Delhi High Court
M/S Comfort Living Hotels P. Ltd. vs Commissioner Of Income Tax-Iii on 10 March, 2014
Author: S.Ravindra Bhat
Bench: S. Ravindra Bhat, R.V. Easwar
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% DECIDED ON: 10.03.2014
+ ITA 67/2001
M/S COMFORT LIVING HOTELS P. LTD. ..... Appellant
Through: Mr. Prakash Kumar with
Mr. Sheel Vardhan, Advocates.
versus
COMMISSIONER OF INCOME TAX-III ..... Respondent
Through: Mr. Rohit Madan, Sr. Standing Counsel with Mr. Pabitra Roy Choudhary, Jr. Standing Counsel.
CORAM:
HON'BLE MR. JUSTICE S. RAVINDRA BHAT HON'BLE MR. JUSTICE R.V. EASWAR MR. JUSTICE S.RAVINDRA BHAT (OPEN COURT)
1. The following questions of law arise for consideration:
(1) Whether the Tribunal was justified in holding that the sum of Rs. 5 lacs was capital in nature and was not revenue expenditure that could properly be deducted?
(2) Whether the Tribunal was justified in holding that no depreciation was allowable on a sum of Rs.3,59,803/-
claimed as expenditure on temporary constructions?
2. Briefly, the facts are that the assessee was carrying on hospitality business, i.e., managing a hotel. It had claimed - during the relevant time in its return for the Assessment Year 1989-90 - a ITA 67/2001 Page 1 sum of `10,30,253/- towards building repairs and expenses. The Assessing Officer compared this sum with the amounts claimed in previous years and sought an explanation. The assessee states that it had undertaken extensive repairs on the ground floor, removed walls in the rear room and constructed a bar. According to it, the changes were essential to increase the sitting capacity in the bar and the expenses did not bring into existence any new asset but was to enhance its profit yielding capacity and, therefore, ought not to be considered as capital. The Assessing Officer accepted the explanation in part but added `5 lakhs which, according to him, was capital in nature. The asssesee appealed to the Commissioner of Income Tax (Appeals) ("CIT(A)"), which found that the Assessing Officer was not justified in treating half the expenditure as capital merely because some walls were removed and sitting capacity in the bar was increased. After carrying an inspection and relying upon various decisions, the CIT(A) held that the expenditure was revenue expenditure and set aside the findings of the Assessing Officer. The Revenue carried the matter in appeal to the Income Tax Appellate Tribunal ("ITAT"). The ITAT, in its impugned order, held that the reversal by the CIT(A) of `5 lakhs addition was not justified. It relied upon the judgment in Ballimal Naval Kishore v. Commissioner of Income Tax, (1997) 224 ITR 414 and restored the disallowance to the extent held by the Assessing Officer.
3. Counsel for the assessee-appellant argues that the reasoning of both the Assessing Officer and the ITAT is flawed because there is no indication as to why even the 50% that was allowed should be treated ITA 67/2001 Page 2 as revenue expenditure given the nature of the construction. It was argued in this regard that the entire expenses had to be treated in the revenue stream because it merely enhanced the income generating capacity of the assessee and did not in any manner create any new asset. Learned counsel relied upon the decision in Empire Jute Co. Ltd. v. Commissioner of Income Tax, (1980) 124 ITR 1 and the decision of a Division Bench of this Court in Instalment Supply (P) Ltd. v. Commissioner of Income Tax, (1984) 149 ITR 52 (Del).
4. Counsel for the Revenue on the other hand submitted that the facts in Ballimal Naval Kishore (supra) were closer to the facts of this case and that the impugned order cannot be characterized as unreasonable. He also relied upon the Madras High Court ruling in CIT v. Ooty Dasaprakash, (1999) 237 ITR 902.
5. In our opinion, in this case, the ITAT has not adequately dealt with the reasoning of the CIT(A) who had, in fact, carried out the site inspection after which he held that the entire expenses had to be treated as revenue expenditure. We also notice that the ITAT does not clearly point to the creation of any new asset. Rather, it is only the sitting capacity of the existing bar that was increased with the renovation carried out. Considering these factors, the ratio in Empire Jute Company (supra) that an action that merely facilitates the assessee's business (making it more profitable), whilst leaving the fixed capital untouched, is squarely applicable.
6. For these reasons, the first question framed has to be answered in favour of the assessee.
7. The second question, i.e., depreciation @ 100% of roofing was ITA 67/2001 Page 3 claimed by the assessee on the basis that the construction was temporary in nature. The AO disallowed this on the assumption that the construction included two sets of toilets and that it involved the use of marble and false ceiling. The Tribunal was persuaded to uphold this view more or less on the strength of the same reasoning, i.e., use of marble glaze tiles and fall ceiling. This Court is of the opinion that the materials on record show that the construction was not authorised and appears to have been put up only for the convenience of workers who were engaged by the assessee. The record also indicates that the constructions were subsequently demolished - although after the Commissioner's order. In these circumstances, the depreciation claimed to the tune of 100% cannot be termed so unreasonable as to warrant reversal of the CIT(A)'s view.
8. This question is also answered in favour of the assessee and against the Revenue.
9. In view of the above findings, the appeal is hereby allowed without any order as to costs.
S. RAVINDRA BHAT (JUDGE) R.V.EASWAR (JUDGE) MARCH 10, 2014 /vks/ ITA 67/2001 Page 4