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 2, Cited by 1]

Income Tax Appellate Tribunal - Chennai

Shri G. Krishnamurthy,, Chennai vs Dcit, Media Cricle - 1,, Chennai on 30 May, 2023

आयकर अपीलीय अिधकरण, 'बी' यायपीठ,चे ई IN THE INCOME TAX APPELLATE TRIBUNAL 'B' BENCH, CHENNAI ी महावीर सह, उपा य एवं ी मंजुनाथ. जी, लेखा सद य के सम BEFORE SHRI MAHAVIR SINGH, VICE PRESIDENTAND SHRI MANJUNATHA.G, ACCOUNTANT MEMBER आयकर अपील सं./ITA No.: 124/CHNY/2020 िनधारण वष/Assessment Year: 2009-10 Shri G. Krishnamurthy, The DCIT, No.31, 1st Main Road, vs. Media Circle-1, 2nd Cross, Royala Nagar, Chennai - 34.

Ramapuram, Chennai - 600 089.


   PAN: ARVPK 2699F
   (अपीलाथ /Appellant)                            ( यथ /Respondent)


   अपीलाथ क ओर से/Appellant by               : None
     यथ क ओर से/Respondent by               : Shri D. Hema Bhupal, JCIT

   सुनवाई क तारीख/Date of Hearing          : 30.05.2023

घोषणा क तारीख/Date of Pronouncement : 30.05.2023 आदेश /O R D E R PER MAHAVIR SINGH, VICE PRESIDENT:

This appeal by the assessee is arising out of the order of the Commissioner of Income Tax (Appeals)-14, Chennai in ITA No.08/CIT(A)-14/2012-13 dated 13.11.2019. The assessment was framed by the DCIT, Media Circle-I, Chennai for the assessment 2 ITA No. 124/Chny/2020 year 2009-10 u/s.143(3) of the Income Tax Act, 1961 (hereinafter the 'Act'), vide order dated 26.12.2011.

2. At the outset, it is noted that the assessee filed this appeal on 20.01.2020 and initially one or another advocate appeared without vakalath till 10.03.2022. After that the matter was fixed for hearing on various occasions 13 times and none present on behalf of assessee despite service of notice through RPAD. It is to be pointed out that the appeal fixation is also displayed in the official website of ITAT i.e., itat.gov.in. We feel that the assessee seems not interested in prosecuting the appeal. Hence, we decided to decide the appeal based on material available on record on merits, after hearing ld. Senior DR.

3. The first issue in this appeal of assessee is as regards to the order of CIT(A) confirming the action of AO in reopening the assessment. We have heard ld. Senior DR and gone through facts and circumstances of the case. We noted that the assessment is framed u/s.143(3) of the Act and no reopening is done and hence, this ground is without any basis and hence, dismissed. 3 ITA No. 124/Chny/2020

4. The second issue in this appeal of assessee is as regards to the order of CIT(A) confirming the disallowance of loss from 'Thee' movie amounting to Rs.8,78,539/-. The AO applied Rule 9B of the Income Trax Rules. and asked the assessee to file censor certificate and proof of release of said film. The assessee before AO orally stated that the said film was released in February, 2009 and therefore consented to apply Rule 9B of the Income Tax Rules which worked out at Rs.8,78,539/-. Aggrieved, assessee preferred appeal before CIT(A). The CIT(A) confirmed the action of the AO by observing in para 6 as under:-

"6. The assessee has also submitted proof that an amount of Rs.5,73,902/- had been offered to taxation in AY 2010-11 from the distribution of the same movie and that the disallowance should be restricted to Rs.3,04,637/- only. The submission of the assessee is considered. The assessee has clearly violated the provisions of Rule 9B wherein the expenditure incurred towards any movie is restricted only to the extent of income admitted in a case where the film release happens in the last three months of the financial year. Considering the requirement of enforcing the provisions of law in the strict and limited understanding, the plea of the assessee cannot be accepted. The disallowance of Rs.8,78,539/- for AY 2009-10 is upheld.
Aggrieved now, assessee is in appeal before us.

5. We have heard ld. Senior DR and gone through facts and circumstances of the case. We noted that there is no material available that the assessee has followed the provisions of Rule 9B of the Income Tax Rules, wherein expenditure incurred towards 4 ITA No. 124/Chny/2020 distribution of any movie restricted only to the extent of income admitted and in the absence of the same, we have no alternative except to confirm the order of CIT(A). Hence, this issue of assessee's appeal is dismissed.

6. The next issue in this appeal of assessee is as regards to the order of CIT(A) confirming the action of the AO in disallowing the claim of deduction of expenses by invoking the provisions of section 40(a)(ia) of the Act, for non-deduction of TDS on various items. The following are the items:-

       S.No. Disallowances made by AO           Amount
       1     Disallowance u/s 40(a)(ia)
             i. Professional Charges                     4230000
             ii. Publicity Charges
             a. Real Image Media Technologies             305070
             b. Madras Safire Printers                    434731
             c.The Safire Cine Printograph                 76715
             d.Vasantha Achagam                           104000
             e.K.Dharani                                  800000
       2     Interest expenses                            450000
       3     Balance interest                              60821
       4     Film Lab expenses                            290955
             Total                                       6752292


7. Brief facts are that the AO invoking the provisions of section 40(a)(ia) of the Act for non-deduction of TDS on the above payments made disallowance of amount of interest of Rs.4,50,000/- 5 ITA No. 124/Chny/2020 professional charges at Rs.42,30,000/-, publicity at Rs.17,06,427/- and another amount of interest expenditure of Rs.60,821/- thereby total disallowance made at Rs.64,47,248/-. Aggrieved assessee preferred appeal before CIT(A).

8. The assessee before CIT(A) filed certain details and stated that the professional charges paid to various artists amounting to Rs.42,30,000/- have been included by the artists in their respective returns of income and similarly, the publicity charges of Rs.17,06,427/- were included by the respective advertising companies. But, he could not give any detail in regard to interest payment of Rs.4,50,000/-. Even the assessee before AO or before CIT(A) could not submit any of the details or any evidences, apart from mere statement that those parties have included the alleged receipts in their returns of income and hence, the CIT(A) confirmed the action of the AO and sustained the addition on account of the following (1) professional expenditure of Rs.42,30,000/- (2) interest expenditure of Rs.4,50,000/- (3) interest of Rs.60,821/- and out of publicity expenses of Rs.17,06,427, the CIT(A) restricted the balance to be disallowed at Rs.10,90,981/- and deleted the addition of Rs.6,15,446/-. Aggrieved assessee came in appeal before Tribunal.

6 ITA No. 124/Chny/2020

9. We have heard ld. Senior DR and gone through facts and circumstance of the case. We noted that the assessee could not file any evidence in support of the claim made that the other parties in regard to the interest paid, publicity charges, professional charges were included by the respective recipients in their returns of income, therefore we are unable to accept the claim made by assessee before us in his grounds of appeal. Admittedly the assessee has not deducted TDS and as the assessee failed to file any evidence in regard to his claim that the recipients have declared in their returns of income the alleged receipts, we are confirming the order of CIT(A) and dismiss this issue of assessee's appeal.

10. In the result, the appeal filed by the assessee is dismissed.

Order pronounced in the open court on 30th May, 2023 at Chennai.

                        Sd/-                                   Sd/-
                  (मंजुनाथ. जी)                             (महावीर सह )
              (MANJUNATHA.G)                            (MAHAVIR SINGH)
       लेखा सद य/ACCOUNTANT MEMBER                    उपा य /VICE PRESIDENT

      चे ई/Chennai,
      दनांक/Dated, the 30th May, 2023

      RSR
      आदेश क   ितिलिप अ ेिषत/Copy to:
        1. अपीलाथ /Appellant        2.   यथ /Respondent      3. आयकरआयु   /CIT
        4. िवभागीय ितिनिध/DR        5. गाड फाईल/GF.