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 10, Cited by 0]

Income Tax Appellate Tribunal - Indore

M/S. Jila Sahkari Kendriya Bank ... vs The Dcit 1(1), Bhopal on 24 October, 2019

Jila Sahakari Kendriya Bank Maryadit
ITA No.307/Ind/2015

           आयकर अपील य अ धकरण, इंदौर  यायपीठ, इंदौर
        IN THE INCOME TAX APPELLATE TRIBUNAL,
                 INDORE BENCH, INDORE
       BEFORE SHRI KUL BHARAT, JUDICIAL MEMBER
      AND SHRI MANISH BORAD, ACCOUNTANT MEMBER

                  ITA No.307/Ind/2015
                      Assessment Year 2010-11
    Jila   Sahakari  Kendriya          DCIT-1(1),
    Bank Maryadit,            Vs.      Bhopal
    Opposite Nehru Park,
    Hoshangabad
    (Appellant)                        (Respondent )
    PAN AAAJJ0267C
    Revenue by             Shri Rajeeb Kumar, Sr.DR
    Assessee by            S/Shri Ashish Goyal &          N.D.
                           Patwa, Advocates
    Date of Hearing        22.10.2019
    Date of Pronouncement  24.10.2019
                          ORDER


PER MANISH BORAD, AM.

The above captioned appeal filed at the instance of assessee pertaining to Assessment Year 2010-11 is directed against the orders of Ld. Commissioner of Income Tax (Appeals)-I (in short 'Ld.CIT(A)'], Bhopal dated 27.02.2015 which is arising out of the order u/s 143(3) of the Income Tax Act 1961(In short the 'Act') dated 14.03.2013 framed by DCIT-1(1), Bhopal.

1

Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015

2. Assessee has raised following grounds of appeal;

On the facts and in the circumstances of the case:-

1. The Ld. CIT (A) erred in sustaining the assessment which is barred by limitation, passed without jurisdiction, bad-in-law, contrary to material and law and was illegal.
2. The Ld. CIT (A) erred in sustaining the addition of Rs.47,07,153/- on account of "provision of Cadre Fund".
3. The Ld. CIT (A) erred in sustaining the addition of Rs.85,00,000/- on account of provision for gratuity.
4. The Ld. CIT (A) erred in sustaining the addition of Rs.44,16,854/- on account of disallowance of various expenses.
5. The Ld. CIT (A) erred in sustaining the addition of Rs.12,07,497/- by not allowing set-off of brought forward business loss, which was rightly claimed by the appellant.

The Appellant craves leave to add, amend or modify any of the grounds of appeal.

4. Brief facts of the case as culled out from the records are that assessee is a Bank carrying out banking business. Assessee filed its e-return of income on 12.10.2010 declaring income at Rs. Nil.

Notice u/s 142(1) & 143(2) of the I.T. Act duly served upon the assessee. During the year under consideration the assessee had shown gross receipts at Rs.55,68,36,579/- with net profit (before 2 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 tax) at Rs.20,37,175/-. On perusal of the P&L it was observed that a sum of Rs.47,07,153/- has been debited under the head 'Provision for cadre fund' which is added back to the total income of the bank. It is also noticed that the bank had debited a sum of Rs.10,77,38,753/- under the head 'provisions' and a sum of Rs.44,16,854/- under the head 'other expenses' in Profit & Loss Account which was also been added back to the total income of the assessee bank for want of details/justification of the claim. Besides this LD. A.O denied the claim of deduction of Rs.12,07,497/- being brought forward business loss of Assessment Year 2009-10 from the total income. The income was assessed at Rs.11,80,70,257/-.

Aggrieved assessee preferred an appeal Ld. CIT(A)and partly succeeded.

5. Now the assessee bank is in appeal before the Tribunal.

Ground No.1:

Ld. Counsel for the assessee has not pressed this ground, hence this ground is dismissed as not pressed. 3 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 Ground No.2,3,4 & 5:
Ld. Counsel for the assessee made following submissions;
GROUND NO. 2: Contribution to Cadre Fund Rs.47,07,153
1.There were directions by Department of Co-operatives for deputation of staff called "Cadre Staff" to primary societies.
2.The appellant bank has performed many works through these societies.

The procurement of grains and distribution of funds to many agriculturists is done by the appellant bank through these societies.

3.The appellant had made provision on account of salaries of such employees. This provision is called as "Cadre Fund" [also called "Samwarg nidhi"]. The fund was required to be' established statutorily. PB 82 is the notification of Department of Cooperatives dated 23.01.2003, whereby it is directed that such fund is required to be made. This notification was based on Judgment of Appellate Court of Societies, which was quoted in another letter dated 20.09.2002. PB 86-87.

4.The details of employees deputed, whose salaries were to be paid is given at PB 83- 85.

5.Ld Assessing Officer/ CIT(A) held that the expenditure was not wholly and exclusively for the business of the appellant bank.

Submissions

1. It is submitted that the contribution to "Cadre Fund" is a statutory payment.

2.In the case of Krishi Upaj Mandi Samiti, 12 ITJ 12 (Trib. Indore) it was held that any statutory payment or contribution is allowable, as without such contribution, business could not have been done.

4

Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 GROUND NO. 3: Provision for Gratuity -Rs. 85,00,000

1.Appellant-society made provision for gratuity to its employees. The appellant had made an arrangement with LIC of India for maintenance of gratuity fund.

2. The trust deed with LIC is at PB 97-105.

3. Details of premium paid, as confirmed by LIC is at PB 106.

4.The LIC of India applied to the CIT, Bhopal for approval on 29.07.2011 of the said gratuity fund. However, no objection was received from the department.

5.Ld CIT(A) held that since the gratuity fund was not approved, therefore, the deduction was not to be granted.

Submissions:- .

1.It is submitted that the appellant, with the held of LIC of India, had formed a gratuity fund, which was an irrevocable trust. Thus, the amount could not be misused by the appellant in any case.

2.Application for approval of such fund was filed. PB 96. Premium was paid. PB 106. Thus, there was no inaction or latches on the part of the appellant.

3.The Id CIT did not grant/ deny approval. As per the Rule 2 of Part C of Schedule IV, the approval cannot be refused unless an opportunity is given to the trustees of that fund.

4.In a direct judgment in Rajasthan Financial Corporation 66 ITO 193 (Jaipur Trib), it was held that when application for approval was filed long back and no reply was received from the CIT, an inference can be drawn that the CIT has approved the gratuity fund.

5

Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 Also, similar principle upheld in context of section 12AA, in CIT vs Society of Promotion of Education Adventure Sport etc. 382 ITR 6 (SC) GROUND NO. 4: Various Expenses -Rs. 44,16,854

1.It is submitted that the appellant debited an amount of Rs. 44.16 lakhs under 9 heads. The details of these expenses is given at PB 107.

2.Branch-wise head-wise details of these expenses were given. There are 22 branches.

PB 108.

3.The ledgers of the expenses are given PB 109-147. These could not be produced before Id AO/ CIT(A). Vouchers are given on illustrative basis.

4.The appellant submits that the peculiar facts of the case are that the details of expenses is voluminous and related to petty expenses, details of which had to collected from 22 branches.

5. Ld CIT(A) held that the evidences to support the claim were not filed, therefore, he disallowed the expenses. It is submitted that had the Id CIT(A) doubted the same, he should have allowed us an opportunity to produce the entire bunch of the vouchers and evidences giving suitable time.

6.The appellant submits that these documents may be admitted in the interest of justice. These documents are necessary for the disposal of appeal, and could not be submitted due to peculiar facts.

GROUND NO. 5:Not allowing set-off of brought forward business loss Rs.12,07,497 The Id CIT(A) did not allow set-off of the brought forward loss of Rs. 12,07,497, holding that the loss claimed by the appellant in A.Y. 2009- 6 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 10 was not allowed in that year's assessment.

It is submitted that the appeal against the same was filed to Id CIT(A). As informed by the assessee, 'the appeal has been dismissed by the Id CIT(A), against which no appeal has been preferred to Hon'ble ITAT, till date.

5. Ld. Departmental Representative vehemently argued supporting the orders of both the lower authorities.

6. We have heard rival contentions and perused the records placed before us and also carefully gone through the decision referred and relied by the Ld. Counsel for the assessee mentioned in the written submissions.

7. Apropos Ground No.2 regarding the addition of Rs.47,07,153/- on account of disallowance of "provision of cadre fund" made by the assessee it was contended before us that the Department of Co-operatives for deputation of staff called cadre staff to the primary societies. These primary societies work for the co-operative banks. The appellant bank has performed many works through these societies for procurement of grains and distribution of funds to many agriculturists. To pay salary to the cadre staff working for primary societies cadre fund is to be made. The alleged amount of Rs.47,07,153/- is a provision for cadre fund which is 7 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 claimed to have been provided as per the directions of the Department of Co-operatives dated 23.1.2003. Ld. CIT(A) confirmed this disallowance by not treating the alleged amount as business expenditure observing as follows;

8.I have carefully considered the submission of the appellant and facts of the case. On perusal of Profit & Loss Account and details furnished by the appellant, it is noticed that the appellant had made a claim of deduction of Rs.47,07,153/~on account of "Provision for Cadre Fund." The issue involved is whether the expenditure claimed by the appellant on account of contribution towards salary of the cadre staff on deputation to various Primary Agriculture Credit Societies was incurred wholly and exclusively for business purpose of the appellant. It is pertinent to note that these employees were given on deputation to Primary Agriculture Credit Societies. They had worked for the business of the Primary Agriculture Credit Society and, thus, the expenditure on their salary was incurred wholly and exclusively for the business of the Primary Agriculture Credit Societies only. The Apex Bank contributed 5 and the appellant, District Cooperative Banks was to contribute 20 of the cadre staff salary just to provide financial assistance to Primary Agriculture Credit Societies and in fact it was in the form of grant or assistance. Thus, the amount contributed by the appellant was not an expenditure incurred wholly and exclusively for the business of the appellant bank. Since the expenditure had not been incurred wholly and exclusively for the business of the appellant-bank, the partial. contribution towards the cadre staff salary by the appellant-bank was only an allowable deduction. Therefore, considering the facts and circumstances of the case, the A.O. was justified in holding that the provision for contribution towards cadre staff salary made by the 8 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 appellant was not expenditure incurred wholly and exclusively for the purpose of the business of appellant-bank and, thus, was not an allowable deduction u/s 37 of the Act, It may not be out of place to mention that this practice of assistance/grunt towards cadre salary was subsequently discontinued. Hence, the disallowance of Rs.47,07,153/- of "Provision for Cadre Fund" made by the A.O is confirmed.

9. Ld. Counsel for the assessee has contended that the issue stands squarely covered in favour of the assessee by the decision of Co-ordinate Bench, Indore in the case of Krishi Upaj Mandi Samiti 12 ITJ 12 (Trib. Indore) wherein it was held that any statutory payment or contribution is allowable as without such contribution business cannot have been done.

10. We also find that the Co-ordinate Bench, Indore in the case of M.P. Rajya Sahkari Bank Maryadit ITA No.296/Ind/2015 dated 14.03.2016 dealt with the similar issue "wherein the assessee bank provided funds to District Central Co-operative Banks which in turn divided funds among the Primary Agriculture Credit Societies (In short 'PACS')". As per the Notification of Department of Cooperatives dated 23.1.2003 the salary of the employees of PACS is to be paid in the following terms;





                                                                             9
 Jila Sahakari Kendriya Bank Maryadit
ITA No.307/Ind/2015
      (i)      75% to be borne by PACS

      (ii)     20% to be borne by District Central Co-operative Bank

      (iii)    5% to be borne by Apex Bank.


In this decision of the Tribunal the assessee was the Apex Bank and issue in dispute was the 5% of the salary paid to the employees of PACS. The Tribunal held such amount paid as salary paid to the employees of PACS has to be treated as business expenditure allowable/s 37 of the Act.

11. In the instant case before us assessee as District Central Co-

Operative Bank and the alleged amount of contribution to the cadre fund relates to 20% of the salary of the employees of PACS. This amount was paid by the assessee as per the direction of the Registrar of Co-operative Societies dated 23.1.2003, as per which it was bound to pay 20% share of the salary of the PACS.

12. We, therefore in the given facts and circumstances of the case and following the decision of Co-ordinate Bench, Indore in the case of M.P. Rajya Sahkari Bank Maryadit (Supra), set aside the finding of Ld. CIT(A) and delete the addition of Rs. 47,07,153/-and allow provision for contribution to cadre fund at Rs. 47,07,153/- as 10 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 business expenditure u/s 37 of the Act. In the result Ground No.2 of the assessee's appeal stands allowed.

13. Apropos Ground No.3 for the disallowance of provision for gratuity of Rs.85,00,000/-, we observe that Ld. CIT(A) confirmed the disallowance observing as follows;

(i) It was submitted that this provision for gratuity was made by the appellant for the purpose of payment of gratuity to its employees on retirement, which was allowable as deduction U/S 40A(7) of the Act. It was submitted that the appellant had an arrangement with LIC of India for maintenance of gratuity fund. The appellant had made a provision of Rs:85,00,000/- for the contribution to gratuity for the year under consideration and had actually paid Rs.75,00,000/- on 25.09.2010 and Rs.lO,OO,OOO/- on 27.09.2010 to LIC of India, before the due date of filing of income-tax return. It was prayed that the addition of Rs.85,00,000/- on account of provision for gratuity may be deleted.

14.(ii) At this stage, the appellant was asked to furnish the evidence as to whether the gratuity fund was approved by Commissioner of Income Tax or not. The appellant submitted in this regard that on enquiry from LIC of India, it was informed that an application along with required documents had been submitted by them to the Income Tax Commissioner but there was no communication. It was submitted that there was no objection or enquiry received from the department. It was contended that as per Clause 4 of Point No. 2 of Part C of the 4th Schedule of Income Tax Act, under which gratuity scheme is approved, provides that the Chief Commissioner or Commissioner shall neither refuse nor withdraw approval to any gratuity fund unless he had given 11 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 the trustees of that fund a reasonable opportunity of being heard in the matter. It was contended that since the appellant and LIC had neither received any letter regarding refusal of the application nor received any enquiry or objection regarding application for approval submitted, it means the claim of gratuity is approved. It was, thus, prayed that the addition of Rs.85,O0,OOO/- on account of provision for gratuity may be allowed as deduction.

15.(iii) I have 'arc fully considered the submission of the appellant a ,d facts of the case. The appellant has made a provision for gratuity of Rs.85,OO,OOO/-. It would be fruitful to reproduce the provision of u/s 4OA(7) of the Act as under: -

16."Expenses or payments not deductible in certain circumstances. 17.40A. (7) (a) Subject to the provisions of clause (b), no deduction shall be allowed in respect of any provision (whether called a-t such or by any other name) made by the assessee for the payment of gratuity to his employees on their retirement or on termination of their employment for any reason.

18.(b) Nothing in clause (a) shall apply in relation to any provision made by the assessee for the purpose of payment of a sum by way of any contribution towards an approved gratuity fund, or for the purpose of payment of any gratuity, that has become payable during the previous year. "

19.From the above, it can be seen that Section 40A(7) of the Act clearly provides that no deduction shall be allowed in respect of any provision made by the assessee for payment of gratuity to its employee on retirement. Further, Clause (b) provides that any provision made by the assessee for the purpose of payment of sum by way of any contribution towards an approved gratuity fund or for the purpose of payment of any gratuity that has become payable during the previous year can be allowed as deduction. In the instant case, the appellant has made a provision for gratuity and, therefore, the same was disallowable U/S 12 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 40A(7) of the Act. The same is also not allowable as deduction under Clause (b) of section 40A(7) of the Act because. the gratuity fund was not approved. by the Commissioner of Income Tax and, hence, It was an unapproved. The appellant failed to adduce any evidence to demonstrate that the gratuity fund towards which the appellant had contributed funds, was duly approved by the Chief Commissioner or Commissioner of Income Tax. By merely filing an application for approval does not tantamount that approval has been granted by the Commissioner of Income Tax under the Income Tax et. Hence, the disallowance of provision for gratuity of Rs.85.00,OOO/- made by the A.O. is confirmed.

20. Ld. Counsel for the assessee submitted that the gratuity fund was formed with the help of LIC of India. Application for applying of such fund was filed and premium was paid. However Ld. Commissioner of Income Tax did not grant/deny the approval. This application was submitted on 29.07.2011. As per Rule 2 of Part C of Schedule IV of the Income Tax Act such approval cannot be refused unless an opportunity is given to the trustee of that fund.

In similar such circumstances Co-0rdinate Bench, Jaipur Tribunal in the case of Rajasthan Financial Corporation (1998) 66 ITD 193 (Jaipur) held that such applications filed long back which has not been replied by the Commissioner of Income Tax granting the approval or denying the approval and no opportunity has been granted to the trustee, inference can be drawn that the CIT 13 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 approved the gratuity fund. The relevant extract of the order of ITAT, Jaipur in the case of Rajasthan Financial Corporation (supra) is reproduced below;

11. We have heard the rival submissions and considered them carefully. We have also perused the material on record and the ratio of decision cited by the Id. D/R. One point which we noted that the Id. counsel stated that the assessee applied for approval as per Income-tax Rules before the CIT who has not passed any order till date. It is very surprising that even after such a long time having been elapsed, no action has been taken by the CIT in spite of several reminders by the assessee. We also notice that similar deductions were disallowed for A.Y. 1994-95 against which the assessee preferred first appeal and CIT(A) allowed the appeal of the assessee by directing that the deduction should be allowed. As per the information, the department has not filed any second appeal against the findings of the CIT(A). It means the department has accepted the contention of the assessee. The ratio of the decision in case of Sanghi Oxygen Co. (supra) wherein it was held that the assessee had not paid any sum towards an approved gratuity fund created by him for the exclusive benefit of his employees under irrevocable trust and, therefore, a deduction under section 36(1)(v) or under section 28 could not be allowed. Similar is the ratio of decision in case of Synbiotics Ltd. (supra), wherein the Gujarat High Court has held that "Even if no provision is made by the assessee, section 40A(7) of the Income-tax Act, 1961, will apply and unless the conditions laid down therein are satisfied, the Gratuity amount paid to employees will not be deductible."

12. After going through the ratio of decisions, we feel that the facts of the case are distinguishable as compared to the facts of the case before us. In the instant case, the assessee paid amount in Gratuity fund and the 14 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 application for approval of the gratuity fund was filed long back and no reply whatsoever has been given by the CIT till date. In our considered view the only inference can be drawn that the Cl'T approved the Gratuity Fund as he has not rejected the application till date. In view of these facts and circumstances we hold that the amount deposited by the assessee is in approved gratuity fund and, therefore, the deduction is allowable. The AO is directed to allow deduction to the assessee. This ground of the assessee is allowed.

21. We therefore in the given facts and circumstances of the case and since no contrary material has been filed by the Ld. Departmental Representative to rebut the contention of the Ld. Counsel for the assessee are inclined to respectfully follow the judgment of Co-ordinate Bench, Jaipur and delete the addition of Rs.85,00,000/- on account of "provision for gratuity". The finding of Ld. CIT(A) is set aside and Ground No.3 raised by the assessee is allowed.

22. Apropos Ground No.4 relating to disallowance of various expenses of Rs.44,16,854/-, Ld. CIT(A) confirmed it deciding as follows;

(i) In appellate proceedings, it was submitted that the A.O. had added Rs.44,16,854/in the assessment order as disallowance of 'other expenses' but on perusal of Profit & Loss Account, there was no such other 15 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 expenses of Rs.44,16,854/- claimed by the appellant. It was, thus, prayed that the addition made by the Ld. A.O. on account of 'other expenses' which were not claimed as deduction, may please be deleted.

(ii) The A.O. was asked to verify the fact and submit factual report in this regard. The A.O in he Remand Report, submitted in regard to disallowance of 'other expenses' as under: -

'3.2 Disallowance f other expenses:-
During the assessment proceedings, vide order sheet entry dated 15.02.2013, the AR of 'he assessee was required to furnish the bills/vouchers of other expenses. The assessee didn't furnish any bill/voucher in support of his claim. Therefore, the AO disallowed the expenses and added the same to the total income. During the appellate proceedings, the assessee has not claimed any amount of Rs.44, 16,854/-

in its P&L account.

The submission of the assessee is factually incorrect because in the P&L account appearing in its annual report (copy enclosed), an amount of Rs. 44,16,854/- is debited on account of other expenses. During the remand proceedings, the AR of the assessee, Shri Piyush Agrawal was confronted with the issue and vide order sheet entry dated 27.01.2015, he was required to furnish the bills/vouchers of the said expenditure. Next hearing was fixed on 02.02.2015. However, the assessee failed to produce any bill/voucher for verification. Therefore, the addition made by the AO deserves to be confirmed. "

(iii) In the Rejoinder, the Authorised Representative simply stated as under: -
"In respect of other expenses of Rs,44, 16,854/-, the appellant has submitted the list of other expenses which comprises of 9 heads of 16 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 different types of expenses. The copy of which is also submitted herewith. At the time of assessment proceedings the then counsel has submitted the Annual report which was in printed form in which the group of 9 heads of expenses had shown in the single head as "other expenses". It is submitted herewith the bank has 22 branches and Audited Balance Sheet is made for the whole bank on compilation of the figures of these 22 branches. The copies of ledger accounts and bills/vouchers are rot practically possible 10 produce since these are kept at the different branches. However, the accounts of the bank is audited by the concurrent auditors, statutory auditor and auditors of co-operative departments, so the figures shown in the audited balance sheet and profit and loss account is totally genuine and supported by the proper bills and, vouchers. Sir in view of the nature of the status of the appellant it is humbly requested from your honour please allow these expenses"..
(iv) I have carefully considered the submission of the appellant and facts of the case. It is" an admitted fact that the appellant had made claim of 'other expenses' at Rs,44,16,854/- in its Profit & Loss Account. The appellant failed to explain the nature and details of these expenses and also to furnish any bills & vouchers of the said expenditure during assessment proceedings or during Remand Report proceedings before the Assessing Officer and also failed to produce any evidence in the Rejoinder. It may be noted that onus was upon the appellant to prove with documentary evidence that these expenses were incurred wholly and exclusively for the purpose of the business of the appellant-bank.

Since the appellant failed to furnish the nature and details of other expenses debited and also failed to furnish any evidence in the form of bills & vouchers in regard to these expenses claimed, A.O. was justified in disallowing the same. Hence, the disallowance of other expenses of Rs.44,16,854/- is confirmed.

17

Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015

23. We observe that this disallowance were made for want of necessary details of expenditure and the assessee failed to submit the same before the lower authorities. Request has been made before us to provide one more opportunity to explain the genuineness of the expenses. Ld. Departmental Representative is fair enough in not opposing this request. We therefore in the interest of justice and being fair to both the parties, set aside the issue raised in Ground No.4 at Rs.44,16,854/- to the file of Ld. CIT(A) who shall call for remand report from the Ld. A.O before whom the assessee shall place complete details with the evidence of payment and genuineness of expenses. Ld. CIT(A) on receiving the detailed remand report from the Ld. A.O may decide the issue as per the provisions of law after providing the assessee an opportunity of being heard. Accordingly Ground No.4 of the assessee is allowed for statistical purpose.

24. Apropos Ground No.5 through which the assessee has challenged the finding of Ld. CIT(A) for not allowing the Brought Forward Business loss of Rs.12,07,497/-, Ld. CIT(A) has declined the claim observing as follows;

5.1 This ground is that the A.O. was not justified in not allowing setoff 18 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 of brought forward business loss of Rs.l2,07,497/- as claimed by the appellant.

5.2 The A.O noticed that the appellant had deducted Rs.12,07,497/- being brought forward business loss from the total income of the assessment year under consideration. However, from the details on record, it was noticed that the income of the' appellant was assessed at Rs.4,33,02,094/- in the immediate preceding A.Y 2009-10 and, thus, no brought forward loss was allowable to the appellant-bank. Accordingly, the A.O did not allow he set off of brought forward business loss of 12,07,497/- claimed by the appellant., 5.3 In appellate proceedings, it was submitted that in the year preceding the year under consideration, the appellant had claimed loss of Rs.12,07,497/- in the income tax return furnished and accordingly claimed setoff of this brought forward loss in the year under consideration. The A.O. did not allow setoff of the loss as the income for immediate preceding A.Y. 2009-10 was assessed at RsA,33,02,974/- by the then A_O. It was contended that the appellant was not satisfied with the assessment order of that year and the appellant's appeal is pending. Therefore, the A.O may be directed to allow the setoff of brought forward business loss of Rs.12,07,497/- as claimed by the appellant.

5.4 I have considered the submission of the appellant and facts of the case. The appellant made claim of setoff of brought forward loss of Rs.12,07,497/- as per the return of income furnished by it in earlier year. But as mentioned by the A.O. in the assessment order, the assessment for immediate preceding A. Y. 2009-10 was completed determining taxable income of RS.4,33,02,974/- and, thus, there was no brought forward business loss available as per records of the Assessing Officer. Even if the appellant had filed an appeal against the assessment order of earlier A.Y. 2009-10, the A.O. cannot allow setoff of brought forward loss 19 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 as claimed by the appellant, which were not in accordance with the assessment of the earlier years. Hence, the A.O. was justified in not allowing setoff of brought forward loss of Rs.12,09,497/- claimed by the appellant. Hence, this ground of appeal is rejected.

25. Ld. Counsel for the assessee submitted that the brought forward losses relates to Assessment Year 2009-10. Various additions were made by the Ld. A.O in the assessment proceedings u/s 143(3) of the Act and the assessee has challenged the additions before the Ld. CIT(A) who has still not decided the appeal. The outcome of the appeals for Assessment Year 2009-10 pending before the Ld. CIT(A) shall pave the way for the adjudication of Ground No.5 and therefore necessary direction may be given to the Ld. A.O.

26. Ld. Departmental Representative did not oppose to this request.

27. We therefore in the given facts and circumstances of the case and knowing the fact that the brought forward losses was not allowed on account of the assessee's appeal for A.Y. 2009-10 pending before Ld. CIT(A). This ground have its nexus with the pending issue with Ld. CIT(A). We thus set aside this issue of 20 Jila Sahakari Kendriya Bank Maryadit ITA No.307/Ind/2015 addition of Rs.12,07,497/- to the file of Ld. A.O who shall decide once Ld. CIT(A) passes the appellate order for Assessment Year 2009-10. Needless to mention that proper opportunity of being heard should be provided to the assessee. Thus Ground No.5 of the assessee is allowed for statistical purpose.

28. In the result the appeal of the assessee is partly allowed for statistical purpose.

The order pronounced in the open Court on 24.10.2019.

                 Sd/-                          Sd/-


          ( KUL BHARAT)                (MANISH BORAD)
        JUDICIAL MEMBER            ACCOUNTANT MEMBER

 दनांक /Dated : 24 October, 2019
/Dev
Copy to: The Appellant/Respondent/CIT                 concerned/CIT(A)
concerned/ DR, ITAT, Indore/Guard file.

                                                              By Order,
                                       Asstt.Registrar, I.T.A.T., Indore




                                                                     21