Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 2]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S. Kadimi Tool Manufacaturing Co. ... on 30 January, 2018

          IN THE INCOME TAX APPELLATE TRIBUNAL
                DELHI BENCH: 'D': NEW DELHI

        BEFORE SHRI B.P. JAIN, ACCOUNTANT MEMBER
                            AND
       SHRI SUDHANSHU SRIVASTAVA, JUDICIAL MEMBER

                       ITA No. 4615/Del /2014
                      Assessment Year: 2009-10

   ACIT,               Kadmimi Tool Manufacturing Co. Pvt. Ltd.,
   Circle-5(1),        118, Udyog Vihar Phase-I, Dundahera,
                    vs
   New Delhi.          Gurgaon-122016
                       (PAN: AAACK1016F)
   (Appellant)         (Respondent)


                Appellant by : Shri Pradeep Dinodia, R.K. Kapur, CA
              Respondent by : Shri Amit Jain, Sr. DR

                       Date of Hearing:   23.01.2018
              Date of Pronouncement:      30.01.2018

                                 ORDER

PER SUDHANSHU SRIVASTAVA, J.M.

This appeal has been preferred by the department against the order dated 30.06.2014 passed by the Ld. CIT(A)-VIII, Delhi for assessment year 2009-10 wherein vide the impugned order, the Ld. Commissioner of Income Tax(A) has deleted the disallowance of notional foreign exchange loss of Rs. 56,16,520/-. The grounds raised by the department are as under:- ITA No. 4615/Del/2014

Assessment year 2009-10 "1. Whether on the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in deleting the addition of Rs.

56,19,996/- made by the assessing officer by disallowing the notional loss on account of foreign exchange fluctuation claimed by the assesse.

2. That the order of the Ld. CIT(A) is erroneous and is not tenable on f act and in law.

3. That the grounds of appeal are without prejudice to each other.

4. That the appellant craves leave to add, alter, amend or forgo any ground(s) of appeal either before or at the time of hearing of the appeal."

2. Brief facts of the case are that the assessee is engaged in the business of manufacturing of Thread Rolling Dies, Milled Flat Dies and Milled Ground Dies and sale of screws. Assessee filed the return declaring income of Rs. 90,06,654/- and subsequently the case was selected for scrutiny. During the course of scrutiny proceedings, the Assessing Officer observed that the assessee company had debited an amount of Rs. 2,18,67,706/- on account of loss on foreign exchange and the assessee was required to give a break-up of the same. As per break-up submitted by the assessee, the total foreign exchange loss included notional loss of Rs. 2 ITA No. 4615/Del/2014 Assessment year 2009-10 56,16,520/-. The Assessing Officer was of the opinion that loss on account of foreign exchange fluctuation could be allowed as a deduction only when the loss had actually been incurred for the relevant previous year. The Assessing Officer was further of the opinion that the actual loss would arise only at the time of remittance/payment. The Assessing Officer proceeded to add back the amount of Rs. 56,16,520/- to the income of the assessee on account of notional foreign exchange loss. On appeal by the assessee, this disallowance was deleted by the Ld. Commissioner of Income Tax (A). Now, the department is before the ITAT challenging the said deletion.

3. The Ld. Departmental Representative submitted that even as per the admittance of the assessee, the said loss was a notional loss which was booked by the assessee on the restatement of liability. It was submitted that the same had been rightly disallowed by the Assessing Officer as the same did not occur during the period under consideration. It was submitted that true profit or loss could be arrived at only on the final settlement of 3 ITA No. 4615/Del/2014 Assessment year 2009-10 the contract and not during the period when the contract remained un-concluded. It was also submitted that the final liability/loss would arise only at the time of making the final payment and, therefore, the Ld. Commissioner of Income Tax (A) had erred in deleting the addition.

4. In response, the Ld. AR placed reliance on the judgment of the Hon'ble Delhi High Court in Commissioner of Income Tax vs Woodward Governor India (P) Ltd. reported in 294 ITR 451 (Del) which was upheld and affirmed by the Hon'ble Apex Court in Commissioner of Income Tax (A) vs Woodward Governor India (P) Ltd. reported in 312 ITR 354 (SC). The Ld. AR submitted that this issue was no longer res judicata and the Hon'ble Delhi High Court had held in the case of M/s Woodward Governor India (P) Ltd (supra) that increase in liability due to foreign exchange fluctuation as per the exchange rate prevailing on the last date of financial year was allowable as a deduction and was not notional and contingent.

5. We have heard the rival submissions and perused the material available on record. We fully agree with the 4 ITA No. 4615/Del/2014 Assessment year 2009-10 averment of the Ld. AR that the issue under appeal by the department is covered in favour of the assessee by the judgment of the Hon'ble Delhi High Court in the case of Commissioner of Income Tax vs Woodward Governor India (P) Ltd. (supra). The Hon'ble Delhi High Court in the aforementioned judgment has held as under:-

"That the liability arose out of contract already concluded. The liability already stood accrued the minute the contract was entered into. The mere postponement of the payment to a different date could not extinguish the liability and render it notional or contingent. Even if liability was discharged at a future date, it would nevertheless be a liability which was certain and not contingent. The main ingredient of a contingent liability was that it depends upon the happening of a certain event. The change in the value of foreign currency in relation to Indian currency was a fait accompli and not a notional one. Therefore the increase in liability due to foreign exchange fluctuation as per the exchange rate prevailing on the last date of financial year was allowable as a deduction and was not notional or contingent. "

5.1 Therefore, respectfully following the ratio of the judgment as laid down by the Hon'ble Delhi High Court in the case of Commissioner of Income Tax vs Woodward Governor India (P) Ltd. (supra), we find no reason to 5 ITA No. 4615/Del/2014 Assessment year 2009-10 diverge from the findings of the Ld. CIT (A) on this issue and we dismiss the grounds raised by the revenue.

7. In the result, the appeal of the department stands dismissed.

The order is pronounced in the open court on 30th January, 2018.

       Sd/-                                  Sd/-

  (B.P. JAIN)                    (SUDHANSHU SRIVASTAVA)
ACCOUNTANT MEMBER                   JUDICIAL MEMBER

Dated: 30th JANUARY, 2018
'GS'

Copy forwarded to:

1.     Appellant
2.     Respondent
3.     CIT
4.     CIT(A)
5.     DR, ITAT
                          TRUE COPY
                                        By Order

                                  ASSISTANT REGISTRAR




                                  6