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 22, Cited by 0]

Income Tax Appellate Tribunal - Panji

Borkar Packaging P. Ltd., Margao vs Assessee on 4 July, 2013

                      IN THE INCOME TAX APPELLATE TRIBUNAL
                               PANAJI BENCH, PANAJI

           BEFORE SHRI P.K. BANSAL, HON'BLE ACCOUNTANT MEMBER
              AND SHRI D.T. GARASIA, HON'BLE JUDICIAL MEMBER
                                        :
     ITA NOS. 38 TO 41/PNJ/2013                (ASST. YEARS : 2001-02 TO 2004-05)

Asst. Commissioner of Income           Vs. M/s. Borkar Packaging Pvt. Ltd.,
Tax, Circle-1, Margao                      Lake Plaza, Opp. Nehru Stadium,
(Appellant)                                Fatorda, Margao, Goa
                                           PAN : AAACB7618N (Respondent)

                                        :
     CO NOS. 9 TO 12/PNJ/2013                  (ASST. YEARS : 2001-02 TO 2004-05)
      (in ITA NO. 38 TO 41/PNJ/2013)

M/s. Borkar Packaging Pvt. Ltd.,       Vs. Asst. Commissioner of Income
Lake Plaza, Opp. Nehru Stadium,            Tax, Circle-1, Margao
Fatorda, Margao, Goa                       (Respondent)
PAN : AAACB7618N
(Cross Objector)

                                 Revenue by          : Smt. Asha Desai, DR
                                 Assessee by         : None
                                 Date of Hearing : 04/07/2013
                                 Date of Pronouncement : 25/07/2013

                                       ORDER

PER P.K. BANSAL :

1. The only issue involved in all these appeals filed by the Revenue as well as the Cross Objections filed by the Assessee in all the years is the levy of penalty u/s 271(1)(c) of the Income Tax Act except the change in quantum.

Both the parties agreed before us that all these appeals since involve common facts and penalty has been imposed on the common issue, therefore, all these appeals can be disposed off by taking the facts for A.Y. 2001-02. We, therefore, decided to take the facts for A.Y. 2001-02.

2 ITA NOS. 38 TO 41/PNJ/2013 & CO NOS. 9 TO 12/PNJ/2013 (ASST. YEAR : 2001-02 TO 2004-05)

2. The brief facts of the case for A.Y. 2001-02 are that the Assessee submitted the return for A.Y 2001-02 on 29.10.2001 declaring a loss of Rs.55,65,452/- as per regular computation whereas book profit u/s 115JA was computed at Rs.2,26,07,464/-. The assessment was completed u/s 143(3) on 11.12.2002 accepting returned loss and the book profit. Subsequently, it was noticed that the Assessee has claimed Depreciation of Rs.76,47,750/- on Goodwill which in the opinion of the AO was not a depreciable asset and therefore the AO after recording reasons on this count, re-opened the assessment u/s 147 by issuing notice u/s 148. The assessment u/s 143(3) r/w sec. 147 was completed on 31.1.2006 determining the total income at Rs.84,93,017/- as per regular computation while the book profit u/s 115JA were determined at Rs.2,26,07,464/-. Penalty proceedings u/s 271(1)(c) were initiated in respect of disallowance of the depreciation on the Goodwill as well as reduction in the claim of deduction u/s 80IA. The facts relating to these additions/disallowance were that the Assessee is engaged in manufacturing activity in its 4 units housed separated in Margao and Daman. On 7.9.2000, M/s. Borkar Industries Pvt. Ltd., M/s. Supreme Graphics Creation Pvt. Ltd. and M/s. Sea Rock Printers Pvt. Ltd. merged into M/s. Borkar Packaging Pvt. Ltd. in a scheme of amalgamation and accordingly the assets and liabilities of each company at book value were transferred into the amalgamated company and the Goodwill was accounted as the balance factor. The Assessee accounted for Goodwill at Rs.3,05,91,000/- as depreciable asset and claimed depreciation on it @ 25%. The Assessee had 4 units. Out of the 4 units, the Assessee has shown profit in two units i.e. unit nos. 3 and 4. The Assessee claimed deduction u/s 80IA in respect of profit of unit nos. 1, 2 & 3. The deduction u/s 80IA from unit no. 3 was claimed @ 100% while for unit no. 4 @ 30% amounting to Rs.64,04,107/- and Rs.6,612/- respectively. The AO also found that the Assessee had not computed its income as per provisions of Sec. 28 to 43D and 3 ITA NOS. 38 TO 41/PNJ/2013 & CO NOS. 9 TO 12/PNJ/2013 (ASST. YEAR : 2001-02 TO 2004-05) sec. 70 to 79 of the Income Tax Act and the deduction u/s 80IA on the income of unit nos. 3 & 4 was claimed without setting off the unabsorbed depreciation/loss of earlier years of these eligible units. Ultimately, the AO levied penalty on the Assessee amounting to Rs.55,60,124/- in respect of depreciation allowed on goodwill by holding that the Assessee had deliberately furnished inaccurate particulars and similarly in respect of deduction u/s 80IA, penalty was levied for furnishing of inaccurate particulars by way of incorrect computation of the income and incorrect claim of deduction u/s 80IA vide order dt. 24.3.2010. Against the order of the AO, the Assessee went in appeal before the CIT(A) who confirmed disallowance. The disallowance of the goodwill as well as deduction u/s 80IA was confirmed by the ITAT.

2.1 Before the CIT(A), the Assessee pointed out that the income has been assessed as per regular provisions of Income Tax Act at Nil while as per the deeming provision of Sec. 115JA the same income has been returned by the Assessee. Therefore, there cannot be any evasion of tax and no penalty can be imposed in addition to the other grounds. The CIT(A) cancelled the penalty on this issue on the basis of the decision of the CIT vs. Nalwa Sons Investments Ltd. 327 ITR 543 (Del.) (SLP against judgement was dismissed by the Hon'ble Supreme Court on 4.5.2012). On other grounds which consists about legality of the levy of the penalty as well as on merit, the CIT(A) deleted the penalty. There were in all 8 grounds on which the penalty has been deleted on merit by CIT(A). CIT(A) noted that the Hon'ble Supreme Court in the case of CIT vs. SMIFS Securities Ltd. 252 CTR (SC) 233 took the view that depreciation on goodwill is allowable. Therefore, on this basis also, he deleted the addition.

2.2 The ld. DR before us relied on the order of the AO while the ld. AR relied on the order of CIT(A) and also contended by referring to his Cross Objection that the penalty has been deleted by CIT(A) on 5 counts while the Revenue has 4 ITA NOS. 38 TO 41/PNJ/2013 & CO NOS. 9 TO 12/PNJ/2013 (ASST. YEAR : 2001-02 TO 2004-05) come in appeal only on 3 issues i.e. Assessee has filed inaccurate particulars by way of claiming depreciation on goodwill and that the penalty was not barred by time and the Assessee has furnished inaccurate particulars for claiming deduction u/s 80IA. In view of the above, appeal of the Revenue, even technically since penalty has been deleted on other counts, the deletion of penalty has to be sustained by this Tribunal.

2.3 In respect of claim of depreciation on goodwill it was vehemently contended that this issue is no more res integra in view of the decision in CIT vs. SMIFS Securities Ltd. 252 CTR (SC) 233 (supra) and in that case the Hon'ble Supreme Court has categorically held that the Assessee shall be entitled for depreciation on Goodwill. In any way, the issue will be debatable and the claim of the Assessee was a bona fide one. It was also pointed out that the assessment has been made on the book profit computed u/s 115JB and in case assessment is made u/s 115JB, no penalty can be levied on the Assessee. This is covered by the decision of Hon'ble Delhi High Court in CIT vs. Nalwa Sons Investments Ltd. 327 ITR 543 (Del.) (supra). The SLP against the judgement has been dismissed by the Hon'ble Supreme Court as reported in 21 taxmann.com 184(SC). There was failure to obtain mandatory prior approval of the Jt. Commissioner of Income Tax before levying penalty. In this regard, reliance was placed on the decision of the Hon'ble Supreme Court in the case of Union of India vs. Vinod Kumar AIR 1996 2778, 2779. Lastly, it was contended that the claim made by the Assessee was a bona fide one. It is not the case of concealing the facts of income or furnishing inaccurate particulars of income. Mere making a claim which is not sustainable by itself does not amount either to concealing facts or the income or furnishing of wrong particulars of income. Reliance was placed in this regard on the following cases:

5 ITA NOS. 38 TO 41/PNJ/2013 & CO NOS. 9 TO 12/PNJ/2013 (ASST. YEAR : 2001-02 TO 2004-05) a. CIT vs. Reliance Petro Products Pvt. Ltd; 322 ITR 158 (SC) b. Sharda Co-op. Sugar Mills Ltd; 322 ITR 73 (P&H) c. T. Ashok Pai vs. CIT; 292 ITR 11 (SC) d. CIT vs. P H I Seeds India Ltd; 208 CTR (D) 308 e. CIT vs. Manibhai and Bros.

Reliance was also placed on the submissions made before the CIT(A), copy of which was filed at paper book pg. 1-31.

2.4 We have heard the rival submissions and considered the same carefully alongwith the order of the tax authorities below as well as the case laws cited before us. It is a fact that in this case the penalty has been levied by the AO in respect of disallowance made for the depreciation claimed by the Assessee on the Goodwill in each of the A.Ys and the reduction of the claim made by the Assessee u/s 80IA/80IB in A.Y 2001-02, 2002-03 and 2003-04. Income as per the regular assessment has been computed at Nil in A.Y 2001-02 and 2002-03 and ultimately tax has been computed as per the book profit u/s 115JA/JB while for A.Y 2003-04 and 2004-05, the assessment has been completed as per the normal provisions of the Income Tax. We noted that the Hon'ble Delhi High Court in the case of CIT vs. Nalwa Sons Investments Ltd. 327 ITR 543 (Del.) (supra) took the view that when the assessment as per normal procedure was not acted upon and deemed income is assessed u/s 115JA, the concealment had no role to play and is totally irrelevant as it did not lead to tax evasion at all. The SLP against the decision of the Hon'ble Delhi High Court has been dismissed by the Hon'ble Supreme Court vide its order dt. 4.5.2012 as reported in 21 taxmann.com 184. We have also noticed that the issue regarding allowability of depreciation on intangible asset i.e. goodwill is no more res integra in view of the decision of the Hon'ble Supreme Court in the case of CIT vs. SMIFS Securities Ltd. 24 taxmann.com 222. In this case, the Hon'ble Supreme Court took the view that the depreciation will be allowable as deduction where the goodwill represents excess of the consideration paid by the 6 ITA NOS. 38 TO 41/PNJ/2013 & CO NOS. 9 TO 12/PNJ/2013 (ASST. YEAR : 2001-02 TO 2004-05) Assessee over the value of the net assets of the amalgamating company taken over as an intangible asset. No doubt, in the case of the Assessee, the claim of the Assessee in respect of Depreciation on Goodwill has been disallowed and confirmed by the Tribunal as well as by the Hon'ble High Court but since now the decision of the Hon'ble Supreme Court is before us, it cannot be said that the claim of the Assessee was not bona fide. The disallowance of claim of depreciation in case of the Assessee will not make the claim of the Assessee not to be bona fide one. The bona fide of the claim of the Assessee is itself proved by the decision of the Hon'ble Supreme Court. Under these facts it cannot be said that the Assessee has furnished inaccurate particulars of income so far it relates to the claim of depreciation on goodwill in each of the A.Ys. The claim u/s 80IA/80IB has been made by the Assessee as per computation and for making the claim, the Assessee has to submit the audited report which is duly certified by the C.A. All the particulars in respect of the claim are to be furnished. It is not the case of the Revenue that the Assessee has not furnished all the particulars of the claim. If the Assessee has made the claim on the basis of the opinion and certificate of an expert, in our opinion, it cannot be said that the Assessee had concealed the particulars of income or furnished inaccurate particulars of income. The Hon'ble Supreme Court in the case of CIT vs. Reliance Petroproducts Pvt. Ltd. 322 ITR 158 (SC) also held as under :

"A mere making of a claim, which is not sustainable in law, by itself, will not amount to furnishing inaccurate particulars regarding the income of the assessee. Such a claim made in the return cannot amount to furnishing inaccurate particulars."

The ld. DR though relied on the order of the AO could not bring to our knowledge any contrary decision which may prove that the claim of the Assessee was not bona fide. On all these counts, in our opinion, it is a fit case where no penalty can be imposed on the Assessee. We have also noted that the 7 ITA NOS. 38 TO 41/PNJ/2013 & CO NOS. 9 TO 12/PNJ/2013 (ASST. YEAR : 2001-02 TO 2004-05) CIT(A) has deleted the penalty on other grounds also, on which the Revenue has not come in appeal. In view of this also, even if the grounds of appeal of the Revenue are allowed, the penalty will remain to be deleted. In view of this, in our opinion, no interference is called for in the order of CIT(A) in deleting the penalty in each of the Assessment Years. We, accordingly, dismiss all the appeals filed by the Revenue. The Cross Objection filed by the Assessee are merely supportive to CIT(A) order.

3. In the result, all the appeals filed by the Revenue stand dismissed while the Cross Objections filed by the Assessee are allowed.

4. Order pronounced in the open court on 25/07/2013.

      Sd/-                                                      Sd/-
 (D.T.Garasia)                                              (P.K. Bansal)
Judicial Member                                           Accountant Member
Place : PANAJI / GOA
Dated : 25/07/2013
*SSL*

Copy to :
 (1)    Appellant
 (2)    Respondent
 (3)    CIT, Panaji
 (4)    CIT(A), Panaji
 (5)    D.R
 (6)    Guard file
                    True copy,                                      By order


                                                             Sr. Private Secretary
                                                              ITAT, Panaji, Goa