Income Tax Appellate Tribunal - Delhi
Jitender Kumar Gupta, Meerut vs Assessee
MA NOS. 445&446/DEL/2010
IN THE INCOMETAX APPELATE TRIBUNAL
DELHI BENCH "FRIDAY": NEW DELHI
BEFORE SHRI I.C. SUDHIR, JUDICIAL MEMBER &
SHRI SHAMIM YAHYA, ACCOUNTANT MEMBER
M.A. NOS. 445 & 446/DEL/2010
(IN ITA Nos. 3431 & 4342/DEL/2007)
A.Yrs. : 2001-02 & 2002-03
Sh. Jitender Kumar Gupta vs. ACIT, Circle-I,
219, Railway Road, Meerut
Meerut
(Appellant) (Respondent)
Assessee by :-
:- Sh. M.P. Rastogi, Adv.
Department by :-:- Ms. Veena Joshi, D.R.
ORDER
PER SHAMIM YAHYA : AM By way of this misc. application, assessee seeks rectification of mistake in the Tribunal's common order in I.T.A. No. 445/Del/2010 for the assessment years 2001-02 & I.T.A. No. 446/Del/2010 for A.Y. 2002-
03.
2. The grounds of appeal in this regard which is subject matter in these misc. application read as under:-
"In the facts and in the circumstances of the case, the ld. CIT(A) has erred in law in holding to adopt the value of assets at Rs. 89,10,245/- as against of Rs. 22,45,000/- taken by the Assessing Officer and consequently relief of deprecation of Rs. 16,66,311/- by ignoring the facts that the working of the cost of the assets done by the Addl. Commissioner of Income Tax was determined u/s 43(1)/144-A of the Income Tax Act."1
MA NOS. 445&446/DEL/2010
3. The facts of the case and adjudication by the Tribunal in this regard are as under:-
"3. The assessee claimed that it had incurred a cost of Rs.89,10,245/- in respect of certain assets purchased by him from M/s Baba Build Well on which the assessee is earning amount of hire charges from M/s Minerva Holding (Pvt) Ltd. The details of assets and other cost as attributed to the various assets alleged to be purchased by the assessee from M/s Baba Build Well as described in assessment order at page 6 of the assessment order is as under:-
1. Purchase of centrally air-conditioning unit with generator, OTIS elevator and fire fighting equipments from M/s Baba Buildwell, Delhi for a sum of Rs.75,00,000/-
2. Assessee has paid commission for arranging and finalizing the hiring facility to M/s Shivaya Laminates at Rs.10,00,000/-
3. M/s Light Carts Pvt. Ltd. at Rs.8,00,000/-
4. He has further paid Rs.3,92,377.50 to Sh. R.C. Lal
5. Rs.1,50,000/- to Sh. C. Lal,
6. Rs.85,000/- to M/s Classic Engg.
4. It has been mentioned in the Annexure 'J' annexed to the assessment order which is stated to be a communication received by the Assessing Officer from Additional Commissioner of Income-tax in respect of determining the actual cost of above mentioned assets, that a group concern of the assessee, namely, M/s Civic Traders Pvt. Ltd. had purchased the land and building of the premises known as No.225, Okhla Industrial Estate Phase III, New Delhi - 110 020 for total consideration of Rs.1,91,18,472/-. The portion of the said building, namely, basement, mezzanine floor, first floor and second floor was given by the said M/s Civic Traders Pvt. Ltd. to M/s Minerva Holdings Ltd. at the rent of Rs.47,08,530/- per annum. The ground floor is stated to be with M/s Sharda Exports, a group concern of the assessee and as the above mentioned centrally air conditioned unit, generator, OTIS elevators and fire fighting equipments were fitted in that building and for those facilities the assesee was 2 MA NOS. 445&446/DEL/2010 to get rent of Rs.47,08,530/- per annum i.e., equal to the amount of rent earned by M/s Civic Traders. It is also mentioned in Annexure 'J' that though the cost of purchase paid by the assessee was stated to be Rs.75 lac, but after deducting hire charges received from M/s Minerva Holdings Ltd. for gestation period, a sum of Rs.11,70,132/-, the balance payment was made of Rs.63,22,868/-. The Annexure 'J' is reproduced in its entirety:-
"Annexure-J The AO has pointed out that the cost of purchase of equipment from M/s Baba Buildwell shown = 75,00,000/-
Less: Hire charges
Recd. From M/s Minerva Holdings = Rs.11,77,132
Ltd. for gestation period. _______________
= Rs.63,22,868
==============
The said equipment as per delivery note consists of :
a) Central air conditioning packed unit of Blue star with original Bill 3083/30.7.99, 3084/30.7.99
b) Generator 320 KVA with original Bill 00594 dt 18.8.99 comprising of Enginemake CIL model KT 1150 M/s No.25244339 and alternator make Stamford Model 320 KVA M/c No.99050114 with other accessories.
c) OTIS Elevator :
Original Bill details : DINH 6630 Contract No: 52, NH 6630 Dt. : 8.4.99
d) Fire fighting equipment : Bill No.8,9, 10 dt. 9.3.99 of M/s City Fine Services and Bill No.16 dt. 11.3.99 of the City Fine Services, Bill No.3, 4 dt. 11.3.99 of M/s Shree Gwin Nanak Fine Tech. Services.
A) The assessee has failed to produce the original bills as mentioned in the Delivery note.
B) M/s Baba Build well has also failed to produce the Bill/ photocopy of Bill/ Details/ proof payment to arrive at Cost to M/s Baba Build well.
It has been pointed out that the Building is owned by M/s Civic Traders Pvt. Ltd. As per Balance Sheet/P&L a/c of M/s Civic Traders (Pvt.) Ltd. - A Group Concern - the assets have been shown by M/s Civic Traders (Pvt.) Ltd. as under: -
Total Dep. Upto 31.3.2001 Land 39,52,889.00 Building 1,51,69,583.00 7,12,317.00 1,91,18,472.00 3 MA NOS. 445&446/DEL/2010 M/s Civic Traders (P) Ltd. has given the premises no. 225, Okhla Indl. Estate, Ph.- III, New Delhi - Consisting of Basement Mezzanine floor, First Floor Second Floor To M/s Minerva Holding Ltd. @ Rs. 47,08,530/-. P.a. (Ground Floor is alleged to be with M/s Sharda Exports - A group concern).
The aforesaid equipment installed allegedly by M/s Baba Buildwell at aforesaid premises i.e. 225, Okhla Indl. Estate, Ph-III, New Delhi.
@ Rs. 47,08,530/- p.a. [Costing Rs.63,22,868/-] Apparently, it is clear from the aforesaid facts that all the persons are of the same group i.e. Mr. J.K. Gupta/ M/s Sharda Exports/ M/s Civic Traders (P) Ltd.
M/s Civil Traders (P) Ltd. has purchased a Building at 225 Okhla Indl. Estate, Ph.-III, New Delhi at a Cost. of Rs. 1,91,18,472/-.
Ground Floor is with Group Concern M/s Sharda Exports. Other floors namely Basement/Mezzanine Floor/ First Floor/ Second Floor have been given on rent to M/s Minerva Holding Ltd. @ Rs. 47,08,530/- p.a. (Estimated proportionate cost of Basement/Mezzanine/First/Second Floor out of total Building Cost/Invt. (Consisting of Basement/Ground Floor/Mezzanine/First/Second Floor) = 4/5 x Total Cost (1,91,18,472) = Rs. 1,52,94,777/-
As is clear M/s Minerva Holding (P) Ltd. is giving a total rent to the group which has been bifurcated as under: -
Building Rent = Rs. 47,08,530/- p.a. Equipment Rent= Rs. 47,08,530/- p.a. The said arrangement is nothing but a colourable device to bifurcate the total payments from M/s Minerva Holding (P) Ltd. in the manner that suits the group concern/persons of the group.
(ii) Equipment hire rent be assessed in the hands of Mr. J.K. Gupta - on Protective Basis.
This is the opinion of the undersigned. AO is not bound by this opinion nor the same should be continued as a finding/direction u/s 144A. He should make an independent opinion/finding.
The scope of reference is limited to the purchase cost of equipment from M/s Baba Buildwell.
4MA NOS. 445&446/DEL/2010
a) Since M/s Baba Buildwell has failed to produce the proof of purchase cost (photocopy of bills/payments made to purchase the equipment by M/s Baba Buildwell).
b) Assessee has also failed to discharge its burden to prove the purchase cost by M/s Baba Buildwell as no original bill of purchase by M/s Buildwell has been produced by assessee even though mentioned in delivery note to Mr. J.K. Gupta.
In view of these facts - estimated inflated cost may be taken by Rs. 20,00,000/- (Rupees Twenty Lacs)."
5. The Assessing Officer taken the cost of Rs.20 lac as determined in the aforementioned order and the Assessing Officer also included the other cost of generator and sound proof equipment of generator, etc. determined the value at Rs.22,45,000/-. Thus, the AO restricted the claim of depreciation of the assessee to a sum of Rs.5,61,250/- against the claim of the assessee for a sum of Rs.22,27,561/- and, thus, disallowance of Rs.16,66,311/- was made on account of depreciation and similar disallowance was made of a sum of Rs.15,51,168/- for assessment year 2002-03.
6. Assessee appealed against AO's order before the CIT(A). The assessee before the ld. CIT(A) referred the proviso to section 144A and provision of section 43A read with Explanation-3. Assessee mentioned that the proviso to section 144A reads that provided that no direction which are pre-judicial to the assessee shall be issued before an opportunity is given to the assessee to be heard. When this aspect was brought to the notice of the AO by the CIT(A), AO referred to Explanation-3 to section 43(1) and submitted that in this case the assets given on hire were purchased by assessee from M/s Baba Buildwell, Y-37, Okhla Industrial Area, Phase-II, New Delhi after their use. After making enquiries from various parties related to assets and hiring of assets, the matter was referred to the Addl. CIT, Range-I, Meerut vide letter dated 22.3.2004. The ld. Addl. CIT, Range-1, Meerut has furnished the working of actual cost of assets and the same has been taken for calculation of depreciation.
7. Assessee has countered this with the following interpretations of Explanation-3 to section 43(1) as under:-
"From the provisions of the said Explanation-3, it is crystal clear that the Assessing Officer is obliged to record a satisfaction that the assets were 5 MA NOS. 445&446/DEL/2010 transferred for reducing the liability to pay income-tax and for this purpose an appellate authority cannot substitute its opinion to sustain the applicability of the said Explanation-3 only because the assets which are transferred were used by any other person before the date of acquisition. The duty cast upon the Assessing Officer by the provision is to determine the actual cost and not to substitute a valuer's opinion. But at the same time, it needs to be emphasized that Explanation-3 does not require determination of market value at the hands of the Assessing Officer but speaks of determination of actual cost by the Assessing Officer with the prior approval of the Inspecting Assistant Commissioner having regard to all the circumstances of the case 'Ashwin Vansapati Industries v. CIT (2002) ITR 26, 33-34 (Guj)]. In the facts of the case, it has been held that as there was recorded no finding by any authority to the effect that the main purpose of the transfer was for claiming depreciation at an enhanced cost, the Tribunal was not right in law in holding that the assessee was not entitled to claim depreciation on the enhanced value of the assets.
That it is most respectfully submitted that in the case of the appellant the learned AO has no where recorded his satisfaction that the assets were transferred for reducing the liability to pay income tax; neither on the assessment order nor any where on the order sheet in the entire assessment proceedings, so the stand taken by the learned AO that the directions of Add. CIT, Range-I, Meerut were obtained u/s 43(1) Explanation-3 are against the spirit of this Section 43(1) Explanation-3. Moreover, in this situation the cost is to be determined by the learned AO (of course, with the previous approval of the Additional CIT) but in the case of the appellant the cost has not been determined by the learned AO but it was dictated by the Hon'ble Additional CIT, Range-1, Meerut and that too in the following words:-
"estimated inflated cost may be taken by Rs. 20,00,000/- (Rupees twenty lacs) These words do not carry the meaning that the cost is determined at Rs.
20 lacs. In that case the words used should have been as under:-
"The estimated cost may be taken at Rs. 20 lacs"
The learned AO has not appreciated it and has taken the cost at Rs. 20 lacs; which are contrary to the facts and legal position of the case."
8. Considering the above ld. CIT(A) held as under:-
"After going through all the material on record, I hereby direct that since the actual cost is to be determined u/s 43(1) Explanation 3 and not the fair market value, and accordingly I direct the AO to amend the assessment order accordingly and to take the actual cost incurred by the appellant."6
MA NOS. 445&446/DEL/2010
9. Against this order the revenue is in appeal before us.
10. It was vehemently submitted by Ld. DR that the Assessing Officer has made out a clear case according to which the cost shown by the assessee was exorbitant. It was submitted that if certain facilities are installed in the premises of other person, their value could not be in excess of what is the value of originally installed assets. It was submitted that it was a clear case where the assessee with a view to reduce the tax liability has claimed higher cost and under Explanation 3 to Section 43(1), the Assessing Officer is empowered to determine the cost with the previous approval of Joint Commissioner/Additional Commissioner. He submitted that the Assessing Officer has duly determined /estimated the cost in accordance with the provision of Act in this regard.
10.1 Ld. counsel of the assessee on the other hand submitted that AO has not recorded any satisfaction that assessee has resorted to inflate the cost of purchase in order to claim higher depreciation. Ld. counsel claimed that de-horse such satisfaction explanation 3 to section 43(1) cannot be invoked. The ld. counsel further claimed that the said estimate itself was without any basis. He claimed that assessee had duly given its document for purchase of its assets. He claimed that assessee cannot be held responsible to produce the purchase documents of the party from whom it purchased the asset. Ld. counsel further claimed that the assets was yielding very high rent and this also justified the cost of the assets. Hence he claimed that the orders of the ld. CIT(A) be sustained.
10.2 We have considered the rival submissions in the light of the material placed before us. From the assessment order, it is clear that the AO has doubted the cost shown by the assessee on hired assets at Okhla Industrial Estate, Phase III, New Delhi, which, according to the assessee was Rs.89,10,245/-. After examining the facts, it is observed by the AO that the cost in the hands of the assessee could not be proved with the help of evidences and it is also mentioned that the matter was referred to Addl. Commissioner of Income-tax for determination of actual cost. Thus, the observations of the AO clearly show that he was satisfied that the assets before the date of acquisition 7 MA NOS. 445&446/DEL/2010 by the assessee were used by other person for the purpose of his business or profession and the main purpose of the transfer of such assets directly or indirectly to the assessee was the reduction of the liability of income tax (by claiming depreciation with reference to enhanced cost) and, thus, it is a clear case where the AO has invoked Explanation 3 to Section 43(1).
10.3 From 'Annexure-J' enclosed to assessment order, it is clear that the assets on which the depreciation has been claimed by the assessee were installed at 225, Okhla Industrial Estate Phase III, New Delhi. It is also mentioned that the said premises was purchased by the group concern of the assessee, namely, M/s Civic Traders Pvt. Ltd. The said premises was purchased in the shape of land and building for a consideration of Rs.1,91,18,472/-. Substantial portion of the said premises, namely, basement, mezzanine floor, first floor and second floor were given on rent by the group concern of the assessee to M/s Minerva Holding (Pvt) Ltd. for an annual rent of Rs.47,08,530/-. Ground floor of the said premises is being used by a group concern of the assessee, namely, M/s Sharda Exports. The assets on which the depreciation claimed are in the shape of central air conditioning packed unit purchased on 30th July, 1999, generator 320 KVA purchased on 18th October, 1999, OTI elevator purchased on 8th April, 1999 and fire fighting equipments purchased on 9th March, 1999. All these assets are stated to be used by the said M/s Minerva Holdings Ltd. for a consideration of Rs.47,08,530/- per annum i.e., equivalent to the amount of rent paid by them to the group concern of the assessee. It is mentioned in the 'Annexure-J' that from these facts it is clear that the assessee, M/s Sharda Exports and M/s Civic Traders Pvt. Ltd. are all of the same group and after working out the cost of the premises used by M/s Minerva Holdings Ltd. which is calculated at 4/5th of the total premises and cost is determined at Rs.1,52,94,777/-. It is observed in the 'Annexure J' that Minerva Holdings Ltd. is giving total rent which has been bifurcated into two parts equally being building rent and equipment rent and the said instrument is nothing but a colourable device to bifurcate the total payments receivable from M/s Minerva Holdings Ltd. in the manner which suit the group concern/persons of the group. In these circumstances, it is mentioned in the Annexure that equipment hire rent is to be arrived at in the hands of the assessee on protective 8 MA NOS. 445&446/DEL/2010 basis and here the remarks of the Addl. CIT is that this is only the opinion of the undersigned and the AO is not bound by this opinion nor the same should be construed as a finding/direction u/s 144A and the AO should give his independent opinion/finding. After observing so, it has been mentioned that the scope of reference is limited to the purchase cost of equipment from M/s Baba Build Well. Thereafter, it is mentioned that since Baba Build Well has failed to produce proof of purchase cost and the assessee has also failed to discharge its burden to prove the purchase cost by M/s Baba Build Well as no original bill for purchase by M/s Baba Build Well have been produced by the assessee even though mentioned in delivery notes given to the assessee and after referring all these facts, the value has been determined by Addl. Commissioner by a sum of Rs.20 lac.
10.4 From the assessment order and from the estimation made by Addl. CIT, it is clear that provisions of Explanation 3 to Section 43(1) have been invoked and actual cost has been determined accordingly.
10.5 The first question we have to determine is that whether or not the AO was right in determining the actual cost of the assets on which the depreciation has been claimed by the assessee. The relevant portion of provisions of Section 43 (1) and Explanation 3 are reproduced below for the sake of convenience:-
"43. In sections 28 to 41 and in this section, unless the context otherwise requires -
(1) "actual cost" means the actual cost of the assets to the assessee, reduced by that portion of the cost thereof, if any, as has been met directly or indirectly by any other person or authority:
................................................................................................... ................................................................................................... ................................................................................................... Explanation 3. - Where, before the date of acquisition by the assessee, the assets were at any time used by any other person for the purposes of his business or profession and the Assessing Officer is satisfied that the main purpose of the transfer of such assets, directly or indirectly to the 9 MA NOS. 445&446/DEL/2010 assessee, was the reduction of a liability to income-tax (by claiming depreciation with reference to an enhanced cost), the actual cost to the assessee shall be such an amount as the Assessing Officer may, with the previous approval of the Joint Commissioner, determine having regard to all the circumstances of the case."
10.6 The law regarding invocation of Explanation 3 to Section 43 (1) has been enumerated by Hon'ble jurisdictional High Court in the case of CIT vs. Dalmia Dadri Cement Ltd. 125 ITR 510 (Del). In that case, the AO during the course of assessment found that a sum of Rs.16,46,617/- was capitalized as cost of plant and machinery installed during the year which included a sum of Rs.7,70,000/- paid to Bhagwati Glass Works Pvt. Ltd. (Bhagwati Glass) vide an agreement dated 19th May, 1961 entered into between the assessee in that case and Bhagwati Glass according to the letter had undertaken to fabricate and install suitable driers for drying kankar which was the main raw material for the manufacture of cement and it was noted that that was a primary labour contract as all the material for fabrication of driers and accessories was to be supplied by the assessee. A sum of Rs.3,50,000/- was to be paid for the job work, however, further agreements were entered into according to which the assessee paid a total sum of Rs.7,70,000/- to Bhagwati Glass in order to cover the additional jobs and that amount was capitalized and included in the amount of Rs.16,46,617/- on which the depreciation was claimed. It was noticed by the AO that 90% of the share capital of Bhagwati Glass was held by Shri R. Dalmia and 75% of the share capital of Dalmia Dadri Cement Ltd. was owned by Bharat Development Pvt. Ltd. and South Asia Industries Pvt. Ltd. which was controlled by Shri R. Dalmia and, in these circumstances, the AO came to the conclusion that the cost of assets was inflated. It was noticed that Bhagwati Glass was having brought forward loss and even after showing the profit in job work there was no tax liability in the hands of Bhagwati Glass. The cost of assets got fabricated from Bhagwati Glass were estimated at Rs.3,11,954/- plus 15% thereof and, thus, depreciation was allowed by rounding off the figure at a sum of Rs.3,60,000/-
in place of claim of the assessee of depreciation on cost of asset of a sum of Rs.7,70,000/-. The Tribunal held in favour of the assessee by observing that the term "actual cost" as mentioned in Section 43(1) of the Act suggest two aspects; firstly, what may be called the aspect of actual and, secondly, what may be called the aspect of cost 10 MA NOS. 445&446/DEL/2010 of the asset to the assessee. The former, it was noted would denote the reality or genuineness of the payment. The second aspect would indicate what exactly the assessee had to surrender or give to acquire the asset. By referring to Explanation 3 to Section 43, it was pointed out that in cases covered by the specific Explanation, IT authority could determine the actual cost having regard to all the circumstances. Apart from this situation, no other case of inflated cost, would justify substitution .by the ITO of a figure of actual cost different from the actual cost paid by the assessee. It was observed that such a case of sale even though completed in the circumstances which would suggest collusion, would not entitle the IT Authorities to substitute their own figure to the actual cost. The department went in appeal against that. It was held by Hon'ble High Court that from the facts it is clear that total expenses incurred by Bhagwati Glass on the contract were only a sum of Rs.3,11,954/- against which the assessee paid a sum of Rs.7,70,000/-. The concerns were connected concerns, therefore, IT Authorities were right in observing that there was considerable element of collusion in the entire which could not be treated as the result of normal commercial consideration. The capital cost undoubtedly was inflated in the hands of the assessee to enable it to claim higher depreciation. Their Lordships referred to the decision of Hon'ble Supreme Court in the case of Guzdar Kajora C041 Mines Ltd. vs. CIT 85 ITR 599 wherein considering the term "actual cost", it was observed that original cost of a particular asset is a question of fact which has to be determined on the evidence of the material produced or available to the IT authorities. Any document or formal deed mentioning the consideration or the cost paid for the purchase of an asset by an assessee would be a piece of evidence, but, if circumstances exist showing that a fictitious price has been put on the asset or there is a plot or collusion between the vendor and the vendee and there has been inflation or deflation of the value for ulterior purpose, it is open to the IT authorities to refuse to accept the price mentioned in the deed or alleged by the assessee and to ascertain what the actual cost was. Referring to these observations, Hon'ble High Court held that the approach adopted by the Tribunal was unsustainable as the IT authorities could substitute their own figure of actual cost. Their Lordships also referred to the decision of Calcutta High Court in the case of Jogta Coal Company Ltd. vs. CIT 55 ITR 89 (Cal) if the circumstances showed, that an assessee had 11 MA NOS. 445&446/DEL/2010 arranged to put a fictitious price on his assets in a contract or conveyance, it was open to the IT Authorities to refuse to accept that price and go behind the contract or conveyance and ascertain what the original cost was. While holding so, reliance was placed on the decision of Pindi Kashmir Transport Company Ltd. 26 ITR 595. Thereafter, their Lordships of Hon'ble High Court referring to Explanation 3 to Section 43 have observed that such Explanations are only elaborative and did not bring out some of the circumstances in which main provision of law can operate and they can by no stretch be treated as exhaustive or to otherwise limit the vide scope which the provision of law may embrace. Incorporation of some of these Explanations by itself shows that the legislature envisage interference in given circumstances in the amount of purported actual cost. Thus, it was held that the Tribunal was not justified in restricting the operation of the actuality of the cost to cases where part of that consideration was not paid or ploughed back or covered some other items. In those cases the cost would be what is in fact paid. What was not paid or was returned would never be considered as cost and this will be independent of the provisions contained in IT Act. The provisions of Income-tax Act have not been introduced for that purpose. They have rather a special objective and is directed towards nullifying the malpractices came in some quarters by disproportionately inflating the capital cost in order to earn higher depreciation and pass on in collusion substantial amount to sister concern or closely connected parties to whom those amounts may have little or negligible bearing on the instance of taxation. The "actual" added towards cost was held to be emphasizing on the reality and genuineness thereof and exclude collusive, inflated, deflated or fictitious cost.
10.7 The facts of the present case has to be examined in the light of the principles of law laid down by jurisdictional High Court. The nature of the assets has already been described in the above part of this order which is in the shape of air conditioner unit, generator, elevator and fire fighting equipments. All these assets are highly depreciated assets. Their value after the use cannot enhance, but has to be depreciated. The AO was requiring the assessee to prove the cost stated to be paid for that, but the evidences were not produced or the evidences produced were only photo copies.
12MA NOS. 445&446/DEL/2010 During the course of hearing, it was submitted that now the assessee has been able to get the actual cost in the hands of previous owner i.e., M/s Baba Build Well and those evidences were filed before the CIT (A) and, these evidences are enclosed in the paper book. The air conditioner was purchased by M/s Baba Build Well on 30th July, 1999 vide two bills of Bharat Store Ltd No.3084 and 3083 amounting to Rs.11,17,500/- and Rs.4,57,750/- respectively and the total cost in the hands of Baba Build Well was an aggregate sum of Rs.15,75,250/- on which depreciation of Rs.3,93,813/- was claimed for the year ending on 31st March, 2000 and a value in that account was carried forward at Rs.11,81,437/-. Generator set was purchased by Baba Buildwell on 18th August, 1999 vide bill No.00594 for a total consideration o Rs.10,61,400/- on which depreciation was claimed at Rs.2,65,350/- leaving the closing balance at Rs.7,96,050/-. Fire fighting equipment are brought forward in the hands of Baba Buildwell at a value of Rs.1,03,050/- as on 1st April, 1999 on which depreciation is claimed at Rs.10,305/- as on 31st March, 2000 by leaving the closing balance at Rs.92,745/-. OTIS elevator was purchased on 8th April, 1999 for a consideration of Rs.5,52,046/- on which depreciation was claimed at Rs.55,204.60 for the year ending 31st March, 2000 by taking the balance carried forward at a sum of Rs.4,96,841/-. Thus, total cost when claiming any depreciation in the hands of M/s Baba Buildwell can be summarised as under:-
i) Air condition unit Rs.15,75,250/-
ii) Generator set Rs.10,61,400/-
iii) Fire fighting equipment Rs. 1,03,050/-
iv) OTIS elevator Rs. 5,52,046/-
Total Rs.32,91,746/-
10.8 The assessee was required to justify the cost stated to be paid by him with regard to these assets to M/s Baba Buildwell which apparently is abnormally high. It is even more than double of the cost of such new assets if they are to be installed freshly. If it is so, then, it can be said that there were existence of circumstances in which the cost shown by the assessee of these assets could raise doubt in the minds of IT authorities which is natural. It is in these circumstances the AO has doubted the cost 13 MA NOS. 445&446/DEL/2010 shown by the assessee with regard to these assets and the assessee was required to prove the cost. The assessee could not produce any justification for payment of such a huge cost of the assets which were already put to use and has already depreciated to some extent by the previous use. One of the arguments of the assessee is that such assets were yielding high rent. Therefore, the cost of these assets to the assessee was not high if the amount of rent earned is kept in mind. Here also, there are some missing gaps. No material has been brought on record to show that these assets earlier were also fetching so much rent from the user of these assets. The rent received by the assessee with regard to these assets in itself is doubtful as entirety of facts and circumstances to be seen. The building was purchased by the group concern of the assessee in which such facilities are installed and the occupier of the premises has to pay rent to the building owner at a specific price and it does not matter to the occupier that in what manner the payment is being received by the owner of the building. In the present case total rent receivable has been bifurcated as per observations in 'Annexure J'. Half of the portion of rent has been attributed to the building and half of the portion ahs been attributed to these assets. Such a high payment received for these assets in itself creates doubt in the mind. It has well been observed in 'Annexure-J' that the income shown to have been received by the assessee does not belong to him as it is a consolidated rent earned on that property which has been purchased by the group concern of the assessee. When a doubt is raised, it is the primary duty of the assessee to bring all the material on record. Here, in the present case, there is a lack of material to show that such facility earlier were also fetching so much rent. In the absence of any such material, it cannot be held that payment stated to be received by the assessee as consideration for using these assets from M/s Minerva Holdings Pvt. Ltd. was genuine one. In 'Annexure -J' it has been clearly observed that this has to be assessed on protective basis. Thus, there was a doubt in the mind of the Income-tax Authorities that the income which does not belong to the assessee has been shown in the hands of the assessee. Here, not going into that controversy because the AO himself has chosen to determine only the value of its assets in view of Explanation 3 to Section 43, we will examine only the question that whether or not the AO was right in determining the actual cost or whether CIT (A) was right in holding that the cost shown by the assessee 14 MA NOS. 445&446/DEL/2010 should be adopted. It has already been discussed that cost in the hands of the previous owner was only a sum of Rs.32,91,746/- on which depreciation was also claimed and keeping in view the age of the assets and keeping in view the nature of these assets that value of these cannot increase in the installed shape, we are of the opinion that the AO was right in taking the value at Rs.20 lac which will be the depreciated cost of these assets on which the assessee could claim the depreciation. The CIT (A) was wrong in holding that under Explanation 3 to Section 43, the AO is not authorized to take fair market value, instead, it was to be taken as actual cost which is incurred by the assessee. It has already been discussed that 'actual cost' as per decision of Hon'ble Delhi High Court in the case of CIT vs. Dalmia Dadri Cement Ltd. (supra) is not actual cost in the hands of the assessee particularly while construing Explanation 3 to Section 43 which is the cost in reality and genuineness which exclude collusive, inflated, deflated or fictitious cost. It has already been discussed that the cost shown to have been incurred by the assessee is inflated and fictitious cost which has no reality. The assessee has not produced any material on record to show that the cost paid by him was genuine cost and the cost in reality. Therefore, we set aside the order of the CIT (A) in this regard and restore that of AO. Accordingly this issue is decided in favour of the revenue."
4. Against the above order the assessee has filed this misc. applications and in written submissions wherein the assessee's averments are as under:-
"Against the order of CIT (Appeals), the Revenue had preferred an appeal before the ITAT. Before the ITAT, the assessee submitted that:
(a) No opportunity of being heard was granted by the Additional Commissioner to the assessee u/s 144A of the Act in terms of proviso to Section 144A before directing the AO to adopt the cost of the plant and machinery so purchased at RS.20 lakhs instead of RS.75 15 MA NOS. 445&446/DEL/2010 lakhs because this direction was prejudicial to the interest of the assessee.
(b) The AO has not recorded his satisfaction in terms of Explanation 3 to Section 43(1) that the main purpose of the transfer of such assets, directly or indirectly to the assessee, was the reduction of liability to income-tax by claiming depreciation with reference to an enhanced cost. For that purpose, the assessee had relied upon the judgment of Allahabad High Court, which is a Jurisdictional High Court of the assessee in the case of Jaswant Sugar Mills Ltd. VS. CIT in 1973 Tax LR 1336 -
copy of the judgement was also filed.
(c) Mere non-production of original bills of purchase of the plant and machinery by BBW cannot be a ground in the reduction of value of cost of an asset because the assessee cannot compel SBW to produce such original bills, more particularly when the bills are in the possession of BBW.
(d) The Addl. Commissioner has not given any basis for estimating the value of the plant and machinery so purchased from SSW at Rs.20 lakhs.
(e) In the statement as recorded by the AO u/s 131 of the Act, SSW had not only duly acknowledged the receipt of RS.75 lakhs but has also stated that the plant and machinery which has been installed in the building as per the instruction of the old owner had been sold on 'As is where is' basis and the market value of the 16 MA NOS. 445&446/DEL/2010 equipment was arrived at on the basis of cost price + labour and installation charges. The basis of market value of RS.75 lakhs was explained before the CIT (Appeals) vide submission dated 17th August 2004 - copy placed at page 70 of the paper book.
Conclusion of I TAT 4.1 However, the !TAT, after following the judgment of the Delhi High Court in the case of CIT vs. Dalmia Dadri Cement Ltd. in 125 ITR 510 has decided the issue against the assessee, thereby treating the Delhi High Court as Jurisdictional High Court. The conclusive paragraphs of the ITAT order are paragraphs No. 10.2 to 10.8.
4.2 In paragraph 10.2, the Hon'ble ITAT mentioned, "After examining the facts, it is observed by the AO that the cost in the hands of the assessee could not be proved with the help of evidences and it is also mentioned that the matter was referred to Addl. Commissioner of Income Tax for determination of actual cost. Thus the observation of the AO clearly shows that he was satisfied that the assets before the date of acquisition by the assessee were used by other persons for the purpose of his business and provision of the main purpose of the transfer of such assets directly or indirectly to the assessee was the reduction of the liability of income-tax (by claiming depreciation with reference to enhancement of cost)".
17MA NOS. 445&446/DEL/2010 4.3 In paragraph 10.3, the Hon'ble ITAT has referred the report of the Addl. Commissioner forming part of the assessment order as Annexure 'J' of the Act and then in paragraph 10.4 the Hon'ble Bench had mentioned that from the assessment order and from the estimation made by the Addl. CIT, it is clear that the provisions of Explanation 3 to Section 43(1) have been invoked and actual cost has been determined accordingly.
4.4 In paragraph 10.6, the Hon'ble Bench has discussed the facts of the case of the CIT vs. Dalmia Dadri Cement Ltd.
4.5 In paragraph 10.7, the Hon'ble ITAT has compared the facts of the instant case in the light of the .principles of the Delhi High Court judgment treating the Delhi High Court as Jurisdictional High Court and held that all these assets are highly depreciated assets and their value after the use cannot enhance but has to be depreciated.
Thereafter in the said paragraph, the ITAT has noted down the cost of the main equipments purchased by BSW and the depreciation as claimed by the said SBW -in their books of accounts in respect of those very assets.
4.6 In the last paragraph, the Hon'ble ITAT has noted down the cost of the main equipments purchased by BBW on the basis of photocopies of the bills as provided by BBW as under:
(i) Air conditioning unit Rs.15,75,250
18
MA NOS. 445&446/DEL/2010
(ii) Generator set Rs.10,61,400
(iii) Fire fighting equipments Rs. 1,03,050
(iv) OTIS elevator Rs. 5,52,046
TOTAL = RS.32,91,746/-
4.7 On the basis of such figures of the main
equipment,_ in paragraph 10.8 of the order, the Hon'ble ITAT observed:
(i) The cost stated to be paid to BSW is abnormally high and even more than double the cost of such new assets if they are to start afresh and these circumstances could raise doubt in the mind of IT authorities and in these circumstances the AO has doubted the cost shown by the assessee with regard to these assets.
(ii) The assessee could not produce any justification for payment of such huge cost of assets which were already put to use and has already depreciated to some extent by the previous user.
(iii) No material has been brought on record to show that these assets earlier were also fetching. so much rent from the user of these assets.
(iv) The rent received by the assessee with regard to these assets in itself is doubtful.
(v) Such high payment received for these assets in itself creates a doubt in the mind.19
MA NOS. 445&446/DEL/2010
(vi) There is a lack of material to show that such facility earlier was also fetching so much of rent and in the absence of any such material it cannot be held that payment stated to be received by the assessee as consideration for using these assets from Minerva was genuine one.
Mistake committed by ITAT A. The assessee is from Meerut and the Jurisdictional High Court is Allahabad High Court and not Delhi High Court. Accordingly, the conclusion drawn by ITAT thereby relyingon the judgment in the case of Dalmia Dadri Cement Ltd. is wrong and in lieu of the judgment of Allahabad High Court in the case of Jaswant Sugar Mills Ltd. in 1973 Tax LR 1336 should be followed.
Facts of Jaswant Sugar Mills identical to assessee In the case of Jaswant Sugar Mills Ltd. vs. CIT in 1973 Tax LR 1336, the said company was in the business of manufacture of sugar. The said company had purchased certain machinery in Assessment Year 1954-55 for a sum of Rs.1,26,040/- from Seth· Banarsi Dass who was using this machinery at the Bijnaur Sugar Mills which was being managed by him. Such machinery was purchased by Seth Banarsi Dass in the year 1948 for a sum of Rs.90,000/-. The AO had estimated the value of such machinery at Rs. one Iakh u/s 10(5) of the Indian Income- tax Act, 1922 with the approval of the Inspecting Assistant Commissioner (which is parimateria to the 20 MA NOS. 445&446/DEL/2010 provision of Section 43(1) read with Explanation 3 of the Act) and allowed the depreciation at Rs. one lakh instead ofRs.1,26,040/-.
Before the Tribunal, the said assessee .contended that there was no satisfaction recorded by the AO as is required under the proviso to Section 10(5)(a) of the Act.
The Tribunal held that the requirement of Section 10(5)(a) of the Act was fulfilled on account of the fact that the Inspecting Assistant Commissioner had granted approval.
On further appeal to the Allahabad High Court, the Hon'ble High Court held that the Tribunal erred in holding that the requirement of Section 10(5)(a), of the Act was fulfilled on account of the fact that the Inspecting Assistant Commissioner had granted approval.
It was further held that the ITO has not recorded any reason disclosing the grounds on which he purported to be satisfied that the transfer was for reducing tax liability and then held that the Tribunal was in error in assuming that the ITO has applied his mind to the effect that the transfer was for the purpose of reduction of tax.
The Allahabad High Court in paragraph 4A of the order observed as under:
"4A. Thus for the purpose of allowing the depreciation, the actual cost to the assessee is taken to be 'written down value' except in those cases where the ,Income-tax 21 MA NOS. 445&446/DEL/2010 Officer is satisfied that the main purpose of the transfer of the assets was to reduce the tax liability by claiming depreciation with reference to an enhanced cost. Before, however, the Income-tax Officer can depart from the price paid by the assessee for the machinery in question, he has to be satisfied that the purpose of the transfer was the reduction of the liability to tax by claiming an enhanced cost. In the present case, the Income-tax Officer has not recorded any reason disclosing the grounds on which he purported to be satisfied that the transfer was for reducing tax liability. The Tribunal has inferred the satisfaction of the Income-tax Officer from the fact that he obtained the approval of the Inspecting Assistant Commissioner to have recourse to the proviso to Section 10(5)(a) of the Act. The satisfaction of the Income-tax Officer has to be an objective one. He has to determine as to whether the transfer was for the purposes of effecting a reduction in tax liability. We have already noticed that there is nothing on the record to show that the Income-tax Officer was so satisfied and neither is there anything to disclose the material on which he reached the satisfaction contemplated by section 10(5)(a) of the Act. This being so, the tribunal erred in holding that the requirements of Section 10(5)(a) were fulfilled on account of the fact that the Inspecting Assistant Commissioner had granted approval. It also does not appear that the assessee was given any opportunity to show that the transfer in question was a 22 MA NOS. 445&446/DEL/2010 genuine one, and not made for the purposes of evading tax. In view of the fact that the satisfaction of the Income-tax Officer has to be based on objective facts, it would be necessary for the Income-tax Officer before having recourse to the proviso to afford an opportunity to the assessee to establish that the transfer was not made with a view to evade tax. The procedure adopted by the Income-tax Officer for obtaining approval from the Inspecting Assistant Commissioner does not appear to have been in accordance with the law. We are of the view that the Tribunal was in error in assuming that the Income-tax Officer had applied his mind to the fact that the transfer was for the purposes of evading tax, from the mere fact that the Inspecting Assistant Commissioner had permitted the Income-tax Officer to determine the cost of the machinery. The assessee in the circumstances was entitled to depreciation on the actual cost of the machinery purchased from Seth Banarsi Dass, and the proviso to Section 1O(5)(a) of the Act could not be applied."
Not following the judgment of Jurisdictional High Court amounts to mistake which deserves to be rectified u/s 254(2) of the IT Act.
305 ITR 227 (ACIT vs. Saurashtra Kutch Stock Exchange Ltd.
338 ITR 371 (MP), National Textile Corp Ltd. vs. CIT 327 ITR 267 (All), CIT vs. S.K. Gupta 23 MA NOS. 445&446/DEL/2010 B. The ITAT, while considering the cost, has failed to consider the following facts which resulted into working of. cost of plant and machinery purchased at a lesser figure:
(i) In paragraph 10.7 of the order, the cost of the equipment has been only taken at Rs.32,19,746/- in the hands of BBW which does not include the cost of ducting and other necessary parts and spares required for the operation of air conditioning system in a multi-storeyed building having the area of about 25,000 square feet as explained before the AO and CIT (Appeals) because the assessee had purchased complete airconditioning package unit.
(ii) BBW had completed the erection and installation of all the equipments only in the month of September 1999 which cannot be depreciated at such a figure as considered by the ITAT in paragraphs 10.7 and 10.8 of the order.
(iii) The ITAT in paragraph 10.8 at page 15 of the order had made the following observations:
(a) In lines 7 and 8 from the top:
"No material has been brought on record to show that these assets were also fetching so much rent from the user of these assets."
(b) And thereafter in lines 21 and 22 as under:
24
MA NOS. 445&446/DEL/2010
"Here, in the present case, there is a lack of material to show that such facility earlier was also fetching so much rent."
The above observations of the ITAT are" against the facts already on record.
As already on record, the assessee had purchased the air conditioning packing units installed in the building in a running condition on 'As is where is' basis and due to such agreement, had received the rent from Minerva in respect of last quarter of the financial year ending 31st March 2000 at RS. 1177,132/ - which had" been adjusted by the assessee against the cost incurred at RS. 751akhs (See page 4 of the ITAT order).
Therefore, in view of the above facts and circumstances, it is prayed that paragraphs 10 to 10.8 of the order of the ITAT may kindly be recalled in view of the judgment of the Jurisdictional High Court of Allahabad in the case of Jaswant Sugar Mills Ltd. (supra) and be disposed of afresh after taking into account all the facts and circumstances of the case and/or be modified accordingly. It is prayed accordingly."
5. The Ld. Departmental Representative on the other hand submitted that the Tribunal's order was correct and there is no mistake apparent from records in this order.
6. We have carefully considered the submissions and perused the records. We find that in these cases, as the assessee is from Meerut the Jurisdictional High Court is Hon'ble Allahabad High Court. As such mention of Hon'ble Delhi 25 MA NOS. 445&446/DEL/2010 High Court decision in C.I.T. vs. Dalmia Dadri Cement Ltd. 125 ITR 510 as Jurisdictional High Court decision is a mistake by the tribunal. 6.1 Furthermore, we also find that assessee has referred to the decision of Allahabad High Court in the case of Jaswant Sugar Mills Ltd. vs. C.I.T. in 1973 Tax LR 1336 and copy of the judgement was also filed. But in the order the tribunal as reproduced hereinabove there is no reference to this jurisdictional High Court decision.
6.2 We find that Hon'ble Apex court in the case of C.I.T. vs. Saurastara Kutch Stock Exchange Limited (Supra) has expounded as under:-
"Rectification of an order stems from the fundamental principle that justice is above all. It is exercised to remove the error and to disturb the finality.
A patent, manifest and self-evident error which does not require elaborate discussion of evidence or arguments to establish it, can be said to be an error apparent on the face of the record and can be corrected while exercising certiorari jurisdiction. An error cannot be said to be apparent on the face of the record if one has to travel beyond the record to see whether the judgement is correct or not. An error apparent on the record means an error which strikes one on mere looking an does not need a long drawn out process of reasoning on points on which there may be conceivably two opinions. Such error should not require any extraneous matter to show its incorrectness. To put it differently, it should be so manifest and clear that no court would permit it to remain on record. If the view accepted by the court in the original judgement is one of possible views, the case cannot be said to be covered by an error apparent on the face of the record.26
MA NOS. 445&446/DEL/2010 Where after the Appellate Tribunal rendered its decision on appeal, a miscellaneous application was filed by the assessee under section 254(2) of the Income Tax Act, 1961, stating that a decision of the Jurisdictional High court was not brought to the notice of the Tribunal : Held, that there was a mistake apparent from the record which required rectification."
6.3 Furthermore, we find that Hon'ble Allahabad High Court in C.I.T. vs. S.K. Gupta (Supra) has held as under:-
"Under section 254(2) of the Income Tax Act, 1961, the Tribunal has power to rectify mistakes which are apparent on the record. If the mistakes go to the root of the matter, it is the discretion of the Tribunal to correct the mistakes in the facts of the order, or the operative portion of the order or hear the appeal de novo."
6.4 Now considering the tribunal order on the touchstone of above mentioned case laws, we find that there are following mistakes in the tribunal order.
1. Reference to Hon'ble Delhi High court decision in C.I.T. vs. Dalmia Dadri Cement Ltd. 125 ITR 510 as Jurisdictional High Court decision.
2. Non consideration of decision of Hon'ble Allahabad (Jurisdictional) High Court in the case of Jaswant Sugar Mills Ltd. vs. C.I.T. (Supra).
27MA NOS. 445&446/DEL/2010 6.5 Under the circumstances, on the basis of aforesaid discussions and precedents, we recall the impugned tribunal order for consideration of the above two mistakes.
7. In the result, both the misc. applications filed by the assessee are partly allowed.
Order pronounced in the open court on 03/8/2012.
SD/- SD/-
[I. C. SUDHIR] [SHAMIM YAHYA]
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated: 03/8/2012
SRBhatnagar
Copy forwarded to:
1. Appellant 2. Respondent 3.CIT 4. CIT (A) 5. DR, ITAT
TRUE COPY
By Order, DR, ITAT, Delhi Bench
28