Income Tax Appellate Tribunal - Agra
M/S Acpl Products (P) Ltd ,Noida vs Acit Circle 4(1), Agra on 18 March, 2026
IN THE INCOME TAX APPELLATE TRIBUNAL
AGRA BENCH " DB ",
BEFORE
SHRI MAHAVIR SINGH, VICE PRESDIENT (THIRD MEMBER),
SHRI BHAVNESH SAINI, JUDICIAL MEMBER,
SHRI PRAMOD KUMAR, ACCOUNTANT MEMBER,
SHRI M. BALAGANESH, ACCOUNTANT MEMBER &
SHRI SUNIL KUMAR SINGH, JUDICIAL MEMBER
ITA NO. 76/AGR/2014 (A.Y.2009-10)
M/s ACPL Products (P)
Ltd.,
Plot No. 94 and 99, Phase-II
Special Economic Zone,
Noida.
PAN: AADCA 3621 R ......Appellant
Vs.
The A.C.I.T,
Circle- 4(1),
Agra .......Respondent
Appellant by : Sh. Pankaj Gargh, Adv.
Respondent by : Sh. Shailendra Srivastava, Sr. DR
Date of hearing : 18.03.2026
Date of pronouncement : 18.03.2026
ORDER
PER BHAVNESH SAINI, JUDICIAL MEMBER
1. This appeal by the assessee is directed against the order of learned CIT(A)-II Agra dated 23.10.2013 for A.Y. 2009-10, challenging the impugned order in 1 rejecting the claim of assessee under Section 10A of the I.T. Act before setting off of carried forward loss and unabsorbed depreciation, disallowing deduction/exemption under Section 10A of Interest on FDR, job work charges and earning from foreign exchange rate differences. Learned counsel for the assessee did not press the ground relating to exemption under Section 10A in respect of insurance account amount. This ground is dismissed.
2. Briefly the facts of the case are that in this case, assessment order has been passed under Section 143(3) vide order dated 28.12.2011, determining the assessed income at Rs.93,73,120/- as against the returned income of Rs.18,11,500/- The assessee is enganged in the business of manufacturing and export of silver jewellery operating from a unit located in special Economic Zone at Plot No.94 & 99, Phase-II, Noida and therefore, claiming deduction as per the provision of section 10A of the Act. Along with the return of income, the assessee furnished computation of its total income chargeable to tax as under:-
Computation of Total Income "Income from Business of Profession (Chapter IV D) 1811495 Profit as per Profit and Loss a/c 20600955 Add:
Depreciation Debited in P&L A/c 15102655
LOSS ON SALE OF FIXED ASSETS 595971
UNPAID BONUS 58341
Total -----------
36357922
Less:
UNPAID BONUS 2232
Depreciation as per Chart u/s 32 20930837
Deduction u/s 10A 7688644 28621713
7736209
Profit as per Profit and Loss a/c 0
Brought Forwarded Business Loss Sett off - 5924714 -------
Gross Total Income
1811495"
2
3. On examination of the computation of total income chargeable to tax as furnished by the assessee along with the return of income as reproduced above, the AO noticed that the assessee has claimed set-off of brought forward losses amounting to Rs.59,24,714/- from the income of the year under consideration after claiming deduction u/s 10A. On examination, the AO found that the assessee is claiming deduction u/s 10A of the Act in A.Y. 2003-04 and incurred losses and also had unabsorbed depreciation in A.Ys. 2003-04 to 2005-06 and thereafter, it had income from A.Ys. 2006-07 to 2008-09 for which, it claimed deduction under Section 10A without setting off the brought forward losses and depreciation. On being questioned for not setting off the brought forward business losses and unabsorbed depreciation of earlier years against the income of A.Y. 2006-07 before claiming deduction under Section 10A, the assessee's counsel has justified the method of computation of income adopted by the assesse stating that the judicial principle rendered in the context of section conforming deduction under chapter VIA cannot be considered while allowing deduction under Section 10A of the Act because section 10A is placed in chapter III which is as "Income which do not form part of total income". The assessee counsel submitted before A.O. that even deduction of unabsorbed depreciation under Section 32(2) cannot be given against the income of section 10A because section 32(2) is to be given effect to after the provision of section 72 of the Act are applied and hence, deduction of unabsorbed depreciation provided under Section 32(2) is not to be provided while computing the profit of the undertaking eligible for deduction under Section 10A. In support of his argument, he also relied on sequence of columns made "ITR-6" prescribed by CBDT for filing of return by the company in which schedule of B/F/set-off of unabsorbed business loss/ unabsorbed depreciation is appearing much after the column provided for claiming deduction under Section 10A in the schedule made for computation of business income. By quoting from the format of 'ITR-6", the assessee's counsel put up his argument before the A.O. that this format is prescribed by the CBDT through its circular and hence, it is binding on Revenue Authorities.3
4. After considering the arguments of assessee's counsel, the A.O. referred to subsection (6) of section 10A which provides for determining the amount of losses and unabsorbed depreciation to be carried forward immediately succeeding the last year of the period for which deduction under Section 10A is availed by the assessee and as provided in this sub-Section for determining such amount of carried forward business loss and unabsorbed depreciation, it is necessary that the notional computation of business income and depreciation as per the provisions of the Act should be made for each year of the period covered by Section 10A by taking into account the provisions of carried forward of loss under Section 72 and unabsorbed depreciation under Section 32(2) of the Act. After discussing in paras 4 and 5 of the assessment order (Page 2 to 4) about the effect of this provision on the computation of total income of the assessee beginning from A.Y. 2003-04 till the assessment year under consideration, the A.O. held that firstly income is to be computed as per Chapter IVD by making deduction for unabsorbed depreciation under Section 32(2) and thereafter, set off of losses under Section 72(1) and then deduction as per section 10A is to be provided. On the basis of above interpretation of sub Section (6) of Section 10A, the A.O. showed that entire losses and unabsorbed depreciation from A.Ys. 2003-04 to 2005-06 (unabsorbed depreciation amounting to Rs.4646/-, Rs.17,22,986/- Rs.1,86,132/-
pertaining to A.Ys. 2003- 04, 2004-05 and 2005-06 respectively and unabsorbed losses of Rs.83,360/- and Rs.39,89,128/- pertaining to A.Ys. 2003-04 and 2004- 05 respectively) would get absorbed with the income of Rs.2,87,69,906/- declared by the assessee for A.Y.2006-07 before providing for deduction under Section 10A and hence, he held that the set off of carried forward business loss and unabsorbed depreciation as claimed in the year under consideration is not allowed.
5. For the purpose of determining the income of the assessee is to be covered for deduction under Section 10A, the A.O. also examined nature of certain income 4 viz amount earned on exchange rate difference, job work received, insurance account and interest received on which, the assessee claimed deduction under Section 10A claiming such income earned from the unit located in Special Economic Zone. After examination of nature of these income and considering the submission of the counsel for the assessee as discussed by him in Para 6 of the assessment order, the A.O. held that deduction under Section 10A would not be allowed for these income and income from interest and exchange rate difference would be assessed under the head "Income from other sources". After excluding this income, the A.O. has computed deduction under Section 10A as under:-
"In view of above discussion, it is held that earnings on exchange rate difference of Rs. 110260-40, job work of Rs.889204-55, Insurance account of Rs.192772-60 and interest of Rs.2112579-00 do not qualify for the purpose of calculating exemption under Section 10A of the I.T. Act and same are being excluded from the manufacturing & export sales of the assessee and considered separately while computing total income of the assessee. Therefore, exempt income under Section 10A of the assessee is computed as under:-
Exemption u/s 10A of the I.T. Act as under:-
12120036 x 516270867 x 50% = 6051732/-
515564958
6. In view of the discussion taken by the A.O. in the assessment order as discussed above, the taxable income of the assessee is computed as under:
Profit as per profit & loss account Rs. 20600955-00
Add:-
Depreciation Rs. 15102655-00
Loss on sale of fixed assets Rs. 595971-00
Unpaid bonus Rs. 58341-00 Rs. 15756967-00
Rs. 36357922-00
Less: UInpaid bonus Rs. 2232-00 Rs, 20933069-00
Depreciation Rs. 20930837-00 Rs. 15424853-00
5
Less:
Exchange rat diff.
to be computed separately Rs. 110260-40
Job work received account to
be computed separately Rs. 889204-55
Insurance account to be
Computed separately Rs. 192772-60
Interest to be computed
Separately Rs. 2112579-00 Rs. 3304817-00
Income from manufacturing & exports activity c/f Rs. 2120036-00 Income from manufacturing & exports activity c/f Rs. 12120036-00 Add:-
Income from indigenous business
(i) Job work receipts account Rs. 889204-55
(ii) Insurance account Rs. 192772-60 Rs. 1081977-00 Rs. 13202013-00 Add:-
Income from other sources:
(i) Exchange rate difference a/c Rs. 110260-00 Rs. 2222839-00
(ii) Interest rate difference a/c Rs. 2112579-00 Rs. 15424852-00 Less:-
Exemption u/s 10A as discussed above Rs. 6051732-00 Total Income Rs. 9373120-00"
7. The assessee challenged the order of the A.O. before learned CIT(A).
However, the learned CIT(A) confirmed the order of the A.O. and dismissed the appeal of the assessee.
8. We have heard learned representatives of both the parties, perused the findings of authorities below and considered the material available on record. The grounds of appeal are decided issue wise as under:-
Issue No.1 (Deduction under Section 10A) 6
9. The brief facts of the case are that the assessee is engaged in the business of manufacturing and export of silver jewellery. The claim of exemption under Section 10A has not been denied. The A.O. on the ground that set off of brought forward losses should have been adjusted by the assessee in the preceding years relevant to assessment years 2006-07 and 2007-08 has not allowed the claim of set off of brought forward losses. The assessee company claimed deduction under Section 10A of the Act from the profit eligible for the same and remaining profit has been adjusted from the unabsorbed business loss and unabsorbed depreciation brought forward. It is claimed, the working of the deduction under Section 10A is totally different from that of the deduction under chapter VIA. Leaned counsel for the assessee contended that even if it is taken deduction under Section 10A of the Act is to be given effect to after applying section 28 to 44D, the same would be without giving effect to section 32(2) of the Act. This is because Section 32(2) of the Act is to be given effect to after the provisions of Section 72 of the Act are applied. Therefore, the Section 32(2) of the Act are not to be given effect to while computing the profits of the undertaking eligible for deduction under Section 10A of the Act. It is stated, the above submission finds support from the income tax return form itself. In ITR 6 (Return Form of companies), the total of deduction under Section 10A etc. are reported in part A of the schedule BP. The business income after reducing the deduction under Section 10A etc. is reported in column 36 of part A of schedule BP. The schedule of brought forward/set off of unabsorbed business loss/unabsorbed depreciation is being reported in schedule CYLA and BFLA which is much after column 36 of part A of schedule BP and 7 hence in respect of losses to be set of against the business income eligible for deduction under Section 10A of the Act, the starting point is the income from business which remains after allowing deduction under Section 10A of the Act as reported in column 36 of part A of schedule BP. Section 10A deduction is to be allowed separately and independent of computation profit and gains from eligible business without effect unabsorbed depreciation. The learned CIT(A), however, following the decision of Hon'ble Karnatka High Court in the case of CIT Vs. Himatasingika Seite Ltd., 286 ITR 255 and order of ITAT, Delhi Bench in the case of Global Vantedge (P) Ltd. Vs. DCIT, 37 SOT 1 and considering board circular No.7/2013 dated 16.07.2013 rejected the claim of the assessee. The Hon'ble Karnatka High Court in its latest decision in the case of CIT Vs. Yokogawa India Ltd., 341 ITR 385 (dated 09.08.2011) held as under:-
"The assessee was in the business of manufacture and trading of process control instruments. The assessee filed return of income on October 31.2002, declaring a total loss of Rs.5,07,03,098/- The assessee claimed exemption of Rs. 3,95,99,100/- under section 104 for its STP unit. The exemption had been claimed before set off of brought forward losses and depreciation. According to the assessing authority, the deduction under section 10A had to be allowed from the total income of the assessee. The total income of the assessee was arrived at as per section 80B(5). Therefore, the exemption under section 10A had to be given after setting off all brought forward losses within the context of section 32(1) read with section 72(2) of the Act. Accordingly, the section 10A benefit was recomputed. After such recomputation and, after adjusting the assessee was held to be not entitled for exemption under Section 10A and hence a sum of Rs.36,575/- was treated as income from other sources. The Commissioner of Income-tax (Appeals) and the Tribunal held that the income of the section 104 unit had to be excluded before arriving at the gross total income. On appeal to the High Court:8
Held, that as the profits and gains under section 10A were not to be included in the income of the assessee at all, the question of setting off the loss of the assessee from any business against such profits and gains of the under taking would not arise. Similarly, as per section 72(2), unabsorbed business loss is to be first set off and thereafter unabsorbed depreciation treated as current year's depreciation under section 32(2) is to be set off. As the deduction under section 10A has to be excluded from the total income of the assessee, the question of unabsorbed business loss being set off against such profit and gains of the undertaking would not arise."
9.1 Hon'ble Bombay High Court in the case of CIT Vs. Black and Veatch Consulting (P) Ltd., 348 ITR 72 held as under:-
"Section 10A of the Income-tax Act, 1961, is a provision which is in the nature of a deduction and not an exemption. The deduction under section 10A has to be given effect to at the stage of computing the profits and gains of business. This is anterior to the application of the provisions of section 72 which deals with the carry forward and set off of business losses. A distinction has been made by the Legislature while incorporating the provisions of Chapter VI-A. Section 80A(1) stipulates that in computing the total income of an assessee, there shall be allowed from his gross total income, in accordance with and subject to the provisions of the Chapter, the deductions specified in sections 80C to 80U. Section 80B(5) defines for the purposes of Chapter VI-A "gross total income" to mean the total income computed in accordance with the provisions of Act, before making any deduction under the Chapter. Therefore, the deduction under section 10A has to be given at the stage when the profits and gains of business are computed in the first instance. The Tribunal was right in holding that the deduction under Section 10A in respect of the allowable unit under section 10A has to be allowed before setting off brought forwarded losses of non- section 10A unit."
9.2 ITAT Delhi Bench in the case of M/s Solutions Infosystems (P) Ltd. Vs. ITO in ITA No. 2429/Del/2011 vide order dated 12.12.2013 considered the identical question of deduction under Section 10A and following the decision of Hon'ble Karnatka High Court in the case of Yokogawa India Ltd (supra) upheld 9 the contention of the assessee and appeal of the assessee was allowed (copy filed in the paper book).
9.3 ITAT, Banglaore Bench in the case of KPIT Cummins Infosystems (Bangalore) (P) Ltd. Vs. ACIT 120 TTJ 956 held as under:-
"Conclusion Sec 10A relief is to be allowed without first setting off unabsorbed depreciation of earlier years."
10. Considering the facts of the case in the light of the above decisions it is clear that the claim of the assessee under Section 10A should have been allowed by the A.O. as it is on income shown in the return of income. Learned CII(A) Circular column No. 7/2013 (supra) in the appellate order which was considered adverse in nature against the assessee. In Para 20.2 of the said circular, provides that assessee would be entitled for the relief claimed in the appeal and it provides "with a view to rationalize the existing tax incentives in respect of such units, sub-section (6) in sections 10A and 10B has been amended to do away with the restrictions on the carry forward of business losses and unabsorbed depreciation".
We may also note here that earlier decision of the Karnatka High Court in the case of CIT Vs. Himatasingika Seite Ltd., 286 ITR 255 is dated 04.08.2006.
However, the latest decision of Hon'ble Karnatka High Court in the case of Yokogawa India Ltd. Is dated 09.08.2011 and thus would supersede the earlier judgment of the same High Court. The decision of the Hon'ble Bombay High Court in the case of Black and Veatch Consulting (P) Ltd (supra) dated 09.04.2012. These judgments deal with the direct proposition involved in appeal 10 with regard to deduction under Section10A of the Act. Conisdering the facts of the case in the light of the above judgments directly on the point, we are of the view, learned CIT(A) was not justified in rejecting the claim of the assessee. The decision of ITAT Delhi Bench in the case of Global Vantedge (P) Ltd (supra) cannot be given preference against the judgment of the High Courts who have also followed the earlier decision of Karnatka High Court in rejecting the claim of the assessee. Following the above decision, reproduced above, we set aside the orders of the authorities below. The A.O. is directed to allow set off of carry forward losses and unabsorbed depreciation of earlier years during the year in appeal as claimed in the return i.e. deduction under Section 10A be allowed before setting off of carry forward losses and ubabsorbed depreciation. This issue is, therefore, decided in favour of the assessee.
Issue No.2 (Exemption under Section 10A on interest of FDR)
11. The assessee challenged the decision of A.O. holding that the interest amounting to Rs.21,12,579/- earned on FDR given by the assessee to the Bank of Nova Scotia as security against the metal purchased does not quality for exemption under Section 10A of the Act. It was also contended that A.O. has erred in not providing the netting benefit of interest cost incurred by the assessee.
The assessee contended before learned CIT(A) that assessee company is a manufacturer and exporter of silver jewellery. For manufacturing, the metal is taken from Bank of a Nova, Scotia for which FDR's is given to them as security against the metal purchased on loan basis. The FDRs are given as security under 11 compulsion to carry out the business activity, the FDRs have direct nexus with the business requirement and hence, the interest on FDRs is directly incidental to the business income. The assessee relied upon the decision of different Bench of the Tribunal in support of the contention. The A.O. in the remand report disputed the claim of assessee. The learned CIT(A) did not find any dispute on the fact that this interest income is earned by the assessee on FDR given to the Bank of Nova Scotia as security against the metal purchased by it on loan basis. The learned CIT(A), however, relied upon the decision of the Hon'ble Supreme Court in the case of Liberty India v. CIT, 317 ITR 218 and order of the ITAT, Delhi Bench in the case of Global Vantage (P) Ltd. Vs. DCIT (Supra) rejected the claim of the assessee and deduction under Section 10A was denied to the assessee. The facts are not in dispute that the assessee purchased metal from Bank of Nova Scotia for business purposes of manufacturing the jewellery. Therefore, for the purpose of export business the FDRs are given security under compulsion to carry out business activity. Ld. Counsel for the assessee relied on following decisions:
(i). ITAT, Mumbai Bench in the case of Livingstones Jewellery (P) Ltd. Vs. DCIT, 31 SOT 323.
(ii). ITAT, Delhi Bench in the case of Samtex Fashions Ltd. Vs ACIT 92 ITD
535.
(iii). The Hon'ble Delhi High Court in the case of CIT Vs. Jaypee Dsc Ventures Ltd., 335 ITR 132.
1212. It is a fact that the assessee has not provided complete details on this issue before the authorities below. Therefore, the matter requires reconsideration at the level of the A.O. We, accordingly, set aside the orders of the authorities below and restore this issue to the file of A.O. with direction to redecide this issue, in accordance with law, by discussing the complete facts and by giving sufficient opportunity of being heard to the assessee. In view of above, we are not expressing our view on above decisions.
Issue No.3 (Exemption under Section 10A on job work charges.)
13. The A.O. similarly held that income from job work charges not to qualify for deduction under Section 10A of the Act. The learned CIT(A) confirmed the order of the A.O. and dismissed the appeal of the assessee. The assessee submitted before A.O. that job work charges were received for manufacturing of jewellery for others on job work basis which were the operational income of the assessee.
The assessee relied upon the decision of the Hon'ble Delhi High Court in the case of CIT Vs. Lovlesh Jain, 204 Taxman 134. The assessee also relied upon unreported decision of Hon'ble Delhi High Court in the case of Jayshree Gems Jewellery dated 03.02.2014. The AR also relied on the order of ITAT, Mumbai Bench in the case of Inter Classic Jewellery (1) (P) Ltd. Vs. ITO, 114 TTJ 402.
14. It is a fact that the assessee has not provided complete details on this issue before the authorities below. Therefore, the matter requires reconsideration at the level of the A.O. We, accordingly, set aside the orders of the authorities below and restore this issue to the file of A.O. with direction to redecide this issue, in 13 accordance with law, by discussing the complete facts and by giving sufficient opportunity of being heard to the assessee. In view of above, we are not expressing our view on these decisions.
15. In the result, this ground of appeal of the assessee is allowed for statistical purpose.
Issue No.4 (Exemption under Section 10A on earning from interest rate difference)
16. It was submitted before A.O. that the exchange rate difference gain arises due to fluctuation in the dollar exchange rate, which is an integral part of export sales and eligible for deduction under Section 10A of the Act. The A.O., however, noted that a sum of Rs.1,10,260 is in respect of income related to foreign currency rate fluctuation kept by the assessee in EEFC (currency account) and not related to any sale proceed, therefore, exemption under Section 10A of the Act was denied and was considered as income from other sources. The assessee reiterated the same submissions before learned CIT(A) and relied upon the decision of Hon'ble Madras High Court in the case of CIT Vs. Pentasoft Technologies Ltd.
347 ITR 578 in which it was held as under :-
"In order to allow a claim under section 104 of the Income-tax Act, 1961, what is to be seen is whether such benefit earned by the assessee was derived by virtue of export made by the assessee. When fluctuation in foreign exchange rate was solely relatable to the export business of the assessee and the higher rupee value was earned by virtue of such exports carried out by the assessee, the benefit of section 104 should be allowed to the assessee."14
16.1 Hon'ble High Court also noted that "therefore, when the fluctuation in foreign exchange rate was solely relatable to the export business of the assessee and the higher rupee value was earned by virtue of such exports carried out by the assessee, there is no reason why the benefit of section 10A of the Act should not be allowed to the assessee." The authorities below, however, denied the claim of assessee because the income related to foreign currency rate fluctuation kept in EEFC (currency account) and not related to any sale proceeds received during the year under consideration. The authorities below have forgot to note that the assessee is in business of manufacturing and export of silver jewellery and deduction under Section 10A have been allowed to the assessee. The assessee would earn valid currency only on making export sales and the export sale proceeds would be kept in EEFC (currency account only). No other amount could be kept in such account. When the sale proceeds are kept in this account and there is difference in the rate, it would amount to income arises out of export business only. The authorities below were, therefore, not justified in rejecting the claim of the assessee. The issue is squarely covered in favour of the assessee by judgment of Hon'ble Madras High Court in the case of Pentasoft Technologies Ltd. (supra).
We, accordingly, set aside the orders of authorities below and direct the A.O. to allow deduction under Section 10A on this amount.
17. In the result, this ground of appeal is allowed.
18. In the result, appeal of the assessee is partly allowed as indicated above.
15PER PRAMOD KUMAR, ACCOUNTANT MEMBER
19. I have carefully perused the final draft order proposed by the learned judicial member and I have had the benefits of several rounds of discussions with him on this but we could not reach a consensus on the proposed order of the bench, and therefore I am writing this separate order
20. Briefly stated the relevant material facts of the case are like this. The assessee before us is engaged in the business of manufacturing and export of silver jewellery During the course of the assessment proceedings, the Assessing Officer noticed that the assessee has claimed a set off of brought forward of business losses amounting to Rs 59,24.714 after claiming the deduction under section 10A. There is no dispute that these brought forward losses were in respect of the same unit as evident from the following chart set out in the assessment order itself:
Assessment Profit/ (-) Business loss Unabsorbed Exemption Year Loss depreciation claimed under section 10A 2003-4 (-)88,007 83,360 4,646 NIL 2004-5 (-)57,12,114 39,89,127 17,22,986 NIL 2005-6 (-)1,86,133 NIL 1,86,133 NIL 2006-7 2,87,69,906 NIL NIL 2,85,17,203 2007-8 2,92,18,044 NIL NIL 2,76,50,745 2008-9 1,27,92,585 NIL NIL 93,74,988 16 The Assessing Officer was of the view that the exemption under section 10A is to be computed after setting off his brought forward business loss and unabsorbed depreciation. He was, in substance of the view that if the assessee had done so, nothing would have remained available for set off in the present year This is evident from the following observations made at page 3 and 4 of the assessment order.
.......the unabsorbed depreciation amounting to Rs 4.646, Rs 17.22.986 and Rs 86. 132 pertaining to the assessment years 2003-04. 04-05 and 05- 06 should have been deducted from the income of Rs 28.76.990 shown in the assessment year 2006-07 If such an adjustment is made, there remains no unabsorbed depreciation for set off with the income of the year under consideratione 2009-10 In such circumstances, there appears to be no justification to deduct the amount of unabsorbed depreciation for the assessment year 2003-04, 2004-05 and 2005-06 amounting to Rs 19.13,764 from the current year's income. Hence the set off of this unabsorbed depreciation is not allowed from the income of the year under consideration.
Assessee (had an) income of Rs 2.87.69.906 in the assessment year 2006-
07. Since the loss of Rs 40.72.488 pertaining to the two years i.e. 2003-04 and 2004-05 was liable to be set off from the income of the assessment year 2006-07, there appears to be no reason to set off the same from the income of the year under consideration de 2009-10 Hence, set off of business loss, as claimed, in the year under consideration is disallowed.
22 It was in this backdrop that correctness of the following computation of income, as given by the assessee, was called into question:
Income from business or profession 18,11,495 Profit as per profit and loss account 2,06,00,955 17 Add: Depreciation debited in the P & L account 1.51.02.655 Loss on sale of fixed assets 5,95,571 Unpaid bonus 58,341 3,63,57,922 Less: Unpaid bonus 2,232 Depreciation as per chart Under section 32 2,09,30,837 Deduction u/s 10A 76,88,644 2,86,21,713 77,36,209 Brought forward business loss set off (-) 59,24,714 Gross Total Income 18,11,495
23. The Assessing Officer had also noticed that the assessee had claimed exemption under section 10 A in respect of interest income and job work income as well. The Assessing Officer was of the view that these two types of income were not eligible for exemption under section 10 A, and in support of this stand.
in the assessment order, the Assessing Officer opined as follows:
Since the interest on FDR, given by the assessee to the Bank of Nova Scotia as security deposit against the metal purchase on loan basis, is not a profit earned from the business of export of silver jewellery, hence the same does not qualify for deduction under section 10A of the Act. As such, the deduction on this amount cannot be allowed to the assessee.
Similarly, income from job work charges cannot be held to be income attributable to the business of manufacturing and exports. The ssessee has done job work in respect of indigenously and it does not have any concern 18 with export business. Therefore, exemption under section 10 A of the Act is also not available to this income It is worthwhile to mention here that the sub section 1A of Section 10A clearly speaks of the provisions of Section 10A of the Act becoming applicable only in respect of manufacturing and export of things or articles. Hence, the income under this section cannot be allowed on the income earned on account of job work
24. The Assessing Officer also did not accept assessee's contention to the effect that the amounts received in respect of exchange rate difference (Rs 1,10, 260) and insurance claim receipt (Rs 1,92,772) was also includible in income eligible for exemption under section 10A. It was in this backdrop that the Assessing Officer recomputed the exemption under section 10A as follows:
Exemption under section 10A of the Income Tax Act is an under:
51,62,70,867
1
1,21,20,036 X X 50% = 60,51,732
51,55,64,958
1
As regards the quantum of business profits eligible for exemption under section 10A at Rs. 1,21,20,036, the same was computed as follows:
Profit as per profit and loss account 2,06,00,955
Add:
Depreciation debited in the P & L account 1,51,02,655
Loss on sale of fixed assets 5,95,571
Unpaid bonus 58,341
Less:
Unpaid bonus 2,232
Depreciation as per chart
Under Section 32 2,09,30,837 2,09,33,069
1,54,24,853
19
Less:
Exchange rate difference 1,10,260.40
Jobwork received account 8,89,204.55
Insurance amount 1,92,772.60
Interest receipts 21,12,579.00 33,04,817
Income from mfg and exports activity 1,21,20,036
25. In effect thus the admissibility of exemption under section 10A was restricted to Rs 60.51.732. as against claim made by the assessee for Rs 76.88.644 In addition to so restricting the claim, set off of the business loss of Rs 59.24,714 was declined. As against a returned income of Rs 18.11.500, the assessed income was computed at Rs 93.73,120 Aggrieved by the assessment so framed by the Assessing Officer, the assessee carried the matter in appeal before the learned CIT(A) but without any success. Learned CIT(A), in a very detailed and erudite order with which we will deal a little later confirmed the assessment order The assessee is still not satisfied and is in second appeal before this Tribunal On set off of the unabsorbed depreciation and business losses carried forward in respect of the same unit eligible for exemption under section 10 A
26. In order to deal with this issue, it could perhaps be desirable to bear in mind the fact that right now we are dealing with the year in which set off of the carried forward losses is claimed whereas what the Assessing Officer has actually ended up dealing with quantification of the losses, eligible for carry forward, in the assessment years in which these losses are claimed to have arisen. As to whether or not the Assessing Officer was indeed eligible for doing so, it is useful to take a look at the landmark judgment of Hon'ble Sopreme Court in the case of CIT Vs 20 Manmohan Das (59 ITR 699). That was a case in which one of the questions which fell for consideration of Hon'ble Supreme Court was as follows Whether the assessee could claim a set off of the loss suffered by him in the preceding year 1950-51 against his profits in the year under consideration, e.
1951-52 having failed to prefer an appeal against the refusal by the ITO making the assessment for the year 1950-51 to allow the assessee to carry forward the loss under s. 24(2) of the Act?"
27. Dealing with this question, Their Lordships, inter alia, opined as follows The ............ question presents little difficulty. In making his order of assessment for the year 1950-51. the ITO declared that the loss computed in that year could not be carried forward to the next year under s. 24(2) of the IT Act, as it was not a business loss. The ITO has under s. 24(3) to notify to the assessee the amount of loss as computed by him, if it is established in the course of assessment of the total income that the assessee has suffered loss of profits Sec. 24(2) confers a statutory right (subject to certain conditions which are not material) upon the assessee who sustains a loss of profits in any year in any business, profession or vocation to carry forward the loss as is not set off under sub-s (1) to the following year, and to set it off against his profits and gains if any, from the same business, profession or vocation for that year Whether the loss of profits or gains in any year may be carried forward to the following year and set off against the profits and gains of the same business, profession or vocation under s. 24(2) has to be determined by the ITO who deals with the assessment of the subsequent year. It is for the ITO dealing with The assessment in the subsequent year to determine whether the loss of the previous year may be set off against the profits of that year A decision recorded by the ITO who computes the loss in the previous Year under s. 24(3) that the loss cannot be set off against the income of the subsequent year is not binding on the assessee. (Emphasis by underlining supplied by me) 21 28 The law so laid down by Hon'ble Supreme Court has been followed by various coordinate benches of this Tribunal from time to time, including in the cases of ACIT VS MK Chatterjee (86 ITD 590), DaimlerChrysler India Pvt Ltd Vs DCIT (29 SOT 202) and a number of other decisions.
29 In the case of CIT Vs Kushal Chand Daga (42 ITR 177). Hon'ble Supreme Court had an occasion to deal with the question whether "the assessee was competent in law to raise a question with regard to the determination of loss for the asst yr 1941-42 as finally determined in appeal. in the course of proceedings for the asst. yr. 1942-43 when the loss brought forward from 1941-42 was being set off. That was thus a case in which the assessee sought to challenge quantification of loss at the time of setting off the same against subsequent profits Hon'ble Supreme Court did decide the issue in favour of the assessee but on a technical point of lapse on the part of the Assessing Officer to have notified the quantum of loss quantified. Their Lordships, in this background observed as follows.
As regards (this) question, the only contention raised was that the loss which had been determined and ordered to be carried forward must be deemed to have become final, because no appeal was filed against the determination. But it appears that the procedure laid down by s 24(3) under which the ITO has to notify to the assessee by order in writing the amount of the loss as computed by him for the purposes of that section was not followed No doubt, under s. 30 an appeal lies. if the assessee objects to the amount of loss computed and notified under s 24, but in as much as the ITO has not notified the loss computed by him by order in writing an 22 appeal could not be taken on that point in our opinion, the assessee was, therefore, entitled to have the loss re-determined in a subsequent year
30. Summarizing the impact of the law so laid down, Hon'ble Bombay High Court, in the case of Western Oil India Distributing Co Ltd Vs CIT (126 ITR
497), have, inter alia, observed as follows This decision would suggest, although we express no final opinion on the point that if the quantification of loss is properly made and duly notified by following the prescribed procedure, such quantification may be impressed with the principle of finality if the matter is not carried further.
However, the principle of finality as may be applicable to the question of quantification of the amount of loss does not appear to be applicable to the determination of the source of income and the decision whether the loss can or cannot be allowed to be carried forward by reason of the determination of the source. This is the clear result of the decision of the Supreme Court in Manmohan Das' case (supra) (Redundant portion highlighted by strikethrough characters, there does not seem to be any such statutory requirement for notification of loss at present)
31. It would thus appear to me that so far as the computation of losses to be carried forward and set off of such losses against the future profits is concerned, the scheme of the Income Tax Act is like this. The quantification of loss suffered in an year is to be determined by the Assessing Officer having jurisdiction over the assessment years in which the loss has actually arisen but it is not for him to decide whether the losses so quantified are actually eligible for set off against the profits of a subsequent year in which profits arise. That call, in accordance with the scheme of the Income Tax Act, is to be taken by the Assessing Officer having jurisdiction over the assessment year in which set off is claimed by the assessee.
To illustrate, if losses are incurred in the years a, b and c and the set off of the 23 losses so incurred is claimed in the years x, y and z, so far as the quantum of losses actually incurred in year a, b and c is to be decided in the assessment or reassessment proceedings for the respective years but whether the losses so incurred are eligible for set off against the incomes of the assessment years x, y and z, that call can only be taken in the assessment proceedings of the respective assessment years x, y and z. It appears to me that so far as quantification of business losses and unabsorbed depreciation in the respective assessment years is concerned, the matters have reached finality as the claims made by the assessee have not been disturbed. However, in my considered view, all these relevant factual aspects need to be examined and analyzed properly and there should be no scope for drawing any half baked inferences in this regard.
33. Viewed in this perspective and for this short reason alone, the very foundation of Assessing Officer's action in denial of set off of the losses quantified and assessed in preceding assessment years, seems to be prima facie devoid of any legally sustainable merits However, as this aspect of the matter has not been taken up by any of the parties at all nor did my brother, the Presiding Officer of this bench, consider it appropriate to put this issue to the parties under proviso to rule 11 of the Appellate Tribunal Rules 1963, I am unable to do anything beyond just stating it and leaving it at that In the event, however, of this course of action being adopted, all my subsequent observations qua first issue in this appeal may end up being rendered purely academic and infructuous.
However, for the sake of completeness and with this rider. I must deal with the matter on merits as well 24
34. On merits of the question as to whether or not the business losses and unabsorbed depreciation carried forward should be set off first and then, on the net amount so computed, the amount eligible for exemption under section 10 A should be computed, there have been many twists and turns by the coordinate benches and the legal positions is much less than, contrary to what has been concluded in the lead order, settled in favour of the assessee Of course, now that Hon'ble Supreme Court has dismissed civil appeal against Hon'ble Karnataka High Court's decision in the case of CIT VS Himatasingike Seide Ltd (286 ITR
255), the law so laid down by Hon'ble Karnataka High Court has received finality but conflicting views were expressed by the co-ordinate benches of this Tribunal before this judicial development There is an order of the Tribunal on this issue in favour of the assessee, but as we will see a little later, in a subsequent order, the Tribunal having one of its authors in the coram, abandoned that stand and followed the jurisdictional High Court judgment, which held the issue against the assessee, and stated that perpetuating a mistake is no heroism There is also another decision on this issue in favour of the assessee but then the coordinate bench, in that case, were oblivious of and the coordinate bench stated so in so many words, any other decisions against the assessee including, it seems decision of Hon'ble Karnataka High Court in the case of CIT Vs Himatasingike Seide Ltd (286 ITR 255). As to what is binding nature of these decisions from the coordinate benches, I can do no better than to refer to the following observations 25 made by another bench in the case of JKT Fabrics Pvt Ltd Vs DCIT (4 SOT
84)
8. As to what should be the binding effect of a per incurium decision, we can do no better than to quote the Hon'ble Andhra High Court in the case of CIT vs. B.R Constructions (1993) 113 CTR (AP) (FB) 1 (1993) 202 ITR 222 (AP)(FB). In his inimitable style. Justice S.S.M. Quadri (as he then was) has articulated the views of the Full Bench of Hon'ble Andhra Pradesh High Court as follows:
"In a country like ours which is governed by rule of law law has to be certain and uniform which is fundamental to the rule of law In Mamleshwar vs. Kanahaiya Lal AIR 1975 SC 907, Krishna lyer. J., speaking for the Supreme Court, observed.
'Certainty of the law, consistency of rulings and comity of Courts all flowering from the same principle converge to the conclusion that a decision once rendered must later bind like cases In this concurring judgment in State of U.P vs. Synthetics & Chemicals Ltd (1991) 4 SCC 139, 163, the observation of Sahai. Jon this aspect is:
'Uniformity and consistency are the core of judicial discipline.' That is why the doctrine of stare decisis is part of our judicial system This doctrine means to abide by former precedents' Blackstone elucidated the doctrine thus 'For it is an established rule to abide by former precedents. where the same points come again in litigation as well as to keep the scale of justice even and steady and not liable to waiver with every new Judge's opinion, as also because the law in that case being solemnly declared and determined, what before was uncertain and perhaps indifferent, is now become a permanent rule, which it is not in the breast of any subsequent Judge to alter or vary from, according to his private sentiment.......26
The ratio decidendi of a judgment is a binding precedent The hierarchy of authority with regard to binding precedent is summed up in para 28 at p. 158 of Salmond on Jurisprudence, Twelfth Edition, as follows 'The general rule is that a Court is bound by the decision of all Courts higher than itself. A High Court Judge cannot question a decision of the Court of Appeal, nor can the Court of Appeal refuse to follow judgments of the House of Lords. A corollary of the rule is that the Courts are bound only by decisions of higher Courts and not by those of lower or equal rank. A High Court Judge is not bound by a previous High Court decision, though he will normally follow it on the principle of judicial comity, in order to avoid conflict of authority and to secure certainty and uniformity in the administration of justice. If he refuses to follow it, he cannot overrule it, both decisions stand and the resulting antimony must wait for a higher Court to settle.
The principles applicable to Courts in India were laid down by Subba Rao, J (as he then was) in Dr KC. Nambiar vs. State of Madras AIR 1953 Mad 351 which were approved by a Full Bench of our High Court in Subbarayudu vs. State AIR 1955 AP 87 (FB) (1955) 11 ALT (Cr.) 53. They are as follows 'A single Judge is bound by a decision of a Division Bench exercising appellate jurisdiction. If there is a conflict of Bench decisions, he should refer the case to a Bench of two Judges who may refer it to a Full Bench. A single Judge cannot differ from a Division Bench unless a Full Bench or the Supreme Court overruled that decision specifically or laid down a different law on the same point. But he cannot ignore a Bench decision, as I am asked to do on the ground that some observations of the Supreme Court made in different context might indicate a different line of reasoning. A Division Bench must ordinarily respect another Divisional Bench of co-
ordinate jurisdiction but if it differs, the case should be referred to a Full Bench. This procedure would avoid unnecessary conflict and confusion that otherwise would prevail 27 The effect of binding precedents in India is that the decisions of the Supreme Court are binding on all the Courts Indeed. Art. 141 of the Constitution embodies the rule of precedent. All the subordinate Courts are bound by the judgments of the High Court A single Judge of a High Court is bound by the judgment of another single Judge and a fortiori judgments of Benches consisting of more Judges than one. So also, a Division Bench of a High Court is bound by judgments of another Division Bench and Full. A single Judge or Benches of High Courts cannot differ from the earlier judgments of co-ordinate jurisdiction merely because they hold a different view on the question of law for the reason that certainty and uniformity in the administration of justice are of paramount importance. But, if the earlier judgment is erroneous or adherence to the rule of precedents results in manifest injustice, differing from the earlier judgment will be permissible. When a Division Bench differs from the judgment of another Division Bench, it has to refer the case to a Full Bench A single Judge cannot differ from a decision of a Division Bench except when that decision or a judgment relied upon in that decision is overruled by a Full Bench or the Supreme Court, or when the law laid down by a Full Bench or the Supreme Court is inconsistent with the decision.
It may be noticed that precedent ceases to be a binding precedent:
(i) if it is reversed or overruled by a higher Court.
(ii) when it is affirmed or reversed on a different ground
(iii) when it is inconsistent with the earlier decisions of the same rank.
(iv) when it is sub silentio, and
(v) when it is rendered per incuriam In para 578 at p. 297 of Halsbury's Laws of England, Fourth Edition, the rule of per incuriam is stated as follows 28 A decision is given per incuriam when the Court has acted in ignorance of a previous decision of its own or of a Court of co-
ordinate jurisdiction which covered the case before it, in which case it must be decided which case to follow, or when it has acted in ignorance of a House of Lords decision, in which case it must follow that decision, or when the decision is given in ignorance of the terms of a statute or rule having statutory force In Punjab Land Development & Reclamation Corpn. Ltd. vs. Presiding Officer, Labour Court (1990) 3 SCC 682 (1990) 77 FJR 17 (SC), the Supreme Court explained the expression per incuriam' thus The Latin expression per incuriam means through inadvertence. A decision can be said generally to be given per incuriam when the Supreme Court has acted in ignorance of a previous decision of its own or when a High Court has acted in ignorance of a decision of the Supreme Court As has been noticed above, a judgment can be said to be per incuriam if it is rendered in ignorance or forgetfulness of the provisions of a statute or a rule having statutory force or a binding authority. But, if the provision of the Act was noticed and considered before the conclusion arrived at, on the ground that it has erroneously reached the conclusion the judgment cannot be ignored as being per incuriam. In Salmond on Jurisprudence, Twelfth Edition, at p. 151, the rule is stated as follows: The mere fact that (as is contended) the earlier Court misconstrued a statute, or ignored a rule of construction, is no ground for impugning the authority of the precedent A precedent on the construction of a 29 statute is as much binding as any other. and the fact that it was mistaken in its reasoning does not destroy its binding force In Choudhry Bros vs. CIT (1987) 60 CTR (AP) 151 (1986) 158 ITR 224 (AP), as noticed above, the Division Bench treated the judgment in Ch. Atchaiah vs. ITO (1979) 116 ITR 675 (AP), as per incuriam on the ground that the earlier Division Bench did not notice the significant changes the charging s. 3 has undergone by the omission of the words or the partners of the firm or the members of the association individually. In our view, this cannot be a ground to treat an earlier judgment as per incuriam. The change in the provisions of the Act was present in the mind of the Court which decided Ch Atcharah's case (supra) Merely because the conclusion arrived at on construing the provisions of the charging section under the old Act as well as under the new Act did not have the concurrence of the latter Bench, the earlier judgment cannot be called per incuriam.
Though a judgment rendered per incuriam can be ignored even by a lower Court, yet it appears that such a course of action was not approved by the House of Lords in Cassell & Co Ltd vs Broome (1972) 1 All ER 801, wherein the House of Lords disapproved the judgment of the Court of Appeal treating an earlier judgment of the House of Lords as per incurium. Lord Hailsham observed 'It is not open to the Court of Appeal to give gratuitous advice to Judges of first instance to ignore decisions of the House of Lords in this way'.
30It is recognised that the rule of per incuriam is of limited application and will be applicable only in the rarest of rare cases Therefore, when a learned single Judge or a Division Bench doubts the correctness of an otherwise binding precedent, the appropriate course would be to refer the case to a Division Bench or Full Bench as the case may be, for an authoritative pronouncement on the question involved as indicated above. The abovesaid two questions are answered as indicated above."
9. It is thus beyond dispute that a decision which is per incuriam is not a binding judicial precedent. It is also well-settled that when it is not open to a High Court Bench to differ from the decision of a Bench of equal strength, it cannot also be open to a Bench of this Tribunal to differ from the view taken by a co-ordinate Bench of equal strength The only option in case one doubts the correctness of such a decision is to refer the matter for constitution of a larger Bench A decision ignoring this rule of precedent, which is duly approved by the Hon'ble Courts from time to time, cannot but be viewed as per incuriam. Therefore, following the Hon'ble Andhra Pradesh High Court Full Bench decision in the case of B.R. Constructions (supra), such a decision of the co-ordinate Bench has no precedence value.
35. It is not necessary for anyone to even deal with the aspect as to whether or not the two Tribunal decisions are indeed per incuriam, as learned authors themselves have been gracious enough to feel that it was an inadvertent mistake and state that there is no heroism in perpetuating a mistake in one case, and to accept that 'no contrary decision' on the issue was cited before them another case whereas another division bench, as we will see in the immediately following paragraph, has opined that the issue is covered against by a binding judicial precedent from Hon'ble Karanataka High Court in the case of CIT Vs 31 Himatasingike Seide Ltd (286 ITR 255) as was also the opinion of another division bench in the case of Global Vantedge Pvt Ltd Vs DCIT (37 SOT 1) and which was confirmed in an unreported decision dated 19th September 2013 of Hon'ble Supreme Court -a fact not brought to the notice of the coordinate bench
36. The first Tribunal decision relied upon by the learned counsel is a coordinate bench decision in the case of KPIT Cummins Infosystems Pvt Ltd Vs ACIT (120 TTJ 956). This decision, however, has not been followed by other coordinate benches even when one of the Members on the coram of the said bench was on the coram of the subsequent coordinate bench which disapproved the said decision In the case of Intellinet Technologies India Pvt Ltd Vs ITO [5 ITR (Trib) 96], a coordinate bench of the Tribunal has summed up the position as follows:-
18 It is true that Tribunal. Bangalore Benches have passed a series of orders accepting the arguments of the assessees holding that it is not necessary to set off the brought forward losses and unabsorbed depreciation of the earlier assessment years in working out the deduction available under s 10A. As rightly pointed out by the learned chartered accountant appearing for the assessee, Tribunal, Chennai Special Bench has also taken the very same view. The titles of those cases have already been mentioned elsewhere in this order
19. But de hors all these Tribunal orders, there is a binding judgment of the Hon'ble jurisdictional High Court available before us which has been rendered by their Lordships in the case of CIT vs. Himatasingike Seide Ltd.
(supra). Their Lordships examined the contention whether the deduction available to an assessee under s 108 has to be allowed before setting off unabsorbed depreciation and unabsorbed investment allowance. After examining the framework of law dealing with exemption under s. 108, their 32 Lordships held that s. 108 cannot be read in isolation of other provisions. This is only an exemption provision The Court went on to explain that after taking into consideration the unabsorbed depreciation, an assessee may get exemption but to a lesser extent and nonetheless it could not take only a portion of the depreciation just to suit its income for the purpose of nil liability and adjust the balance of unabsorbed depreciation against other business income. The ratio laid down by the Hon'ble High Court of Karnataka is equally applicable to the provisions of law contained in s. 10A as well The intent and purpose of the scheme of exemption provided in ss. 10A and 10B are analogous and obviously the judgment of the Hon'ble Karnataka High Court rendered in the context of s 108 is equally applicable to s. 10A
20. The Tribunal, Delhi "C" Bench has followed the said judgment of the Karnataka High Court in deciding the matter against the assessee, in the case of Global Vantedge (P) Ltd. vs. Dy. CIT (supra). While dealing with the said appeal, the Tribunal has in paras 41 and 42 of their order considered all the earlier orders of the Bangalore Bench and other decisions in favour of the assessee and has held that the relevance of those decisions do not have any binding effect when the judgment of a High Court is available on the issue 21 At the time of passing the assessment order, it is possible to argue that the decisions were available before the AO both in favour of the assessee and in favour of the Revenue Therefore, as rightly argued by the learned chartered accountant, the view adopted by the AO is one of the possible views. The general law on the question of revisional jurisdiction is that an order passed by the assessing authority cannot be held to be erroneous, if the officer has followed one of the possible views on the subject But this principle by and large applies to questions of fact When it comes to 33 questions of law the law laid down by the competent constitutional Courts has to be invariably followed. It is a settled law that when the Hon'ble Supreme Court or a High Court declares the law on a subject, the declaration goes back to the date of enactment of that particular law so as to state that the law from the date of its enactment itself was in the manner decided by the Court subsequently When that universal rule of interpretation is accepted, we have to hold that unabsorbed depreciation and brought forward losses have to be set off against the profits while computing the deduction under s. 10A and this position of law has to be reckoned from the date of the enactment of the law itself Therefore, the necessary finding is that even when the AO was passing the assessment order, the law on the subject of exemption available under s. 10A was always the law as explained by the Hon'ble High Court in the case of CIT vs Himatasingike Seide Ltd (supra) Once the law on the subject has been declared by the High Court, the pronounced judgment dates back to the date of enactment and, therefore, by superimposition made by the judicial pronouncement, the assessment order has become erroneous It is not only erroneous, but also prejudicial to the interests of Revenue in as much as the error has contributed in granting excessive relief to the assessee.
22. We also accept the arguments of the learned CIT on the question whether the issue was sub judice before the CIT(A) at the time of passing the revision order and reject the contention of the assessee.
23. It is not out of context here. to refer to the decision of the Tribunal, Bangalore Bench rendered in the case of KPIT Cummins Infosystems (Bangalore) (P) Ltd. vs Asstt. CIT (supra) In the said decision, the Tribunal has held in favour of the assessee, accepting the argument that brought forward loss/unabsorbed depreciation need not be set off against profits eligible for deduction under s. 10A. In fact, one of us was a party to that 34 order. But, in the course of arguments, we found that the said order might not be reflecting the correct position of law We have no hesitation to state so, as we do not believe that perpetuating a mistake is heroism
24. Therefore, in the facts and circumstances of the case, we hold that by virtue of the supervening intervention on the declaration of law, made by the Hon'ble Karnataka High Court in the case of Himatasingike Seide Ltd (supra), the assessing authority has erred in giving exemption under s. 10A before setting off the brought forward losses and unabsorbed depreciation of earlier assessment years.
37. In the aforesaid decision, as set out above, it has been said that, "It is not out of context here, to refer to the decision of the Tribunal, Bangalore Bench rendered in the case of KPIT Cummins Infosystems (Bangalore) (P) Ltd. vs. Asstt. CIT (supra)" in which "the Tribunal has held in favour of the assessee, accepting the argument that brought forward loss/unabsorbed depreciation need not be set off against profits eligible for deduction under s. 10A"and that "In fact, one of us was a party to that order, but, in the course of arguments, we found that the said order might not be reflecting the correct position of law. We have no hesitation to state so, as we do not believe that perpetuating a mistake is heroism". In such a situation when that decision is abandoned by one of the authors himself it is perhaps stretching the things too far to go by that decision alone and thus ignore other binding precedents on that issue.
38. The second decision of a coordinate bench, relied upon by the assessee, is an unreported and a very brief decision in the case of Solutions Infosystem Pvt Ltd Vs ITO (ITA No. 2429/Del/2011; order dated 12th December 2013). In this decision, the issue is decided in favour of the assessee by respectfully following the Yokogawa deicision (supra) simplictor and stating that. "No contrary decision of any High Court is brought before us on this issue. This 35 being the sole judgement of the High Court on this issue as on the date and being the latest decision, we apply the same and uphold the contentions of the assessee. In the result ground no.1 of the assessee is allowed" (Emphasis by underling supplied by me).
The decision of Hon'ble Karnataka High Court was only on the question of carry forward and set off of business losses and unabsorbed deprecation of non 10 A units and the question regarding set off of business losses and unabsorbed depreciation of the same unit, though taken up initially, was declined to be adjudicated upon. We are, however, dealing with a situation in which the short issue before us is whether business loss and unabsorbed depreciation of the same unit, le 10A unit, can be set off against its subsequent profits
39. The approach adopted by the part of the co-ordinate bench is very fair and none can fault the same. The principle is correct but the situation that we are dealing with right now is a situation in which not only there is another decision is available such a decision, holding to the contrary to what the coordinate bench has decided, has been confirmed by the Hon'ble Supreme Court in an unreported judgment dated 13th September 2013 As it appears from a perusal of the order of the coordinate bench, this development was not brought to the notice of the bench.
40. It is interesting to note that the bench has referred to Hon'ble Karnataka High Court's judgment in the case of CIT Vs Yokogawa India Limited (341 ITR 385), as sole decision" but also as the "latest decision". The expression "latest decision implies that there are other decisions. available on the issue, though somewhat in conflict with the earlier expression, and such a reference can only be for the decision in the case of Himatasingike Seide Ltd (supra) but then what the coordinate bench was not informed was that this other decision, ie. in the case of Himatasingike Seide was approved by Hon'ble Supreme Court around the same time when the coordinate bench was dealing with this issue.
3641. As can be noticed from observations elsewhere in this order and as opined by other division benches, but, for the detailed reasons I will set out in a short while, the question requiring our adjudication in the present case did not fell for consideration of Their Lordships in this case, and, therefore, the judicial precedent in the case of Yokogawa (supra), in the light of law laid down by Hon'ble Bombay High Court in the case of CIT Vs Sudhir Jayantilal Mulji (214 ITR 154) and by Hon'ble Supreme Court in CIT Vs Sun Engineering Work (198 ITR 297), does not apply to the situation that we are dealing with In any event, no matter how persuasive a decision is from the coordinate benches, these decisions have to give way to the principles laid down by the Hon'ble Courts above. That is the strength of hierarchical judicial system that we have in our country.
42. Let us now move on to take up Hon'ble Karnataka High Court in the case of CIT Vs Yokogawa India Ltd (341 ITR 385) and try to understand what has been stated by Their Lordships and in what context it is necessary to appreciate the context in which the observations relied upon by the assessee have been made In the case of Yokogawa (supra), the questions before Hon'ble Karnataka High Court, in ITA No. 248 of 2007 ie the lead case, were as follows:
(i) Whether the appellate authorities failed to take into consideration that the amendment to s. 10A by Finance Act of 2000 w.e.f 1st April, 2001, the deduction of profits and gains as earned by an undertaking from the export of articles or things or computer software is required to be allowed from the total income of the assessee and consequently the loss from the non-
STP unit is required to be set off against the income of the other STP unit before allowing deduction under s. 10A of the amended Act?
37(ii) Whether the Tribunal was correct in holding that the deduction under s. 10A or 10B of the Act during the current assessment year has to be allowed without setting off brought forward unabsorbed losses and the depreciation from earlier assessment year or current assessment year either in the case of non-STP units or in the case of the very same undertaking?"
43. On the first question, i.e. with respect to loss from non eligible unit, the matter was clearly decided in favour of the assesse but then that's not the issue that we are dealing in the present case Right now, we are concerned about the losses of eligible unit in earlier years being set off against the profits of the year before us So far as this aspect of the matter is concerned it is necessary to bear in mind the fact that there was no carried forward loss of the assessee from eligible unit in this case as is evident from the following observations in the Tribunal's order (reported in ACIT Vs Yokogawa India Pvt Ltd 13 SOT 470 order dated 4th August 2006)
15. In the instant case, there is no unabsorbed depreciation or unabsorbed business loss in respect of software services division and therefore profits and gains of the software services division will be exempt under s. 10A without setting off the loss of other division or the setting off of carry forward losses of other division. In view of above discussion, we hold that learned CIT(A) was justified in directing the AO to allow exemption under s. 10A without setting off loss of non- 10A unit and consequentially allowed carry forward of such losses and depreciation of non-10A unit.
(Emphasis supplied by me by underlining)
44. Their Lordships have confirmed the view so taken by the Tribunal The view so taken specifically relates to business losses and unabsorbed depreciation 38 of non eligible units, and, as a matter of fact, it is specifically stated that since the unabsorbed depreciation and business losses pertain to non eligible units "therefore" (emphasis supplied by me) profits of eligible units "will be exempt under section 10A without setting off the loss of other division or the setting off of carry forward of the loss of other division" When appeal against this order of the Tribunal reached Hon'ble High Court, Their Lordships, inter alia, observed as follows:
31. As the income of 10A unit has to be excluded at source itself before arriving at the gross total income, the loss of non 10A unit cannot be set off against the income of 10A unit under s. 72. The loss incurred by the assessee under the head profits and gains of business or profession has to be set off against the profits and gains if any of any business or profession carried on by such assessee. Therefore, as the profits and gains under s.
10A are not to be included in the income of the assessee at all, the question of setting off the loss of the assessee of any profits and gains of business against such profits and gains of the undertaking would not arise. Similarly as per s. 72(2), unabsorbed business loss is to be first set off and thereafter unabsorbed depreciation treated as current year's depreciation under s. 32(2) is to be set off. As deduction under s 10A has to be excluded from the total income of the assessee the question of unabsorbed business loss being set off against such profits and gains of the undertaking would not arise In that view of the matter, the approach of the assessing authority was quite contrary to the aforesaid statutory provisions and the CIT(A) as well as the Tribunal were fully justified in setting aside the said assessment order and granting the benefit of s 10A to the assessee. Hence, the main substantial question of law is answered in favour of the assessees and against the Revenue.
3932. In view of the fact that the main substantial question of law is answered in favour of the assessee the additional question becomes purely academic and therefore is not answered.
(Emphasis by underlining supplied by me)
45. These observations, as the very first sentence of the paragraph would show, were in the context of "non 10 A units" All that Their Lordships have done is to confirm the stand taken by a coordinate bench of this Tribunal and the decision of the coordinate bench, as can be easily discerned from the facts set out above had nothing to do with the set off of the losses carried forward in respect of a 10A unit The second question which was framed by Their Lordships, and which has been reproduced earlier, has thus remained unanswered and Their Lordships stated so in so many words by observing that..... "the main substantial question of law is answered in favour of the assessees and against the Revenue" and that "(i)n view of the fact that the main substantial question of law is answered in favour of the assessee the additional question becomes purely academic and therefore is not answered". Viewed thus, it is stretching the things much beyond the permissible limits to suggest that Yokogawa's decision is an authority for the proposition that even losses carried forward in respect of the same eligible unit cannot be set off before computing deduction under section 10A. Let us not forget the oft quoted words of Justice Dr Anand, as he then was, in the case of CIT Vs Sun Engineering Works (198 ITR 297), which are reproduced below:
It is neither desirable nor permissible to pick out a word or a sentence from the judgment of this Court divorced from the context of the question under consideration and treat it to be the complete "law" declared by this Court. The judgment must be read as a whole and the observations from the judgment have to be considered in the light of the questions which were before this Court. A decision of this Court takes its colour from the 40 questions involved in the case in which it is rendered and, while applying the decision to a later case, the Courts must carefully try to ascertain the true principle laid down by the decision of this Court and not to pick out words or sentences from the judgment, divorced from the context of the questions under consideration by this Court, to support their reasoning In Madhav Rao Jivaji Rao Scindia Bahadur vs Union of India (1971) 3 SCR 9 AIR 1971 SC 530, this Court cautioned:
"It is not proper to regard a word, clause or a sentence occurring in a judgment of the Supreme Court, divorced from its context, as containing a full exposition of the law on a question when the question did not even fall to be answered in that judgment."
(Emphasis by underlining supplied by me)
46. What holds good for interpreting the observations made in the judgments of Hon'ble Supreme Court, in my humble understanding, applies equally on the observations made in judgments of Hon'ble High Courts. In This view of the matter, and in view of the glaring fact that the second question i.e., with respect to set off of losses of "the same undertaking", to use the words employed by Hon'ble Supreme Court in Sun Engineering's case (supra), "did not even fall to be answered in that judgment", I have my serious reservation on the stand that Yokogawa decision (supra) is an authority for the proposition that business losses in respect of the same undertaking as brought forward from the earlier years, need not be set off before computing deduction under section 10 A That issue did not even fell for consideration in this case, and, as I have been able to understand, Hon'ble High Court did not decide that issue either. It is also important to bear in mind that, as held by Bombay High Court in the case of CIT vs. Sudhir Jayantilal Mulji (214 ITR 154), a judicial precedent is only "an authority for what it actually decides and not what may come to follow from some 41 observations which find place therein" In this view of the matter, the observations made in Yokogawa's case even if these observations can be construed as in favour of the assessee, cannot dilute the binding force of binding judicial precedents on the issue before us.
47. In the case of CIT Vs Black and Veatch Consulting Pvt Ltd (348 ITR
72), the neatly identified question of law, which came up for consideration of Hon'ble Bombay High Court, was "Whether on the facts and circumstances of the case and law, the ITAT was correct in holding that the brought forward unabsorbed depreciation and losses of the unit the Income which is not eligible for deduction under Section 10A of the Act cannot be set off against the current profit of the eligible unit for computing the deduction under Section 10A of the IT Act." The controversy was thus confined to carry forward and set off of business losses incurred by a unit which was not eligible for exemption under section 10A That is not the situation before us, and therefore, this decision cannot be treated as a binding judicial precedent to adjudicate on the question before us. The assessee, therefore, does not derive any advantage from this judicial precedent as well.
48. On this issue, as also held by at least two coordinate benches in the cases of Intellinet Technologies (supra) and Global Vantedge (supra), there is a direct decision from Hon'ble High Court is Hon'ble Karnataka High Court's decision in the case of CIT Vs Himatasingike Seide Ltd (286 ITR 255) wherein. Their Lordships were required to adjudicate on the question "Whether on the facts and in the circumstances of the case, the Tribunal is right in law in holding that the assessment order passed by the AO allowing the claim of the assessee for adjustment of the unabsorbed depreciation against the income from other sources was in order and hence cannot be considered to be erroneous or prejudicial to the interests of the Revenue and in cancelling the order under s 263". That was a situation in which the assessee had profits from a 10 B unit which were exempt 42 from the tax, and the assessee set off the carried forward unabsorbed depreciation from this undertaking against its income from other sources The question which thus fell for consideration by Their Lordships was whether the assessee should have first set off such unabsorbed depreciation against tax exempt profits of the same undertaking It was in this backdrop that Their Lordships observed as follows If we see s. 108, it provides for exemption of payment of tax with reference to profits and gains derived by 100 per cent export-oriented undertaking To arrive at a profit and gain, one has to necessarily fake into consideration the total income in terms of the Act To arrive at the income one has to take into consideration, the various additions and deletions in terms of the Act. In fact, the petitioner knowing fully well has chosen to take into consideration the allowability of depreciation for the purpose of calculation of total income. But curiously an argument has now been advanced that exemption in terms of s 108 could also be on commercial basis not necessarily in terms of the calculation. We do not accept this submission. Sec. 10B cannot be read in isolation of other provisions. It is only an exemption provision Exemption cannot be fanciful and it has some rationale with other provisions of the Act. Therefore, a combined reading of the definition of exemption, total income-tax liability, deductibility, etc., one has to come to a conclusion that calculation as far as possible is to be in terms of the IT Act. That is exactly what has been done by the assessee. Having calculated in a particular manner, now it does not lie in the mouth of the assessee to contend contra in these proceedings. It cannot be argued that the calculation so provided is on a mistaken basis or that could be on commercial basis. We are not prepared to accept this argument advanced by the assessee Exemption also has to be scrutinized by the Department as otherwise there is every chance of exemption being misused by an assessee. It may be true that even after taking into consideration the unabsorbed depreciation, the assessee may get exemption but nonetheless he cannot 43 take only a portion of depreciation just to suit his income for the purpose of nil liability and adjust the balance of unabsorbed depreciation for other business income once again to show nil liability. When the unabsorbed depreciation could have been taken for arriving at an exempted income, the assessee cannot play with the figures for the purpose of showing nil liability as has been done in the case on hand. The intention of the legislature is only to provide 100 per cent exemption for export income and not for other income. The petitioner by dividing depreciation contrary to s 32 has virtually taken exemption from payment of tax even for other business income in the case on hand. That cannot be allowed as rightly ruled by the CIT The allowance of the depreciation by the Tribunal, in our view, is prejudicial to the interests of the Revenue as argued by the Department. The Tribunal has taken a narrow view of the matter without taking into consideration the laudable object of exemption and at the same time providing for tax liability towards other liability. The interpretation has to be meaningful and acceptable and it cannot be against the intention of the legislation Legislation never wanted the entire income to be exempted by taking advantage of s. 10B of the Act. The approach of the Tribunal to our mind is incorrect and, hence, we find substance in the argument of the Revenue.
49. The views so expressed by Their Lordships are, as opined by a coordinate bench in the case of Global Vantedge (supra) Intellinet Technologies (supra), are equally applicable for the provisions of Section 10 B In any case, the issue considered by Hon'ble High Court, i.e., whether the brought forward unabsorbed depreciation etc is to be set off against the income of the same undertaking or after the grant of exemption under section 10 B is the same as before us in this view of the matter, in my considered view, the issue before us is covered against the assessee by the aforesaid judgment of Hon'ble Karnataka High Court in the case of Himatsingike Seide (supra) and by coordinate bench decisions in the cases 44 of Global Vantedge (supra) and Intellinet Technologies (supra). The views so taken by Hon'ble Karnataka High Court were approved by Hon'ble Supreme Court when, in the case of Himatasingike Siede Ltd Vs CIT (Civil Appeal No 1501 of 2008). Hon'ble Supreme Court dismissed this civil appeal, along with with a huge bench of several other connected appeals on the same issue, on merits and observed as follows:
Having perused the records and in view of the facts and circumstances of the case we are of the opinion that the Civil Appeal being devoid of any merit deserves to be dismissed and is dismissed accordingly.
50. It is also useful to bear in mind the fact that in the said case. Their Lordships were dealing with a situation in which carry forward of losses of eligible units was permitted, as is the position now and when the losses so incurred were sought to be set off against incomes other than profits of the same undertaking in the subsequent profit making years. Their Lordships disapproved that exercise. In the present legal position also, the net legal position is that carry forward and set off of the unabsorbed depreciation and business losses is permitted, and if the same cannot be permitted to be set off against other incomes, it can only be set off against the profits of the same undertaking. Any other view of the matter will render the provision of set off otiose and unworkable It is equally important to appreciate that in the subsequent assessment years, as before the Tribunal in this case, only a portion of profits of eligible undertaking is exempted under section 10 A, and, therefore, the provision for carry forward and set off provide definite advantage to the assessee. The controversy however, arises when assessee contrives to carry forward such unabsorbed depreciation and losses further so as to set it off against incomes which are effectively taxed in an altogether a different manner as in this case, taxable in the hands of the assessee though with altogether different tax implications. Such a treatment, as is canvassed by the assessee before us, is clearly incongruous and contrary to the 45 scheme of law visualized by Their Lordships in the case of Himatasingike Siede (supra).
51. A lot of emphasis is laid on the observations made by Hon'ble Karnataka High Court, in Yokogawa's case (supra), to the effect that the "income of the section 10 A unit is to be excluded at source itself before arriving at the gross total income and therefore there is no occasion is to set off the carried forward losses, but this emphasis overlooks the words appearing immediately thereafter in the same sentence to the effect "the loss of non section 10A unit cannot be set off against the income of section 10A unit under section 72". Their Lordships did not use that expression in vacuum but on the facts of the case, which clearly reveal that the set off was in respect of non 10A unit loss, as is evident from the subsequent sentence to the effect "in this view of the matter, the approach of the assessing authority was quite contrary to the aforesaid provisions of the Act, and the Appellate Commissioner as well as the Tribunal were fully justified in setting aside the said assessment order and granting the benefit of section 10A to the assessee Their Lordships then in the immediately following sentence, concluded that, "Hence, the main substantial question of law is answered in favour of the assessee and against the revenue". Lets not forget that the main substantial question of law was with respect to unabsorbed depreciation and business losses carried forward in respect of non 10 A units. As to what Their Lordships had to say on the unabsorbed depreciation and business losses carried forward, in respect of units eligible for exemption under section 10A, which was second question before Their Lordships, it was stated in the immediately following sentence that In view of the fact that main substantial question of law in answered in favour of the assessee, the additional question becomes purely academic and, therefore, is not answered". As regards the contents of the head notes in certain tax journals, such as Income Tax Reports, being at variance with my understanding of this judicial precedent. I cannot be oblivious to the fact that these head notes are opinion on the ratio, howsoever well informed and credible such opinions may 46 be, of these judicial precedents, but these head notes cannot be exalted to the status of judicial precedent itself In view of these discussions. I am of the view that this decision, as also the aforementioned observation made therein, cannot be treated as authority for the proposition that even the unabsorbed depreciation and business losses of the eligible undertaking in the preceding year cannot be set off against the profits of the same undertaking, in the subsequent year in computing exemption under section 10A. That is a territory left intact by this decision. However, as is discussed earlier in this order, set off of unabsorbed depreciation and business loss carried forward from earlier years in respect of a tax exempt unit, by avoiding its set off against profits of a tax exempt unit, to the profits which are not covered by the tax exemption results in a distortion and such a distortion does not have the approval of Hon'ble Supreme Court now.
52. In view of the above analysis, I am of the considered view that the business losses and unabsorbed depreciation carried forward in respect of the same undertaking, on merits, must be set off against the profits of the eligible undertaking before computing exemption under section 10 A. The grievances of the assessee, therefore, on this issue are rejected.
53. As I hold so, I must, at the cost of repetition, point out that the assessee has not raised any jurisdictional issues and the grievances raised before us are confined to the question as to whether or not the Assessing Officer could have declined set off of business losses and unabsorbed depreciation carried forward by the assessee in respect of the same undertaking, and that it was not considered appropriate by the Presiding Officer of the bench to go beyond the scope of specific issues raised before us by exercising our powers under proviso to rule
11.
54. On the first issue, thus, my decision is against the assessee.
47Second issue Exemption under section 10 A in respect of income from interest on fixed deposit with banks
55. There is no dispute that the interest earning in question is from the fixed deposits placed with Bank of Nova Scotia. as secuplty for metal purchased by the assessee on loan basis, and, to that extent, one could possibly argue that the fixed deposits were placed with the bank for furtherance of the legitimate business interests. None of the authorities below have disputed this aspect of the matter. However, the issue is decided against the assessee on the ground that there is a direct decision from a coordinate bench of this Tribunal, in the case of Global Vantedge (supra), holding that, in the light of the decision of Hon'ble Supreme Court in the case of Liberty India vs CIT (317 ITR 218), the income from bank interest is not Eligible for exemption under section 10A. Learned counsel has now placed reliance on the judicial precedents by coordinate benches in the cases of Livingstone Jewellery Pvt Ltd Vs DCIT (31 SOT 323) and Samtex Fashions Ltd Vs ACIT (92 ITD 535) as also on Hon'ble Delhi High Court's judgment in the case of CIT Vs Jaypee DSC Ventures Ltd (335 ITR 132). It is on the basis of these judicial precedents that the assessee has called into question correctness of the findings of the authorities below.
56. I am unable to see any merits in plea of the learned counsel of the assessee. As regards the decisions of the coordinate benches in the cases of vingstone Jewellery (supra) and Samtex Fashions (supra), these decisions, being dated 12th May 2009 and 4th November 2004 respectively, did not have the benefit of Hon'ble Supreme Court's judgment dated 31st August 2009 in the case of Liberty India (supra). Elaborating upon the impact of this Supreme Court judgment, a coordinate bench of this Tribunal, in the case of Global Vantedge (supra) has observed as follows:
4825. Sec. 10A provides for a deduction of such profits and gains as are derived by an undertaking from the export of articles or things or computer software from the total income of the assessee. It is, thus, clear that deduction to be allowed under s. 10A is in respect of profit and gains derived by an undertaking from the export of articles or things or computer software. The expression used by the legislature is derived by the undertaking from the export of articles or things or computer Therefore, earning of interest from fixed deposits pledged with the bank for bank guarantees and interest in fixed deposits kept in lien in favour of IBM for the purpose of obtaining computers on lease and the miscellaneous income cannot be considered to be a profit derived by an undertaking from the export of articles or things or computer software. Recently, the Hon'ble Supreme Court in the case of Liberty India vs CIT (2009) 225 CTR (SC) 233 (2009) 28 DTR (SC) 73 (2009) 317 ITR 218 (SC), has considered the meaning of "derived from" and held as under........:
"The IT Act, 1961, broadly provides for two types of tax incentives, viz., investment-linked incentives and profit-linked incentives. Chapter VI-A of the Act which provides for incentives in the form of deductions essentially belongs to the category of 'profit-linked incentives Therefore, when s 80-1A/80-1B refers to profits derived from eligible business, it is not the ownership of that business which attracts the incentives what attracts the incentives under s. 80- 1A/80-18 is the generation of profits (operational profits) it is for this reason that Parliament has confined deduction of profits derived from eligible businesses mentioned in sub-ss (3) to (11A) Each of the businesses mentioned in sub-ss. (3) to (11A) constitutes a stand- alone item in the matter of computation of profits.
Secs 80-IB and 80-IA are a code by themselves as they contain both substantive as well as procedural provisions.49
Sec. 80-1B provides for the allowing of deduction in respect of profits and gains derived from the eligible business. The connotation of the words derived from' is narrower as compared to that of the words 'attributable to By using the expression 'derived from' Parliament intended to cover sources not beyond the first degree.
Secs. 80-1, 80-IA and 80-IB are to be read as having a common scheme. Sub-s. (5) of s. 80-IA (which is required to be read into s 80-IB) provides for the manner of computation of the profits of an eligible business. Such profits are computed as if such eligible business is the only source of income of the assessee Therefore, devices adopted to reduce or inflate the profits of the eligible business have to be rejected in view of the overriding provisions of s. 80-1A(5).
Secs. 80-1, 80-IA and 80-IB provide for incentives in the form of deductions which are linked to profits and not investment. On analysis of ss. 80-IA and 80-1B it becomes clear that any industrial undertaking which becomes eligible on satisfying sub-s (2) would be entitled to deduction under sub-s (1) only to the extent of profits derived from such industrial undertaking after the specified date Apart from eligibility, sub-s. (1) purports to restrict the quantum of deduction to a specified percentage of the profits. This is the importance of the words 'derived from an industrial undertaking' as against profits attributable to an industrial undertaking DEPB/duty drawback are incentives which flow from the schemes framed by the Central Government or from s 75 of the Customs Act, 1962. Incentive profits are not profits derived from eligible business under s 80-IB they belong to the category of ancillary profits of such 50 undertaking. Profits derived by way of incentives such as DEPB/duty drawback cannot be credited against the cost of manufacture of goods debited in the P&L a/c and they do not fall within the expression 'profits derived from industrial undertaking' under s 80-1B."
26. In the light of the aforesaid proposition laid down by the Hon'ble Supreme Court in the case of Liberty India vs. CIT (2009) 225 CTR (SC) 233: (2009) 28 DTR (SC) 73: (2009) 317 ITR 218 (SC), we do not find any merit in the claim of the assessee that interest from fixed deposit, etc., and miscellaneous income should be taken into account for the purpose of computing deduction under s. 10A of the Act. Thus, these grounds raised by the assessee are rejected.
57. There is no contrary view, on the impact of Liberty India decision so far as availability of exemption under section 10A in respect of interest income is concerned, either by the coordinate benches or by a higher authority. In any event, the view so adopted concurs with the legal position, as, in my humble understanding, existing as on now.
58. As regards the reliance placed on Hon'ble Delhi High Court's judgment in the case of Jaypee DSC Ventures Ltd (supra), the substantial question of law before Their Lordship was "Whether in the facts and circumstances of the case the Tribunal was justified in deleting the addition of Rs. 16,36,039 on the ground that interest earned by the assessee on the fixed deposit receipt being capital in nature cannot be assessed as income from other sources solely on the foundation that the fixed deposit was made for submitting performance guarantee to the National Highways Authority of India". On an analysis of the factual and legal position. Their Lordships concluded as follows:
5121. Keeping in view the aforesaid pronouncements in the field, the present controversy is to be adjudged As is noticeable from the stipulations in the agreement, the performance guarantee by way of bank guarantee was required for faithful performance of its obligations. The non-
submission of the guarantee would have entailed in termination of the agreement and NHAI would have been at liberty to appropriate bid security. That apart, the release of such performance security depended upon certain conditions. Thus, it is clearly evincible that the bank guarantee was furnished as a condition precedent to entering the contract and further it was to be kept alive to fulfill the obligations. Quite apart from the above, the release of the same was dependent on the satisfaction of certain conditions. Thus, the present case is not one where the assessee had made the deposit of surplus money lying idle with it in order to earn interest, on the contrary, the amount of interest was earned from fixed deposit which was kept in the bank for furnishing the bank guarantee It had an inextricable nexus with securing the contract. Therefore, we are disposed to think that the factual matrix is covered by the decisions rendered in Bokaro Steel Ltd (supra), Karnal Co-operative Sugar Mills Ltd. (supra) and Koshika Telecom Ltd. (supra) and, accordingly, we hold that the view expressed by the Tribunal cannot be found fault with.
59. The law so laid down by Their Lordships, in my humble understanding. has no impact on the issue as to whether or not interest income of an eligible undertaking is eligible for exemption under section 10A It may or may not be inextricable nexus with the business, but as the law stands now, in my view, even this nexus does not entitle the interest income to be includible in income eligible for exemption under section 10A.
60. I am also not aware about what exactly are the further details required to be produced by the assessee. To the best of my understanding, it is a purely legal 52 issue and none of the parties before us have made out any case for examination of further details. There is thus no need for remitting the matter back for a factual examination and if it is a pure and simple determination of legal question, as is the case before us, there is no point in not deciding it now.
61. In view of these discussions, as also bearing in mind entirety of the case, the grievances of the assessee, even on this point, do not have any legally sustainable merits. I reject these grievances as well.
On Third Issue i.e. Exemption under section 10A In respect of income from job work charges
62. So far as this issue is concerned, the relevant material facts are like this. The assessee has done some job work, from which it has earned an income of Rs 8,89,204, and this job work is wholly unconnected with exports and is in respect of activity carried out 'indigenously. This finding is given in the assessment order itself, at page 5, and the assessee has not contested this finding about job work being wholly unconnected with exports and being done for the local clientele, at all at any stage either before the learned Commissioner (Appeals) or even before us. The assessee's submissions, on this factual aspect, before the learned Commissioner (Appeals), as set out at page 47 of the impugned order, are as follows The job charges are received by the assessee for manufacturing jewellery for others, on job work basis, is operational income of the assessee and is incidental to the business activity. The only difference is that in the job work, the metal for manufacturing is given by the person whose job work is done.
5363. On these facts, learned Commissioner has rejected assessee's reliance on decision of a coordinate bench of this Tribunal in the case of Inter Classic Jewellery India Pvt Ltd Vs ITO (114 TTJ 402), on the ground that this decision was much before Hon'ble Supreme Court's landmark judgment in the case of Liberty India (supra) and that in a later decision of another coordinate bench in the case of Fine Platinum India Ltd Vs ACIT (ITA No. 1547/Mum/2010; order dated 23.12.2040) in which, taking into account the law laid down in the case of Liberty India it is held that exemption under section 10A is not available in respect of job work income whether or not such an income is an operational income. The assessee is aggrieved and is in appeal before us
64. In the order dated 30th August 2007 in the case of Inter Classic Jewellery (supra), on which so much reliance has been placed by the learned counsel, the coordinate bench had, inter alia, observed as follows:
2. The assessee is a manufacturer and exporter of studded jewellery having its factory in, SEEPZ, Mumbai and is eligible for exemption under s 10A of the Act During the year under appeal apart from manufacturing jewellery for its own export sales, it also undertook manufacturing activities for others and received charges of Rs. 3,57,492 therefrom As a result, the same was excluded from the export turnover. The lower authorities held that the service charges income earned by the assessee cannot be held to be income attributable to manufacturing activity and therefore exemption under s 10A was not available to this income Further, the manner of computation of the profits derived from export of articles provided in sub-s. (4) of s. 10A is to be looked into in conjunction with the provisions of sub-s (3) thereof and not in isolation. When both the sub-
sections are read together, it is very clear that sub-s (4) becomes applicable only in respect of export turnover in convertible foreign 54 exchange and not in respect of the domestic turnover as well. Aggrieved the assessee is in appeal.
3. The learned counsel for the assessee argued that the service charges received by the assessee are part of its operational income There is no difference between the activities relating to export business carried on by the assessee and the process carried on by it for manufacturing jewellery for others under job work contracts. The activities of labour job involved use of machinery, labour and material which were also forming part of the activity of manufacturing jewellery for its own export sales. The processing charges earned was by using the entire undertaking of the assessee which also manufactured jewellery for its own export sales and which processing charges were earned by incurring expenditure of the factory like wages, electricity charges, etc debited to the P&L a/c. Thus he vehemently contended that the amount of Rs. 3,57,492 received as service charges is in fact operational income earned from business and the expenditure for earning this income is included in several items of expenditure debited to the P&L a/c. He argues that s 10A, unlike ss. 80HHC, 80HHE and 80HHF does not define profits of the business of the undertaking Considering this, the exclusions specified in ss. 80HHC, 80HHE and 80HHF do not have relevance while computing the eligible profits under s. 10A. Further, in these three sections; ie., 80HHC, 80HHE and 80HHF the base figure or the starting point is profits as computed under the head "Profits and gains of business or profession" and not profits of the eligible undertaking as in s. 10A. Therefore, eligible profits should be computed applying the general provisions applicable for computation of income from any business source. Thus, the eligible profits for the purposes of s. 10A should be computed applying provisions contained in Chapter IVD dealing with computation of income from profits and gains of business Further under s. 10A(1), the deduction is allowed in respect of profits and gains "derived from export"
55of articles or things or computer software, i.e, export profits Sec. 10A(4) provides for the method of computation of such export profits Sec. 10A(4) provides that to compute the export profits, profits of the business of the eligible undertaking shall be taken in the ratio of export turnover to the total turnover Thus, the word "derived in s 10A(1) qualifies profits from the export and not profits of the business of the eligible undertaking Emphasis is on the profits derived from exports which is also required to be computed in the manner provided in s. 10A(4). Therefore, the term "derived from does hot have the same significance as it has in ss 80HH and 80-1. etc. Accordingly. once there is a direct and proximate connection between a receipt and the business of the eligible undertaking, the receipt should form part of the eligible profits. It will include all receipts pertaining to the eligible undertaking which are chargeable to tax under the head "Profits and gains of business" The learned counsel relied on the Board's Circular No. 794 dt. 9th Aug., 2000 ((2000) 162 CTR (St) 9. (2000) 245 ITR (St) 21]. With regard to the computation of exemption, the learned counsel contended that the learned CIT(A) was not justified in not directing the AO to treat and include the amount of service charges receipts as forming part of total turnover and allowed exemption accordingly The learned Departmental Representative on the other hand has strongly supported the orders of the authorities below.
4. We have considered the rival submissions and perused the material available on record. We find force in the contention of the assessee that the service charges received by the assessee are operational income of the assessee. There is little difference between the activities relating to export business carried on by the assessee and the process carried on by the assessee for manufacturing jewellery for others under job work contracts. The Hon'ble jurisdictional High Court in the case of CIT vs. Bangalore Clothing Co (2003) 180 CTR (Bom) 127 (2003) 260 ITR 371 (Bom) held 56 that "the Tribunal has recorded a finding of fact that the job work activity of the assessee was linked to the manufacturing activity and there was no difference between the activities relating to the export business carried on by the assessee and the processes carried on under job work contracts"
Though the decision rendered in relation to deduction under s. 80HHC, still, the ratio laid down in this judgment is squarely applicable to the case of the assessee In this view of the matter we hold that the authorities below were not justified in denying exemption under s. 10A in respect of service charges of Rs. 3,57,492.
65. There have been many significant developments, post this decision, which have rendered it no longer good in law In the case of Liberty India (supra), Hon'ble Supreme Court had an occasion to deal with the connotations of the expression 'derived from' and Their Lordships, inter alia. observed that. "by using the expression derived from", Parliament intended to cover sources not beyond the first degree" and finally concluded that the connotations of 'derived from must remain restricted to sources of the first degree. When the law so laid down is contrasted with the ratio of the above decision to the effect that being an operational income of the undertaking, it would be eligible for exemption under section 10A, I do not find any meeting ground between the two points of view. There may be an operational income but it may or may not be of the first degree connection. The esteemed views of the coordinate bench have to, therefore, give way to the higher wisdom of Hon'ble Courts above.
66. It is useful to take note of the fact that post law laid down by Hon'ble Supreme Court in the case of Liberty India, another coordinate bench, in the case of Fine Platinum (supra), an occasion to deal with the following factual situation on the same issue:57
4. Brief facts, apropos, ground Nos 1 & 2 are that the assessee had received labour charges of Rs 12,05,751/- from outside parties on job work basis. The A.O. required the assessee to furnish the explanation as to how the above income had any nexus with its export business. The assessee pointed out that labour charges were received for undertaking manufacturing of jewellery of other export units from SEEPZ itself by utilizing its spare capacity for the job work. It was contended that manufacturing job work was done for the undertaking situated within SEEPZ and those undertakings were exporters of jewellery. Therefore, the deduction u/s 10A was allowable. The A.O. did not accept the assessee's contention, inter alia, observing that there is no provision in section 10A to allow deduction to supporting manufacturer as contained in section 80HHC(1A) of the Act. He. accordingly, denied the assessee's claim.
Learned CIT(A) confirmed the action of the A.O. observing that deduction u/s. 10A is available only on income derived by an undertaking from export of an article or things, etc. subject to other conditions specified in section 10A of the 1.T.Act which does not include income from labour charges. Further, the assessee had not received the charges in foreign currency.
5. Learned CIT(A) relied on the decision of the Hon'ble Supreme Court in the case of Liberty India (183 Taxman 349), wherein it has been held that the words "derived from is narrower in connotation as compared to the words "attributable to". In other words, by using the expression "derived from" the Parliament intended to cover sources not beyond the first degree.
67. It was in this backdrop that the coordinate bench analyzed the legal position, post Liberty India decision, and summarized the same as follows:
9. We have heard the rival submissions and have perused the records of the case. If we examine the facts of the case on the touch stone of the 58 decision of the Hon'ble Supreme Court in the case of Liberty India (supra), where a specific test has been laid down regarding the meaning 'derived from', we find that the labour charges received by the assessee cannot be said to be "derived from export of articles or things" and, therefore, do not come within the ambit of section 10A being from the sources beyond the first degree Further under sub-section (4) to section 10A, a formula has been prescribed for computing the "profits derived from export of articles or things" for the purposes of deduction u/s 10A Thus, all the profits of business cannot be said to be derived from export of articles or things. We are in agreement with the observation of the A. O. that there is no provision in section 10A to allow deduction to supporting manufacturer as is used under section 80HHC(1A). Admittedly, the job work charges have been earned by utilizing ideal capacity of the assessee and, therefore, though it is to be treated as "business income", but it cannot qualify for deduction u/s. 10A.
68. There is no decision, holding contrary to what has been decided by the coordinate bench in Fine Platinum's case (supra), by the coordinate benches or by the Hon'ble Courts above. The issue in appeal, therefore, must stand covered against the assessee by this order 69.
69. As regards learned counsel's reliance on Hon'ble Delhi High Court's judgment in the case of Lovelesh Jain (supra), I find it wholly misplaced inasmuch as Their Lordships were dealing with a situation in which exemption under section 10 A was declined, inter alia, mainly on the ground that "The assessee had not "exported" gold ornaments as the imported standard gold (i.e. 24 carat gold bars, bricks or biscuits), which was converted into ornaments by the assessee, was not owned by the assessee. The assessee was paid making charges and not sale consideration. The imported standard gold was owned by the third parties resident abroad. Accordingly the assessee 59 had not derived profits and gains as are derived by an undertaking from export of articles/things". The question before Their Lordships was whether or not the gold received by the assessee. for manufacturing gold jewellery, could be treated as "imports" and whether the gold jewellery so sent to the overseas customer, after making the same from the gold so given by him, could be treated as "exports" Their Lordships, after an elaborate analysis, finally concluded that, "Keeping in view the nature of transactions in question, it is not possible to hold that the assessee did not "export" the jewellery/ornaments and that the transactions in question cannot be regarded as export for the purpose of s. 10A/10B of the Act. This decision cannot thus, by any stretch of logic, support the proposition that even domestic job work activity can be eligible for exemption of income under section 10 A. It was a case of export of jewellery, and Hon'ble High Court held so, and, therefore, it has no impact on the question of treatment of job work income for the purposes of exemption under section 10 A. In my considered opinion, the assessee does not derive any advantage from this decision.
70. I, therefore, hold that the assessee is not entitled for exemption under section 10A in respect of income from the job work carried out indigenously. Grievances of the assessee must, therefore, fail on this count as well.
71. On the fourth issue, i.e., exemption under section 10A in respect of the exchange rate fluctuation, I agree with learned judicial member and, therefore, I see no need of writing a separate order on that issue.
PER MAHAVIR SINGH, VICE PRESIDENT [THIRD MEMBER] By the order of President, ITAT vide U.O. No.F.28-Cent.Jd/AT/2025 dated 29th August, 2025, the undersigned has been nominated to adjudicate the 60 difference of opinion between the learned Judicial Member and learned Accountant Member on the following questions:-
2. Questions referred by learned Judicial Member on 1st issue:-
"(1) Whether the Assessing Officer was correctly directed to allow set-off of carry forward losses and unabsorbed depreciation of earlier years during the year under appeal as claimed in the return, i.e., deduction u/s. 10A be allowed before setting-off of carry forward losses and unabsorbed depreciation?
(2) Whether learned Accountant Member is legally justified in commenting on Presiding Officer of the Bench in para 33 and 53 of the dissent order (on point No.1 of above reference) on the issue/matter, which is not admittedly raised by both the parties to the appeal including the Accountant Member himself has not raised any such issue/point during the hearing of appeal?"
Questions referred by learned Accountant Member on 1st issue:-
"1. Whether or not, on the facts and in the circumstances of the case and in law, the business loss and unabsorbed depreciation carried forward, in respect of the same eligible unit, need to be set off before computing the exemption under section 10A?
2. Whether or not, on the facts and in the circumstances of the case and in law, it was a fit case for exercise of powers under rule 11 of the Appellate Tribunal Rules 1963 on the short point whether quantification of business losses carried forward in the assessment year in which these losses are incurred, can be lawfully disturbed in the assessment year in which set off is claimed i.e. assessment year before us?
3. Whether or not, as a corollary to the question no.2 above, on the facts and in the circumstances of the case, the parties should be given fresh opportunity of hearing of this short legal ground under rule 11 and the matter be decided in the light of the decision on this question?"61
3. The only issue arising out of the above questions referred by the ld. JM and Ld. AM is that, whether brought forward losses and unabsorbed depreciation u/s. 10A of the Income Tax Act, 1961 (hereinafter referred the 'Act') can be set off against the profit of another units u/s. 10A of the assessee.
4. Brief facts of the case are that the assessee is engaged in the business of manufacturing and export of silver jewellery operating from a unit located in special economic zone and is entitled to claim exemption u/s. 10A of the Act. Assessee filed its return of income and claimed exemption u/s. 10A of the Act while computing the gross total income and thereafter from the balance income left brought losses has been claimed as per computation of income. The AO denied the claim of exemption u/s. 10A of the Act on the ground that set off of brought forward loss should have been adjusted by the assessee in the preceding years relevant to assessment years 2006-07 and 2007-08 has not allowed the claim of set off of brought forwards losses. The undisputed claim of set off brought forward unabsorbed depreciation and business losses from assessment years 2001-02 to 2008-09 are as under:-
AY Income/Loss Business Unabsorbed Exemption Loss set as per return loss depreciation claimed off before claim u/s. 10A of section 10A 2001-02 (-) 20851 (-)20851 Nil Nil Nil 2002-03 (-)34033 (-)34033 Nil Nil Nil 2003-04 (-)88007 (-)83360 (-)4644 Nil Nil 2004-05 (-)5712114 (- (-)1722986 Nil Nil )3989128 2005-06 (-)186133 NIL (-)186133 Nil Nil 2006-07 28517203 NIL NIL 28517203 Nil 2007-08 27746419 NIL NIL 27650743 95674 2008-09 9395738 NIL NIL 9374988 20750
5. The AO held that the assessee should have claimed set off in earlier years in which there was profit and after that on the balance profit exemption u/s 10A of the Act should have been claimed and thereby disallowed the claim of set off 62 brought forward loss and depreciation as claimed under the relevant assessment year 2009-10. The CIT(A) also confirmed the action of the AO. Aggrieved, assessee came in appeal before the Tribunal. The Ld. JM allowed the claim of assessee vide para 10 of the order and Ld. AM denied the claim of exemption vided para 51 & 52 of the order.
6. Now before me, ld. Counsel for the assessee stated that this issue now stands covered by the decision of the Hon'bleSupreme Court in the case of CIT vs. Yokogawa India Ltd. 391 ITR 274, hence, no more res integra. He argued that Hon'bleSupreme Court of India has considered the issue at length, vide para nos. 12 to 17, which read as under:-
"12. We have considered the submissions advanced and the provisions of Section 10A as it stood prior to the amendment made by Finance Act, 2000 with effect from 1.4.2001; the amended Section 10A thereafter and also the amendment made by Finance Act, 2003 with retrospective effect from 1.4.2001.
13. The retention of Section 10A in Chapter III of the Act after the amendment made by the Finance Act, 2000 would be Page 18 18 merely suggestive and not determinative of what is provided by the Section as amended, in contrast to what was provided by the un- amended Section. The true and correct purport and effect of the amended Section will have to be construed from the language used and not merely from the fact that it has been retained in Chapter III. The introduction of the word 'deduction' in Section 10A by the amendment, in the absence of any contrary material, and in view of the scope of the deductions contemplated by Section 10A as already discussed, it has to be understood that the Section embodies a clear enunciation of the legislative decision to alter its nature from one providing for exemption to one providing for deductions.63
14. The difference between the two expressions 'exemption' and 'deduction', though broadly may appear to be the same i.e. immunity from taxation, the practical effect of it in the light of the specific provisions contained in different parts of the Act would be wholly different. The above implications cannot be more obvious than from the case of Civil Appeal Page 19 19 Nos. 8563/2013, 8564/2013 and civil appeal arising out of SLP(C) No. 18157/2015, which have been filed by loss making eligible units and/or by non-eligible assessees seeking the benefit of adjustment of losses against profits made by eligible units.
15. Sub-section 4 of Section 10A which provides for pro rata exemption, necessarily involving deduction of the profits arising out of domestic sales, is one instance of deduction provided by the amendment. Profits of an eligible unit pertaining to domestic sales would have to enter into the computation under the head "profits and gains from business" in Chapter IV and denied the benefit of deduction. The provisions of Sub-section 6 of Section 10A, as amended by the Finance Act of 2003, granting the benefit of adjustment of losses and unabsorbed depreciation etc. commencing from the year 2001-02 on completion of the period of tax holiday also virtually works as a deduction which has to be worked out at a future point of time, namely, after the expiry of period of tax Page 20 20 holiday. The absence of any reference to deduction under Section 10A in Chapter VI of the Act can be understand by acknowledging that any such reference or mention would have been a repetition of what has already been provided in Section 10A. The provisions of Sections 80HHC and 80HHE of the Act providing for somewhat similar deductions would be wholly irrelevant and redundant if deductions under Section 10A were to be made at the stage of operation of Chapter VI of the Act. The 64 retention of the said provisions of the Act i.e. Section 80HHC and 80HHE, despite the amendment of Section 10A, in our view, indicates that some additional benefits to eligible Section 10A units, not contemplated by Sections 80HHC and 80HHE, was intended by the legislature. Such a benefit can only be understood by a legislative mandate to understand that the stages for working out the deductions under Section 10A and 80HHC and 80HHE are substantially different. This is the next aspect of the case which we would now like to turn to.
16. From a reading of the relevant provisions of Section 10A it is more than clear to us that the deductions contemplated therein is qua the eligible undertaking of an assessee standing on its own and without reference to the other eligible or non-eligible units or undertakings of the assessee. The benefit of deduction is given by the Act to the individual undertaking and resultantly flows to the assessee. This is also more than clear from the contemporaneous Circular No. 794 dated 9.8.2000 which states in paragraph 15.6 that, "The export turnover and the total turnover for the purposes of sections 10A and 10B shall be of the undertaking located in specified zones or 100% Export Oriented Undertakings, as the case may be, and this shall not have any material relationship with the other business of the assessee outside these zones or units for the purposes of this provision."
17. If the specific provisions of the Act provide [first proviso to Sections 10A(1); 10A (1A) and 10A (4)] that the unit that is contemplated for grant of benefit of deduction is the eligible undertaking and that is also how the contemporaneous Circular of the department (No.794 dated 09.08.2000) understood the situation, it is only logical and natural that the stage of deduction of the profits and gains of the business of an eligible undertaking has to be made independently and, therefore, 65 immediately after the stage of determination of its profits and gains. At that stage the aggregate of the incomes under other heads and the provisions for set off and carry forward contained in Sections 70, 72 and 74 of the Act would be premature for application. The deductions under Section 10A therefore would be prior to the commencement of the exercise to be undertaken under Chapter VI of the Act for arriving at the total income of the assessee from the gross total income. The somewhat discordant use of the expression "total income of the assessee" in Section 10A has already been dealt with earlier and in the overall scenario unfolded by the provisions of Section 10A the aforesaid discord can be reconciled by understanding the expression "total income of the assessee" in Section 10A as 'total income of the undertaking'."
7. Ld. Counsel for the assessee particularly drew my attention towards para no. 17 and stated that it has been categorically held that at the stage of aggregation of total income under other heads and the provisions for set off and carry forward contained in section 70, 72 & 74 of the Act would be premature for application of deduction u/s. 10A of the Act. Therefore, it would be allowed prior to commencing of the exercise to be undertaken under VI of the Act for arriving at the total income of the assessee from the gross total income. Hon'ble Supreme Court also explained that somewhat discordant use of the expression "total income of the assessee" in Section 10A of the Act has already been dealt with earlier and in the overall scenario unfolded by the provisions of Section 10A of the Act aforesaid a discord can be reconciled by understanding the expression "total income of the assessee" in Section 10A of the Act as 'total income of the undertaking'. Hence, this issue is now settled by the Hon'ble Supreme Court. On the other hand, Ld. CIT(DR) could not bring any authority of Hon'ble Supreme Court on this issue and could not controvert or distinguish on facts.
668. After hearing rival contentions and perusing the records, I find that Hon'ble Supreme Court specifically held that at the stage of aggregation of total income under other heads and the provisions for set off and carry forward contained in section 70, 72 & 74 of the Act would be premature for application of deduction u/s. 10A of the Act. Therefore, it would be allowed prior to commencing of the exercise to be undertaken under VI of the Act for arriving at the total income of the assessee from the gross total income. I further note that Hon'ble Supreme Court also explained that somewhat discordant use of the expression "total income of the assessee" in Section 10A of the Act has already been dealt with earlier and in the overall scenario unfolded by the provisions of Section 10A of the Act aforesaid discord can be reconciled by understanding the expression "total income of the assessee" in Section 10A of the Act as 'total income of the undertaking'. Hence, this issue is now settled by the Hon'ble Supreme Court as aforesaid, therefore, I am, following the above ratio, of considered view, that the assessee is entitled to claim deduction u/s. 10A of the Act before setting off carry forward losses and unabsorbed depreciation. Accordingly, assessee succeeds on this ground.
9. Questions referred by learned Judicial Member on 2ndissue :
"(3) Whether the assessee is entitled for exemption u/s. 10A on interest on FDRs and in absence of complete details, the matter requires reconsideration at the level of the AO?
(4) Whether when during several rounds of discussion with the ld. Accountant Member on the proposed order of the Bench and by making a reference to judgment of Hon'ble Karnataka High Court dated 11.12.2013 in the case of CIT vs. M/s Motorola India Electronics Pvt.Ltd. (2-ITR-OL-Kar-499) deciding question No.3 above in favour of the assessee, whether the ld. Accountant Member was justified in rejecting the claim of assessee, ignoring said judgment directly on point in issue?"
Questions referred by learned Accountant Member on 2nd issue :
"5. Whether or not, on the facts and in the circumstances of the case and in law, the exemption under section 10A is available in 67 respect of the interest on fixed deposits earned by the assessee? As a corollary to this question, whether, without pointing out as to what details are required to be examined and without deciding the specific legal question before the Tribunal, it is open to remit the matter to the Assessing Officer for fresh adjudication?"
10. The second issue is arising out of the above questions, framed on dissent by Ld. JM and Ld. AM, is as regards to the claim of exemption u/s. 10A of the Act on interest received on FDR by the assessee unit.
11. Brief facts of the case are that the assessee company is a manufacturing and exporter of silver jewellery. For manufacturing the metal is taken from bank of Nova Scotia for which FDRs' is given to them as security against the metal purchased on loan basis. The FDRs are given as security under compulsion to carry out the business activity, the FDRs have direct nexus with the business requirement and hence, the interest on FDRs is directly incidental to the business income. AO disallowed the claim of exemption of interest on FDR claimed by the assessee u/s. 10A of the Act and Ld. CIT(A) also confirmed the same. Aggrieved, assessee is in appeal before the Tribunal.
12. Ld. Counsel for the assessee before me drew the attention to the dissent order by the ld. JM wherein, he has remitted back the matter to the file of the AO with certain directions vide para no. 12, which read as under:-
"12. It is a fact that the assessee has not provided complete details on this issue before the authorities below. Therefore, the matter requires reconsideration at the level of the AO. We, accordingly, set aside the orders of the authorities below and restore this issue to the file of the AO with direction to re- decide this issue, in accordance with law, by discussing the complete facts and by giving sufficient opportunity of being heard to the assessee. In view of above, we are not expressing our view on the above decisions."
13. Ld. Counsel for the assessee further drew my attention and stated that ld. AM admitted the position that the fixed FDR was placed with the Bank for furtherance of the legitimate business interest and he drew my attention on the 68 following observations of the Ld. AM made vide para no. 55, which reads as under:-
"55. There is no dispute that the interest earning in question is from the fixed deposits placed with bank of Nova Scotia, as security for metal purchased by the assessee on loan basis, and, to that extent, on could possibly argue that the fixed deposits were placed with the bank for furtherance of the legitimate business interests....."
14. Ld. Counsel for the assessee stated that since the details are not available, the matter can be sent back to the file of the AO for reconsideration and allow an opportunity of being heard to the assessee.
15. On the other hand, Ld. CIT(DR) only argued that this issue stands covered by the Hon'ble Supreme Court decision in the case of Liberty India vs. CIT 317 ITR 218 relied by the Ld. AM wherein, it has been held that the income from bank interest is not eligible for exemption u/s. 10A of the Act.
16. After hearing the rival contentions and perusing the records, I find that this issue is no res intergraas the same has been settled by the Hon'ble Supreme Court in the case of Liberty India (supra) against the assessee wherein, it has been that the income from bank interest is not eligible for exemption u/s. 10A of the Act. Hence, on this ground the assessee fails.
17. Question referred by learned Judicial Member on 3 rdissue :
"(5) Whether the assessee is entitled for deduction/exemption u/s.
10A on job work charges and for want of complete details, matter requires re-consideration at the level of the AO?"
Question referred by learned Accountant Member on 3rd issue :
"4. Whether or not, on the facts and in the circumstances of the case and in law, the exemption under section 10A is available in respect of the income from indigenous job work done by the 69 assessee? As a corollary to this question, whether, without pointing out as to what details are required to be examined and without deciding the specific legal question before the Tribunal, it is open to remit the matter to the Assessing Officer for fresh adjudication?"
18. The third issue is arising out of the above questions, framed on dissent by Ld. JM and Ld. AM, is as regards to job charges received by the assessee from manufacturing of jewellery from other job work basis is the operational income of the assessee and incidental to the business activity. The only difference is that the job work of the metal for manufacturing is given by the person whose job work is done. The AO and CIT(A) both rejected the claim of exemption u/s. 10A of the Act claimed by the Assessee on job work charges. Before me Ld. Counsel for the assessee not only argued that the job charges received is business income and assessee company is eligible for claim of exemption u/s. 10A of the Act on this income. He relied upon the decision of the ITAT, Mumbai Bench in the case of Inter ClasicJewellery (P) Ltd. vs. ITO reported in 114 TTJ 402 wherein, it has been held that the assessee was a manufacturer and exporter of stubbed jewellery having its factory in SEEZ Mumbai, and was eligible for exemption u/s. 10A of the Act. It was held that the service charge received by the assessee for manufacturing jewellery for other on job work was operational income of the assessee. Therefore, denial of exemption u/s. 10A of the Act in respect of service charges in question was not justified. On the other hand, Ld. CIT(DR) argued that the job work charges are for persons other than the export unit and hence, not eligible for claim of exemption u/s. 10A of the Act. I noticed that Ld. JM has remitted back this issue to the file of the AO vide para no. 14 of the order as under:-
"14. It is a fact that the assessee has not provided complete details on this issue before the authorities below. Therefore, the matter requires reconsideration at the level of the AO. We, accordingly, set aside the orders of the authorities below and restore this issue to the file of the AO with direction to re- decide this issue, in accordance with law, by discussing the complete facts and by giving sufficient opportunity of being 70 heard to the assessee. In view of above, we are not expressing our view on these decisions."
19. After hearing the rival contention and perusing the records, I note that the ld. AM has taken note of the decision of the Hon'ble Supreme Court in the case of Liberty India (supra) and also this was considered by another Coordinate Bench of this tribunal in the case of Fine Platinum India Ltd. vs. ACIT (ITA No. 1547/Mum/2010 order dated 23.12.2010) in which it has been held that this issue stands covered against the assessee by observing in para nos. 66 to 68 which read as under:-
"66. It is useful to take note4 of the fact that post law laid down by Hon'ble Supreme Court in the case of Liberty India, another coordinate Bench, in the case of Fine Platinum (supra), an occasion to deal with the following factual situation on the same issue:
"4. Brief facts, apropos, ground Nos. 1 &2 are that the assessee had received labour charges of Rs. 12,05,751/- from outside parties on job work basis. The AO required the assessee to explanation as to how the above income had any nexus with its export business. The assessee pointed out that labour charges were received for undertaking manufacturing of jewellery of other export units from SEEPZ itself by utilizing its spare capacity for the job work. It was contended that manufacturing job work was done for the undertaking situated within SEEPZ and those undertakings were exporters of jewellery. Therefore, the deduction u/s. 10A was allowable. The A.O. did not accept the assessee's contention, inter alia, observing that there is no provision in section 10A to allow deduction to supporting manufacturer as contained in section 80HHC(1A) of the Act. He, accordingly, denied the assessee's claim. Learned CIT(A) confirmed the action of the A.O. observing that deduction u/s. 10A is available only on income derived by an undertaking from export of an article or things, etc. subject to other conditions specified in section 10A of the 1.T.Act which does not include income from labour charges. Further, the assessee had not received the charges in foreign currency.
5. Learned CIT(A) relied on the decision of the Hon'ble Supreme Court in the case of Liberty India (183 Taxman 349), wherein it has been held that the words "derived from" is narrower in connotation as compared to the words "attributable to". In other words, by 71 using the expression "derived from" the Parliament intended to cover sources not beyond the first degree.
67. It was in this backdrop that the coordinate bench analyzed the legal position, post Liberty India decision, and summarized the same as follows:
"9. We have heard the rival submissions and have perused the records of the case. If we examine the facts of the case on the touch stone of the decision of The Hon'ble Supreme Court in the case of Liberty India (supra), where a specific test has been laid down regarding the meaning 'derived from, we find that the labour charges received by the assessee cannot be said to be "derived from export of articles or things" and, therefore, do not come within the ambit of section 10A being from the sources beyond the first degree. Further under sub-section (4) to section 10A, a formula has been prescribed for computing the "profits derived from export of articles or things" for the purposes of deduction u/s. 10A. Thus, all the profits of business cannot be said to be derived from export of articles or things. We are in agreement with the observation of the A.O. that there is no provision in section 10A to allow deduction to supporting manufacturer as is used under section 80HHC(1A). Admittedly, the job work charges have been earned by utilizing ideal capacity of the assessee and, therefore, though it is to be treated as "business income", but it cannot qualify for deduction u/s.10A."
68. There is no decision, holding contrary to what has been decided by the coordinate bench in Fine Platinum's case (supra), by the coordinate benches or by the Hon'ble Courts above. The issue, in appeal, therefore, must stand covered against the assessee by this order."
20. I further note that there is no dispute about the fact that the assessee has done some job work from which it has earned income, but this job work is wholly unconnected with export turnover and is earned in respect of activity carried out indigenously. Assessee's case is also the same that the job work received by the assessee for manufacturing of jewellery for other job work basis, but was claimed it as an operational income, but not connected with the export unit, which is eligible for claim of exemption u/s. 10A of the Act. Accordingly, I am of the view that assessee is not entitled for any claim of deduction u/s. 10A of the Act on this issue.
7221. Now, in view of the above discussions and legal position, I answer the questions referred to me as under:-
Questions referred by learned Answer to the Question Judicial Member on 1st issue:-
"(1) Whether the Assessing Officer was correctly directed to allow set-
off of carry forward losses and In the given facts and circumstances of unabsorbed depreciation of earlier the case, the Assessing Officer was years during the year under appeal correctly directed to allow deduction as claimed in the return, i.e., u/s 10A of the Act before setting off of deduction u/s. 10A be allowed before carry forward losses and unabsorbed setting-off of carry forward losses depreciation. The answer to this and unabsorbed depreciation? question is in positive.
(2) Whether learned Accountant Member is legally justified in commenting on Presiding Officer of the Bench in para 33 and 53 of the This question is not arising out of the dissent order (on point No.1 of above above issue, hence, need not be reference) on the issue/matter, which answered. Moreover I have already is not admittedly raised by both the answered the issue as above. parties to the appeal including the Accountant Member himself has not raised any such issue/point during the hearing of appeal?"
Questions referred by learned Accountant Member on 1st issue:-
"1. Whether or not, on the facts and in the circumstances of the case and in law, the business loss and unabsorbed The answer to this question is in depreciation carried forward, in negative.
respect of the same eligible unit, need 73 to be set off before computing the exemption under section 10A?
2. Whether or not, on the facts and in the circumstances of the case and in law, it was a fit case for exercise of powers under rule 11 of the Appellate Tribunal Rules 1963 on the short point whether quantification of business This question need not be answered as losses carried forward in the I have already answered the above assessment year in which these losses question in favour of the assessee and are incurred, can be lawfully against the Revenue. disturbed in the assessment year in which set off is claimed i.e. assessment year before us?
3. Whether or not, as a corollary to the question no.2 above, on the facts and in the circumstances of the case, the parties should be given fresh opportunity of hearing of this short legal ground under rule 11 and the matter be decided in the light of the decision on this question?"
In view of above, this question has become academic, hence, need not be answered.
Questions referred by learned Judicial Member on 2ndissue :
"(3) Whether the assessee is In the given facts and circumstances of entitled for exemption u/s. 10A on the case, on facts there is no dispute interest on FDRs and in absence of and the assessee is not entitled for complete details, the matter requires 74 reconsideration at the level of the exemption u/s. 10A of the Act on AO? interest income earned on FDR.
Without pointing out what are the details required to be examined, it is not open for the tribunal to remit back the matter to the Assessing Officer for fresh adjudication. This question is answered in negative.
In view of above, this question need not be answered.
(4) Whether when during several rounds of discussion with the ld.
Accountant Member on the proposed order of the Bench and by making a reference to judgment of Hon'ble Karnataka High Court dated 11.12.2013 in the case of CIT vs. M/s Motorola India Electronics Pvt.Ltd.
(2-ITR-OL-Kar-499) deciding question No.3 above in favour of the assessee, whether the ld. Accountant Member was justified in rejecting the claim of assessee, ignoring said judgment directly on point in issue?"
Question referred by learned Accountant Member on 2nd issue :
"5. Whether or not, on the facts In the given facts and circumstances of and in the circumstances of the case the case, the exemption u/s. 10A of the and in law, the exemption under Act is not available in respect of section 10A is available in respect of interest income earned from FDRs the interest on fixed deposits earned kept in bank. Without pointing out by the assessee? As a corollary to what are the details required to be this question, whether, without examined, it is not open for the pointing out as to what details are Tribunal to remit back the matter to the required to be examined and without 75 deciding the specific legal question Assessing Officer for fresh before the Tribunal, it is open to adjudication. This question is remit the matter to the Assessing answered accordingly. Officer for fresh adjudication?"
Question referred by learned Judicial Member on 3rdissue :
"(5) Whether the assessee is entitled for deduction/exemption u/s. 10A on job work charges and for want of In the given facts and circumstances of complete details, matter requires re- the case, on facts there is no dispute consideration at the level of the AO?" and the assessee is not entitled for exemption u/s. 10A of the Act from indigenous job work charges. Without pointing out as to what details are required to be examined by the Assessing Officer, it is not open for the Tribunal to remit back to the matter to the Assessing Officer for fresh consideration/adjudication. This question is answered in negative.
Question referred by learned Accountant Member on 3rd issue :
"4. Whether or not, on the In the given facts and circumstances of facts and in the circumstances the case, the exemption u/s. 10A of the of the case and in law, the Act is not available in respect of exemption under section 10A is income from indigenous job work available in respect of the done by the assessee. Without income from indigenous job pointing out what are the details work done by the assessee? As required to be examined, it is not open a corollary to this question, for the Tribunal to remit back the 76 whether, without pointing out matter to the Assessing Officer for as to what details are required fresh adjudication. This question is to be examined and without answered accordingly.
deciding the specific legal question before the Tribunal, it is open to remit the matter to the Assessing Officer for fresh adjudication?"
22. The matter shall now be placed before the regular Bench for passing appropriate order in accordance with the majority opinion.
ORDER
1. Considering the majority view, the Ground No. 1 raised by the assessee regarding entitlement of claim of deduction u/s 10A of the Act before setting-off of carry forward losses and unabsorbed depreciation is decided in favor of the assessee.
2. Considering the majority view, the Ground No. 2 raised by the Assessee with regard to the eligibility of bank interest for exemption u/s 10A of the Act is decided against the assessee. Accordingly, we hold that interest amount of Rs. 21,12,579/- earned on Fixed Deposits is not eligible for exemption u/s 10A of the Act. Since no exemption is eligible for the same, the question of netting off the same with interest paid does not arise. Accordingly, Ground No. 2(i)(a) and 2(i)(b) are hereby dismissed.
3. The next issue to be decided in this appeal is as to whether the assessee is eligible for exemption u/s 10A of the Act in respect of job charges amounting to Rs. 88,90,204/-. Considering the majority view, this issue is decided against the assessee and, accordingly, Ground No. 2(ii) is dismissed.
774. The Ground No. 2(iii) with regard to Foreign Exchange Rate Difference amounting to Rs. 1,10,260/- being eligible for exemption u/s 10A of the Act was already decided by the Bench in favor of the Assessee and there was no difference of opinion between the Members. Hence, Ground No. 2(iii) raised by the assessee is allowed.
5. Ground No. 2(iv) raised by the assessee was with regard to eligibility of insurance amount of Rs. 1,92,772/- being eligible for exemption u/s 10A of the Act. This ground was not pressed by the assessee at the time of original hearing before the Division Bench and, hence, the same was dismissed as not pressed. Accordingly, we follow the same observation in this order also.
6. The Ground No. 3 raised by the assessee is general in nature and does not require any specific adjudication.
7. In the result, the appeal of the assessee is partly allowed.
Sd/- Sd/-
(SUNIL KUMAR SINGH) (M. BALAGANESH)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated: 18.03.2026
Pooja Mittal, Sr. PS
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(A)
5. DR
Asstt. Registrar, ITAT, New Delhi
78