Income Tax Appellate Tribunal - Chandigarh
Empire Packages (P) Ltd., Chandigarh vs Assessee
IN THE INCOME TAX APPELLATE TRIBUNAL
CHANDIG ARH BENCH 'B', CHANDIG ARH
BEFORE SHRI T.R. SOOD, A.M AND Ms. SUSHMA CHOWLA, JM
ITA No. 1364/Chd/2010
Assessment Year : 2006-07
D.C.I.T. Circle 1(1) V Empire Package (P) Ltd
Chandigarh #18, Sector 9-A,
Chandigarh
AAACE 5023 G
Cross-objections No. 2/Chd/2011
Arising out of ITA No. 1364/Chd/2010
Assessment Year : 2006-07
Empire Package (P) Ltd V D.C.I.T. Circle 1(1)
#18, Sector 9-A, Chandigarh
Chandigarh
ITA No. 412/Chd/2012
Assessment Year : 2008-09
A.C.I.T. Circle 1(1) V Empire Package (P) Ltd
Chandigarh #18, Sector 9-A,
Chandigarh
ITA No. 347/Chd/2012
Assessment Year : 2008-09
Empire Package (P) Ltd V Addl C.I.T. Range- I
#18, Sector 9-A, Chandigarh
Chandigarh
(Appellant) (Respondent)
Appellant by Shri Vineet Krishan
Respondent by Shri Akhilesh Gupta
Date of hearing 20.11.2012
Date of Pronouncement 27.11.2012
O R D E R
PER T.R.SOOD, A.M
These are cross appeals. Appeal No. 1364/Chd/2010 is directed against the order passed by the CIT(A), Chandigarh dated 23.7.2010, Appeals No. 412 & 347/Chd/2012 are directed 2 against the order passed by the CIT(A), Chandigarh dated 23.1.2012. Cross-objections No. 2/Chd/2011 is filed by the assessee in support of his submissions.
2. ITA No. 1364/Chd/2010 - In this appeal the revenue has raised following grounds:
"1 As per the facts and circumstances of the case and the provisions of law, the ld. CIT(A) has erred in deleting the addition of Rs. 44,364/- u/s 36(1)(va) of the Income- tax Act, 1961 made by the AO. On the ground that the assessee company has failed to deposit the amounts on or before the due date.
2. Whether on facts and in the circumstances of the case and as per provisions of section ld. CIT(A) has erred in allowing the relief to the assessee on the additions on the additions of Rs. 1,93,343/- made by the AO by disallowance out of interest expenses on the ground that the investment in lands used for agricultural purpose and also in shares is exempt u/s 14A of the Income-tax Act.
3. Whether on facts and in the circumstances of the case and as pr provisions of law ld. CIT(A) has erred in allowing the relief to the assessee on the additions on the additions of Rs. 11,205/- made by the AO out of the interest paid on the ground that the investment was made in flat in Nalagarh for office.
4. Whether on facts and in the circumstances of the case and as pr provisions of law ld. CIT(A) has erred in allowing the relief to the assessee on the additions on the additions of Rs.25,43,462/- by disallowing the freight paid by invoking the provisions of section 40(a)(ia) of the Income-tax Act.
5. Whether on facts and in the circumstances of the case and as pr provisions of law ld. CIT(A) was right in law in deleting the disallowances made u/s 40a(ia) of the Income-tax Act in view of the amended provisions of section 194C(3)(i) of Income-tax Act.
6. Whether on facts and in the circumstances of the case and as pr provisions of law the goods supplied by the supplier not being inclusive of freight and therefore, the freight charges charged separately by the supplier fall under the provisions of section 194C of the Income-tax Act, 1961.
7. Whether on facts and in the circumstances of the case and as pr provisions of law ld. CIT(A) has erred in allowing the relief to the assessee on the additions of additions of Rs.71,043/- on account of repair charges 3 paid to Akash Automobiles, Manimajra by invoking the provisions of section 40(a)(ia).
8. Whether on facts and in the circumstances of the case and as pr provisions of law ld. CIT(A) has erred in allowing the relief to the assessee on the additions of additions of Rs.88,047/- by disallowing interest on the ground that the debit balance against Leela Confectionary Pvt Ltd. which in fact in on account of trade transaction has been treated as a loan."
3. Ground No. 1 - After considering the rival submissions we find that during assessment proceedings the AO noticed that Employees share of provident fund was deposited late as per following details:
Month Amount Due Date Date of
deposit
June 05 Unit-I 6196 15.7.2005 16.7.2005
Unit-II 2881
Aug. 05 Unit-I 6493 15.9.2005 17.10.2005
Unit-II 2947
Oct. 05 Unit-I 6648 15.11.2005 16.11.2005
Unit-II 2948
Dec. 05 Unit-I 6620 15.1.2006 16.1.2006
Unit-II 241
Feb. 06 Unit-I 6628 15.3.2005 16.3.2006
Unit-II 2762
Total 44364
The AO after detailed discussion held that since deduction was allowable u/s 36(1)(va) and therefore, the same could not be allowed and in this regard he relied on various decisions.
4. On appeal the ld. CIT(A) deleted the addition on the basis of decision of Hon'ble Punjab & Haryana High Court in case of CIT V. Nuchem Ltd. (ITA No. 323 of 2009).
5. Before us the ld. DR for the revenue relied on the order of the AO.
4
6. On the other hand, the ld. counsel of the assessee submitted that dues of provident fund were deposited late and the same have been held to be allowable by the decision of Hon'ble Punjab & Haryana High Court in case of CIT V. Lakhani Rubber Works, 326 ITR 841.
7. After considering the rival submissions we find Hon'ble Punjab & Haryana High Court in case of CIT V. Lakhani Rubber Works (supra) while following the decision of Hon'ble Supreme Court in case of CIT V. Alom Extrusions Ltd. 319 ITR 306 (S.C) held even if payment is made late, the same is allowable. Respectfully following this decision, we hold that late payment of provident fund dues within grace period is allowable expenditure and accordingly we confirm the order of the ld. CIT(A).
8. Ground No. 2 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee has invested a sum of Rs. 4,07,000/- in shares income from which being dividend was exempt from tax. Further the assessee also owned land of 15 acres out of which 12 acres was being used for agricultural activities resulting in agricultural income which was also exempt. Therefore, the AO issued a show cause notice why the provisions of section 14A should not be made applicable. It was mainly submitted that shares were purchased in the earlier years out of income and internal accruals. No investment has been made during the year. Similar agricultural land was purchased in 1995 out of capital for selling up industrial unit, however, only a small plant could be put up only in 3 acres and rest of 12 acres was used for agricultural purpose. The assessee has not earned 5 any income out of dividend during the year. Therefore, no disallowance was possible u/s 14A. The AO after examining the submissions in detail, observed that it was not necessary to have actual positive income for making disallowance u/s 14A. He also discussed various case laws and ultimately made disallowance u/s 14A in terms of Rule 8D by disallowing proportionate interest of Rs. 1,74,418/- and expenditure amounting to Rs. 18,925/-.
9 On appeal before the ld. CIT(A), similar submissions were reiterated. The ld. CIT(A) after examining the submissions observed that once investment was made in shares and agricultural land then provisions of section 14A are applicable. However, since no investment has been made out of borrowed funds, therefore, interest could not disallowed. Further he relied on the decision of Hon'ble Punjab & Haryana High Court in case of CIT V. W insom Textile Industries, 319 ITR 204 wherein it was observed that decision of court in the case of CIT V. Abhishek Industries, 286 ITR 1 (P & H) was on the issue of deductibility of interest and therefore, the observations made in that case have to be read in that context and the same could not be made applicable for disallowing u/s 14A. In this background disallowance in respect of interest was deleted. However, disallowance in respect of the expenditure was confirmed.
10 Before us, the ld. DR for the revenue strongly supported the order of AO.
11 On the other hand, the ld. counsel of the assessee reiterated the submissions made before the authorities below 6 and emphasized that since no borrowed funds have been used for making investments in shares and agricultural land, interest could not be disallowed. He also emphasized that Rule 8D could not be applied for AY 2006-07.
12 After considering the rival submissions we agree with the submissions of the ld. counsel of the assessee that investments in shares and agricultural land were made much earlier then the present year. Therefore, it cannot be said that any borrowed funds have been used for this purpose and accordingly disallowance u/s 14A in respect of interest is not maintainable. This is further fortified by the decision of Hon'ble Bombay High Court in case of Godrej and Boyce Mmfg V DCIT, 328 ITR 81 in which it has clearly been held that Rule 8D has no retrospective application, therefore, we find nothing wrong in the order of ld. CIT(A) and confirm the same. 13 Ground No. 3 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee has made payments to Uniroyal Builder & Developers, Nalagarh for booking of flats as per following details:
Date Amount 19.8.2005 1,34,500 12.9.2005 2,01,750 14.11.2005 1,34,500 Total 4,70,750 The possession of flats was not taken during the year therefore, the assessee was asked why proportionate interest
should not be capitalized as investment has been made for extension of business. In response it was mainly submitted that 7 advance to Uniroyal Builder & Developers, Nalagarh had been given for purchase of the flat to be used by the assessee for the purpose of office at Baddi. Since the company was incurring loss in traveling and lodging of the employees and could make savings of such over-heads, these flats were booked. Therefore, this expenditure should be treated as business expenditure. The AO after examining the submissions held that the investment made in booking of flats was for capital purposes, therefore, same could not be allowed and accordingly he disallowed proportionate interest of Rs. 11,205/. 14 On appeal before the ld. CIT(A), similar submissions were reiterated. The ld. CIT(A) discussed the issue in detail and observed that though the proviso has been inserted in Section 36(1)(iii) which has made clear that if borrowed capital is used for extension of business then interest for the period from the date on which capital was borrowed to the date the asset was to be used, will not be allowed. However, he further observed that any asset got by the assessee for the purpose of business which will help in increasing the productivity and efficiency should be constructed as extension of the business and accordingly he held that interest is allowable expenditure. 15 Before us, the ld. DR for the revenue submitted that after insertion of proviso to Section 36(i)(iii) interest for acquisition of capital asset, cannot be allowed.
16 On the other hand, the ld. counsel of the assessee supported the order of the first appellate authority. 8 17 After considering the rival submissions we find that Section 36(1)(iii) reads as under:
" (iii) the amount of the interest paid in respect of capital borrowed for the purposes of the business or profession :
[Provided that any amount of the interest paid, in respect of capital borrowed for acquisition of an asset for extension of existing business or profession (whether capitalised in the books of account or not); for any period beginning from the date on which the capital was borrowed for acquisition of the asset till the date on which such asset was first put to use, shall not be allowed as deduction.]."
The proviso makes it absolutely clear that interest paid in respect of borrowed capital for acquisition of an asset or for extension of existing business, is not allowable. Since the flats have been booked for extension of business, therefore, the proviso is clearly applicable and proportionate interest was correctly disallowed by the AO. In these circumstances, we set aside the order of the ld. CIT(A) and restore that of the AO and confirm the addition of Rs. 11,205/-.
18 Grounds No. 4,5 & 6 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee has made payments/credited accounts of various persons on account of freight in or freight out expenditure. In some of the cases freight was included in the purchase of bills received from the supplier of the goods and the amount has been paid to the said supplier by the assessee. The assessee was asked to give details of freight paid to each person on the basis of name as per GR and why provisions of section 40(a)(ia) of the Act should not be applied. In response to this query a reply dated 2.12.2008 was furnished through which following submissions were made: 9
"That the details of inward freight showing the date of amount of freight paid are attached.
In this case the payments was made to the transporter and each GR is separate and the same was a separate contract in itself. The goods were transported in respect of each GR. there was no contract either for any specific period or for specific quantity. Each was separate in itself and there was no such contract and no individual payment has been made in excess of Rs. 20,000/- at one time or more than Rs. 50,000/- to individual truck owner. Otherwise, also each agreement was a separate agreement. The system is that whenever, any material is purchased the same is sent through a truck agent GR and when any goods delivered the agreement ends.
In this connection the Board has also clarified as per their circular No. 715 that unless there was a contract for particular specific period or for specific quantity, each GR will be treated as separate GR.
That the assessee has been making purchases from Shakumbari Straw Products Ltd., The cost of freight was included in their bills and no freight was being paid. The copies of the bills are attached. Similarly, in respect of S.N. Paper Mill Pvt. Ltd. the bills of freight was included in it."
After considering the above reply it was noticed that the assessee has made payments to certain persons for which the assessee was liable to deduct tax. Details of such payments have been given in para 6.1 of the assessment order which are as under:
Name of person Amount paid during the Remarks year M/s W elcome Light 9,54,864 Freight outward.
Commercial Operators Pa ym ent made to
Union, Derabassi person in (A) on
weekly or fortnightly
basis after taking into
account all GRs for
that period
M/s Four W heeler 76,886 Freight outward.
Tempo Union Pa ym ent made to
Derabassi person in (A) on
weekly or fortnightly
basis after taking into
account all GRs for
that period
M/s Bassi Mubarakpur 8,57,931 Freight outward.
Truck operator Union Pa ym ent made to
person in (A) on
weekly or fortnightly
basis after taking into
account all GRs for
that period.
10
Truck operator Union 1,99,732 Freight inward paid on
pehowa basis of GR on various
dates.
S.N. Paper Mills Pvt. 88,311 Freight paid as
Ltd. Ludhiana (including Rs. 62,966 mentioned in purchase
related to goods bill
received through
Satkar Roadlines)
Shakumbhri Straw 7,01,498 Freight paid as
Boards Ltd mentioned in purchase
bill
Bindlas Duplux 34,458 Single paym ent of
freight inward on basis
of GR
Singal Roadlines 3,60,143 Freight inward paid on
basis of GR on various
dates
Speedwa ys freight 1,27,570 Freight inward paid on
carriers basis of GR on various
dates
Total 25,43,462
The AO further noticed that Section 194C(3)(i) was amended w.e.f. 1.10.2004 to include instances when the aggregate of the amounts so credited or paid was likely to be paid or credited during the year exceeded fifty thousand rupees. Since in all the above cases the total amount paid/credited during the year exceeds Rs. 50,000/- therefore, provisions of section 194C were attracted. W ith regard to the issue of freight being included in purchase invoices, it was noticed that the assessee was making purchases from some parties like M/s S.N. Paper Mills and M/s Shakumbhri Straw Boards Ltd. It was noticed that the goods were being supplied by these parties but the sale price of such goods is not inclusive of freight. Therefore, evidently the assessee was required to bring the goods to its premises either using its own transportation or taking services of some other persons. The assessee opted for the latter. The AO further observed that in such case the assessee can either directly enter into contract with a transporter for the said purpose or he can enter into a contract with a person to do the said work for it. According to the AO the assessee has opted 11 to enter into contract with these parties to arrange for the transportation of goods to it because the assessee was debiting its purchase account with freight on basis of the freight mentioned in purchase invoices. Therefore, it would not matter whether these parties are using their own transport or they enter into a sub-contract with other persons to execute the work contract of carriage of goods. In latter case these parties will have to deduct tax at source as per applicable rates as prescribed in Section 194C of the Act but this will not help the assessee to escape the liability of deducting tax at source on payments on account of freight made by it to these parties.
Therefore, these transactions were also liable to deduct u/s 194C. Since assessee had not deducted tax a sum of Rs.
25,34,462/- was disallowed by invoking the provisions of section 40(a)(ia) of the Act.
19 On appeal before the ld. CIT(A), it was mainly contended that transporting goods to various destinations, the assessee used to engage trucks and payments were made to truck owners / drivers directly and not to any transport company. It was also submitted that there was no repetition of payments to same truck owners. Reliance was placed on certain Board Circulars and case laws. The ld. CIT(A) relying on the decision of High Court in case of CIT V. United Rice Land Ltd. 322 ITR 594 (PH) held that if there was no individual contract with transporter then Section 194C was not applicable In respect of freight being included in the purchase invoices, the ld. CIT(A) followed the decision of Hon'ble Punjab & Haryana High Court in case of CIT V. Asstt Manager (Accounts) Food Corporation of India, 326 ITR 106 (PH) wherein it was held that expenses 12 incurred by a person on account of transportation etc. are added to the cost of goods then it cannot be inferred that such person had paid these amounts separately as some part of the cost of the product. In view of this decision he deleted the addition.
20 Before us, the ld. DR for the revenue strongly supported the order of AO.
21 On the other hand, the ld. counsel of the assessee relied on the decision of CIT V. United Rice Land Ltd. 322 ITR 594 (PH). He also submitted that in any case the provisions of section 40(a)(ia) are attracted only in cases where the amounts remain payable as at the end of the year and not to the amounts which have already been paid in view of the decision of Special Bench in case of Merilyn Shipping 7 Transport V. Addl CIT, Range-I, Visakhapatnam, 136 ITD 23 (Visakhapatnam)(SB).
22 W e have heard the rival submissions carefully and agree with the submissions of the ld. counsel of the assessee partially. First of all there is no doubt that provisions of section 40(a)(ia) are applicable only if payments are payable at the end of the year as held by Special Bench in case of Merilyn Shipping 7 Transport V. Addl CIT, Range-I, Visakhapatnam, 136 ITD 23 (Visakhapatnam)(SB). Head note reads as under:-
" 1 3 6 I T D 2 3 - Section 40(a)(ia) of the Income-tax Act, 1961 - Business disallowance - Interest, Commission, etc., paid to a resident without deduction of tax at source - Assessment year 2005- 06 - Whether provisions of section 40(a)(ia) are applicable onl y to amounts of expenditure which are payable as on 31st March of every year and it cannot be invoked to disallow expenditure which 13 has been actuall y paid during the previous year, without deduction of TDS - Held, yes [in favour of the assessee] Therefore, the provisions of section 40a(ia) cannot be applied where the payments have already been made.
22(1) As far as the inclusion of freight in the purchase bill is concerned, identical issue came up for consideration before the Hon'ble Punjab & Haryana High Court in case of CIT V. Asstt Manager (Accounts) Food Corporation of India, 326 ITR 106 (PH). In that case it was held as under:
" Held, dismissing the appeal, that if expenses incurred by a person on account of transportation, interest, storage, etc. were added to the cost of the goods, it could not be inferred that the person who was billed has paid as certain amount on account of those services separatel y as it becomes part of the commodit y so sold."
From above it is clear that once transport charges have been included in the purchase cost then it cannot be inferred that person who has billed for the goods and had paid certain amounts on account of those services because for the buyer it becomes part of the commodity purchased. Therefore, the provisions of section 194C would not be applicable where the freight for goods purchased has already been included in the bills by the supplier. As far as the payment in excess of Rs. 20,000/- but less than Rs. 50,000 is concerned, after perusing the record we find that details are not available either in the assessment order or in the impugned order. Though the AO has given chart but the assessee has disputed the same. Therefore, we set aside the order of ld. CIT(A) in respect of these grounds i.e. grounds No. 4,5 & 6 and restore the matter to the file of AO with direction to re-examine the issue in view of the observations made by us in above paras. 14 23 Ground No. 7 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee has made payments amounting to Rs. 71,043/- to M/s Akash Automoblies, Manimajra on account of repair work of vehicle got done from that party. The assessee was asked to explain why the TDS was not deducted and the provisions of section 40(a)(ia) should not be invoked to disallowed this expenditure. In response it was submitted that the payments were made to M/s Akash Automoblies, Manimajra mainly for the purpose of supplying parts and therefore, no tax has been deducted. (Copies of the bills were also submitted). However, the AO observed that perusal of the bill show that the payment has been made for the work contract including the material. Therefore, he invoked the provisions of section 40(a)(ia) and disallowed the payment.
24 Before the ld. CIT(A), it was mainly submitted that no single bill was received for more than Rs. 20,000 in any case no contract was entered with this party and the amounts of the payment relates to purchase of supplying of parts on which even VAT has been charged.
25 The ld. CIT(A) after examining the submissions, agreed with the contentions of the assessee and deleted the addition by following the decision of Hon'ble Gujarat High Court in case of CIT V. Girnar Food and Beverage P. Ltd. 306 ITR 23 (Guj). 26 Before us, the ld. DR for the revenue strongly supported the order of AO and on the other hand, the ld. counsel of the assessee supported the impugned order.
1527 W e have heard the rival submissions carefully and find that the copies of bills of M/s Akash Automoblies, Manimajra have been annexed by the AO as Annexure 'A'. Perusal of these bills clearly show that substantial amount has been paid for supply of parts and very little money has been paid on account of labour charges. therefore, it is a clearly case of purchase and supply of parts and provisions of section 194C are not applicable. Accordingly we confirm the order of the ld. CIT(A).
28 Ground No. 8 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee has entered into certain transactions with M/s Leela Confectionery (P) Ltd. The assessee has been selling the packaging materials to the said concern without making any realization as it would have done from an unrelated parties. Therefore, the provisions of section 40A(2)(b) were invoked and notional interest of 10% was calculated on the outstanding balance and disallowance of Rs. 88,047/- was made.
29 On appeal before the ld. CIT(A), it was mainly submitted that the assessee had not made any advance to M/s Leela Confectionery (P) Ltd. but has simply sold the goods but it was for the assessee to decide how to conduct its business. The ld. CIT(A) found force in the submissions and deleted the addition.
30 Before us, the ld. DR for the revenue relied on the order of AO and on the other hand, the ld. counsel of the assessee supported the order of the ld. CIT(A).
16
31. W e have heard the rival submissions carefully and find that the ld. CIT(A) has correctly adjudicated the issue vide paras 51 to 53 which are as under:-
" After considering the rival submissions and material on record, I find that M/s Leela Confectionary Pvt. Ltd is regularl y suppl ying material to the appellant and it is debtor. The appellant has debtors of about 9,94,720/-. If the reasoning of the Assessing Officer is accepted that interest on whole of the amount is to be calculated, it would be quite unreasonable as it is the business expediency of the buyers and seller which fixes the terms and conditions at the time of payments.
Before appl ying the provisions of section 40A(2), the following conditions should be fulfilled.
(i) The payment is in respect of any expenditure.
(ii) The payment has been made or is to be made to a relative or close associates of the assessee in respect of such expenditure.
(iii) The payment for the expenditure is considered excessive or unreasonable having regard to :-
a. The fair market value of the goods, services or facilities or b. The legitimate business needs of the assessee's business or profession c. The benefit derived by or accruing to the assessee from the payment.
53. The Assessing Officer has not established the conditions mandatory for applicabilit y of section 40A(2). On the other hand appellant has established that M/s Leela Confectionary Pvt. Ltd. is it's debtor and delay in receipt of payment is nothing but business expediency which cannot be related to the provision of section 40A(2)."
We are of the opinion that the ld. CIT(A) is correct that the AO has not been able to point out how any of the conditions laid down in Section 40A(2)(b) are attracted. Accordingly we decline to interfere in the decision of ld. CIT(A) and confirm the same.
17
32. In the result, appeal No. 1364/Chd/2010 is partly allowed.
33. Cross-objections 2/Chd/2011 - In this C.O the assessee has taken the following grounds:
"1 That the order passed by the ld. CIT(A), Chandigarh dated 23.7.2010 is contrary to law and facts of the case.
2. That the ld. CIT(A) gravely erred in upholding the addition of Rs. 1,54,510/- made by the AO out of the interest expenses claimed by invoking the provisions of section 40a(ia) of the Income-tax Act, 1961 that no tax was deducted at source from the interest payments to G.E. Countrywide, Maruti Country W ire and M/s Cholamandlam.
3 That the ld. CIT(A) gravely erred in sustaining the addition of Rs. 18,925/- made by the AO by applying Rule 8D(2)(iii) of the Income-tax Act.
4. That the ld. CIT(A) gravely erred in upholding the addition of Rs. 25,000/- made by the AO on account of bad debt written off. The transaction was of business nature.
5. That the ld. CIT(A) gravely erred in sustaining the addition of Rs. 18,925/- out of the total addition of Rs. 1,93,343/- made by the AO towards book profits for the purpose of calculations of profit u/s 115 JB."
34 Ground No. 1 is of general nature and does not require any separate adjudication.
35 Ground No. 2 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee has paid interest to the following parties:
Name of the person Amount of interest (Rs.) M/s G.E. Country W ide 23,206 M/s Maruti Country wide 12,091 M/s Cholamandalam 1.18,213 Total 1,54,510 Vide questionnaire dated 16.9.2008 the assessee was asked to furnish the details of expenses debited to profit and loss 18 account and assessee was asked why provisions of section 40(a)(ia) should not be invoked. In respect of items listed in Table 1 which we have extracted above, it was submitted that the assessee had/not/deducted any tax on the interest paid to M/s GE Countrywide and M/s Maruti Countrywide. The facts in brief are that the assessee got the Cars purchased from these companies for which they obtained the cheques of installments for the entire period and the assessee was left with no choice to deduct the tax.
36 After considering the submissions the AO observed that the assessee has admitted for failure to deduct tax and accordingly a sum of Rs. 1,54,510/- was disallowed as per Section 40(a)(ia) of the Act.
37 Before the ld. CIT(A) it was mainly submitted that the cars were purchased from these companies for which the said companies obtained cheques of installments for the entire period as it was a case of higher purchase, therefore, the assessee was under no obligation to deduct the tax. The ld. CIT(A) referred to various Board circulars and the decision of Hon'ble Madras High Court in case of Viswapriya Financial Services and Securities Ltd. V CIT, 127 Taxman 385 which clearly shows that payment of interest would clearly attract provisions of section 194A. In any case the transaction can not be termed as higher purchase because the assets were reflected in the balance sheet of the assessee which means assets were purchased and owned by assessee. In this background he confirmed the addition.
1938 Before us, the ld. counsel of the assessee submitted that in any case the tax is not required to be deducted on the payments which have already been paid by the assessee in view of the decision of Merilyn Shipping & Transport V. Addl CIT, Range-I, Visakhapatnam, 136 ITD 23 (Visakhapatnam)(SB).
39 On the other hand, the ld. DR for the revenue strongly supported the order of ld. CIT(A) and AO.
40 After considering the rival submissions we agree with the decision of decision of Special Bench in case of Merilyn Shipping & Transport V. Addl CIT (supra) and have already held that provisions of section 40(a)(ia) are application to the payments which remain payable at the end of the year. Therefore, we set aside the order of the ld. CIT(A) and remit the matter back to the file of AO with direction that this issue maybe decided in the light of the decision of Special Bench in case of Merilyn Shipping & Transport V. Addl CIT (supra). 41 Grounds No. 3 to 5 were not pressed before us, hence the same are dismissed as not pressed.
42 In the result, Cross-objections No. 2/Chd/2011 is allowed for statistical purposes.
43 ITA No. 412/Chd/2012 - In this appeal the revenue has raised the following grounds:
"1 That on the facts and circumstances of the case and law, the ld. CIT(A) has gravely erred in deleting the addition of Rs. 24,01,000/- made by the AO on account of state investment subsidy received during the year under consideration .20
2 That on the facts and circumstances of the case and in law, ld. CIT(A) has gravely erred in deleting the addition made by the AO of Rs. 1,1,9,366/- on account of proportionate interest on the debit balance outstanding of M/s Leela Confectionery (P) Ltd which is a person covered by section 40A(2)(b) of Income-tax Act.
3 That on the facts and circumstances of the case and in law ld. CIT(A) has gravely erred in deleting the addition made by the AO of Rs. 7,50,017/- u/s 40(a)(ia) of the Act as the assessee had made freight payments without deduction of tax at source.
44 Ground No. 1 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee has received State Investment Subsidy of Rs. 24,01,000/-. On enquiry it was stated that no subsidy was received by the assessee during the year under assessment and the subsidy was received prior to 2004. The AO found on perusal of State Investment Subsidy recoverable account that though the same was outstanding as on 1.4.2006 but it has been received on 9.7.2008 that is during the year under consideration . Further the assessee company has neither shown the subsidy amount as a revenue receipt in the current year under consideration on receipt basis nor in Financial Year 2003-04 on accrual basis. This amount has also not been reduced from the cost of fixed assets in Financial Year 2003-04 or in the current year under consideration . In this background subsidy received by the assessee company was treated as of revenue nature particularly following the decision of Hon'ble Punjab & Haryana High Court in case of CIT V. Abhishek Industries, 286 ITR 1 and the amount of subsidy was added to the income of the assessee.
45 On appeal before the ld. CIT(A), it was submitted that subsidy was sanctioned by Director of Industries and Commerce, Punjab, Chandigarh as per Memo No. 6652 dated 21 6.7.1999 relating to AY 2000-01 and accordingly the company credited the subsidy account in AY 2000-01 as the accounts were being maintained on mercantile system. Against this subsidy even bridge loan was given in the year 2000-01 relating to AY 2001-02. The subsidy was given as an incentive for setting up of the unit and it was never given for running of business. The subsidy was shown receivable right from AY 2000-01. In AY 2006-07 even the assessment was f ramed u/s 143(3) but no addition was made on this account. Since no subsidy accrued or received during the year, therefore, same could not be added in this year. The ld. CIT(A) after considering the submissions found force in the same and deleted the addition.
46 Before us, the ld. DR for the revenue strongly relied on the order of the AO.
47 On the other hand, the ld. counsel of the assessee reiterated the submissions made before the AO and the ld. CIT(A). He also filed a copy of cheque of the subsidy dated 4.5.2008 and submitted which is clearly shown that the subsidy was not received during the year. Therefore, the same could not have been taxed in this year particularly when the accrual has also been shown in AY 2000-01.
48 W e have heard the rival submissions carefully and find that the subsidy cheque is dated 5.4.2008 which it seems has been received by the assessee on 9.7.2008. The AO has noted in para 6 & 6.1 of the assessment order that the subsidy was received on 9.7.2008, previous year of the assessee ended on 31.3.2008, therefore, it is not clear how he had made the 22 observation that the subsidy has been received during the year. It is clear from the record that subsidy has been credited on the basis of accrual by the assessee in AY 2000-01. This makes it clear that subsidy neither accrued during the year nor was received in this year, therefore, the same could not have been treated as income during this year. In these circumstances we find noting wrong in the order of the ld. CIT(A) and confirm the same.
49 Ground No. 2 - Facts relating to this issue are identical to the issue raised in Ground No. 8 of revenue's appeal for AY 2006-07 which has been adjudicated by us vide para No. 31. Since the facts are identical and similar contentions were made by both the parties, following our order in ITA No. 1364/Chd/2010 for AY 2006-07 vide para 31, we decide this issue against the Revenue.
50 Ground No. 3 - Facts relating to this issue are identical to the issue raised in Ground No. 4 to 6 in ITA No. 1364/Chd/2010 for AY 2006-07. Since the facts are identical and the contentions are also similar, we following our order for AY 2006-07 vide para No. 22, set aside the order of the ld. CIT(A) and remit the matter back to the file of AO with a direction to re-examine the same as per our observations. 51 In the result, appeal of the Revenue is partly allowed for statistical purposes.
52 ITA No. 347/Chd/2012 - In this appeal the assessee has raised the following grounds:
23
"1 That the order passed u/s 250(6) by the ld. CIT(A), Chandigarh in appeal No. 430/10-11 dated 23.1.2012 is contrary to law and facts of the case.
2. That in the facts and circumstances of the case, the ld. CIT(A) gravely erred in upholding the disallowance made by the AO amounting to Rs. 3,46,145/- on account of the investment in lands used for agricultural purpose and also in respect of shares, u/s 14A of the Income-tax Act.
3. That in the facts and circumstances of the case, the ld. CIT(A) gravely erred in upholding the addition of Rs. 41,594/- out of the total addition of Rs. 1,19,269/- made by the AO on account of interest expenses claimed by assessee by invoking the provisions of section 40(a)(ia) of the Act on the ground that no tax was deducted from the interest paid to following:
S No Name of the party Amount
1 Kotak Mahindra 9955/-
Finance
2 Citi Corp Finance 31639/-
4 That in the facts and circumstances of the case, the
ld. CIT(A) gravely erred in sustaining the disallowance of interest of Rs. 27,25,407/- made by the AO by invoking the proviso to section 36(1)(iii) of Income-tax Act.
5. That in the facts and circumstances of the case, the ld. CIT(A) gravelly erred in sustaining the disallowance of interest of Rs. 5,65,272/- made by the AO by invoking the proviso to section 36(1)(iii) of Income-tax Act.
6. That in the facts and circumstances of the case, the ld. CIT(A) gravely erred in sustaining addition of Rs. 3,46,145/- made by the AO u/s 14A towards book profits for the purpose of calculation of profit u/s 115 JB."
53 Ground No. 1 is of general nature and does not require any separate adjudication.
54 Ground No. 2 - was not pressed before us and the same is dismissed as not pressed.
55 Ground No. 3 - The facts relating to Ground No. 3 are identical to the facts related to ground of assessee's Cross- objections No. 2/Chd/2011 AY 2006-07. Since the facts are same and the submissions also remain same, by following the 24 order for AY 2006-07in para No. 22 wherein by following the decision of Special Bench in case of Merilyn Shipping & Transport V. Addl CIT (supra), the issue has been restored back to the file of AO. For this year we set aside the order of the ld. CIT(A) and restore the matter back to the file of AO for re-examination and same is to be decided in the light of the observations made by us.
56 Ground No. 4 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee had made substantial additions to fix assets amounting to Rs. 2,27,11,721/- in Unit II of the assessee. He also observed that Unit I of the assessee was completely functional and Unit II was under construction. The Fresh investment during the year was under the head "buildings and plant and machinery". According to the AO in view of the proviso to Section 36(1)(iii) interest could not be allowed in respect of capital borrowed for acquisition of the assets for extension of the existing business. Accordingly he calculated interest @ 12% for the whole year on a sum of Rs. 2,27,11,721/- and made an addition of Rs. 27,25,407/-. 57 Before the ld. CIT(A), it was submitted that machinery in Unit II was put to use, therefore, interest expenditure was for the purpose of business. It was also submitted that disallowance in any case made for the whole of the year, which is not correct.
58 The ld. CIT(A) partly agreed with the submissions and decided the issue against the assessee in para 4.3 which is as under:
25
" 4.3 I have considered the submission of the Ld. Counsel for the appellant. The proportionate interest was disallowed u/s 36(l)(iii) of the Act because the capital was borrowed for purchase of capital assets of Unit-II and so it is a case of borrowing of capital for the purposes of acquisition of assets for extension of existing business. Hence, it is held that the disallowance has rightl y been made by the Assessing Officer in view of proviso to section 36(l)(iii) of the Act. Further, such interest is to be disallowed for the period beginning from the date on which the capital was borrowed for acquisition of such assets till the date on which the assets were first put to use and so the contention of the appellant that depreciation on such assets was claimed and has been allowed by the Assessing Officer is irrelevant. It is, however, seen that interest @ 12% has been capitalized on total addition in fixed assets for the whole year which was not to be done in view of the proviso to section 36(1)(iii). Hence, the Assessing Officer is directed to recompute the interest to be disallowed from the date on which the amount was borrowed till the date on which such assets (of Unit-II, which were not put to use) were first put to use. Ground of appeal No. 3 is partl y allowed."
59 Before us, the ld. counsel of the assessee submitted that interest expenditure was incurred for the purpose of business, therefore, same was allowable. In any case the interest could not have been disallowed in the whole year.
60 On the other hand, the ld. DR for the revenue submitted that no evidence has been filed to show that Unit II of the assessee was also functional. As far disallowance for whole of the year is concerned, the ld. CIT(A) has already directed the AO to calculate disallowance of interest only from the date of borrowing till the date when such assets was put to use. 61 After considering the rival submissions we find that Section 36(1)(iii) reads as under:
" (iii) the amount of the interest paid in respect of capital borrowed for the purposes of the business or profession :
[Provided that any amount of the interest paid, in respect of capital borrowed for acquisition of an asset for extension of existing business or profession (whether capitalised in the books of account or not); for any period beginning from the date on which the capital was borrowed for 26 acquisition of the asset till the date on which such asset was first put to use, shall not be allowed as deduction.]."
Proviso to Section makes it clear that funds borrowed for the purpose of acquisition of assets for extension of business has to be capitalized, therefore, the same cannot be allowed as revenue expenditure. Further as far as plea regarding disallowance was made for whole of the year, we find that the ld. CIT(A) has already directed the AO to recomputed the disallowance of interest from the date from which the amount was borrowed till the date of unit was put to use. Therefore, there is nothing wrong in the order of the ld. CIT(A) and confirm the same.
62 Ground No. 5 - After considering the rival submissions we find that during assessment proceedings the AO noticed that the assessee has made advances to the following parties:
Particulars Amount Total For flat -with Uniroyal Builders & 475750 Developers Ltd. For capital goods Jeng Peng Cutter Manufacturer 19825 Cross-objections. Ltd Shandong Huachen Complete 275028 Equipment Cross-objections. Ltd. Xiang Long International Trading 3940000 4234853 Ltd. Total 4710603
It was further noticed that payment to Uniroyal Builders and Developers Ltd. Nalagarh was made for booking of flats at Nalagarh and the possession of the flats had not been received. The other advances were also made for acquisition 27 of capital assets for extension of existing business, therefore, by invoking the provisions of section 36(1)(iii) the AO disallowed the interest @ 12% by observing that the same is to be capitalized.
63 On appeal before the ld. CIT(A), it was mainly submitted that main buyers of the assessee were located in Baddi and therefore, t o s a v e t r a v e l i n g c o s t a n d i n c r e a s e i n e f f i c i e n c y, flats at Baddi were booked. Other advances for machinery which was later on installed and used for the purpose of business. It was also submitted that in any case interest could not be allowed for whole of the year.
64 The ld. CIT(A) after considering the submissions, partly agreed with the same and allowed ground in para vide para 8.3 which is as under:
7.3 The interest as claimed in the profit and loss account is allowable onl y if it is used for the purposes of business of the assessee company. In this regard, special reference is made to section 36(1)(iii) of the I.T. Act, 1961, which deals with the allowabilit y of interest on capital borrowed. The relevant extract of the section 36 (1)(iii) is reproduced here under:-
"36. Other deductions (1) The deductions provided for in the following clauses shall be allowed in respect of the matters dealt with therein, in computing the income referred to in section 28- (iii) the amount of the interest paid in respect of capital borrowed for the purposes of the business or profession:
Provided that any amount of the interest paid, in respect of capital borrowed for acquisition of an asset for extension of existing business or profession (whether capitalized in the books of account or not); for any period beginning from the date on which the capital was borrowed for acquisition of the asset till the date on which such asset was first put to use, shall not be allowed as deduction."
65 Before us, the ld. counsel of the assessee reiterated the submissions made before the first appellate authority. 28 66 On the other hand, the ld. DR for the revenue submitted that once the advances were given for acquisition of capital assets for extension of existing business then the interest incurred for the same could not have been allowed as revenue expenditure because same has to be capitalized as per proviso to Section 36(1)(iii).
67 After considering the rival submissions as noted while adjudicating ground No. 4, proviso to Section 36(1)(iii) makes it clear that any amount borrowed for the purpose of acquisition on assets for extension of existing business has to be capitalized which means the same cannot be allowed as revenue expenditure. W e agree that interest could not have been disallowed for the whole year but the ld. CIT(A) has already directed the AO to recompute the disallowance of interest from the date of borrowing for acquisition of assets till the date on which such assets were put to use. Therefore, we find nothing wrong in the order of the ld. CIT(A) and confirm the same.
68 Ground No. 6 - was not pressed before us, therefore, the same is dismissed as not pressed.
69 In the result, appeal No. 347/Chd/2012 filed by the assessee is partly allowed for statistical purposes. 70 In the result, appeal No. 1364/Chd/2010 filed by the revenue is partly allowed, Cross-objections No. 2/Chd/2011 filed by the assessee is allowed for statistical purposes, appeal No. 412/Chd/2012 filed by the Revenue is partly allowed for 29 statistical purposes and appeal No. 347/Chd/2012 filed by the Assessee is partly allowed for statistical purposes.
Order pronounced on 27.11.2012
Sd/- Sd/-
(SUSHMA CHOWLA) (T.R. SOOD)
JUDICI AL MEMBER ACCOUNTANT MEMBER
Dated : 27 .11. 2012
SURESH
Copy to: The Appellant/The Respondent/The CIT/The CIT(A)/The DR 30