Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 1]

Income Tax Appellate Tribunal - Kolkata

Trimex Fiscal Services Pvt. Ltd., , ... vs Pr.Cit - 2, Kolkata , Kolkata on 20 November, 2019

                                                     1
                                                                                                ITA No. 892/Kol/2018
                                                                           Trimex Fiscal Services Pvt. ltd, AY- 2013-14


                    आयकर अपील य अधीकरण,  यायपीठ - "C" कोलकाता,
        IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH: KOLKATA
     (सम )  ी ऐ. ट . वक ,  यायीक सद य एवं डॉ. अजन
                                                ु$ लाल सैनी, लेखा सद य)
                    [Before Shri A. T. Varkey, JM & Dr. A. L. Saini, AM]

                                    I.T.A. No. 892/Kol/2018
                                   Assessment Year: 2013-14

Trimex Fiscal Services Pvt. Ltd.                 Vs.     Principal Commissioner of Income-tax-
(PAN: AABCT2031N)                                        2, Kolkata.
Appellant                                                Respondent
        Date of Hearing                         25.09.2019
        Date of Pronouncement                    20 .11.2019
        For the Appellant                       Shri Manish Tiwari, FCA
        For the Respondent                      Dr. P. K. Srihari, CIT, DR

                                                ORDER
Per Shri A.T.Varkey, JM

This appeal preferred by the assessee is against the revision order of the Ld. Pr. CIT- 2, Kolkata passed u/s. 263 of the Income-tax Act, 1961 (hereinafter referred to as the "Act") dated 19.03.2018 for AY 2013-14.

2. The grievance of the assessee is against the action of the Ld. Pr. CIT invoking his revisional jurisdiction u/s. 263 of the Act without satisfying the condition precedent for exercising the jurisdiction.

3. For adjudicating this issue we have to look into the show cause notice issued by the Ld. Pr. CIT dated 23.02.2018 which is placed at pages 31 to 32 of the paper book which reads as under:

"2. Your return of income of the above mentioned was filed on 17.09.2013 declaring taxable income of Rs.56,76,233/- and the same was assessed u/s. 143(3) on 28.03.2016 determining total income at Rs.63,93,230/-.
3. The perusal of the assessment records reveals that you issued 8,00,000 shares during the previous year corresponding to the Assessment Year 2013-14 with a share premium of Rs.140 and face value of Rs.10 totaling to Rs.150 per unit of share. However, as per the provisions of the Income Tax Act, 1961, (to be referred as Act hereinafter) face value of the shares issued by any private company should not exceed the fair market value of shares issued during the year. As per Rule 11U and 11UA of Income Tax Rules, 1962 the fair market value of the shares issued by you can be re-calculated at Rs.23.00 (approx.). So, the value of share issued by you at Rs.150/- per share exceeds the fair market value of share determined as per section 56(viib) read with Rule 11U and 11UA by Rs.127 (150-23). Therefore, in view of above the 2 ITA No. 892/Kol/2018 Trimex Fiscal Services Pvt. ltd, AY- 2013-14 excess of the fair market value of share premium along with share capital received by you i.e. Rs.127 on 8,00,000 shares issued during the previous year of the AY 2013-14 amounting to Rs.10,16,00,000/- was needed to be added back to your total income.
4. In view of the facts stated above, I am of the opinion that the assessment order made u/s. 143(3) dated 28.03.2016 for the AY 2013-14 is erroneous in so far as it is prejudicial to the interest of Revenue. You are therefore requested to appear personally or through your Authorised representative before the undersigned at room no. 60, 3rd floor, Aayakar Bhawan, P-7, Chowringhee Square, Kolkata-700 069 on 07.03.2018 at 3.30 pm along with your written submissions, books of accounts & documents, if any, to show as to why the assessment made u/s. 143(3) of the Income Tax Act, 1961 on 28.03.2016 should not be revised u/s. 263 of the Income-tax Act, 1961. Please note that no further adjournment will be given unless there is a valid reason and failure to comply with the requirement of the notice will lead to decision on merit."

4. Assailing the decision of the Ld. Pr. CIT in invoking the jurisdiction, the Ld. AR of the assessee brought to our notice that the Ld. Pr. CIT has invoked the revisional jurisdiction on the ground that the AO has not made enquiry in respect of the valuation of shares wherein the assessee had valued the shares at a face value of Rs.10/- plus share premium of Rs.140/- totaling Rs.150/- per unit of share. According to Ld. Pr. CIT, assessment order is erroneous insofar as it is prejudicial to the interest of the revenue, since as per section 56(viib) of the Act the value of the shares has to be calculated based on the formula stipulated under Rule 11U and 11UA of the Income Tax Rules, 1962 (hereinafter referred to as the "Rules") which according to Ld. Pr. CIT has not been carried out by the AO; and the AO has simply accepted the valuation made by the assessee which action of AO is erroneous. According to Ld. Pr. CIT while applying the formula under Rule 11U and 11UA of the Rules, the valuation of the shares comes to only Rs.23/- approx. and, therefore, when section 56(viib) of the Act is applied, an amount of Rs.127/- (Rs. 150 - Rs.23) escapes assessment in respect of 8000 shares amounting to Rs.10,16,00,000/-. Thus, the Ld. Pr. CIT taking note of this fact had issued notice to the assessee for exercising his revisional jurisdiction u/s. 263 of the Act which decision has been assailed before us.

5. According to ld. AR, the premise on which the Ld. Pr. CIT has invoked his jurisdiction is that there was a lack of enquiry on the part of the AO on this issue as stated afore. According to him, this premises of Ld. Pr. CIT to interfere with the order of AO is patently wrong because the AO had made enquiries on the issue and for supporting this contention, the Ld. AR pointed out several questions that were asked by the AO during the 3 ITA No. 892/Kol/2018 Trimex Fiscal Services Pvt. ltd, AY- 2013-14 assessment proceedings and he drew our attention to page 68 of the paper book wherein copy of the order sheet entries recorded by AO are kept from pages 68 to 72. Drawing our attention to page 68 of the paper book the Ld. AR drew our attention to the order sheet dated 08.07.2015 and 22.07.2015 wherein the AO has recorded as under:

"08.07.2015 - Notice u/s. 142(1) of the Act issued on date. 22.07.2015 - Shri Pankaj Kumar Goyal, ACA and A.R of the 'a' company today appeared and furnished detail under a covering letter dated 22.07.2015. The case is discussed and he is asked to furnish the following:
1. Name, Address, PAN and other details to whom shares were allotted with evidence.
2. Applicability to section 56(2)(vii) of the Act.
3. Details to substantiate the squared up unsecured loan,
4. Details to substantiate the Rent paid, professional and consultancy charges paid, salary paid.

Adjourned to 04.08.2015."

6. From the aforesaid queries raised in respect to the issue, our attention was drawn to the assessee's reply found placed at page 33 of paper book (letter dated 04.08.2015) wherein the details have been submitted as under:

       Sl. No. of Particulars                      Reply
       Your Letter
       1           Names and Address of the Share Annexure 'A' annexed. Copies of
                   Applicants                      Share applications are attached
                                                   herewith.     Copy of Return of
                                                   Allotment in Form 2 & Form 5 are
                                                   also enclosed herewith.

2. Applicability of Section 56 sub The share have been issued by the clause viib. company at fair value the valuation certificate of which was obtained from a Chartered Accountant.

Copy of Valuation Certificate issued by the Chartered Accountant is enclosed herewith.

3. Details of squared off loan No loans were squared off during the year

4. Details of certain expenses Annexure 'B' annexed. Copy of Bill for Rent is attached. Further, Proof of filing TDS returns in form 24Q & 26Q along with details is also enclosed.

4 ITA No. 892/Kol/2018

Trimex Fiscal Services Pvt. ltd, AY- 2013-14

7. Thereafter, the Ld. AR drew our attention to pages 3 and 4 of the paper book which is the certificate of valuation of shares. The Ld. AR also drew our attention to page 4 of the paper book wherein it has been shown how the calculation of the fair market value per equity share has been made as on 31.03.2012, which is as under:

5 ITA No. 892/Kol/2018
Trimex Fiscal Services Pvt. ltd, AY- 2013-14

8. Drawing our attention as to how the calculation was done the Ld. AR explained that the assessee company was holding investments in M/s. Shiv Agrevo Ltd. (refer pages 5-17 of paper book) and M/s. Shiv Edibles Ltd. (refer pages 18-30 of paper book) which had valuation of Rs 8,61,00,000 + Rs 14,31,90,000 = Rs 22,92,90,000/-. So, according to Ld. AR, the premise on which the Ld. Pr. CIT invoked his jurisdiction is erroneous since the AO had infact enquired into the valuation of the shares in question which fact is evident from the aforesaid correspondence. So, it cannot be held that on this issue the AO had not made any enquiry. When the AO had made an enquiry on an issue, which the Ld. Pr. CIT finds fault, then he himself is duty bound to carry out necessary enquiries on the issue and has to record a finding that despite AO conducted the inquiry on the issue, his (AO) conclusion is unsustainable in law. It has to be kept in mind that if the Ld. Pr. CIT carries out enquiry on the issue and finds that two views are possible, then he (CIT) cannot impose his view on the issue, if the AO's view is a plausible view. However, if the Ld. Pr. CIT after conducting enquiry is able to record a finding that the AO's view on the issue is unsustainable in law, then he can hold the order of AO to be erroneous and very well interfere exercising jurisdiction u/s. 263 of the Act, provided it is prejudicial to revenue. So for examining whether the view of AO after he conducted the enquiry as discussed, is legally a plausible view, let us look at sec. 56(2)(viib) of the Act which reads as under:

"(viib) where a company, not being a company in which the public are substantially interested, receives, in any previous year, from any person being a resident, any consideration for issue of shares that exceeds the face value of such shares, the aggregate consideration received for such shares as exceeds the fair market value of the shares:
Provided that this clause shall not apply where the consideration for issue of shares is received--
(i) by a venture capital undertaking from a venture capital company or a venture capital fund 67[or a specified fund]; or
(ii) by a company from a class or classes of persons as may be notified by the Central Government in this behalf.

.......

Explanation.--For the purposes of this clause,--

(a) the fair market value of the shares shall be the value--
(i) as may be determined in accordance with such method as may be prescribed; or
(ii) as may be substantiated by the company to the satisfaction of the Assessing Officer, based on the value, on the date of issue of shares, of its 6 ITA No. 892/Kol/2018 Trimex Fiscal Services Pvt. ltd, AY- 2013-14 assets, including intangible assets being goodwill, know-how, patents, copyrights, trademarks, licences, franchises or any other business or commercial rights of similar nature, whichever is higher;[emphasis given by us] .........
(b) "venture capital company", "venture capital fund" and "venture capital undertaking" shall have the meanings respectively assigned to them in clause
(a), clause (b) and clause (c) of Explanation to clause (23FB) of section 10"

9. From the reading of the aforesaid provision the Ld. AR drew our attention to Explanation 1 to clause (viib) of sec. 56(2) of the Act, the fair market value shall be the value (i) as may be determined in accordance with such method as may be prescribed; or

(ii) as may be substantiated by the company to the satisfaction of the Assessing Officer, based on the value, on the date of issue of shares, of its assets, including intangible assets being goodwill, know-how, patents, copyrights, trademarks, licences, franchises or any other business or commercial rights of similar nature, whichever is higher. Thus it is noted that there are two methods envisaged in the definition for calculating the fair value of shares

- (i) as per the rule prescribed under 11U and 11UA, (ii) the fair market value as substantiated by the assessee to the satisfaction of the AO. Thus, accordingly, once the aforesaid exercise is done then the provisions says that out of the two values thus computed the value whichever is higher should be adopted. And in this case the assessee when enquired by the AO on this issue, has been able to substantiate the valuation made to AO's satisfaction. And since the AO was satisfied with the computation of fair value of shares has accepted the value of Rs.150/- per share which is higher than Rs.27/- which has been calculated by the Ld. Pr. CIT applying Rule 11U and 11UA of the Rules.

10. Thus, we find that AO had called upon the assessee on 22.07.2015 to furnish the (i) name, address, PAN and other details to whom shares were allotted with evidence (ii) And applicability of section 56(2)(viib) of the Act after the AO has taken note that assessee had issued shares at face value of Rs. 10/- with premium of Rs.140/- to share subscribers. We note that assessee had furnished the details to AO in order to substantiate the fair market value of shares by filing the following documents (refer page 33 of paper book supra).

(i) Copy of Chartered Accountant's certificate regarding valuation of shares (page 3-4 of paper book) 7 ITA No. 892/Kol/2018 Trimex Fiscal Services Pvt. ltd, AY- 2013-14

(ii) Calculation of fair value of equity shares of M/s. Shiv Agrevo Ltd. (page 5-17 of paper book),

(iii) Calculation of fair value of equity share of M/s. Shiv Edible Ltd. (page 18-30 of paper book).

11. It has been explained to the AO as to how the Chartered Accountant of assessee has worked out the fair market value of shares at Rs.150/-. The value of Rs.150/- per share is the fair value of shares of the company which has been worked out by obtaining certificate from Chartered Accountants. And during the course of proceedings u/s.143(3) also, the certificate was furnished before the Assessing officer justifying the valuation of shares.

12. And it was also explained before the ld Pr CIT during revisional proceedings that as per Explanation 1 to clause (viib) of Section 56 of the Act, the fair market value of the shares shall be the value-

(i) As may be determined in accordance with such method as may be prescribed;

or

(ii) As may be substantiated by the Company to the- satisfaction of the Assessing Officer, based on the value, on the date of issue of shares, of its assets, including intangible assets being goodwill, know-how, patents, copyrights, trademarks, licences, franchises or any other business or commercial rights of similar nature.

Accordingly, the fair market value of shares of the company has been arrived at by substituting the cost price of the assets of the company with fair value of those assets.

The valuation had been arrived at by following the below mentioned basis:-

a) Our company holds 1290000 equity shares of M/s Shiv Edibles which is equal to 36.35% equity capital of the said company.

b) Similarly, the company holds 3,50,000 equity shares of M/s. Shiv Agrevo Ltd which is equal to 19.96% equity shares of that company.

8 ITA No. 892/Kol/2018

Trimex Fiscal Services Pvt. ltd, AY- 2013-14

c) Since both these companies are our group company/Associates, in which we hold significant control, while arriving at the fair value of our shares the cost of these investments has been substituted with fair value of the same and accordingly, fair value of our shares has been arrived at Rs.150/- per share.

13. The certificate of Chartered Accountant of assessee is found placed at page 3 of paper book and the calculation sheet as to how the value of shares has been arrived at Rs.150/- is reproduced at page (4) (supra). So, it can be seen that AO during assessment proceedings had in fact enquired about the fair market value of shares issued by the assessee at Rs.150/- per share and assessee had submitted the aforesaid documents before the AO to substantiate the fair market value of shares to the satisfaction of AO, so he accepted the same.

14. However, Ld. Pr. CIT finds fault with the action of AO, since according to him, while calculating the fair market value of shares applying Rule 11U and 11UA, the price of share is only Rs. 27 and therefore, there is revenue loss of Rs.123 per share, therefore, the order of the AO is erroneous.

15. We do not countenance this action of the Ld. Pr. CIT for the simple reason that the view taken by the AO after enquiry on the issue is a plausible view and cannot be held to be unsustainable in law. As per sec. 56(2)(viib) of the Act, fair market value can be computed by two ways.

i)       By Rule 11U and 11UA of Income Tax Rules 1962.

ii)      By assessee company to the satisfaction of the AO.

And as per the said provision, the value whichever is higher can be adopted. So, in this case when Rule 11U and 11UA is applied, the fair market value of shares is at Rs. 27 and the fair market value according to assessee company is at Rs.150/-, so the higher value has been adopted, which is a plausible view. However, if the Ld. Pr. CIT has to hold the view of the AO to be erroneous as well as prejudicial to revenue he has to conduct enquiries and record a finding that assessee's calculation of fair market value of Rs.150/- is unsustainable in law, which the Ld. Pr. CIT has not done in this case, though all facts were furnished before him. So, the action of AO, who has conducted enquiry on the issue and called for documents and 9 ITA No. 892/Kol/2018 Trimex Fiscal Services Pvt. ltd, AY- 2013-14 after examination has not drawn any adverse view against the assessee, cannot be held to be erroneous as well as prejudicial to the revenue since the assessment order cannot be found to be erroneous as well as prejudicial on the fair market value of shares, the condition precedent to invoke revisional jurisdiction u/s. 263 is absent and, therefore, the usurpation of jurisdiction by Ld. Pr. CIT is bad in law and so quashed.

16. In the result, the appeal of assessee is allowed.

Order is pronounced in the open court on 20th November, 2019.

Sd/- (Dr. A. L. Saini)                                                    Sd/-(Aby. T. Varkey)
Accountant Member                                                         Judicial Member
                            Dated : 20th November, 2019

Jd.(Sr.P.S.)

Copy of the order forwarded to:

1. Appellant - M/s. Trimex Fiscal Services Pvt. Ltd., 6A, Clive Row, 5th floor, Room No. 6/10, Kolkata-700001.

2 Respondent - Pr. CIT-2, Kolkata

3. DCIT, Circle-4(2), Kolkata

4. DR, ITAT, Kolkata. (sent through e-mail) /True Copy, By order, Assistant Registrar