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 7, Cited by 0]

Income Tax Appellate Tribunal - Amritsar

The Asistant Commissioner Of Income ... vs M/S Enterprises Business Solutions (P) ... on 11 March, 2019

                                                                                             P a g e |1
                                                                      ITA No. 666/Asr/2017 AY 2013-14
                                            M/s Enterprises Business Solutions. Vs. ACIT, Central Circle-2


               IN THE INCOME TAX APPELLATE TRIBUNAL
                        Camp Bench at Jalandhar
                   Before Shri. N.K. Saini, Vice President
                  and Shri. Ravish Sood, Judicial Member

                            ITA No. 666/Asr/2017
                         (Assessment Year: 2013-14)

The Asstt. Commissioner of                  M/s Enterprises Business Solutions
Income Tax, Circle-2,                       Pvt. Ltd., 49, Green Park, Jalandhar
                                    Vs.
Jalandhar                                   PAN - AACCE6427C

(Appellant)                                 (Respondent)


                   Revenue by :           Sh. Lalit Mohan Jindal, DR
                   Assessee by:           Sh. Y.K. Sud, CA

                   Date of Hearing:                  16.01.2019
                   Date of Pronouncement:            11.03.2019


                                    ORDER

Per Ravish Sood, JM

The present appeal filed by the revenue is directed against the order passed by the CIT(Appeals)-2, Jalandhar, dated 18.07.2017, which in turn arises from the assessment order passed by the A.O under Sec. 143(3) of the Income Tax Act, 1961 (for short 'IT Act'), dated 18.03.2016 for A.Y. 2013-14. The revenue assailing the order of the CIT(A) has raised before us the following grounds of appeal:-

1. That on the facts and in the circumstances of the case, the Ld. CIT(A) has erred in law in deleting the addition of Rs. 2,80,00,000/- made by the AO under section 53(2)(viib)(a)(i) of the Income Tax Act, 1961.
2. The Ld. CIT(A) has erred in ignoring the AO's finding that the assessee failed to produce supporting evidence to substantiate the method of valuation adopted by him.
3. The Ld. CIT(A) has erred in ignoring the fact that the AO had specifically asked the assessee to file supporting evidence with regard to "Discounted cash flow" method adopted to value shares, vide order sheet entry dated 17.03.16, which is a specific show cause in this respect, to which the assessee file no explanation.
4. The Ld. CIT(A) has erred in accepting the "Discounted cash flow" method for valuation of share, without any empirical basis to support the same.

P a g e |2 ITA No. 666/Asr/2017 AY 2013-14 M/s Enterprises Business Solutions. Vs. ACIT, Central Circle-2

5. It is prayed that the order of the Ld. CIT(A) be set-aside and that of the Assessing Officer restored.

6. That the appellants request for leave to add or amend or alter the grounds of appeal before the appeal is heard and disposed off.

2. Briefly stated, the assessee company had filed its return of income declaring loss of Rs. 1,25,63,385/- on 30.09.2013. The return of income filed by the assessee was processed under section 143(1) of the IT Act. Subsequently, the case was selected for scrutiny assessment under section 143(2).

3. During the course of assessment proceedings it was observed by the A.O that a perusal of the 'balance sheet' of the assessee company revealed that it had received share premium of Rs. 2,80,00,000/- during the year under consideration. The A.O observed that the assessee despite having been afforded sufficient opportunities could not furnish any explanation to support the method of valuation of shares adopted by it. Accordingly, the AO not being satisfied with the computation of the "Fair Market Value" (for short 'FMV') of the shares as shown by the assessee company, rejected the same in view of sub- clause (ii) of the clause (a) of Explanation to clause (viib) of sub-section (2) of Section 56 of the IT Act. As no separate balance sheet on the date of issue of shares was made available by the assessee, therefore, the A.O due to lack of information calculated the FMV of the shares, as under:-

                             CLOSING                                     OPENING
                             (31.03.2013)                                (01.04.2012
                             (Without considering New Issue)

       Capital               2100000.00                                  100000.00
       R&S                   19648303.00                                 (76359.00
       Total                 21748303.00                                 23,641.00
       Less New Capital      (2000000.00)
       Sec. Premium          (28000000.00)
                             (-)(8251697.00

       No.     of   Shares   10000                                       10000
       (Existing)
                                                                                       P a g e |3
                                                               ITA No. 666/Asr/2017 AY 2013-14

M/s Enterprises Business Solutions. Vs. ACIT, Central Circle-2 Value per share Rs. Nil Rs.2.36 As observed hereinabove, the value of the shares of the assessee company was worked out by the A.O as per Rule 11UA r.w.s. 56(2)(viib) as on 01.04.2012 and 31.03.2013 at Rs. 2.36 and Nil, respectively, which was even less than the face value of the shares i.e. Rs. 10/-. On the basis of his aforesaid observations the A.O concluded that the full share premium of Rs. 2,80,00,000/- received by the assessee company was taxable in its hands.

4. Aggrieved, the assessee carried the matter in appeal before the CIT(A). The CIT(A) in the course of the proceedings before him observed that Rule 11UA provided for determination of the fair market value of unquoted shares based on the 'book value' or the value determined by a merchant banker or an accountant as per the discounted cash flow method, at the option of the assessee. It was observed by the CIT(A) that the A.O had applied the 'book value' method whereas the assessee company had exercised the option of valuing the shares based on 'discounted cash flow method', which was supported with a report from an accountant. Interestingly, it was observed by the CIT(A) that the issue was also examined in the course of the assessment proceedings in the case of the assessee for the immediately succeeding year i.e. A.Y 2014-15, wherein too the shares were issued by the assessee at a premium of Rs. 140/- per share, which alongwith the method of valuation of the shares as per 'discounted cash flow method' was accepted by the A.O. It was observed by the CIT(A) that an option was available to the assessee under Rule 11UA of the I.T. Rules to issue shares at a premium which was to be worked out on the basis of either of the two methods therein prescribed viz. (i) the book value method; or (ii) discounted cash flow method. Apart there from, it was observed by the CIT(A) that now P a g e |4 ITA No. 666/Asr/2017 AY 2013-14 M/s Enterprises Business Solutions. Vs. ACIT, Central Circle-2 when the method adopted by the assessee was accepted by the A.O in the immediately succeeding year i.e. A.Y 2014-15, therefore, there was no justification on his part in adopting an inconsistent view and treating the share premium of Rs. 2,80,00,000/- as the income of the assessee for the year under consideration. On the basis of his aforesaid deliberations the CIT(A) finding merit in the appeal of the assessee deleted the addition of Rs. 2,80,00,000/- made by the A.O.

5. The Revenue being aggrieved with the order of the CIT(A) has carried the matter in appeal before us. The learned Departmental Representative (for short 'D.R') submitted that despite the fact that sufficient opportunities were afforded to the assessee in the course of the assessment proceedings to substantiate the share premium of Rs. 2,80,00,000/-, it had however failed to place on record the requisite information. On specific query by the bench that now when the 'discounted cash flow method' adopted by the assessee was accepted by the A.O in the assessment framed under section 143(3) on 24.11.2016 in the case of the assessee for the immediately succeeding year i.e. AY 2014-15, then on what basis the same had been rejected during the year under consideration i.e A.Y 2013-14, no reply was furnished by the learned D.R.

6. Per contra, the ld. Authorised representative (for short 'A.R') relied on the order of the CIT(A). It was vehemently submitted by the ld. A.R that now when the revenue had accepted the 'discounted cash flow method' for determining the FMV of the shares of the assessee company and issuance of the same at a premium of Rs. 140/- per share in the immediately succeeding year i.e A.Y 2014-15, thus it was incorrect on the part of the A.O to have adopted an inconsistent approach during the year under consideration.

P a g e |5 ITA No. 666/Asr/2017 AY 2013-14 M/s Enterprises Business Solutions. Vs. ACIT, Central Circle-2

7. We have deliberated at length and have given a thoughtful consideration to the issue before us. As per Section 56(2)(viib) of the IT Act, where a company, not being a company in which the public are substantially interested, receives in any previous year from any person being a resident any consideration for issue of shares that exceeds the face value of such shares, the aggregate consideration received for such shares as exceeds the fair market value of the shares shall be chargeable to income tax under head "Income from other sources". As per the Explanation to section 56(2)(viib) of the IT Act, the FMV of the shares shall be the value as may be determined in accordance with the method envisaged in Rule 11UA of the Income tax Rules, 1962 or as may be substantiated by the company to the satisfaction of the AO, based on the value on the date of issue of shares of its assets, including intangible assets being goodwill, know how, patents, copyrights, trademarks, licenses, franchises or any other business or commercial rights of similar nature, whichever is higher. In the case before us the shares had been issued by the assessee at a premium of Rs. 140/- per share. Admittedly, the value of the shares was determined by the assessee as per the "discounted cash flow method". In so far the adoption of the discounted cash flow method for valuation of shares by the assessee is concerned, we find that the same has been accepted by the A.O while framing the assessment under Sec. 143(3) in the case of the assessee for the immediately succeeding year i.e. A.Y 2014-15, wherein too the shares had been issued at a premium of Rs. 140/- per share.

8. In our considered view, no infirmity does emerge from the determining of the FMV of the shares by the assessee company as per the recognized method of valuation i.e 'discounted cash flow method' envisaged in Sec. 56(2)(viib) of the IT Act r.w Rule 11UA of the Income tax Rules, 1962. Apart therefrom, we are unable to comprehend that P a g e |6 ITA No. 666/Asr/2017 AY 2013-14 M/s Enterprises Business Solutions. Vs. ACIT, Central Circle-2 now when the revenue itself has accepted the said method of valuation of shares and the issuance of the same at a premium of Rs. 140/- per share in the assessment framed in the case of the assessee for the immediately succeeding year viz. A.Y 2014-15, then how in the absence of any distinguishing facts it could have whimsically declined to accept the same for the year under consideration. We thus are of the considered view that no infirmity emerges from the well reasoned order of the CIT(A), who had rightly deleted the addition of Rs. 2,80,00,000/- made by the A.O under Sec. 56(2)(viib) during the year under consideration. We thus finding ourselves to be in agreement with the view and the reasoning adopted by the CIT(A) while deleting the addition of Rs. 2,80,00,000/- made by the A.O, uphold his order

9. The appeal of the Revenue being devoid of any merit is dismissed.

Order pronounced in the open court on 11/03/2019 Sd/- Sd/-

           (N.K. Saini)                             (Ravish Sood)
     VICE PRESIDENT                               JUDICIAL MEMBER
Place : Chandigarh; Dated 11.03.2019
PS ROHIT

आदे श क    त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ  / The Appellant
2.     यथ  / The Respondent.
3.   आयकर आय 
            ु त(अपील) / The CIT(A)-
4.   आयकर आय 
            ु त / CIT
5.   DR, ITAT, Jalandhar
6.   गाड  फाईल / Guard file.
                          स या पत   त //True Copy//
                                              आदे शानस
                                                     ु ार/ BY ORDER,
                                  उप/सहायक पंजीकार (Dy./Asstt. Registrar)
                               आयकर अपील&य अ'धकरण/ ITAT, Jalandhar
                                                                                                P a g e |7
                                                                        ITA No. 666/Asr/2017 AY 2013-14

M/s Enterprises Business Solutions. Vs. ACIT, Central Circle-2 Sr. No. Details Date Initials Designation 1 Draft dictated on Sr.PS/PS 2 Draft Placed before author Sr.PS/PS 3 Draft proposed & placed before the JM/AM Second Member 4 Draft discussed/approved by Second JM/AM Member 5 Approved Draft comes to the Sr.PS/PS Sr.PS/PS 6 Kept for pronouncement on Sr.PS/PS 7 File sent to the Bench Clerk Sr.PS/PS 8 Date on which the file goes to the Head clerk 9 Date on which file goes to the AR 10 Date of Dispatch of order