Income Tax Appellate Tribunal - Hyderabad
M.S.A. Motors, Kurnool, Hyderabad vs Addl. Cit, Kurnool Range, Kurnool, ... on 13 January, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
HYDERABAD BENCH "A", HYDERABAD
BEFORE SHRI D. MANMOHAN, VICE PRESIDENT
AND SHRI S. RIFAUR RAHMAN, ACCOUNTANT MEMBER
ITA No. 794/Hyd/2016
Assessment Year: 2011-12
MSA Motors, Kurnool vs. Addl. Commissioner of
Income-tax, Kurnool Range,
PAN - ABLF S3128F Kurnool.
(Appellant) (Respondent)
Assessee by : Shri B. Satyanarayana Murty
Revenue by : Shri P. Chandra Sekhar
Date of hearing : 14-12-2016
Date of pronouncement : 13-01-2017
O RDE R
PER S. RIFAUR RAHMAN, A.M.:
This appeal filed by the assessee is directed against the order of CIT, Kurnool Charge, Kurnool dated 28/03/2016 for AY 2011-12, wherein the assessee has raised the following grounds of appeal:
"1. The Order of the Hon'ble Commissioner of Income Tax passed U/s.263 of the Income Tax Act, in so far as it is against the appellant-firm, is contrary to the facts of the case and the provisions of law.
2. The Hon'ble Commissioner of Income Tax is not justified in passing an Order U/s.263 when the Assessing Officer had allowed the claim for deduction in respect of expenditure incurred on the land taken on lease.
3. The Hon'ble. Commissioner of Income Tax is not justified in holding that the Order of the Assessing Officer is erroneous and prejudicial to the interests of the revenue.
4. The Hon'ble Commissioner of Income Tax erred in holding the amount of Rs.24,59,729/- incurred by the appellant-firm in 2 ITA No. 794/H/16 MSA Motors, Kurnool respect of the land taken on lease is capital expenditure and is not eligible for deduction in the Computation of Total income.
5. The Hon'ble Commissioner of Income Tax failed to appreciate that the appellant-firm is rightly eligible to the deduction of Rs.24,59,729/- in so far it is covered by the judicial dicta including the decision of the Supreme Court Judgement in the case of CIT Vs. Madras Auto Service (P) Ltd."
2. Briefly the facts of the case are that the assessee firm filed its return of income for the AY 2011-12 on 26/09/2011 admitting an income of Rs. 38,07,188/- from business of dealership in Maruti Cars and their services. The assessment was completed by the AO u/s 143(3) determining the income of the assessee at Rs. 52,60,754/-, as against the returned income of Rs. 38,07,188/-, by making some additions.
3. Thereafter, the CIT had an occasion to examine the assessment records for AY. 2011-12 and on perusal of the records, it was observed that the assessee-firm claimed an amount of Rs.24,59,729/- as revenue expenditure under the head Workshop Constructions. He observed that during the course of assessment proceedings, the assessee-firm has relied upon the Hon'ble Supreme Court judgement in the case of CIT Vs. Madras Auto Service (P) Ltd (233 ITR 468), which pertains to Asst. Year 1968-69 and 1969-70, to claim the above mentioned expenditure as revenue expenditure and the assessee-firm's claim was accepted by the A.O. The CIT observed that in view of the Explanation 1 to Section 32(1) inserted with effect from 01/04/1988, the assessee-firm's claim of allowance of said sum under revenue expenditure is not correct and the expenditure is however eligible for depreciation in accordance with the Explanation 1 to Section 32(1) of the I.T. Act, 1961.
3. 1 In view of the above observations, the CIT was of the view that the order passed by the Assessing Officer is erroneous and prejudicial to the interests of revenue. Accordingly, a notice u/s. 263 dated 07/01/2016 was issued to the assessee to show cause as to 3 ITA No. 794/H/16 MSA Motors, Kurnool why the assessment should not be revised or cancelled u/s 263 of the Act. In response, the assessee-firm filed its written submissions at the time of hearing on 22/01/2016.
3.2 After considering the submissions of the assessee, the CIT set aside the order of the AO and directed the AO to re-do the assessment in accordance with the directions given in his order, by observing as under:
"4. I have considered the submissions made by the assessee. It is seen that the assessee has relied upon the Supreme Court's judgement referred to supra to claim the expenditure incurred towards Workshop construction on lease- land as allowable business expenditure. However, this judgement of the Supreme Court is rendered with reference to the assessment years 1968-69 and 1969-70. Thereafter Explanation 1 has been introduced with effect from 01/04/1988 to Section 32(1) where it is clarified that in a case where the business of the assessee is carried on in a leased premises and any expenditure is incurred on the construction of any structure by way of renovation, extension or improvement, then the provisions of Section 32 would apply to the assessee, as if the building was owned by the assessee. Further, with effect from A.Y. 2004-05, the provisions of Sections 30 & 31 have also been amended to state that no expenditure which is capital in nature can be allowed under the head of Current Repairs of building or plant and machinery. In the assessee's case, the expenditure of Rs.24,59,729/- has been incurred on the construction of a workshop on land that has been leased out from a related party for a period of 10 years. The expenditure is clearly capital in nature and is not covered within the ambit of Sections 30 and 31 of the Act. However, taking into account the Explanation introduced to Section 32(1), the assessee would be eligible to claim depreciation on the asset created.
5. The Assessing Officer has failed to consider the amount incurred for construction of workshop, claimed by the assessee as revenue expenditure, for disallowance while completing the assessment and, therefore, the assessment is erroneous and prejudicial to the interests of revenue to this extent. For the reasons given in the earlier paragraphs, the Assessing Officer is directed to re-compute the income of the assessee, after disallowing the amount of Rs.24,59,729/-, and allowing depreciation on the workshop building. The assessment is set aside with directions to re-do the assessment in accordance with the aforementioned directions."
4 ITA No. 794/H/16MSA Motors, Kurnool
4. Aggrieved by the order of the CIT, the assessee is in appeal before us raising the aforementioned grounds.
5. Ld. AR of the assessee filed a paper book containing the following:
1. Copy of the statement of total income, depreciation statement, trading and profit & loss a/c and balance sheet for the AY 2011-12. - pages 1 to 12.
2. Copy of the lease agreement between Md. Shahed Ali Khan and MSA Motors - pages 13 to 16
3. Copy of the lease agreement Md. Masood Ali Khan and MSA Motors. - pages 17 to 20
4. Copy of the lease agreement Ahmed Ali Khan and M/s MSA Motors. - pages 21 to 26
5. Copy of the reply dated 22/01/2016 against the show cause notice u/s 263 - pages 27 to 34
6. Copy of the letter dated 19/12/2013 addressed to Additional Commissioner of Income-tax, Kurnool - pages 35 & 36.
The ld. AR relied on the decision of Hon'ble Madras High Court in the case of CIT Vs. M/s TVS Lean Logistics Ltd., a copy of which is available at pages 37 to 44.
6. On the other hand ld. DR relied on the order of the CIT and placed reliance on the following cases:
1. Asst. CIT Vs. Efftronics Systems (P) Ltd., [2011] 133 ITD 460 (Vizag)
2. CIT Vs. Madura Coats, [2012] 19 taxmann.com 74 (Mad.)
7. Considered the rival submissions and perused the material facts on record as well as the decisions cited by both the counsels. The ld. CIT has invoked section 263 of the Act and considered the assessment as erroneous and prejudicial to the interests of revenue due to the fact that the assessee has incurred expenditure in modifying and improving the leased property and claimed it as revenue expenditure. CIT has applied Explanation "1A" of section 32, as per which, where the business of the assessee is carried on in the 5 ITA No. 794/H/16 MSA Motors, Kurnool leased property and any expenditure is incurred on the construction of any structure by way of renovation, extension or improvement, then, section 32 will apply and accordingly, the assessee can claim depreciation on the value spent on such improvement or changes in the structure. The AR has relied on the decision of Hon'ble Madras High Court in the case of CIT Vs. M/s TVS Lean Logistics Ltd., (supra). On careful reading of the said decision, in that case, the assessee has taken only the land on lease and built the building for the purpose of running the business and the Hon'ble High Court held that the Explanation 1A of section 32 will not apply in the given case. But in the case before us, the assessee has taken on lease the semi- finished building with other structure and the assessee had made the modification and improvement to the semi-finished structure to suit the requirement of work shop (refer page 21 of paper book). Hence, the decision of the Hon'ble Madras High Court will not apply to the case under consideration. After introduction of the Explanation '1A' to section 32, there is no other judicial pronouncement relating to this subject apart from the decision of the Madras High Court. In our considered view, the assessee has only modified and improved the leased property to suit the requirement of its business. Hence, the explanation "1A" to section 32 will apply to the assessee's case and the findings of ld. CIT is proper. Accordingly, we are inclined to uphold the order of CIT passed u/s 263 of the Act.
8. In the result, appeal of the assessee is dismissed.
Pronounced in the open court on 13 th January, 2017.
Sd/- Sd/-
(D. MANMOHAN) (S. RIFAUR RAHMAN)
VICE PRESIDENT ACCOUNTANT MEMBER
Hyderabad, Dated: 13 th January, 2017
kv
6
ITA No. 794/H/16
MSA Motors, Kurnool
Copy to:-
1) M/s MSA Motors, C/o Venugopal & Chenoy, CAs., 4-1-889/16/2, Tilak Road, Hyderabad - 500 001.
2) Addl. CIT, Kurnool Range, Kurnool
3) CIT, Kurnool Charge, Kurnool
4) The Departmental Representative, I.T.A.T., Hyderabad.
5) Guard File