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 2]

Income Tax Appellate Tribunal - Panji

The Assistant Commissioner Of Income ... vs M/S Salgaoncar Mining Industries Pvt. ... on 4 February, 2019

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                           "Panaji" Bench, Panaji

               Before Shri Shamim Yahya, Accountant Member
                   and Shri Ram Lal Negi, Judicial Member

                              ITA No. 134/Pan/2016
                            (Assessment Year: 2010-11)

           ACIT, Circle-1                       M/s. Salgaocar Mining
           Blessing Pioneer Complex             Industires Pvt. Ltd.
           Opp. District Court            Vs.   Salgaoncar Bhavan
           Old Market, Margao, Goa              Altinho, Panaji, Goa
                                PAN - AABCS8862N
                    Appellant                         Respondent

                       Appellant by:     Shri Y.V. Raviraj
                       Respondent by:    Shri P.J. Pardiwalla

                       Date of Hearing:       15.11.2019
                       Date of Pronouncement: 04.02.2019

                                     ORDER

Per Shamim Yahya, AM

This appeal filed by Revenue is directed against the order of the CIT(A)-1, Panaji dated 11.04.2016 and it relates to A.Y. 2010-11.

2. Revenue has raised the following grounds of appeal: -

"1. The order of Ld. CIT(A) is opposed to law and facts of the case.
2. Whether on facts and circumstances of the case the Ld. CIT(A), Panaji has erred in deleting addition of Rs. 21,75,612/- out of total addition of Rs. 34,24,069/-, made by the AO by working out disallowance u/s 14A r. w. rule 8D.
3. Whether on facts and circumstances of the case the Ld. CIT(A), Panaji has erred in deleting addition of Rs. 93,62,28,381/-, on account of claim of expenses disallowed by the A.O, since the assessee failed to produce substantive evidence and deduct TDS as per the provisions of the I.T. Act.
4. The Ld. CIT(A), Panaji-1 failed to appreciate the fact that the A.O has disallowed the expenses for non-deduction of TDS, non-filing of confirmations of creditors/loans and non-furnishing of evidence of sale proceeds of iron ore by the assessee."
2 ITA No. 134/Mum/2016

M/s. Salgaocar Mining Industires Pvt. Ltd.

3. Brief facts of the case are that the assessee in this case did not respond to the notices of the Assessing Officer. Several notices were issued by they were not responded. Books of accounts or any document whatsoever, were not produced. In this regard the Assessing Officer's observation on the non-cooperation of the assessee can be gainfully referred in paragraph 3 of the assessment order as under: -

"3 The ACIT, Circle-1, Margao issued notices u/s 143(2) and 142(1) dated 03.05.2012 requesting the assessee to attend on or before 31.05.2012 before the A.O. along with written explanations, books of accounts and documents in support of the return of income filed. However, the assessee-company not responded to the notice issued and nobody attended for the hearing and no books of accounts are produced. Further, due to change of incumbent, a notice u/s 129 dated 01.11.2012 along with notice u/s 142(1) was issued to the assessee by this office requesting to attend for hearing on 23.11.2012 and to produce documents, accounts and other evidences on which the assessee-company may rely in support of the return of income filed by it. The assessee-company not responded to this notice and no books or bills are produced and no written explanations are filed. One more letter dated 23.11.2012 was issued to the assessee requesting for production of books of accounts, bills, details of sales, expenses, confirmation of creditors/purchasers, purchase bills for new assets purchased to verify the claim of depreciation and details of valuation of closing stock, spares etc. It is seen that the assessee company has purchased around 100 crores worth of Ships, Barges and other Plant & machineries during the year and claimed depreciation on the same. The assessee-company not responded to this letter and no details are filed by the assessee and no books/bills are produced. One more final opportunity dated 11.03.2013 was issued to the assessee requesting it to produce books of accounts, bills and the other details already called for on or before 15.03.2013 and in this letter it was informed to the assessee that if the books, bills are not produced and information is not filed on or before 15.03.2013, it was proposed to complete the assessment ex-parte u/s. 144 of the IT. Act, 1961 without any further correspondence on this issue. However, the assessee-company not responded even to this final notice and therefore, in view of the time barring nature of assessment proceedings, order under section 144 of the IT. Act is required to be passed in this case"

Thereafter in the assessment order the AO noted that the assessee has earned exempt income of `49,02,84,121/-. However, no disallowance has been made under Section 14A of the Income Tax Act, 1961 (hereinafter "the Act"). In the absence of any detailed response from the assessee the 3 ITA No. 134/Mum/2016 M/s. Salgaocar Mining Industires Pvt. Ltd.

AO computed the disallowance under Section 14A of the Act amounting to `34,24,069/-. Furthermore in the absence of the books of account and the supporting documents the AO made estimate disallowance out of the revenue expenditure which came to `93,62,28,381/-. Thereafter the AO observed that the profit arrived at after disallowance as above were reasonable. He observed certain instances and found that in similar business profit rate offered was 50 to 60%. In the present case of the assessee after the disallowance of the assessee the net profit comes to 37% and hence it was considered to be reasonable and not arbitrary.

4. Against the above order assessee appealed before the learned CIT(A). The learned CIT(A) has reproduced some of the submissions of the assessee. From the reading of the submission assessee it is found that it is assessee's plea that the AO was wrong in asking for production of books of account as the same is "an unreasonable demand". A reading of the above makes it abundantly clear that the assessee has refused to produce the books of accounts before the AO and even at the level of CIT(A). However, the learned CIT(A) considered the ledger extracts and some of the documents submitted by the assessee and obtained a remand report from the AO. In the remand report qua the issue of disallowance under Section 14A of the Act the AO submitted that the disallowance made was correct. As regards the disallowance of expenditure which was done by the AO in the absence of books of accounts the relevant vouchers in the remand report the AO noted that the assessee has produced copies of bills of fixed assets and corresponding bank account statement. Furthermore the AO noted that the assessee has submitted ledger extracts, bills and invoices for expenses and copies of bank statement. However, the AO noted that the assessee has not deducted TDS. Hence he proceeded to propose a disallowance of `93,62,28,381/-.

5. Considering the above remand report as regards the disallowance under Section 14A of the Act the learned CIT(A) found that the assessee 4 ITA No. 134/Mum/2016 M/s. Salgaocar Mining Industires Pvt. Ltd.

has sufficient funds. Furthermore the learned CIT(A) asked the assessee to submit the working of disallowance under Section 14A of the Act. The learned CIT(A) reproduced the working which is as under: -

  Sl.                                          AMOUNT              AMOUNT
                 PARTICULARS
 No.                                            (in Rs.)            (in Rs.)
 1       Expenditure directly relating to
                                                                        -
         such income
 2       Interest as per P&L Account            46,225,281
         Less: Interest on fixed term Loans     18,945,636
         Less: Interest on hire purchase
                                                 2,953,218
         arrangement
         Interest on general borrowings
                                               25,326,427
         (A)
         Average Balance of
         Investments
         Opening Balance of Investments         33,959,653
         Closing Balance of investments        293,970,185
         Average Investments (B)              163,964,919
         Average Value of Assets
         Gross Assets as on 1-4-2009         8,818,253,949
         Gross Assets as on 31-3-2010        9,792,939,573
         Average Assets (C)                 9,305,596,761
         Disallowance u/s 14A as per
                                                A*B/C                 428,632
         Rule 8D
 3       0.5% of Average Value of
                                               B X 0.5%               819,825
         Investments
         Total Disallowance u/s 14A             1+2+3              1,248,457


Thereafter the learned CIT(A) held that he found that the working was correct and restricted the disallowance to `12,48,457/-. As regards the disallowance of expenditure the learned CIT(A) accepted that assessee's submission that there was no requirement of tax deduction at source on the impugned expenditure.

6. Against the above order Revenue is in appeal before us. We have heard both the counsels and perused the record. We find that in this case the assessee has not at all cooperated with the AO. Several notices were issued but books of accounts and vouchers were not produced. Hence the 5 ITA No. 134/Mum/2016 M/s. Salgaocar Mining Industires Pvt. Ltd.

AO made the impugned disallowance. The AO found that the profit resulting after the disallowance was much lower than the comparable industry average. Against the above order the assessee appealed before the learned CIT(A). The assessee never produced the complete books of account. As a matter of fact it was submitted before the learned CIT(A) that the AO should ot have asked for the complete books of account. On the basis of some of the ledger extracts and vouchers submitted by the assessee the learned CIT(A) obtained remand report. He proceeded to delete the entire disallowance of expenditure. As regards the disallowance under Section 14A he has obtained the working from the assessee and accepted the same as correct. The learned CIT(A) did not give any finding on the Assessing Officer's observation in the current order that even after the disallowance the resultant profits was lower than the industry average. In our considered opinion the learned CIT(A) has displayed haste in deleting the additions without the assessee even agreeing to produce the complete books of account and the supporting evidences. In our considered opinion the learned CIT(A) has not dislodged the findings of the AO in the assessment order properly. In the remand report also it is observed that the assessee has not produced complete books of account. In these circumstances, in our considered opinion, interest of justice will be served in this case if the issue is remitted to the file of the AO. The AO is directed to complete the assessment after giving due notice to the assessee. The assessee is directed to produce the necessary requirements of the AO and cooperate.

7. In the result, the appeal filed by the Revenue stands allowed for statistical purposes.

Order pronounced in the open court on 04.02.2019.

                Sd/-                                     Sd/-

           (Ram Lal Negi)                        (Shamim Yahya)
          Judicial Member                      Accountant Member

Mumbai, Dated: 04.02.2019
                                         6                     ITA No. 134/Mum/2016

M/s. Salgaocar Mining Industires Pvt. Ltd.

Copy to:

1. The Appellant
2. The Respondent
3. The CIT(A) -Panaji-1
4. The Pr.CIT - Panaji
5. The DR, "Pan" Bench, ITAT, Panaji By Order //True Copy// Assistant Registrar ITAT, Mumbai Benches, Mumbai n.p.