impugned notice was served upon the assessee and therefore, the same could not have formed basis for initiating the reassessment proceedings.
In M.J. Pharmaceuticals Ltd. (supra) the Hon'ble High Court held that,-
"11. Moreover, when the assessee objected to the reopening of the assessment by relying on a decision of the Income-tax Appellate Tribunal, Kolkata Bench Balarampur Chini Mills Ltd. [2008] 297 ITR (AT) 15 the Assessing Officer could not have brushed aside the said objection and proceeded to finalize the assessment. The Income-tax Appellate Tribunal, Kolkata Bench in the above case has considered the very same issue and 4 held that the book profit determined by the assessee cannot be increased by the amount of the provision for deferred taxation while determining "total income" under Section 115JB of the Act. In the absence of any decision to the contrary, the Assessing Officer was bound by the said decision. Therefore, the Assessing Officer could not ignore the decision of the Kolkata Bench in the case of Balarampur Chini Mills Ltd. [2008] 297 ITR (AT) 15 and continue with the reassessment proceedings.
12. No doubt, Explanation 2(c) to Section 147 of the Act empowers the Assessing Officer to reopen an assessment if he has reason to believe that excessive relief has been granted to the assessee under the Act. The belief that the income chargeable to tax has escaped assessment on account of excessive relief must be based on definite basis. As stated earlier, there is no basis for treating the provision for deferred taxation amounts to unascertained liability covered under Clause (c) of Explanation to Section 115JB of the Act. In fact, during the course of regular assessment, the very same question was raised by the Assessing Officer and the explanation given by the assessee that the provision for deferred taxation cannot be treated as an unascertained liability was accepted by the Assessing Officer. Apart from that the Kolkata Bench in the case of Balarampur Chini Mills Ltd. has taken similar view. Neither the reasons recorded while reopening the assessment nor the reasons recorded while rejecting the objections raised by the assessee indicate any reason as to why the regular assessment is wrong or the decision of the Kolkata Bench in the case of Balarampur Chini Mills Ltd. is not acceptable.
13. In these circumstances, in our opinion, in the present case, since the jurisdictional requirements for reopening of the assessment are not fulfilled, the impugned notice issued under Section 148 of the Act cannot be sustained.
4. Admittedly, in this matter, the notice was issued on 10.4.2008 whereas the amendment to Section 115JB vide Finance Act, 2008 was notified on 10.05.2008. Therefore, we are of the considered opinion that the judgment of Hon'ble Bombay High Court is applicable to the facts of the case and the learned CIT(A) rightly applied the same to hold that the assumption of jurisdiction u/s 147 of the 5 Act is bad in law. We, therefore, do not find any reason to interfere with the order of the Ld. CIT(A) and accordingly, we allow ITA No.3914 of 2011.
5. Now coming to ITA No.6078/Del/2013, learned CIT(A) vide paragraph 6.5 of his order observed that the record revealed to him that the assessee filed cross objections to the proposed reassessment on 5.11.2012 but the AO has not considered the same. Learned CIT(A) observed that the learned AO has not passed any order whether speaking or non speaking disposing of the objections as is evident from the record and thereby violated the principles of natural justice in terms of the decision of the Hon'ble Apex Court in the case of GKN Driveshaft's India P. Ltd. vs ITO, 259 ITR 19. This is a matter of record.
6. Further, the Hon'ble Jurisdictional High Court in PCIT VS. Jagat Talkies Distributors [2017] 398 ITR 13, held that:
23. The Revenue does not dispute that there was a failure to furnish the reasons for reopening of the assessment. Therefore, there was a clear violation of the procedure laid down by the Supreme Court in GKN Driveshaft (India) Limited v. ITO (supra). The decision of this Court in Haryana Acrylic Manufacturing Company v. The Commissioner of Income Tax (supra) reiterates that the it is mandatory for the AO to supply reasons for reopening the assessment and this has to be done within a reasonable time. It was further observed by this Court as under:
".... a notice under Section 148 without the communication of the reasons therefore is meaningless inasmuch as the Assessing Officer is bound to furnish the reasons within a reasonable time. In a case, where the notice has been issued within the said period of six years, but the reasons have not furnished within that period, in our view, any proceedings pursuant thereto would be hit by the bar of limitation inasmuch as the issuance of the notice and the communication and furnishing of reasons go hand-in-hand. The expression within a reasonable period of time as used by the Supreme Court in GKN Driveshaft (India) Limited (supra) cannot be stretched to such an extent that it extends even beyond the six years stipulated in Section 149."
xxx xxx xxx
xxx xxx xxx
6
27. The decisions of Bombay High Court in CIT v. Trend Electronics (supra) and CIT v. Videsh Sanchar Nigam Limited Manu/MH/1805/2011 support the case of the Assessee. In the last mentioned decision, the Bombay High Court held as under:
"It is axiomatic that power to reopen a completed assessment under the Act is an exceptional power and whenever revenue seeks to exercise such power, they must strictly comply with the prerequisite conditions viz., reopening of reasons to indicate that the Assessing Officer had reason to believe that income chargeable to tax has escaped assessment which would warrant the reopening of an assessment. These recorded reasons as laid down by the Apex Court must be furnished to the Assessee when sought for so as to enable the Assessee to object to the same before the Assessing Officer. Thus, in the absence of reasons being furnished, when sought for would make an order passed on reassessment bad in law. The recording of reasons (which has been done in this case) and furnishing of the same has to be strictly complied with as it is a jurisdictional issue. This requirement is very salutary as it not any ensures reopening notices are not lightly issued. Besides in case the same have been issued on some misunderstanding/misconception, the Assessee is given an opportunity to point out that the reasons to believe as recorded in the reasons do not warrant reopening before the reassessment proceedings are commenced. The Assessing Officer disposes of these objections and if satisfied with the objections, then the impugned reopening notice under Section 148 of the Act is dropped/withdrawn otherwise it is proceeded with further. In issues such as this, i.e., where jurisdictional issue is involved the same must be strictly complied with by the authority concerned and no question of knowledge being attributed on the basis of implication can arise. We also do not appreciate the stand of the Revenue, that the Respondent-Assessee had asked for reasons recorded only once and therefore, seeking to justify non-furnishing of reasons. We expect the state to act more responsibly."
7. In view of this established legal position, we do not find any reason to reach a different conclusion and for violation of the principles of natural justice in terms of the decision of the Hon'ble apex court in the case of GKN Driveshaft's India P. Ltd. vs ITO (supra), the impugned reopening proceedings are bad in law and not sustainable. When once the entire reopening proceedings are quashed, nothing survives for our consideration in the Cross Objections. We, therefore, find that both the appeal of the revenue and the Cross Objection of the assessee are liable to be dismissed.
78. In the result, both the appeal of the revenue and the Cross Objection of the assessee are dismissed.
Order pronounced in the Open Court on 31st January, 2018.
Sd/- sd/-
(PRASHANT MAHARISHI) (K. NARSIMHA CHARY)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated: 31st January, 2018
'VJ'
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(A)
5. DR, ITAT
By order
Asstt. Registrar