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 13, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Bhavani Gems P. Ltd., Mumbai vs Pr. Cit -5, Mumbai on 29 April, 2022

IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, MUMBAI

  BEFORE SHRI PRASHANT MAHARISHI, AM AND SHRI AMARJIT SINGH, JM


                         ITA No. 766/Mum/2021
                     ( Assessment     Year 2016-17)
 Bhavani Gems Private Limited
                                          The Pr. Commissioner of Income
 DW -1370, G-Block W est Core,
                                          Tax-5, Room no. 515, 5 t h Floor,
 Bharat Diamond Bourse, Bandra
                                  Vs.     Aayakar Bhavan, M.K. road,
 Kurla Complex, Bandra (East),
                                          Mumbai-400 020
 Mumbai-400 051
          (Appellant)                             (Respondent)
                          PAN No. AAECB9471D

           Assessee by            :     Shri Vartik Choksi, AR
           Revenue by             :     Shri Dr. Mahesh Akhade, CIT DR

                Date of hear ing:             12.04.2022
                Date of pronouncement :       29.04.2022


                                 ORDER


          PER PRASHANT MAHARISHI, AM:

01. This appeal is filed by Bhavani Gems Private Limited (the assessee/ appellant) against the order passed under section 263 of The Income-Tax Act, 1961 (the Act) by the Pr. Commissioner of Income-Tax -5, Mumbai (the learned PCIT) dated 26th March, 2021, wherein it has been held that the assessment order passed under section 143(3) of the Act dated 21.11.2018 by the Asst. Commissioner of Income- tax, Circle 5(1)(1), Mumbai (the learned Assessing Officer) for AY 2016-17 is erroneous and prejudicial to the interest of Revenue.

Page | 2 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17

02. The assessee has raised the following grounds of appeal:-

"1. On the facts and in the circumstances of the case, the order passed by the learned Pr. CIT Mumbai 5 u/s 263 of the Income-tax Act is ab initio void being bad in law.
2. On the facts and in the circumstances of the case, the learned Pr. CIT erred in setting aside the assessment order dated 21/11/2018 passed under section 143(3) of the Act and directing the Assessing Officer to pass a fresh Assessment order."

03. Brief fact of the case shows that assessee is a company engaged in the business of manufacturing of rough Diamond into cut and polished diamonds and trading and export. It filed its return of income on 26.11.2016 at Rs. 9,44,48,840/-. This return was processed under section 143(1) of the Act. Subsequently, case of the assessee was picked up for scrutiny for examination of eight different items. These are as under:-

i. Sale consideration of property in ITR is less than sale consideration reported in form no. 26QB ii. Tax credit claim in ITR is less than tax credit available in 26AS iii. Gross total income is less than value of foreign remittance sent.
Page | 3 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 iv. Mismatch between income/ receipt credited to profit and loss account considered under other heads of income and income from heads of income other than business/ profession.
v. Sale consideration of the property in ITR is less than sale consideration of property reported in AIR.
vi. Huge loss from current year fluctuations.
vii. Large other expenses claimed in the profit and loss account.
viii. Large current liability in comparison to total asset in Balance sheet.

04. Thereafter, the respective notices were issued and the income of the assessee was assessed at Rs. 9,44,48,480/- at returned income vide assessment order dated 21.11.2018 passed under section 143(3) of the Act.

05. The learned PCIT examined assessment records and found that Assessing Officer has not referred International Transactions and Specified Domestic Transactions (SDT) to the transfer-pricing officer for determination of Arms Length Price. Form No. 3CEB report shows international transactions of Rs. 133.76 crores and specified domestic transactions of Rs. 20.89 crores. Case of assessee was also selected for scrutiny for reason that large outward remittance to non-resident is made. It was also noted that the Page | 4 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 assessment order dated 11.11.2018 has also allowed depreciation on goodwill of Rs. 4.87 crores which was claimed self- generated goodwill is also allowed. Therefore, the assessment order passed is erroneous as far as it is prejudicial to the interest of the Revenue. Accordingly, show cause notice under section 263 of the Act was issued, no reply was received from the assessee.

06. learned PCIT passed an order under section 263 of the Act stating that as assessee has entered into several international transactions and specified domestic transactions, the Assessing Officer should have referred the matter to Transfer Pricing Officer for determination of arms length price. It further held that it is binding on the Assessing Officer to refer these issues to the Transfer Pricing Officer even though, the Assessing Officer may be of an opinion that international transactions are at arm's length. The learned PCIT noted that assessee has claimed depreciation of Rs. 4.87 crores on goodwill of Rs. 14.62 crores that were generated by conversion of partnership firm. As the goodwill was internally generated and not acquired or purchased, cost of the same should have been taken at Rs Nil and no depreciation could have been allowed to the assessee. Therefore, on this account also, as the learned Assessing Officer has not made any enquiry, hence, the order of the Assessing Officer is erroneous.

Page | 5 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17

07. Accordingly order u/s 263 of the income tax act was passed on 26th of March 2021 directing the learned assessing officer to:-

i. refer the international and specified domestic transactions to the jurisdictional transfer pricing Officer (TPO) and ii. make further inquiries verifications into the claim of depreciation and written down value of the goodwill for carry forward

08. Assessee is aggrieved with that order and has preferred this appeal before us. The learned authorised representative submitted that:-

i. Case of the assessee was selected for scrutiny Under CASS . According to the scrutiny issues, there was no issue of examination of international transactions and Specified Domestic Transactions and its Arms Length Price. Therefore, the case of the assessee was not selected for scrutiny on transfer pricing risk parameters; therefore, there was no requirement of referring the matter to the learned transfer-pricing officer for determining arm's-length price of international and specified domestic transactions.
Page | 6 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 ii. Learned PCIT has stated that the case of the assessee was selected for examination of large remittance to foreign parties and therefore, the learned Assessing Officer should have referred the matter to the learned Transfer Pricing Officer. He submitted that the large remittance were according to Form no. 15CA and 15CB submitted and did not have any co- relation for determination of Arms Length Price of the income transactions. Even otherwise section 142(1) of the Act dated 06.02.2018 vide Para 3 sought for various details of income transactions along with 3CEB report. Further his notice dated 30.08.2018 also called for the foreign remittances vide Para 14 and
18. These two notices were replied vide letter dated 22.09.2017 & 07.05.2018.
iii. He further referred to circular dated 10.03.2016, which was in replacement of instruction no. 15/2015. He submitted that according to paragraph no. 3.1 only where the Assessing Officer considers it 'necessary or expedient', he may refer the computation of Arms Length Price in relation to international transactions or specified transactions. He submitted that according to paragraph no. 3.3, cases selected for scrutiny on non-transfer pricing risk parameters, also having international transactions, matter should be Page | 7 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 referred to Transfer Pricing Officer only in specified transactions. He referred to three circumstances listed in Para 3.3. (a), (b) & (c) submitted that in none of the three clauses the case of the assessee falls. He submitted that assessee has submitted the accountant report no adjustment in earlier years are made and there is no search and seizure operations carried out. He submitted that in view of this, the reference to Transfer Pricing Officer should not have been made by the learned Assessing Officer as such. Therefore, the PCIT should not have directed the learned Assessing Officer to do same thing, which is not in accordance with the circular issued.

iv. He also referred to the decision of the co-

ordinate bench in ITA No. 2/ Jodh/ 2021 in case of Secure Meters Limited Vs. PCIT dated 07.09.2021 and submitted that on identical issues the co-ordinate Bench has decided the issue in favour of the assessee. He extensively referred to paragraph no.20 of that order. Therefore, he submitted that the issue squarely covered in favour of the assessee by the decision of the coordinate bench.

v. He further referred to the decision of co-

ordinate Bench in Amira Pure Foods Pvt. Ltd v. PCIT (2018) 63 ITR (Trib) 355 (Delhi) (Trib).

Page | 8 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 vi. On the issue of the goodwill, he referred to paragraph no. 6 to 6.2 of the order of the learned CIT (A) and submitted that this goodwill was recorded in 2012. From 2012, depreciation on the WDV of the assessee is allowed. Since then it is forming part of block, in the past years depreciation is allowed on the same and even in the subsequent year depreciation is allowed therefore disturbed for disallowance of depreciation only for this year clearly shows that there is no error in the order.

vii. He referred to the decision of Ahmadabad Bench in case of Bodal Chemicals Ltd. vs. ACIT 112 taxmann.com 217 (Ahmedabad-Trib.) to support that the depreciation cannot be disturbed in subsequent years when in the first year itself the assets entered into the block of assets and depreciation is continuously allowed. For this proposition and he also relied on the decision of co-ordinate Bench in the case of 3861/Mum/2014 dated 21.06.2017. Accordingly, he submitted that the direction of the LD PCIT on this issue is also not in accordance with law.

viii. Therefore, he submitted that the order passed by the learned PCIT is not sustainable.

Page | 9 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17

09. The learned CIT Departmental Representative supported the order of the learned PCIT. He submitted that the case of the assessee was picked up for scrutiny for large remittances and therefore on examination of form No. 3CEB it was found that there are international transactions and specified domestic transactions entered into by the assessee. Therefore, such transactions should have been referred by the learned Assessing Officer to the learned Transfer Pricing Officer for determination of Arms Length Price, which has not been done, and therefore assessment order is erroneous. He further referred to circular No. 3/2016 stating that the case of the assessee is covered as per paragraph no. 3.2 of the circular. The assessee has reported international transactions, therefore looking at the reason for selection of scrutiny it is a transfer pricing risk assessment scrutiny case, and the learned PCIT has correctly invoked the provisions of section 263 of the Act. On the issue of depreciation of goodwill, he supported the order of the learned PCIT. He further stated that there is no infirmity in the order passed by the learned PCIT holding that assessment order passed by the learned Assessing Officer is erroneous and prejudicial to the interest of the Revenue on both counts mentioned there.

010. The learned Authorized Representative in rejoinder reiterated his submission.

011. We have carefully considered the rival contention and perused the orders of the lower authorities. Assessee has Page | 10 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 filed his return of income u/s 139 (1) of the income tax act 1961 on 26/11/2016 declaring total income of ₹ 94,448,840/-. The case of the assessee was selected for scrutiny through cast for the following reasons:-

(i) sale consideration of property in ITR is less than the sale consideration reported in form number 26QB
(ii) tax credit claimed in ITR is less than the tax credit available in 26AS
(iii) gross total income is less than the value of foreign remittances sent
(iv) mismatch between income/receipt credited to profit and loss account considered Under other heads of income and income from heads of income other than business/profession
(v) sale consideration of the property in ITR is less than the sale consideration of property reported in AIR
(vi) Huge loss from currency fluctuations
(vii) large current liabilities in comparison to total asset in balance sheet

012. The learned assessing officer after examination of the detail passed an assessment order u/s 143 (3) of the act on 21/11/2018 accepting returned income of the assessee. Subsequently on examination of the records, the learned PCIT found that assessee has filed form number 3CEB report which shows that international transaction of ₹ 133.76 crores and specified domestic transactions of ₹ 20.89 crores are entered into with its associated enterprises. It was also noted that assessing officer has allowed depreciation on goodwill of ₹ 4.87 crores and incorrect carry forward of written down value of ₹ 14.62 crores in respect of the self-generated goodwill was allowed. Therefore, a notice u/s 263 of the income tax act Page | 11 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 was issued. Admittedly, no reply was submitted by assessee. Therefore order u/s 263 of the act was passed setting aside the order of the learned assessing officer with a direction to refer the international and specified domestic transactions to the jurisdictional transfer pricing officer and make further inquiries verification into the claim of depreciation and written down value of the goodwill for carry forward. Therefore the issue that arises is whether the failure of the learned assessing officer to make a reference to the learned transfer pricing officer can make the order passed by the learned assessing officer is erroneous so far as prejudicial to the interest of the revenue or not. The central board of direct taxes issued guidelines for implementation of transfer pricing provisions replacing the instruction number 15/2015, which provides as per paragraph number 3 when the reference to transfer pricing officer can be made. The basic trust was on the provisions of Section 92CA which provided that where the learned assessing officer considers it necessary or expedient so to do may refer the computation of a LP of an international transaction or a specified domestic transactions to the learned transfer pricing officer. It provided that that the AO shall henceforth make a reference to the transfer-pricing officer only under the circumstances laid out in these instructions. The guidelines provide said Under:-

SECTION 92C OF THE INCOME-TAX ACT, 1961 - TRANSFERPRICING - COMPUTATION OF ARM'S LENGTH PRICE GUIDELINES FOR IMPLEMENTATION Page | 12 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 OF TRANSFER PRICING PROVISIONS - REPLACEMENT OF INSTRUCTION NO.15/2015 INSTRUCTION NO.3/2016 [F.NO.500/9/2015-APA- II], DATED 10-3-2016 The provisions relating to transfer pricing are contained in sections 92 to 92F in Chapter X of the Income-tax Act, 1961. These provisions came into force w.e.f. Assessment Year 2002-2003 and have seen a number of amendments over the years, including the insertion of Safe Harbour and Advance Pricing Agreement provisions and the extension of the applicability of transferpricingprovisions to Specified Domestic Transactions.
2. In terms of the provisions, any income arising from an international transaction or specified domestic transaction between two or more associated enterprises shall be computed having regard to the Arm's Length Price. Instruction No. 3 was issued on 20th May, 2003 to provide guidance to the Transfer Pricing Officers (TPOs) and the Assessing Officers (AOs) to operationalise the transfer pricing provisions and to have procedural uniformity. Due to a number of legislative, procedural and structural changes carried out over the last few years, Instruction No. 3 of 2003 was replaced with Instruction No. 15/2015, dated 16th October, 2015. After the issuance of Instruction No. 15/2015, the Board has received some suggestions and Page | 13 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 queries, which have been examined in detail.

Accordingly, this Instruction is being issued to replace Instruction No. 15 of 2015. This Instruction is applicable for both international transactions and specified domestic transactions between associated enterprises. The guidelines on various issues are as follows:

3. Reference to Transfer Pricing Officer (TPO) 3.1 The power to determine the Arm's Length Price (ALP) in an international transaction or specified domestic transaction is contained in sub-

section (3) of section 92C. However, section 92CA provides that where the Assessing Officer (AO) considers it necessary or expedient so to do, he may refer the computation of ALP in relation to an international transaction or specified domestic transaction to the TPO. For proper administration of the Income-tax Act, the Board has decided that the AO shall henceforth make a reference to the TPO only under the circumstances laid out in this Instruction.

3.2 All cases selected for scrutiny, either under the Computer Assisted Scrutiny Selection [CASS] system or under the compulsory manual selection system (in accordance with the CBDT's annual instructions in this regard -for example. Instruction No. 6/2014 for selection in F.Y 2014-15 and Instruction No. 8/2015 for selection in F.Y 2015-16), on the basis of transfer pricing risk parameters [in respect of international transactions or specified domestic transactions or both] Page | 14 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 have to be referred to the TPO by the AO, after obtaining the approval of the jurisdictional Principal Commissioner of Income-tax (PCIT) or Commissioner of Income-tax (CIT). The fact that a case has been selected for scrutiny on a TP risk parameter becomes clear from a perusal of the reasons for which a particular case has been selected and the same are invariably available with the jurisdictional AO. Thus, if the reason or one of the reasons for selection of a case for scrutiny is a TP risk parameter, then the case has to be mandatorily referred to the TPO by the AO, after obtaining the approval of the jurisdictional PCIT or CIT.

3.3 Cases selected for scrutiny on non- transferpricing risk parameters but also having international transactions or specified domestic transactions, shall be referred to TPOs only in the following circumstances:

(a) where the AO comes to know that the taxpayer has entered into international transactions or specified domestic transactions or both but the taxpayer has either not filed the Accountant's report under section 92E at all or has not disclosed the said transactions in the Accountant's report filed;
(b) where there has been a transferpricing adjustment of Rs. 10 Crore or more in an earlier assessment year and such adjustment has been upheld by the judicial authorities or is pending in appeal; and
(c) where search and seizure or survey operations have been carried out under the provisions of the Income-tax Act and findings regarding transferpricing issues in respect of international transactions or specified domestic transactions or both have been recorded by the Investigation Wing or the AO.

3.4 For cases to be referred by the AO to the TPO in accordance with paragraphs 3.2 and 3.3 above, in respect of transactions having the following situations, Page | 15 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 the AO must, as a jurisdictional requirement, record his satisfaction that there is an income or a potential of an income arising and/or being affected on determination of the ALP of an international transaction or specified domestic transaction before seeking approval of the PCIT or CIT to refer the matter to the TPO for determination of the ALP:

♦ where the taxpayer has not filed the Accountant's report under section 92E of the Act but the international transactions or specified domestic transactions undertaken by it come to the notice of the AO; ♦ where the taxpayer has not declared one or more international transaction or specified domestic transaction in the Accountant's report filed under section 92E of the Act and the said transaction or transactions come to the notice of the AO; and ♦ where the taxpayer has declared the international transactions or specified domestic transactions in the Accountant's report filed under section 92E of the Act but has made certain qualifying remarks to the effect that the said transactions are not international transactions or specified domestic transactions or they do not impact the income of the taxpayer.
In the above three situations, the AO must provide an opportunity of being heard to the taxpayer before recording his satisfaction or otherwise. In case no objection is raised by the taxpayer to the applicability of Chapter X [Sections 92 to 92F] of the Act to these three situations, then AO should refer the international transaction or specified domestic transaction to the TPO for determining the ALP after obtaining the approval of the PCIT or CIT. However, where the applicability of Chapter X [Sections 92 to 92F] to these three situations is objected to by the taxpayer, the AO must consider the taxpayer's objections and pass a speaking order so as to comply with the principles of natural justice. If the Page | 16 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 AO decides in the said order that the transaction in question needs to be referred to the TPO, he should make a reference after obtaining the approval of the PCIT or CIT.
3.5 In addition to the cases to be referred as per paragraphs 3.2 and 3.3, a case involving a transfer pricing adjustment in an earlier assessment year that has been fully or partially set-aside by the ITAT, High Court or Supreme Court on the issue of the said adjustment shall invariably be referred to the TPO for determination of the ALP.
3.6 Since the provisions of section 92CA of the Act, inter-alia, refer to the computation of the ALP of the international transaction or specified domestic transaction, it is imperative for the AO to ensure that all international transactions or relevant specified domestic transactions or both, as the case may be, are explicitly mentioned in the letter through which the reference is made to the TPO. In this regard, guidelines as under
may be followed:
(a) If a case has been selected for scrutiny on a TP risk parameter pertaining to international transactions only, then the international transactions shall alone be referred to the TPO;
(b) If a case has been selected for scrutiny on a TP risk parameter pertaining to specified domestic transactions only, then the specified domestic transactions shall alone be referred to the TPO; and
(c) If a case has been selected for scrutiny on the basis of TP risk parameters pertaining to both international transactions and specified domestic transactions, then the international transactions and the specified domestic transactions shall together be referred to the TPO.

Page | 17 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 Since international transactions may be benchmarked together at the entity level due to the inter-linkages amongst them, if a case has been selected for scrutiny on a TP risk parameter pertaining to one or more international transactions, then all the international transactions entered into by the taxpayer - except those about which the AO has decided not to make a reference as per paragraph 3.4 - shall be referred to the TPO.

3.7 For administering the transferpricing regime in an efficient manner, it is clarified that though AO has the power under section 92C to determine the ALP of international transactions or specified domestic transactions, determination of ALP should not be carried out at all by the AO in a case where reference is not made to the TPO. However, in such cases, the AO must record in the body of the assessment order that due to the Board's instruction on this matter, the transfer pricing issue has not been examined at all."

013. In view of the above instructions it is necessary to examine that whether the learned assessing officer was duty-bound to hundred make a reference to the learned transfer pricing officer for determination of the arm's- length price of international transactions and specified domestic transactions or not. If the learned assessing officer has violated the instructions stated above, the order of the learned assessing officer is erroneous and Page | 18 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 judicial to the interest of the revenue. In paragraph number 3.1 of the above instructions, which lays down the clear-cut criteria for making a reference to transfer pricing officer. Paragraph 3 point to speak that when a case is selected on transfer pricing risk parameters for scrutiny, which is evident from the reasons for selection of scrutiny, the learned assessing officer, is duty-bound to refer to the transfer-pricing officer. Further paragraph 3.3 speaks about cases, which are selected, for scrutiny on non- transfer pricing risk parameters in such cases reference is to be made if specified circumstances are fulfilled. On looking at the reason selected for scrutiny as per CASS, it is not selected based on transfer pricing risk parameters therefore the provisions of paragraph number three point to do not apply to the assessee. Now it is required to be seen that when the case of the assessee is selected for scrutiny on non-transfer pricing risk parameters whether the specified circumstances are fulfilled or not. In the present case, it is not in dispute that the assessee has filed form 3CEB. It is also a fact as per information placed before us that there is no transfer pricing adjustment made in earlier assessment years and further there is no search and seizure or survey operation carried out on assessee. Further, it is apparent that the case of assessee was not selected on any of the reasons, which are related to transfer pricing adjustment. Merely there are outbound remittances by the assessee to a non-resident does not show that there is a transfer pricing risk involved in the above case. In view of this, we find that according to Page | 19 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 paragraph number 3.3 the learned assessing officer was not required to refer to the learned transfer-pricing officer for determination of arm's-length price of the international transaction. Instructions of central board of direct taxes binds assessing officer, according to us the learned assessing officer followed it. The learned principal Commissioner of income tax did not refer at all the above instructions of CBDT. Further more, it cannot be said that explanation 2 of Section 263 applies because here the learned assessing officer has passed the order in accordance with instructions issued by the board. No evidences are placed/referred in the order of the learned PCIT about any prior transfer pricing adjustment in the case of the assessee or any action of survey search and seizure. The reference of form 3CEB is made in the order of the learned PCIT itself. Therefore, there not exist the circumstances which warrants the learned assessing officer to refer the matter to the learned transfer pricing officer.

014. Further the learned authorised representative has relied upon decision of the coordinate bench in case of secure meters Ltd versus principal Commissioner of income tax ITA number 02/Jodh/2021 wherein identical issue has been decided by the coordinate bench following decision of Amira pure foods private limited (2018) 63 ITR (Trib) 355 (Delhi) wherein it has been held that when a case is selected for scrutiny on non-TP risk parameters, it is not mandatory for the learned assessing officer to refer the matter to the learned transfer pricing officer for determination of arm's-length price of international Page | 20 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 transactions and specified domestic transactions and therefore the order passed by the learned assessing officer cannot be said to be erroneous so far as prejudicial to the interest of the revenue and hence cannot be subjected to revision u/s 263 of the act by the learned PCIT.

015. Accordingly, on the first ground of non-reference to the learned transfer pricing officer we do not find any infirmity in the order passed by the learned assessing officer by not referring it to the learned transfer pricing officer for determination of arm's-length price of the international transactions and specified domestic transaction and therefore the order of the learned that AO is not erroneous and hence cannot be subject to revision u/s 263 of the act.

016. Coming to the second issue of depreciation on goodwill, the fact shows that the assessee company has acquired all assets and liabilities including goodwill from one partnership firm M/s Bhavani Gems four consideration of ₹ 230 crores out of which ₹ 26 crores were paid towards goodwill. The goodwill entered into the block of assets on 27th of March 2012 and depreciation on the same has been claimed till assessment year 2015 - 16 approximately of ₹ 6.5 crores resulting into an operating block of assets as on 1 April 2015 of ₹ 19.50 crores. The assessee has been allowed depreciation on this goodwill in assessment year 2015 - 16 in the order passed u/s 143 (3) of the act for that year. The assessment year 2015 - 16 has neither been reopened u/s 147 of the act or any remedial action initiated u/s 263 of the act. Therefore it is apparent that Page | 21 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17 in the first year itself wherein depreciation was claimed by assessee in assessment year 2015 - 16, the claim was allowed in scrutiny assessment which is not disturbed by revenue. This is the second year the claim of the depreciation on goodwill. Ld AR has also stated that it is not a self generated goodwill but arising on acquisition of above partnership firm. The learned authorised representative has placed before us the decision of the coordinate bench in case of Bodal chemicals Ltd versus additional Commissioner of income tax ITA number 139/Ahd/2011 dated 16/10/2019 wherein in paragraph number 10 it has been held that revenue once allowed the deduction for the depreciation claimed by the assessee then it is debarred to reject the claim of the assessee in the subsequent year on the written down value carried forward from the earlier assessment year. Therefore, we fully agree that on this issue the learned principal Commissioner of income tax could not have invoked the provisions of Section 263 of the act. Even otherwise, claim of depreciation on goodwill is a debatable issue on which provisions of Section 263 could not be invoked.

017. In view of this, we hold that the order passed u/s 263 of the income tax act; dated 26th of March 2021 by the learned principal Commissioner of income tax is not sustainable and hence quashed.

Page | 22 ITA no. 766/Mum/2021 Bhavani Gems Pvt. Ltd.; A.Y. 16-17

018. Accordingly, appeal filed by the assessee is allowed.

Order pronounced in the open court on 29.04.2022.

                 Sd/-                                     Sd/-
              (AMARJIT SINGH)                       (PRASHANT MAHARISHI)
            (JUDICIAL MEMBER)                      (ACCOUNTANT MEMBER)
Mumbai, Dated:        29.04.2022
Sudip Sarkar, Sr.PS
Copy of the Order forwarded to :
 1. The Appellant
  2. The Respondent.
  3. The CIT(A)
  4. CIT
  5. DR, ITAT, Mumbai
  6. Guard file.
                                                                     BY ORDER,

            True Copy//


Sr. Private Secretary/ Asst. Registrar Income Tax Appellate Tribunal, Mumbai