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 10, Cited by 2]

Income Tax Appellate Tribunal - Cochin

The Dcit, Cochin vs M/S. Creampacks(P) Ltd, Cochin on 16 November, 2016

                                                       ITA Nos.199,219, 228 & 229/C/2016



             IN THE INCOME TAX APPELLATE TRIBUNAL
                         COCHIN BENCH
                             KOCHI
        BEFORE S/SHRI B P JAIN, AM & GEORGE GEORGE K, JM

                          ITA No 199/Coch/2016
                            (Asst Year 2011-12)
The Asst Commr of Income Tax           Vs High Range Foods P Ltd
Corporate Circle1(2)                       28/3030 Cheruparambath Road
Kochi                                      Elamkulam
                                           Kadavanthra
                                           Cochin 682 020
                                           PAN: AACH6076L
             ( Appellant)                            (Respondent)
                          ITA No 219/Coch/2016
                            (Asst Year 2011-12)

The Dy Commr of Income Tax             Vs   M/s Creampacks P Ltd
Circle1                                     28/3030 Cherupambath Road
Alleppy                                     Ernakulam
                                            Kochi 20
                                            PAN: AAACC9368C
           ( Appellant)                               (Respondent)

                        ITA No 228/Coch/2016
                          (Asst Year 2011-12)
The Dy Commr of Income Tax           Vs M/s Kreem Drinks Pvt Ltd
Circle1                                  28/3030 Cheruparambath Road
Alleppy                                  Elamkulam
                                         Kadavanthra
                                         Cochin 682 020
                                         PAN: AAACKB128N
           ( Appellant)                            (Respondent)

                          ITA No 229/Coch/2016
                            (Asst Year 2011-12)
The Asst Commr of Income Tax           Vs M/s Kreem Foods Pvt Ltd
Corporate Circle1(1)                       28/3030 Cheruparambath Road
Kochi                                      Elamkulam
                                           Kadavanthra
                                           Cochin 682 020
                                           PAN: AAACK8728L
             ( Appellant)                            (Respondent)


                                   1
                                                                    ITA Nos.199,219, 228 & 229/C/2016



               Assessee By                         Sh P M Veeramani
               Revenue By                          Sh A Dhanaraj, Sr DR
               Date of Hearing                      15th Nov 2016
               Date of pronouncement                16th Nov 2016


                                           ORDER

PER BENCH:

These four appeals, at the instance of the revenue, are directed against separate orders of the CIT(A) pertaining to different assessee's. The relevant assessment year is 2011-12.

2 The revenue has taken different grounds for all these appeals; however, the solitary issue that arises for our consideration, relates to the issue of taxability of freezer deposits received by the assessee from its vendors. Since identical issue is raised in these appeals, these were heard together and disposed of by this consolidated order.

3 First we shall take up for adjudication the appeal in ITA No.199/Coch/2016.

ITA No 199/Coch/2016 3.1 Brief facts of the case are as follows:

The assessee is in the business of manufacturing and marketing of ice creams and other frozen foods. For the assessment year 2011-12, the return of income was filed on 15.10.2011 declaring the total income at 'nil' as the assessee incurred loss of Rs. 9,37,786/-. The assessment u/s 143(3) of the Act was completed vide order dated 2 ITA Nos.199,219, 228 & 229/C/2016 6.3.2014. In the assessment completed the Assessing Officer had brought to tax the deposits received from its distributors for supply of freezer by stating as follows:
"1 Income on account of lapsed liability in respect of freezer deposits: The assessee is a manufacturer and seller of ice creams. The assessee, as part of a trade promotion strategy, issues freezers to its distributors so that the products of the company can be prominently displayed and safely stored. The assessee collects the cost of the freezers from the distributors, the value of the freezer falls by 25% every year (part of a year is treated as a full year). That is to say, if the distributor terminates his agreement with the assessee company at the end of the 1st year, then he (i.e. distributor) can hope to recover only 3/4th of the payment (deposit) that he made to the assessee towards the freezer. At the end of the 4th year, the amount deposited for the freezer becomes wholly non- refundable, even if the agreement is terminated.
1.1 The assessee treats the deposit received from the distributors for the freezers as a Liability and calls it 'Deposits 8: Advance from customers' and appears in the balance sheet. In the previous year the liability shown is Rs.3,33,49,200/ - which was an increase of Rs.38,14,977/- as compared to the balance of Rs.2,95,34,223/- as at the end of the preceding assessment year.
1.2 The relevant cause in the agreement between the assessee and the distributor is reproduced below:
"On termination of this agreement, the distributor has to deliver back the freezer together with accessories to the principal at the principal's premise and collect thereafter from the principal the security deposit amount after deducting an amount calculated at the rate of 25% on the value of the freezer for each year of use towards compensation for wear and tear. For this purpose fraction of a year shall be counted as a complete year. On non return of the freezer, the difference between the value of the freezer and the deposit amount shall be made good to the principal."

1.3 As per section 41 (1) of the Income Tax Act, trading liability, which has ceased, can be regarded as income of the assessee. In this case, the liability that has ceased is not a trading liability and therefore section 41 (1) may not apply. However, by virtue of the Supreme Court's decision in CIT Vs. T.V. Sunderam Iyengar and Sons (1996) 222 ITR 344(SC), the amount becomes taxable. The relevant portion of the judgment of the apex court is reproduced here. .

"If an amount is received in the course of a trading transaction, even though it is not taxable in the year of receipt as being of revenue character, the amount changes its character when the amount becomes assessee's own money because of limitation or by 3 ITA Nos.199,219, 228 & 229/C/2016 any statutory or contractual right. When such a thing happens common sense demands that the amount should be treated as the income of the assessee. "

The same principle was reiterated by the Hon'ble High Court of Bombay in Slid Containers Ltd Vs. CIT (2009) 308 ITR 417(Bom). The ratio of these decisions applies perfectly to the instant case.

1.4 In this connection it has to be mentioned that 'income' has been given an inclusive definition in section 2(24). The Supreme Court in CIT Vs. Karthikeyan (1993) 201 ITR 866 (SC) has held that the purpose of the inclusive definition is not to limit the meaning but to widen its net and several clauses therein are not exhaustive of the meaning of income; even if a receipt did not fall within the ambit of any of the clauses, it might still be income if it partakes the character of income. The issue at hand has to be seen in the light of the numerous apex court decisions holding that the word 'income' has to be interpreted with the widest amplitude.

1.5 The arguments of the assessee in brief are as under:

* The assessee argued that it recognizes income on account of freezers when the agency is terminated, that it is wrong to tax the income before the termination of the agreement.
* The decision of the Supreme Court in (IT Vs. T.V. Sunderam Iyengar and Sons is distinguishable. According to the assesse the case law pertains to a situation where the assessee has unilaterally credited income in the P&L Account on account of deposits received from customers but did not offer the same for tax. The system of accounting regularly employed by the assessee should not be upset and that the department did not reject books.
1.6 These arguments are without merit for the following reasons:
*I t is not correct to say that income accrues only when the agreement is terminated. The agreement itself says that after 4 years there is no liability on the part of the assessee towards the franchisees/ retailers because of the freezer deposits.
* The assessee is needlessly prolonging the recognition of revenue by recognizing it only at the termination of agency.
* Again, if a dealership is not terminated, no income is recognized from the lapsing of liability because of freezer deposits.
4
ITA Nos.199,219, 228 & 229/C/2016 * In addition, it is wrong in saying that the Supreme Court decision in TVS Sunderam Iyengar & Sons does not apply. The ratio of the decision clearly applies even if the facts are different. In fact, facts of two cases will never completely agree. 1.7 In the light of the foregoing discussion, it is evident that dealer deposits become taxable with the efflux of time. The amount that is taxable worked out as Rs.31 ,59,354/-."
3.2 Aggrieved by the addition made by the Assessing Officer, the assessee preferred appeal to the first appellate authority. The CIT(A), following the order of the Tribunal in assessee's own case for the AY 2010-11, decided the issue in favour of the assessee (the tribunal was considering a batch of cases in ITA Nos.73 to 79/Coch/2014 for AY 2008-09 and 2010-11 in which the assessee was also a party).
3.3 Aggrieved by the order of the CIT(A), the revenue is in appeal before the Tribunal. The ld DR relied on the grounds raised in the appeal memo. On the other hand, the ld counsel for the assessee submitted that the issue in question is squarely covered in favour of the assessee by the order of the Tribunal in assessee's own case, cited supra. The ld Counsel also submitted that the said issue is pending for adjudication before the Hon'ble Kerala High Court and no decision has been taken by the Hon'ble Court.
3.4 We have heard the rival parties and perused the material on record. In assessee's own case, the division bench of the Tribunal have decided the matter in favour of the assessee, by following the earlier orders of the Tribunal. The relevant findings of the Tribunal in assessee's own case read as follows:
5
ITA Nos.199,219, 228 & 229/C/2016 "4. We have considered the rival submissions on either side and relevant material on record. The issue arises is whether the deposits in respect of the freezer has to be considered as income of the assessee or not. As rightly submitted by the Ld. AR of the assessee that this issue was considered by the Tribunal in one of the assessees for the earlier assessment year and found that such deposits cannot be considered as income of the assessee. For the sake of convenience, we extract below the order dated 08.08.2012 passed by the Tribunal in the case of M/s. Kreem Foods (P) Ltd. In ITA No. 597/Coch/2010 relating to assessment year 2007-08:-
"3. At the time of hearing, the Ld. Counsel for the assessee submitted a copy of the order dated 25-05-2012 passed by this Bench in the case of Jojo Frozen Food (P) Ltd. and Cream Packs (P) Ltd. in I.T.A. Nos. 655 & 654/Coch/2010 wherein the Tribunal has considered an identical issue and decided the same in favour of the assessee. For the sake of convenience, we extract below the operative portion of the said order in respect of the above said issue.
"6. We have considered the rival submissions and carefully perused the record. We have also gone through the copy of the order passed by the co-ordinate bench of the Tribunal in the case of High Range Foods (P) Ltd, referred supra. In respect of the first issue, i.e., Whether the deposits received from the dealers can be considered as income of the assessee, the Tribunal has observed as under.
"The assessee received Deposit for the supply of freezer from the concerned vendors. The freezers are required to safe keep the edible ice-creams. They are required for the purpose of business. The small vendors may not be inclined to purchase the freezers as they are not affordable to them considering their status. This made the assessee company to supply freezer on the receipt of fixed deposit and the compensation of the spread-over period. They are attached with a liability. The accrual comes only on termination of agreement. The business necessity requires cordial relationship with vendors. The assessee cannot treat these two amounts as receipts in the nature of income unless the so-called agreement terminated. In other words it is not a debt owned by the assessee. Hence, under the above facts and circumstances of the case, this issue to be decided in 6 ITA Nos.199,219, 228 & 229/C/2016 favour of the assessee by setting aside the orders of the authorities.
Besides the assessee never treated this as income in the books. The assessee consistently holding it so as the amount attached with a liability to refund. The assessee never admitted this amount as income in the books. Only accrued income arose to the assessee during the relevant previous year also can be brought to tax under the Income-tax provisions which is a settled law. In other words, there must be a debt owned to the assessee and until this is created in favour of the assessee as a debt due to the assessee, it cannot be said as income accrued. Hence, the decision relied by the Jr. D.R. in the case of CIT vs. T.V. Sundaram Iyengar and Sons cited supra, is clearly distinguishable on facts. In that case, assessee itself admitted this as income as per the book entries. Hence, it is distinguishable.
The decision relied by the ld. counsel for the assessee in the case of CIT vs. Realest Builders and Services Ltd. - 307 ITR 202 (SC) in addition to the following cases -
(a) Siddheswar Sahakari Sakhar Karkhana Ltd. vs. CIT & Others - 270 ITR 1 (SC);
(b) Bharat Petroleum Corporation Ltd. vs. CIT - 202 ITR 492 (Cal).
(c) Sugauli Sugar Works (Impugned) Ltd. - 236 ITR 518 (SC); 5 I.T.A. Nos. 73-79/Coch/2014
(d) Star India P. Ltd. vs. Addl. CIT - 311 ITR (ST) 235 (Mumbai). (e) Govind Prasad Prabhu Nath - 171 ITR 417 (All.);
(f) Hindustan Housing and Land Development Trust Ltd. - 161 ITR 524 (SC);
(g) Ace Builders Pvt. Ltd. vs. CIT - 225 ITR 746 (SC);
(h) Mantra Tanta Yantra Vigyan vs. CIT - 300 ITR 140 (Raj.); and
(i) Guardian Industries Corpn. vs. Assistant Director of Income-tax - 7 DTR 594 (Del.).

are also supports the plea of the assessee. The accrual has been dealt with in the relied judgments. Hence, under the given set of facts and circumstances, we by relying on the above decisions set aside the orders of the authorities and 7 ITA Nos.199,219, 228 & 229/C/2016 allow this ground of the assessee as it cannot be treated as income for the year relevant under appeal."

7. Since the co-ordinate bench has already taken a view on identical issue, by following the said decision, we hold that the deposits collected from vendors cannot be considered as the income of the assessee so long as the agency agreement continues. Accordingly, we set aside the order of Ld CIT(A) on this issue in the hands of both the assessees and direct the AO to delete the addition made on this issue in the hands of both the assessees herein".

5. The only objection of the Ld. DR is that the appeal was filed against the order of the Tribunal and the same is pending before the High Court. But on a query from the Bench, the Ld. DR submitted that he does not have knowledge of any stay granted by the Hon'ble High Court on the operation of the earlier order of the Tribunal. Since the Ld. CIT(A) has followed the order of the Tribunal, we 6 I.T.A. Nos. 73-79/Coch/2014 are of the considered opinion that mere pending of the appeal before the High Court against the order of the Tribunal cannot be a reason to take a different view. Therefore, by following the order of the Tribunal for the earlier assessment year, this Tribunal is of the considered opinion that the deposits collected by the assessee for freezer cannot be considered as income of the assessee.

6. In view of the above facts and circumstances of the case and in view of the order of the Tribunal, we do not find any infirmity in the order of the Ld. CIT(A) and accordingly, the same is confirmed.

7. In the result, all the appeals filed by the revenue stand dismissed."

3.5 Admittedly, the issue in question is covered in favour of the assessee by the order of the division bench of the Tribunal, cited supra. Both the parties have submitted that the issue is pending for adjudication before the Hon'ble jurisdictional High Court.

No contrary High Court judgment has been cited. Hence, respectfully following the order of the division bench of the Tribunal, in assessee's own case ( supra), we uphold the order of the first appellate authority as correct and in accordance with law and no interference is called for. It is ordered accordingly.

8

ITA Nos.199,219, 228 & 229/C/2016 4 In the result, the appeal filed by the revenue is dismissed.

ITA No. 219/Coch/2016 ITA No. 228/Coch/2016 & ITA No.229/Coch/2016

5 Since the issue raised in these appeals are the same as in the case in ITA No.199/Coch/2016, our finding in para 3.4, 3.5 & 4 will hold-good in these cases also.

In light of our findings in para 3.4, 3.5 & 4, we uphold the orders of the CIT(A) in ITA Nos.219/C/2016, 228/C/2016 & 229/C/2016 and dismiss the grounds raised by the revenue therein. It is ordered accordingly.

6 In the result, the appeals filed by the revenue are dismissed.

Order pronounced in the open Court on this 16th day of Nov 2016.

                  Sd/-                                       Sd/-

              (B P JAIN)                               (GEORGE GEORGE K )
         Accountant Member                               Judicial Member
Cochin: Dated 16th Nov 2016
Raj*




                                              9
                                              ITA Nos.199,219, 228 & 229/C/2016



Copy to:

   1.   Appellant -
   2.   Respondent -
   3.   CIT(A)
   4.   CIT,
   5.   DR
   6.   Guard File
                            By order


                       Assistant Registrar
                         ITAT, COCHIN




                              10