Delhi High Court
Cit vs Modi Entertainment Ltd. on 15 April, 2014
Author: R.V. Easwar
Bench: S. Ravindra Bhat, R.V. Easwar
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 25th March, 2014
% Date of Decision:15th April, 2014
+ ITA 234/2013
CIT ..... Appellant
Through: Mr. Sanjeev Sabharwal, Sr.
Standing Counsel.
versus
MODI ENTERTAINMENT LTD. ..... Respondent
Through: Mr. Ajay Vohra with Ms. Kavita
Jha and Ms. Bhoomika Choudhury,
Advocates.
CORAM:
MR. JUSTICE S. RAVINDRA BHAT
MR. JUSTICE R.V. EASWAR
R.V. EASWAR, J.
1. The following question of law was framed on 25.3.2014:-
"Whether the Tribunal fell into error in setting aside the disallowance under Section 36(1)(iii) of the Income Tax Act, 1961 to the tune of Rs.31,39,988/- in the circumstances of the case?"
2. Against the assessment to income tax made for the assessment year 2001-02 by order dated 23.2.2004, the assessee filed an appeal which went up to the Income Tax Appellate Tribunal. The Tribunal set aside the assessment on two issues :
ITA No.234/2013 Page 1 of 5
(1) disallowance of interest under section 14A and (2) disallowance of interest under section 36(1)(iii), and remanded the matter to the AO for fresh decision in the light of the judgments of this Court in CIT. Vs. Orissa Cement Ltd. 258 ITR 365 and Elmer Havell Electrics vs CIT 277 ITR 549. In the fresh assessment made, the AO disallowed interest of Rs.51,33,108/- under section 14A and Rs.37,58,496/- under section 36(1)(iii). So far as the disallowance under section 14A is concerned, it was made on the footing that the loan of Rs.13.06 cores taken from Hong Kong Bank at 12.75% interest was invested in shares of Rs.4.56 cores on which tax-free dividend of Rs.2.15 cores was earned. The disallowance under section 36(1)(iii) was made on the ground that the assessee had given interest-free advances to its subsidiaries and two holding companies out of interest-bearing funds, which were not for the purposes of the business and to that extent the assessee was not entitled to the deduction. These disallowances were confirmed by the CIT(Appeals) and in further appeal the Tribunal in its order dated 15.3.2012 held, so far as disallowance under section 14A is concerned, that though the disallowance was justified in principle, but since the investment in the shares was made only on the last day of the ITA No.234/2013 Page 2 of 5 accounting year i.e. on 31.3.2001, the disallowance should be restricted proportionately for one day only. So far as the disallowance under section 36(1)(iii) is concerned, the Tribunal held that out of the interest of Rs.92,61,100, interest amounting to Rs.61,20,261/- was clearly allowable since it represented interest paid on bank overdraft, to suppliers for delayed payment and on security deposit taken from depositors. This left a balance of Rs.31,40,839/- (written in the orders as Rs.31,39,988/-). In respect of this amount the Tribunal found that the interest-bearing funds were advanced to the subsidiary companies without interest but since the subsidiary companies were under the same management and were engaged in similar business of entertainment/distribution of pay channels, the interest-free advances must be taken to have been given as part of the corporate or business strategy for expanding the business operations of the assessee through the subsidiaries. It accordingly directed allowance of the interest of Rs.31,39,988/-.
3. According to the Tribunal, advancing of such monies to the subsidiaries was driven by commercial expediency. In support of this view the Tribunal relied upon the following judgments :
(1) SA Builders v. CIT : 288 ITR 1 (SC) ITA No.234/2013 Page 3 of 5 (2) CIT V. Dalmia Cement (P) Ltd. : 254 ITR 37 (Del.) (3) CIT V. Bharti Televentures Ltd. : 331 ITR 502 (Del.)
4. Under section 36(1)(iii) the following conditions are required to be satisfied before the assessee can successfully claim deduction in respect of interest paid :
(a) The assessee should have borrowed capital;
(b) The borrowing of the capital should be for the purpose of the business and
(c) Interest should have been paid on the borrowing.
The finding of the Tribunal, applying the judgments of the Supreme Court and of this Court, is that the advancing of interest-free monies to the subsidiary companies was driven by business considerations since the subsidiaries were also engaged in the same business in which the assessee was engaged. The Tribunal accordingly held that it would be in the interest of business of the assessee and certainly would be commercially expedient for the assessee to advance interest-free monies to the subsidiaries as part of the corporate business strategy to expand its business operations through its subsidiaries. This finding of fact has not ITA No.234/2013 Page 4 of 5 been disputed. If that is so we do not see how the decision of the Tribunal can be faulted.
5. The question of law is accordingly answered in the negative, in favour of the assessee and against the revenue with no order as to costs.
The appeal is accordingly dismissed.
(R.V. EASWAR) JUDGE (S. RAVINDRA BHAT) JUDGE APRIL 15, 2014 vld ITA No.234/2013 Page 5 of 5