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 56, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

The Dcit, Circle-1(1),, Baroda vs Gujarat State Electricity Corporation ... on 31 October, 2023

          IN THE INCOME TAX APPELLATE TRIBUNAL
                   "D" BENCH, AHMEDABAD

    BEFORE SHRI WASEEM AHMED, ACCOUNTANT MEMBER&
          Ms. MADHUMITA ROY, JUDICIAL MEMBER

                   I.T.A. No. 3366/Ahd/2014
                  (Assessment Years: 2005-06)
The Deputy Commissioner of      Vs. Gujarat State Electricity
Income Tax,                         Corporation Ltd.,
Circle-1(1),                        Sardar Patel Vidyut Bhavan,
Baroda                              Race Course Circle,
                                    Vadodara-390007
[PAN No. AAACG6864F]
          (Appellant)           ..              (Respondent)


                    I.T.A. No. 1255/Ahd/2012
                   (Assessment Year: 2005-06)
The Deputy Commissioner of      Vs. Gujarat State Electricity
Income Tax,                         Corporation Ltd.,
Circle-1(1),                        Sardar Patel Vidyut Bhavan,
Baroda                              Race Course Circle, Baroda-
                                    390007
[PAN No. AAACG6864F]
          (Appellant)           ..              (Respondent)


                    I.T.A. No. 758/Ahd/2012
                   (Assessment Year: 2008-09)
The Deputy Commissioner of      Vs. Gujarat State Electricity
Income Tax,                         Corporation Ltd.,
Circle-1(1),                        Sardar Patel Vidyut Bhavan,
Baroda                              Race Course Circle, Baroda-
                                    390007
[PAN No. AAACG6864F]
          (Appellant)           ..              (Respondent)
                                         ITA Nos.3366/Ahd/2014 & 08 others
                         DCIT vs. Gujarat State Electricity Corporation Ltd.
                Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
                                   -2-

                     I.T.A. No. 544/Ahd/2013
                    (Assessment Year: 2008-09)
Gujarat State Electricity              Vs. The Income Tax Officer,
Corporation Ltd.,                          TDS,
Sardar Patel Vidyut Bhavan, Race           Bharuch
Course Circle, Baroda-390007
[PAN No. AAACG6864F]
            (Appellant)                ..               (Respondent)

                     I.T.A. No. 632/Ahd/2013
                    (Assessment Year: 2009-10)
The Deputy Commissioner of             Vs. Gujarat State Electricity
Income Tax,                                Corporation Ltd.,
Circle-1(1),                               Sardar Patel Vidyut Bhavan,
Baroda                                     Race Course Circle, Baroda-
                                           390007
[PAN No. AAACG6864F]
          (Appellant)                  ..               (Respondent)

                     I.T.A. No. 581/Ahd/2016
                    (Assessment Year: 2010-11)
Gujarat State Electricity              Vs. Deputy Commissioner of
Corporation Ltd.,                          Income Tax,
Sardar Patel Vidyut Bhavan, Race           Circle-1(1),
Course Circle, Baroda-390007               Baroda
[PAN No. AAACG6864F]
            (Appellant)                ..               (Respondent)

                     I.T.A. No. 855/Ahd/2016
                    (Assessment Year: 2010-11)
The Deputy Commissioner of             Vs. Gujarat State Electricity
Income Tax,                                Corporation Ltd.,
Circle-1(1)(1),                            Sardar Patel Vidyut Bhavan,
Vadodara                                   Race Course Circle, Baroda-
                                           390007
[PAN No. AAACG6864F]
          (Appellant)                  ..               (Respondent)
                                           ITA Nos.3366/Ahd/2014 & 08 others
                           DCIT vs. Gujarat State Electricity Corporation Ltd.
                  Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
                                     -3-

                       I.T.A. No. 2024/Ahd/2017
                      (Assessment Year: 2013-14)
The Assistant Commissioner of            Vs. M/s. Gujarat State Electricity
Income Tax,                                  Corporation Ltd.,
Circle-1(1)(1),                              Sardar Patel Vidyut Bhavan,
Vadodara                                     Race Course Circle, Baroda-
                                             390007
[PAN No. AAACG6864F]
          (Appellant)                    ..               (Respondent)


                       I.T.A. No. 2523/Ahd/2017
                      (Assessment Year: 2013-14)
Gujarat State Electricity                Vs. Deputy Commissioner of
Corporation Ltd.,                            Income Tax,
Sardar Patel Vidyut Bhavan, Race             Circle-1(1),
Course Circle, Baroda-390007                 Baroda
[PAN No. AAACG6864F]
            (Appellant)                  ..               (Respondent)
    Assessee by   :            Shri M. K. Patel, Advocate
                               Shri M. J. Shah & Shri Rushin Patel ,
                               A.Rs.
    Respondent by :            Dr. Darsi Suman Ratnam, CIT DR &
                               Shri Ashok Kumar Suthar, Sr. D.R.
       Date of Hearing                           18.10.2023
       Date of Pronouncement                      31.10.2023

                                  ORDER

PER BENCH:

The bunch of appeals preferred by the Assessee and the Revenue are directed against the separate orders dated 24.09.2014, 27.03.2012, 20.12.2012, 25.01.2012, 19.12.2012, 19.01.2016 & 30.06.2017 passed by the Ld. CIT(Appeals)-I & 1, Baroda arising out of the orders passed by ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd.

Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14 -4- the DCIT, Circle-1(1), ITO, TDS, Bharuch & DCIT, Circle1(1)(1), Baroda dated 27.12.2007, 26.03.2011, 30.12.2010, 28.12.2011, 22.02.2013 & 08.12.2016 under Section 143(3) & 201/201(1A) of the Income Tax Act, 1961(hereinafter referred to as "the Act") for A.Ys. 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14 respectively.

ITA No. 1255/Ahd/2012 (A.Y. 2005-06)(Revenue's Appeal) & ITA No.

3366/Ahd/2014 (A.Y. 2005-06)(Revenue's Appeal)

2. The Grounds of appeal raised by the Revenue in ITA No.1255/Ahd/2012 are as under:

"1. On the facts and the circumstances of the case and in law, the Ld.CIT(Appeals) erred in deleting the addition on account of disallowance of claim of Guarantee fee of Rs. 4,78,24,000/- and Premium on restricting of loans taken from financial Institutions of Rs. 825.66 lacs. The disallowance was made as the same are enduring nature in the assessee's business.
2. On the facts and the circumstances of the case and in law, the Ld. CIT(Appeals) erred in directing the Assessing Officer to exclude the provisions of gratuity of Rs. 50,88,406/-, which is an unascertained liability, for the computation of book profit u/s. 115JB of the Act.
3. The appellant craves leave to add to amend or alter the above grounds as may be deemed necessary."

3. The Grounds of appeal raised by the Revenue in ITA No.3366/Ahd/2014 are as under:

"1. On the facts and in the circumstances of the case and in law, the Ld.CIT(Appeals) erred in directing the Assessing Officer to allow the guarantee fees of Rs. 4,78,24,000/- as revenue expenditure after verification of the certificate filed by assessee during appellate proceedings and after finding out whether loans on which guarantee fees was paid were utilized for construction ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14 -5- of power plants at that time and that there was no capital work-in-progress in respect of such loans during F.Y. 2004-05."

4. Ground No.1:- This ground of appeal relates to deleting disallowance of claim of guarantee fees and premium on restricting of loans paid to Government of Gujarat to the tune of Rs. 4,78,24,000/- and 8,25,66,000/-.

5. At the time of hearing of the instant the Ld. D.R. submitted that the CIT(A) has followed the order passed in assessee's own case for earlier year 2006-07, however, he supports the order passed by the Ld. Assessing Officer.

6. On the contrary, the Ld. A.R. submitted that the issue is squarely covered in favour of the assessee in assessee's own case for A.Y. 2006-07 and 2007-08. A copy of the said order dated 13.03.2015 has already been submitted before us which has been perused. The relevant portion whereof is as follows:-

"11. The ground no.2 for the Asstt.Year 2006-07 and Ground no.4 for the Asstt.Year 2007-08 are directed against the order of the CIT(A) in deleting the addition of Rs.2057.03 lakhs for Asstt.Year 2006-07 and Rs.1650.87 lakhs for the Asstt.Year 2007- 08 on account of fees paid to Government of Gujarat to guarantee repayment of unsecured loan. The AO disallowed the claim of the assessee for the Asstt.Year 2006-

07 holding as under:

"4. Guarantee fees and Premium on debt restructuring:
During the financial year under consideration the assessee has paid guarantee fees of Rs.20,57,03,000/- to the Government of Gujarat in consideration of it issuing guarantee for repayment of unsecured loans.
Further the assessee has also paid Rs.1,72,71,000/- as premium on restructuring of loans. The said premium has been paid to the Financial ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14 -6- Institutions from whom Loans have been taken. The said premium was paid for restructuring of the loans in order to reduce the interest burden.
Thus the assessee has claimed expenses and also it has obtained several advantages as a result of restructuring of loans and in view of guarantee of, Gujarat Government for repayment of loan. In view of the facts, the assessee was asked to show cause as to why the premium for restructuring debts and the guarantee fees should not be disallowed as capital expenditure. In reply the assessee vide letter dated 8.8.2008 stated as under:-
"The company raised loans from banks and financial institution and offered guarantee for, repayment of loan and interest thereon as security. Moreover, during the year under review, the assets and liability; of erstwhile Gujarat Electricity Board was transferred to the company, which also contained loans raised from banks and financial institutions.
The guarantee fees are payable to the state government every year on the outstanding balance of guarantee given to banks / financial institutions on the first day of the year. Therefore, it is submitted that it is not a single one time payment but recurring expenditure till repayment of loans."

The company has repaid higher interest bearing loans. For the same the bank charges premium on restructuring of loans. As the same reduces the cost of interest expenditure, it is requested to allow the same as revenue expenditure.'' I have gone through the submission of the assessee. It is clear from the details in this respect that the assessee is going to derive all the benefits in the form of restructuring of the debt, rescheduling of repayment schedule, reduction in interest etc. over a long period of time which are in the range of more than..5 years. It means that the assessee will derive advantage of enduring nature as a result of restructuring of loans. Therefore, the expenses pertaining to the same in the form of premium for restructuring debts have resulted into advantage or benefit of enduring nature to the assessee. It is pertinent here to mention "enduring benefits" has been discussed as under- .

The Honorable Supreme Court has in case of ClT vs. Coal Shipments Pvt Ltd reported in 82ITR 902 has defined "Enduring benefit" in the following terms

-

Although and enduring benefit need not be of an everlasting character, it should not at the same time be transitory or ephemeral, so that it can be terminated at any time at the volition of either of the parties. What is the extent durability, or permanence should depend on the facts of each case. The expression "Enduring Advantage" is a relative term, not enduring in the sense of its being permanent, but is sufficiently durable depending upon the nature of terms upon which it can be acquired.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14 -7- The above views were again expressed by the Honorable Supreme Court in the case of Devidas Vitthaldas & Co. Vs. ClT (1972) reported in 84 ITR 277.

Therefore, having regard to that discussion and facts of the case as discussed above, the entire expenditure pertaining to CDR is held as capital expenditure. Accordingly, the total amount of Rs.22,29,74,000/- as claimed by the assessee on this account and discussed above, is held as capital expenditure and the same is disallowed and added to its total income.

12. The AO disallowed the claim of deduction for guarantee fee for the Asstt.Year 2007-08 holding as under:

"Guarantee Fees During the financial year under consideration the assessee has paid guarantee fees of Rs.16,50,87,000/- to the Government of Gujarat in consideration of guarantee issued by it for repayment of unsecured loans.
Thus the assessee has claimed expenses and also it has obtained several advantages as a result of restructuring of loans and in view of guarantee of Gujarat Government for repayment of loan. In view of the facts, the assessee was asked to show cause as to why the guarantee fees should not be disallowed as capital expenditure. In reply dated 12.06.09 the assessee has submitted only details without any justification specifically called for.
I have gone through the submission of the assessee. It is clear from the details in this respect that the assessee is going to derive all the benefits in the form of restructuring of the debt, rescheduling of repayment schedule, reduction in interest etc. over a long period of time which are in the range of more than 5 years. It means that the assessee will derive advantage of enduring nature as a result of restructuring of loans, therefore, the expenses pertaining to the same in the form of premium for restructuring debts have resulted into advantage or benefit of enduring nature to the assessee. It is pertinent here to mention "enduring benefits" has been discussed as under -
The Honorable Supreme Court has in case of CIT vs. Coal Shipments Pvt Ltd reported in 82ITR 902 has defined "Enduring benefit" in the following terms
-
Although and enduring benefit need not be of an everlasting character, it should not at the same time be transitory or ephemeral, so that it can be terminated at any time at the volition of either of the parties. What is the extent durability, or permanence should depend on the facts of each case. The expression "Enduring Advantage" is a relative term, not enduring in the sense of its being permanent, but is sufficiently durable depending upon the nature of terms upon which it can be acquired.
ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14 -8- The above views were again expressed by the Honorable Supreme Court in the case of Devidas Vitthaldas & Co. Vs. CIT (1972) reported in 84 ITR 277.
Therefore, having regard to that discussion and facts of the case as discussed above, the entire expenditure pertaining to CDR is held as capital expenditure. Accordingly, the total amount of Rs.16,50,87,000/- as claimed by the assessee on this account and discussed above, is held as capital expenditure and the same is disallowed and added to its total income."

13. The CIT(A) in Asstt.Year 2006-07 deleted the addition by observing as under:

"5. Ground No. 3.1 relates to the disallowance of Rs. 20,57,03,000/- being guarantee fees paid to Government of Gujarat in consideration of guaranteeing repayments of unsecured loans. The AO noted that the above mentioned sum had been paid to the Government of Gujarat. The AO called upon the assessee to show cause why the same should not be disallowed as capital expenditure. The assessee explained that the guarantee fees were payable to the Government of Gujarat for guarantees extended in respect of various loans obtained by the appellant company. The Government of Gujarat guaranteed the repayment of the by the assessee. For this guarantee a fee @ 1% of the amount of loans outstanding at the beginning of the year was charged. Since the payment of fee was an annual requirement the same could not be said to represent expenditure but clearly was revenue in nature. However, the AO did not explanation and held that the payment of guarantee commission resulted in advantage or benefit of enduring nature. Accordingly, the expenditure was held to lie in the capital field and was disallowed.
5.1 In appeal, the arguments taken at the assessment stage were reiterated. It was further pointed out that the assessee company was one of the seven resulting companies out of the demerger of the erstwhile GEB. In the past GEB had issued bonds and other financial instruments for raising funds from the public and from financial institutions. The Government of Gujarat guaranteed to the public and the financial institutions that in case of failure on the part of GEB to redeem the bonds and other financial instruments, the same would be made good by the Government of Gujarat. In lieu of this, commission @ 1% of the outstanding value of unsecured loans was charged. Hence the addition of Rs. 20,57,03,000/- may be deleted.
5.2 I have considered the submissions of the Id. AR and the facts of the case. The issue relating to whether an item of expenditure lies in the capital or the revenue field has exercised the courts in numerous cases. From an analysis of such cases a few guiding principles/tests can be identified. One of the important tests for categorizing any expenditure as capital in nature is whether the laying out of the impugned expenditure results in the acquisition or creation of any new asset. Where no such asset is created, it would be indicative of an expenditure which was not capital in nature. Another test relates to the principle of "enduring benefit". "Enduring benefit" may be in the form of long lasting use of an asset or the acquisition of a right to exploit certain commercial processes, etc. In the instant case, the assessee did not ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14 -9- acquire any right to exploit a commercial technology or process, and neither was the benefit "enduring", since the payment of guarantee commission was an annual charge. The benefit derived from payment of such commission thus lasted for exactly one year only. Such short lived benefit could not be categorized as "enduring". Hence, I am inclined to the view that the payment of guarantee commission was revenue expenditure.
5.3 Further, the jurisdictional Bench of ITAT had occasion to consider the allowability of guarantee commission paid to a Director of the company in respect of loans taken from the bank. In the case of Himalaya Machinery Pvt. Ltd. (ITA No. 738/Ahd/2009) for AY 2006-07, the Tribunal held, vide order dt. 5.6.2009, following the decision of the Rajasthan High Court in CITv Metalising Equipment Co. Pvt. Ltd, 8 DTR 12, that the payment of commission for guaranteeing repayment of loan was allowable as revenue expense. In the instant case, the loan has been guaranteed by the Government of Gujarat. Hence, quite apart from the other sound reasons for treating the expenditure as revenue, it would be unrealistic to say that the appellant company could derive any undue advantage or collateral benefit by making such payment to the GOG. In view of the totality of the circumstances, I am of the opinion that the AO was not justified in treating the payment of guarantee commission (Rs. 20,57,03,000/-) as capital in nature. The addition is directed to be deleted.
6. Ground No. 3.2 relates to the disallowance of Rs.1,72,71,000/- in respect of restructuring of loans. The AO found that this premium had been paid to financial institutions from whom loans had been taken at higher rate of interest and in respect of which the debts were retired and rolled over at lower rate of interest, on the ground that the same represented capital expenditure.
6.1 In appeal, it was submitted by the Id. AR that the premium paid for retiring the higher cost debt could not be considered as capital since by the incurring of such expenditure the assessee saved interest cost I the same year and also in subsequent years. Hence the expense was revenue and not capital.
6.2 I have considered the submissions of the Id. AR and the facts of the case. The courts have been repeatedly called upon to pronounce on the issue of capital vs revenue expenditure. The concurrence of judicial opinion now is that there are a number of tests for determining the nature of an expenditure, viz., test of bringing into existence an asset, test of enduring benefit, test of fixed and circulating capital, etc. However, the general view is that the test of enduring benefit is not a certain or conclusive test and it cannot be applied without regard to the particular facts and circumstances of each case. It has been generally agreed that where the laying out of such expenditure confers an advantage to the assessee which constitutes of merely facilitating the assessee's trading operations or enabling the management or conduct of the assessee's business to be carried on more efficiently or more profitably while leaving the fixed capital untouched, the expenditure would be in the revenue account even though the advantage may endure for the indefinite future. As observed by the Supreme Court in the case of Alembic Chemical Works Co.
ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 10 -
Ltd. v CIT, 111 ITR 377, "the idea of "once for all" payment and "enduring benefit" are not to be treated as something akin to statutory conditions; nor are the notions of "capital" or "revenue" a judicial fetish. What is capital expenditure and what is revenue are not eternal verities but must needs be flexible so as to respond to the changing economic realities of business. The expression "asset or an advantage of an enduring nature" was evolved to emphasize the element of a sufficient degree of durability appropriate to the context. " In my opinion, the laying out of these expenses does not confer any enduring benefit but merely facilitates the carrying out of business in more efficient manner. It has been held that where expenditure is incurred which results in saving of recurring revenue expenditure, such an expense would itself be a revenue item and not a capital item. In my opinion, the laying out of the impugned expenses did not confer any enduring benefit but merely facilitated the carrying on of business in a more efficient manner. Accordingly, it is held that the payment of Rs.1,72,71,000/- on restructuring of loans was a revenue expense and therefore the disallowance of this amount is directed to be deleted."

14. For the asstt.year 2007-08, the CIT(A) has decided the issue by observing as under:

"7.2 I have considered the submission. I find that vide order dtd.24-2-2010 in Appeal No.CAB-I/348/08-09, the disallowance has been deleted. The facts and issue for determination are identical in this year also. Accordingly, following my order dt. 24- 2-2010, the disallowance of Rs.16,50,87,000/- is directed to be deleted."

15. We have heard rival submissions and perused the orders of the lower authorities and material available on record. In the instant case in the Asstt.Year 2006-07, the assessee claimed Rs.2057.03 lakhs and Rs.1650.87 lakhs in the Asstt.year 2007-08 for fees paid to Govt. of Gujarat to guarantee repayment of unsecured loans. The AO disallowed the claim by holding it to be a capital expenditure. No reasons have been given by the AO for considering the amount as capital expenditure. The order passed by the AO is unreasoned and therefore, unsustainable."

7. In the absence of any changed circumstances we do not find any reason to deviate from the stand taken by the Coordinate Bench and therefore, the order passed by the CIT(A) deleting the addition made by in the hands of the assessee is found to be just and proper so as to warrant interference. Hence, this ground of appeal preferred by Revenue in both appeals is found to be devoid of any merit and thus, dismissed.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 11 -

8. Ground No.2:- This ground of appeal relates to directing the AO to deletion of addition of provision of gratuity to book profit under Section 115JB of the Act to the tune of Rs. 50,88,406/-.

9. At the time of hearing of the instant the Ld. D.R. submitted that the CIT(A) has followed the order passed in assessee's own case for earlier year 2006-07, however, he supports the order passed by the Ld. Assessing Officer.

10. On the contrary, the Ld. A.R. submitted that the issue is squarely covered in favour of the assessee in assessee's own case for A.Y. 2006-07 and 2007-08. A copy of the said order dated 13.03.2015 has already been submitted before us which has been perused. The relevant portion whereof is as follows:-

"34. The ground no.4 of the appeal in the Asstt.Year 2006-07 and the ground no.6 in the Asstt.Year 2007-08 are directed against the order of the CIT(A) in excluding the provision of gratuity for the computation of book profit under section 115JB of Rs.3,68,000/- in the Asstt.Year 2006-07 and Rs.401.16 lakhs in the Asstt.Year 2007-
08.
35. The CIT(A) in the Asstt.Year 2006-07 has decided the issue as under:
"8.1 Ground No. 5.1 pertains to the treatment by the AO of the provision for gratuity amounting to Rs. 3,68,000/- as unascertained liability and in enhancing the book profit by this amount.
8.1.1 The Id. AR submitted in appeal that, as held by various judicial authorities, if the provision for gratuity was made on acturial valuation, the same should not be considered as unascertained liability but was to be treated as an ascertained one. The assessee computed the quantum of provision for gratuity based on acturial valuation done by LIC of India, a Government owned company.
8.1.2 I have considered the submissions of the Id. AR and the facts of the case. The issue relating to treatment of provision as unascertained liability was ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 12 -
considered by the Supreme Court in Bharat Earth Movers, 245 ITR 428. In that case, the issue was of provision for leave encashment. The principle laid down by the Court was that where the liability could be computed along scientific lines and on a scientific basis regularly from year to year, the provision towards the same could not be said to represent an unascertained liability. Here the assessee has got the computation done through LIC of India on a scientific basis, i.e. following acturial valuation principles. The ITAT, in the case of Etcher Motors Ltd v DCIT, 82 TTJ 61 has also held that provision for gratuity based on acturial valuation was not an unascertained liability which could be added back while computing book profit for the purposes of section 115JB. This view has been reiterated by the Mumbai Bench of the ITAT in Dresser Valve India Pvt. Ltd. v ACIT, ITA No. 6464/Mum/2007. Having regard to the above cited cases on this issue, it is held that the enhancement of the book profit by Rs.3,68,000/- was not warranted. The AO is directed to recomputed the book profits without including the provision for gratuity.
36. In the Asstt.Year 2007-08 the CIT(A) decided the issue as under:

"11. Ground No. 10(i) relates to the enhancement of Book profit under Section 115JB by the provision for gratuity amounting to Rs. 4,01,16,000/-, treating the same as unascertained liabilities. This issue has been dealt with in my appellate order dt. 24-2- 2010 in respect of A.Y. 2006-07. Since the facts and issue for determination remain the same this year as well, following the rationale of my earlier order, the A.O. is directed to exclude the provision for gratuity while computing the book profit under section 115 JB." 37. We have heard rival submissions and perused the orders of the lower authorities and material available on record. In the instant case, the AO while computing the income of the assessee under section 115JB of the Act added Rs.3,68,000/- in the Asstt.Year 2006-07 and Rs.4,01,16,000/- in the Asstt.Year 2007-08 on account of provision for gratuity for the reason that it was an unascertained liability."

11. In the absence of any changed circumstances, we do not find any reason to deviate from the stand taken by the Coordinate Bench and therefore, the order passed by the CIT(A) deleting the addition made by in the hands of the assessee is found to be just and proper so as to warrant interference. Hence, this ground of appeal preferred by Revenue is found to be devoid of any merit and thus, dismissed.

12. Hence, the Ground No.2 of the Revenue's appeal is dismissed.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 13 -

13. Ground No. 3 of the Revenue's appeal is general and hence, does not require any specific adjudication.

14. In the result, Revenue's both appeals ITA Nos. 1255/Ahd/2012 & 3366/Ahd/2014 are dismissed.

ITA No. 758/Ahd/2012 (A.Y.2008-09 (Revenue's Appeal)

15. The Revenue has raised the following grounds of appeal:-

"1. On the facts and in the circumstances of the case and in law, the ld.CIT(Appeals) erred in deleting the addition u/s.36(1)(va) of Rs.6,18,435/- on account of disallowance of employees contribution towards PF paid beyond due date, without appreciating that as per the provisions of section 36(1)(va) r.w.s.2(24)(x) of the Act; deduction is allowable of the sum if such sum which has been received from any of his employees is credited by the assessee to the employees account in the relevant fund or funds on or before the due date.
2. On the facts and in the circumstances of the case and in law, the ld.CIT(Appeals) eared in deleting the addition of Rs.13,02,35,000/- made on account of disallowance of claim of guarantee fees paid to Government of Gujarat. The disallowance was made by disallowing the claim as revenue expenditure though it is of enduring nature in the assessee's business and hence capital in nature.
3. The appellant craves leave to add to amend or alter the above grounds as may be deemed necessary."

16. Ground No.1:- Erred in deleting disallowance under Section 36(1)(va) of the employees PF to the tune of Rs. 6,18,435/-.

17. It is the case of the assessee is this that PF for month of May 2007 and paid within the due date as per PF Act. The Ld. CIT(A) deleted the addition which was made by the Ld. AO only on the basis of the Tax Audit Report with the following observation:-

ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 14 -
"2.2 I have considered the matter. The inference regarding delay in payment of employees' contribution to Provident Fund for the month of May, 2007 was drawn by the Assessing Officer on the basis of Tax Audit Report. As per appellant, there was no delay in making payment of PF/Pension contribution vis-à-vis the due date under Provident Fund Act. As per appellant, there was a mistake in mention of date of payment from pension contribution in the Tax Audit Report as 19.7.2007 though it was actually 18.6.2007. Appellant has filed copy of challan of Rs.1,87,132/- being pension contribution showing its payment on 18.6.2007. Be that as may be, as held by ITAT Ahmadabad in the case of Gujarat Containers Ltd. in ITA No.2609/Ahd/2008 through order dated 2.3.2009 by following Delhi High Court's decision in the case of P.M. Electronics 220 CTR (Del) 635, employees' contribution to PF etc. is allowable as deduction if the same is paid before the due date of filing return. Since the employees' contribution to PF etc. was paid before due date of filing of return in appellant's case, disallowance of Rs.6,18,435/-is cancelled."

18. Considering the factual aspect of the matter that the PF contribution having being paid within the grace period, we do not find any reason to interfere in the order passed by the Ld. CIT(A). Thus, the same is upheld.

19. In the result, Ground No. 1 of the Revenue's appeal in ITA No. 758/Ahd/2012 is dismissed.

20. Ground No.2:- This ground relates to deleting disallowance of claim of guarantee fees paid to Government of Gujarat to the tune of Rs. 13,02,35,000/-.

21. This ground has already been dealt with by us in ITA No. 1255/Ahd/2012 for A.Y. 2005-06 and in the absence of any changed circumstances the same shall apply mutatis mutandis. Hence, this ground preferred by the Revenue is dismissed.

22. Ground No.3 of the Revenue's appeal is general in nature and does not require any separate adjudication.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 15 -

23. In the result, Revenue's appeal in ITA No.758/Ahd/2012 is dismissed.

ITA No. 632/Ahd/2013 (A.Y.2009-10 (Revenue's Appeal)

24. The Revenue has raised the following grounds of appeal:-

"1. On the facts and in the circumstances of the case and in law, the ld.CIT(Appeals) eared in deleting the addition of Rs.9,98,22,000/- made on account of disallowance of claim of guarantee fees paid to Government of Gujarat. The disallowance was made by disallowing the claim as revenue expenditure though it is of enduring nature in the assessee's business and hence capital in nature.
2. The appellant craves leave to add to amend or alter the above grounds as may be deemed necessary."

25. Ground No.1:- Deleting disallowance of claim of guarantee fees paid to Government of Gujarat to the tune of 9,98,22,000/-.

26. This ground has already been dealt with by us in ITA No. 1255/Ahd/2012 for A.Y. 2005-06 and in the absence of any changed circumstances the same shall apply mutatis mutandis. Hence, this ground preferred by the Revenue is dismissed.

27. Ground No.2 is general in nature and does not require any separate adjudication.

28. In the result, appeal preferred by Revenue in ITA No.632/Ahd/2013 is dismissed.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 16 -

ITA No. 581/Ahd/2016 (A.Y.2010-11 (Assessee's Appeal) & ITA No.

855/Ahd/2016 (A.Y. 2010-11) (Revenue's Appeal)

29. The grounds of appeal raised by the assessee in ITA No.581/Ahd/2016 are as under:-

"1.0 The learned Commissioner of Income Tax (Appeals) erred in law and on facts has confirmed the invoking of provisions of section 14A of the I T Act. The learned Commissioner (Appeals) has restricted the disallowances made under that section by treating the interest paid [(excluding interest on term loans) and after considering guarantee fees as a revenue expenditure] as being attributable to the dividend income.
2.0 The learned Commissioner of Income Tax (Appeals) erred in law and on facts has set aside the additions of Rs.9,81,95,000/- being Guarantee Fees paid to the Government of Gujarat in consideration of it issuing the guarantee for repayment of unsecured loan with the direction to re-verify the claim despite the fact that the documents establishing the facts were submitted at the time of appeal hearing.
3.0 The Commissioner of Income Tax (Appeals) erred in law and facts has confirmed the additions of Rs.47,17,19,100/- being 15% of the year-end balance of Capital Grants amounting to Rs.31427.94 lacs on the ground that the appellant should offer the same as income.
The Commissioner of Income Tax (Appeals) failed to appreciate that the appellant has not received any fresh grant during the year and 15% of the original grant has already been added as income in the immediately preceding year. Hence the Commissioner of Income Tax (Appeals) has erred by confirming the additions of 15% of the total grant received without reducing the amount already taxed as income in earlier year.
The Commissioner of Income Tax (Appeals) has not considered the provisions of section 43(1) of the I T Act and has wrongly considered the grant as being received for meeting the cost of Fixed Assets.
4.0 The learned Commissioner of Income Tax (Appeals) has erred in law and on facts in confirming the action of Assessing Officer in treating the interest income amounting to Rs.2,11,37,000/- (except interest earned from credit balance of suppliers) as Income from Other Sources as against the Business Income and thereby disallowing the claim of set off of business losses of earlier years against the said income.
5.0 The learned Commissioner of Income Tax (Appeals) has erred in law and on facts in confirming the disallowance of prior period expenses amounting to Rs.14,52,86,000/- without appreciating the fact that such expenditure crystallized during the year and that the same has never been claimed in earlier years. The learned ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 17 -
Commissioner of Income Tax (Appeals) failed to appreciate that the appellant had offered net prior expenses after considering the prior period income for tax during the year.
6.0 The learned Commissioner of Income Tax (Appeals) erred in law and on facts has confirmed the disallowance of the provision for obsolescence of material amounting to Rs.15,54,26,000/- wrongly treating the same as provision for diminution in the value of asset without appreciating the fact that the material identified as obsolete and unserviceable have already been included in the Total Taxable Income of earlier years."

30. The grounds of appeal raised by the Revenue in ITA No.855/Ahd/2016 are as under:-

1. "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in by directing the AO to work out the revised disallowance u/s. 14A r.w.r. 8D by excluding the interest paid on term loan of Rs.31260.50 Lakhs subject to verification that claim of interest was in relation to term loans by overlooking rule 8D(ii) where it is specifically mentioned the method for determination of amount of expenditure Incurred by way of interest during the year which is not directly attributable to any particular income."
2. "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in directing the Assessing Officer to allow the Guarantee fee of Rs.981.95 lakhs is to be allowed as revenue expenditure after verification disregarding the applicable statutory provisions contained under S 37 of the I.T.Act which do not allow any expenditure of capital nature."

31. Ground No.1:- This ground relates to addition under Section 14A of the Act.

32. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in Assessment Year 2012-13 and 2014- 15 in ITA No. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in assessee's own case the issue has been set-aside to the file of the Ld. AO under specific direction on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 18 -

A.R. which are further perused by us. In that view of the matter he pressed for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-

"6.1. The Ld.Counsel for the assessee submitted that this issue was set aside to the file of the Assessing Officer for fresh adjudication by Co-ordinate Bench of this Tribunal in the case of Gujarat Urja Vikas Nigam Ltd. in ITA No. 406/Ahd/2019 by order dated 14.12.2022 wherein it was held as follows:
"....4.1. Regarding grounds no. 1.0 to 1.2 namely disallowance u/s. 14A. Both the parties submitted that this issue is squarely covered in assessee's own case by Co-ordinate Bench of this Tribunal in ITA Nos. 11 & 37/Ahd/2013 dated 22.10.2020 wherein the Hon'ble ITAT remanded the matter back to the Assessing Officer for fresh adjudication by directing as follows:
10. We have heard the rival contentions of both the parties and perused the materials available on record. From the preceding discussion, there is no ambiguity that the Learned CIT (A) has decided the issue on hand after relying on the order of his predecessor for the Assessment Year 2008-09 which was subsequently set aside by the ITAT for fresh adjudication. The relevant finding of the ITAT reads as under:
"8. On the other hand, ld. DR supported the orders of lower authorities.
9. We have heard the rival contentions and perused the material on record. In these grounds raised by the assessee and the Revenue challenge the action of ld. CIT(A). We observe that an addition of Rs.152.46 crores was sustained, made by ld. Assessing Officer which was sustained to Rs.61.46 crores by ld. CIT(A) and, therefore, assessee has raised the ground against the sustained addition of Rs.61.46 crores whereas Revenue has challenged the deletion of Rs.91 crores out of the disallowance u/s 14A of the Act.
10. In ITA No.1874/Ahd/2010 vide its order dated 20.6.2014 the Tribunal adjudicated the issue relating to disallowance u/s 14A and held as under :-
7. We have heard the rival submissions and perused the orders of lower authorities and materials available on record. The undisputed facts of the case are that the Assessing Officer found that the assessee has earned tax free dividend income of Rs 1283.95 lakhs and that the assessee has claimed interest expenditure of Rs 18,325.41 lakhs. The assessee has not attributed any expenditure towards earning of exempt dividend income. Therefore, by invoking the section 14A read ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 19 -
with Rule 8D he made disallowance of Rs 197.80 crores. We find that a similar issue had come up before this Tribunal in assessee's own case in the immediately preceding Assessment Year 2006-07 wherein the Tribunal restored the matter back to the file of the Assessing Officer for adjudication afresh by observing as under:
"2. At the outset, our attention has been drawn on an additional ground of appeal raised by the Revenue Department reads as under:
"1(a) On the facts and in the circumstances of the case and in law, the Id. CIT(A) erred in deleting the addition ofRs.187.97 crores u/s 14A of the Act on account of interest attributable to investment in shares without appreciating the fact that in view of Section 106 of the Indian Evidence Act, it was up to the assessee company to adduce evidence that all the borrowings were used for the purposes of business and its is assessee' s own surplus fund that were invested in the shares and deposits earning exempted income, and, even in case of mixed funds, the disallowance of interest could be made."

1(b) As an alternate plea, the Id. CIT(A) erred in not upholding the addition u/s. 14A on account of interest attributable to investment in shares to the extent in view of provisions of section 14A read with Rule 8D. "

3. Learned DR has pleaded that an addition of Rs. 187.97 crores which was made u/s 14A was deleted by learned CIT(A), however, it was not adjudicated as per the grounds of appeal. Learned DR has also argued that the assessee was required to adduce evidence that all the borrowings were used for the purpose of the business and the assessee's own surplus funds were invested in the shares. Learned DR has also informed that in A.Y. 2007-08, the addition of similar nature was upheld by learned CIT(A). He has thus pleaded that the issue being legal in nature which has emerged from the facts already on record, therefore, the additional ground deserves to be admitted for adjudication.
4. After hearing both the sides, the additional ground of the Revenue Department is hereby admitted for adjudication. At the outset, it is worth to mention that the impugned addition of Rs.18796.82 lacs was made by the AO without having any discussion in respect of the applicability of Section 14A of the IT Act. Likewise, learned CIT(A) has also not discussed the applicability of the provisions of Section 14A of IT Act, however, after considering the merits of the case, deleted the addition. With this clarification, we have examined the facts ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 20 -
and the issue as emerged from the corresponding assessment order passed u/s. 143(3), dated 26.12.2008. It was noted by the AO that the assessee had claimed a huge amount of interest expenditure of Rs. 19360.59 lacs, as per the following bifurcation.

                                                     (Rs. in lacs)
          Particulars                                Amount
          Interest on Term Loans                     8981.35
          Working Capital                            8184.50
          Others                                     677.63
          Bank Charges & Guarantee Fees              591.63
                                                     19435.13
         Less: Interest Capitalized                  74.54
                                                     19360.59
4.1 At the same time, it was also found by the AO that the assessee had made the investment of Rs.5,47,709.74 lacs on which dividend earned was at Rs.508.18 lacs. The AO's objection was that on one hand the assessee has diverted the huge funds towards such investment having exempted income and on the other hand borrowed huge funds of Rs.3,46,272.51 lacs on which claimed interest of Rs. 19360.59 lacs. Therefore, the AO was of the view that the assessee had diverted the borrowed funds for earning exempted income. The assessee's contention was that the investment during the year was only Rs.102.32 lacs and rest of the investment was made in the earlier years. According to the AO, if the assessee had not made such investment either in the year under consideration or in earlier years then the assessee would not have been required to borrow interest bearing loans. The AO has placed reliance upon the case of H.R Sugar Factory, 187 ITR 366 (Aid) for the legal proposition that the assessee could have otherwise avoided its liability of interest by not giving interest free funds to its group concerns. The addition in the question was thus made by the AO in the following conclusion.
"In view of the above discussion and provision of law, the interest attributable to the investment is not allowable expenditure. The assessee was required to give the rates of interest paid to various sources. The assessee vide its reply did not furnish the rates of interest paid. It simply submitted that loans from various banks with varying interest rates were obtained. During the year under consideration, the market rate of interest was 12%. Therefore, interest at the rate of 12% works out to Rs.65725.17 lacs on investments of Rs.547709.74 lacs. However, the ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 21 -
assessee has claimed interest expenditure of Rs.19360.59 lacs and has shown interest income of Rs.55.59 lacs and dividend income of Rs.508.18 lacs. Hence, against the interest expenditure of Rs.19360.59 lacs assessee has grown interest and dividend income of Rs.563.77 lacs. Thus, net disallowance is made of Rs.18796.82 lacs."

5. Being aggrieved the matter was carried before the First Appellate Authority who has decided the issue in assessee's favour in the following manner:

"Thus, the only test to be applied is that of "commercial expediency". In the instant case, it is seen that no investment was made by the assessee company by using borrowed funds.The entire investment, except minor investment of Rs.11.25 lacs was inherited in the demerger exercise. The investment in shares was due to the restructuring carried out at the behest of GOG. The investments were in the form of shares of subsidiary companies as pan of the financial restructuring plan approved by the Government of Gujarat which was integral to the demerger. This was clearly commercially expedient for the appellant company. The business itself was viable only under the plan of restructuring, which required the company to have cross-holdings in the unbundled companies of GEB. In fact, the appellant became the holding company of the generating and transmission companies. Looking to the facts and circumstances of the case, I am of the opinion that there was no diversion of borrowed funds for non-
business purposes. Accordingly, the addition of Rs. 18796.82 lacs is directed to be deleted."

6. With this factual background, we have heard both the sides. Learned DR has primarily placed reliance on a decision of respected Special Bench of ITAT Mumbai in the case of ITO V/s. Daga Capital Management Pvt. Ltd., 117 ITD 169 (Mum) (SB). Learned DR has also pleaded that in one of the assessment year, i.e., in A.Y. 2007-08 learned CIT(A) had sustained the same nature of addition. From the facts of the case, we have noted that there was re-structuring according to which erstwhile GEB was demerged into seven different companies. Post restructuring; the assessment year under consideration is the first year of operation of the assessee company. On one hand, those were the facts which were relied upon by the learned CIT(A). However, on the other hand, the ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 22 -

AO has reproduced some of the replies of the assessee through which it was claimed that the said investment was not made by the assessee company out of the borrowed funds but from the consumers, contribution and subsidiaries. There was a reference of the annual accounts of the year 2005-06. The assessee has also informed that during the year under consideration the assessee company had invested only a sum of Rs.11.25 lacs. Rest of the investments were the share capital of the subsidiary companies as per the terms of the Financial Restructuring Plan approved by the Government of Gujarat. We have noted that the learned CIT(A) has granted relief only on the ground that the assessee company had become the holding company and the investments were in the form of shares of subsidiary companies which was an integral part of the demerger arrangement. Therefore, it was nothing but commercial decision.

6.2 According to us, the issue has been mixed up by the Revenue Department. The first step should be to examine the scheme of demerger and thereafter the issue could have been streamlined. As per the definition of "demerger" prescribed u/s.2(19AA) means; the transfer pursuant to a scheme of arrangement by a demerged company of its one or more undertakings to any resulting company in such a manner that all the property of the undertaking/unit being transferred by the demerged company immediately before the demerger, which becomes the property of the resulting company by virtue of the demerger. Therefore, it was necessary for the AO to examine the balance sheet of the demerged company and the position of the accounts of the undertaking which is demerged with the resulting company. The AO has to examine the liabilities related to the said undertaking whether being transferred under the scheme of arrangement which were in existence immediately before the demerger. The AO has to examine the value of the property in the books of accounts immediately before the demerger which was transferred. The AO has also to examine the financial position of the "resulting company", as defined u/s.2(41A) of IT Act. In general, an undertaking of the demerged company is transferred in a demerger scheme and as a result a resulting company comes into existence. The resulting company in consideration of such transfer of an undertaking ofthe demergerd company issues shares to the share holders of the demerged company. Therefore, the responsibility of the "resulting company" was also required to be ascertained by the AO. This is the first aspect, which was not examined by the AO and the order of the Revenue Authorities are silent on this subject.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 23 -

6.3 Next question is about the huge amount of interest expenditure claimed by the assessee. The AO is required to examine first the correctness of the claim. Whether the interest on term loans, bank charges and guarantee fees were in respect of the business of the assessee. Thereafter, the AO is also required to give a clear finding about the borrowings made by the assessee on which the said interest was paid. The next step is that the AO has to examine the sources of the funds which were invested for earning the dividend income. If the source of such investment is out of the interest bearing borrowings, then only the question of disallowance of interest would arise, otherwise not. On the other hand, the claim of the assessee is that there were sufficient non interest bearing reserves or surplus available. The AO is required to investigate the correctness of the claim that whether the assessee had sufficient non interest bearing fund available and in what form those were utilized by the assessee. If the assessee is in a position to demonstrate that the non-interest bearing funds have actually been invested to earn exempted income then the assessee's claim is legally correct. Thereafter, the question of the invocation of Section 14A comes into play. As far as the applicability of the decision of Special Bench is concerned the same now stood covered by the decision of Hon'ble Bombay High Court pronounced in the case of Godrej and Boyce, 328 ITR 81 (Bom). For the sake of completeness herein below reproduced a portion of an ITAT order viz., Aditya Midcals as follows:

"5. With this brief background, we have examined the facts of the case as also the law pronounced in this regard.
6. As far as the Assessing Officer's action is concerned, the disallowance has been made on the basis of a calculation of the proportionate interest alleged to be attributable to the investment earning exempted dividend income. It is also to be noted that while doing so for the years under consideration the A.O. has not followed the past method of calculation of the disallowance. As per AO it was seen that the working of disallowance was wrong because while calculating the proportionate interest attributable to dividend income the ratio of dividend income and total sales have been taken though there was no direct relation between the two. The Assessing Officer had thus made the calculation after taking into account the proportion of the interest on the ratio between the investment in shares and total assets including investment in shares. Apart from this, there is nothing in the assessment order which can establish the nexus of utilization of borrowed interest-bearing funds diverted towards ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 24 -
investment in debentures. But there are other discussions in this very assessment order wherein the provisions of section 36(l)(iii) of the Act have also been touched upon. The Assessing Officer was expected to correlate the said discussion with the exempted dividend income u/s. 10(33) of the Act. As far as the law pronounced in this regard is concerned, first of all, we have to follow a latest decision of Hon'ble Bombay High Court pronounced in the case of Godrej & Boyce Mfg. Co.Ltd. Mumbai vs. Dy.CIT in Income tax Appeal No.626 of 2010 and Writ Petition No.758 of 2010 order dated 12/08/2010, { now reported as 328 ITR 81(Bom) } wherein the Hon'ble High Court has upheld the constitutional validity of section 14A of the I.T. Act, 1961 and held that the Assessing Officer should determine as to whether the assessee has incurred any expenditure (direct or indirect) in relation to dividend income and/or income from mutual fund which do not form part of the total income as contemplated U/S.14A of the I.T. Act, 1961. It has also been directed that the Assessing Officer can adopt a reasonable basis for effecting the apportionment. It has also been observed by the Hon'ble Court that while making that determination, the Assessing Officer should provide a reasonable opportunity to the assessee of producing its accounts and material having a bearing on the facts and circumstances of the case.
6.1. In this judgement at the end, the Hon'ble Court has also recapitulated the conclusion and pronounced that a finding is required whether the investment in shares is made out of own funds or out of borrowed funds. A nexus is required to be established between the investments and the borrowings. In section 14A of the Act expenditure incurred in relation to exempted income is to be disallowed only if the Assessing Officer is satisfied with the expenditure claimed by the assessee pertaining to the said exempt income. Rather, the Court was very specific that in case, no such exercise was carried out by the Assessing Officer then the matter is to be remanded back for afresh investigation. It has also been made clear that the proviso to section 14A of the Act was effective from 2001-02. The Hon'ble Court has also pointed out the importance of Rule 8D of the I.T.Rules, 1962. It was made clear that sub-section (1) to section 14A was inserted with retrospective effect from 01/04/1962, however, sub-sections (2) & (3) were made applicable with effect from 01/04/2007.

The proviso was inserted with retrospective effect from 11/05/2001 , however Rule 8D was inserted by the Income Tax (Fifth Amendment), Rules, 2008 by publication in the Gazette dated 24/03/2008; reproduced below:-

ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 25 -
"a) The ITAT had recorded a finding in the earlier assessments that the investments in shares and mutual funds have been made out of own funds and not out of borrowed funds and that there is no nexus between the investments and the borrowings. However, in none of those decisions was the disallow ability of expenses incurred in relation to exempt income earned out of investments made out of own funds considered. Moreover, under Section 14A, expenditure incurred in relation to exempt income can be disallowed only if the assessing officer is not satisfied with the correctness of the expenditure claimed by the assessee. In the present case, no such exercise has been carried out and, therefore, the Tribunal was justified in remanding the matter.
b) Section 14A was introduced by the Finance Act 2001 with retrospective effect from 1 April 1962. However, in view of the proviso to that Section, the disallowance thereunder could be effectively made from assessment year 2001-2002 onwards. The fact that the Tribunal failed to consider the applicability of Section 14A in its proper perspective, for assessment year 2001 -2002 would not bar the Tribunal from considering disallowance under Section 14A in assessment year 2002-2003.
c) The decisions reported in Sridev Enterprises (supra), Munjal Sales Corporation (supra) and Radhasoami Satsang (supra) holding that there must be consistency and definiteness in the approach of the revenue would not apply to the facts of the present case, because of the material change introduced by Section 14A by way of statutory disallowance in certain cases. There, the decisions of the Tribunal in the earlier years would have no relevance in considering disallowance in assessment year 2002-2003 in the light of Section 14A of the Act.

73. For the reasons which we have indicated, we have come to the conclusion that under Section 14A(1) it is for the Assessing Officer to determine as to whether the assessee had incurred any expenditure in relation to the earning of income which does not form pan of the total income under the Act and if so to quantify the extent of the disallowance. The Assessing Officer would have to arrive at his determination after furnishing an opportunity to the assessee to produce its accounts and to place on the record all relevant material in support of the circumstances which are considered to be relevant and germane. For this purpose and in light of our observations made earlier in this section of the judgment, we ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 26 -

deem it appropriate and proper to remand the proceedings back to the Assessing Officer for a fresh determination.

Conclusion:

74. Our conclusions in this judgment are as follows;

i) Dividend income and income from mutual funds falling within the ambit of Section 10(33) of the Income Tax Act 1961, as was applicable for Assessment Year 2002-03 is not includible in computing the total income of the assessee. Consequently, no deduction shall be allowed in respect of expenditure incurred by the assessee in relation to such income which does not form part of the total income under the Act, by virtue of the provisions of Section 14A(1);

ii) The payment by a domestic company under Section 115O(1) of additional income tax on profits declared, distributed or paid is a charge on a component of the profits of the company. The company is chargeable to tax on its profits as a distinct taxable entity and it pays tax in discharge of its own liability and not on behalf of or as an agent for its shareholders. In the hands of the shareholder as the recipient of dividend, income by way of dividend does not form part of the total income by virtue of the provisions of Section 10(33). Income from mutual funds stands on the same basis;

iii) The provisions of sub sections (2) and (3) of Section 14A of the Income Tax Act 1961 are constitutionally valid;

iv) The provisions of Rule 8D of the Income Tax Rules as inserted by the Income Tax (Fifth Amendment) Rules 2008 are not ultra vires the provisions of Section 14A, more particularly sub section (2) and do not offend Article 14 of the Constitution;;

v) The provisions of Rule 8D of the Income Tax Rules which have been notified with effect from 24th March, 2008 shall apply with effect from Assessment Year 2008-09;

(vi) Even prior to Assessment Year 2008-09, when Rule 8D was not applicable, the Assessing Officer has to enforce the provisions of sub section (1) of Section 14A. For that purpose, the Assessing Officer is duty bound to determine the expenditure which has been incurred in relation to income which does not form part of total income under the Act. The Assessing Officer must adopt a reasonable basis or method consistent with all the relevant facts and circumstances after ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 27 -

furnishing a reasonable opportunity to the assessee to place all germane material on the record;

vii) The proceedings for Assessment year 2002-03 shall stand remanded back to the Assessing Officer. The Assessing Officer shall determine as to whether the assessee has incurred any expenditure (direct or indirect) in relation to dividend income / income from mutual funds which does not form part of the total income as contemplated under Section 14A. The Assessing Officer can adopt a reasonable basis for effecting the apportionment. While making that determination, the Assessing Officer shall provide a reasonable opportunity to the assessee of producing its accounts and relevant or germane material having a bearing on the facts and circumstances of the case."

6.4 Due to the decision of the Hon'ble Bombay High Court, it is legally correct to refer this issue back to the stage of the AO to be decided de novo as per the guidelines of the Hon'ble Court. The outcome of the above discussion is that the "Additional Ground" raised by the Revenue may be treated as allowed but only for statistical purpose."

8. In the absence of any distinguishing features pointed out by the Departmental Representative, facts being identical, respectfully following the precedent we restore this issue back to the file of the Assessing Officer for adjudication afresh with the same directions as given by the Tribunal in the Assessment Year 2006-07 in the above quoted order. Needless to mention that he shall allow reasonable and proper opportunity of hearing to the assessee before adjudicating the issue. Thus, this ground is allowed for statistical purpose.

11. We further observe that Rule-8D of the IT Rules came into effect from Asst. Year 2008-09 with respect to provisions of section 14A of the Act which reads as follows :-

Sec. 14A. Expenditure incurred in relation to income not includible in total income.--(1)For the purposes of computing the total income under this Chapter, no deduction shall be allowed in respect of expenditure incurred by the assessee in relation to income which does not form part of the total income under this Act.
(2) The Assessing Officer shall determine the amount of expenditure incurred in relation to such income which does not form part of the total income under this Act in accordance with such method as may be prescribed, if the Assessing Officer, having regard to the accounts of the assessee, is not satisfied with the correctness of the claim of the ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd.

Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 28 -

assessee in respect of such expenditure in relation to income which does not form part of the total income under this Act. (3) The provisions of sub-section (2) shall also apply in relation to a case where an assessee claims that no expenditure has been incurred by him in relation to income which does not form part of the total income under this Act:

Provided that nothing contained in this section shall empower the Assessing Officer either to reassess under section 147 or pass an order enhancing the assessment or reducing a refund already made or otherwise increasing the liability of the assessee under section 154, for any assessment year beginning on or before the 1st day of April, 2001.'
2. New Rule 8D :
2.1 In exercise of the powers given in S. 14A(2) C.B.D.T. has issued a Notification No. S.O. 547(E) on 24-3-2008 (299 ITR (ST) 88). This notification amends the Income-tax Rules by insertion of a new Rule 8D providing for a "Method for determining amount of expenditure in relation to income not includible in total income". Reading this Rule it is evident that the Rule provides for disallowance of not only direct expenditure incurred for earning the exempt income but also for disallowance of proportionate indirect expenditure. This is clearly contrary to the main objective with which S. 14A was enacted. 2.2 Broadly stated, the new Rule 8D provides as under :
(i) The method prescribed in the Rule is to be applied only if the AO is not satisfied with :
(a) The correctness of the claim of expenditure incurred for earning the exempt income made by the assessee or
(b) The claim made by the assessee that no expenditure has been incurred for earning exempt income.
(ii) The method prescribed in the Rule states that the expenditure in relation to income which does not form part of the total income shall be the aggregate of the following amounts :
(a) The amount of expenditure directly relating to income which does not form part of total income.
(b) In the case of interest on borrowed funds which is not directly attributable to any particular income or receipt, the amount computed in accordance with this following formula :
Ax B C A = Amount of interest, other than the amount of interest which is directly attributable to the exempt income stated in (a) above.
ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 29 -
B = The average of value of investment, income from which does not or shall not form part of the total income, as appearing in the balance sheet of the assessee, on the first day and the last day of the relevant accounting year.
C = The average of total assets as appearing in the balance sheet of the assessee, on the first day and the last day of the relevant accounting year. The term 'Total Assets' means total assets as appearing in the balance sheet excluding the increase on account of revaluation of assets but including the decrease on account of revaluation of assets.
(c) An amount equal to ½ % of the average of the value of investment, income from which does not or shall not form part of the total income, as appearing in the balance sheet of the assessee, on the first day and the last day of the relevant accounting year.

12. We also observe that ld. Assessing Officer applied the facts and figures of the assessee company into the method provided under Rule 8D of the IT Rules because assessee was having an average investment of Rs.5529.57 crores , interest paid during the year at Rs.131.22 crores and exempt income of Rs.249 crores. Going through these figures ld. Assessing Officer felt appropriate to applying the method of Rule 8D but did not look into the following facts :-

(i) As on 1.7.205 when the company was given a balance sheet duly notified by the State Govt., the company had total investment of Rs.5580.20 crores considering all investment in subsidiary companies at Rs.5336.43 crores, investment in other companies at Rs.243.69 crores and balance in petty investment.
(ii) Opening balance of investment as on 1.4.2007 stood at Rs.5477.16 crores.
(iii) Few investments were made during Financial Year 2005-06 to 2007-08 and in subsidiary companies and funds for the same were partly received from State Government as equity and remaining from net profit earned.
(iv) Interest expenditure of Rs.131.32 crores represents mostly the interest paid on bill discounting of IPPs and working capital loan from banks which are specifically meant for the business purpose; and
(v) Total exempt income earned by assessee during the year stood at Rs.249 crores.

13. We observe that ld. Assessing Officer has made disallowance u/s 14A of the Act without examining the facts referred above which ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 30 -

were very crucial to reach at the final disallowance u/s 14A of the Act. There are series of judgments of the co-ordinate benches that the disallowance u/s 14A of the Act should not exceed the exempt income earned during the year and also decisions wherein the disallowance u/s 14A of the Act on account of interest expenditure are held to be incorrect if the assessee has sufficient equity and general reserve to cover the investments.

14. We are, therefore, of the view that applying the decision of the co-ordinate bench in assessee's own case in ITA No.1874 & 1821/Ahd/2010 for Asst. Year 2007-08 is dated 20.6.2014 the matter is set aside to the file of Assessing Officer to examine the facts and figures of the case in the light of our observations made above in order to arrive at a final conclusion as to whether disallowance u/s 14A is to be made and if so, then the amount thereof which in no case should exceed the exempted income earned by assessee during the year under appeal. It is needless to mention that ld. Assessing Officer shall allow reasonable and sufficient opportunity of hearing to the assessee before adjudicating the same. These grounds of assessee and the Revenue are allowed for statistical purposes.

15. Now we take ground no.3 of assessee's appeal which reads as below :-

3.0 The learned Commissioner of Income Tax (Appeals) has erred in law and on facts in confirming the enhancement of Book Profit computed under section 115JB of the Income Tax Act, 1961 by Rs.61,45,72,000/- on account of disallowance made under section 14A of the Income Tax Act, 1961.

16. At the outset ld. AR submitted that this ground relates to the disallowance under section 14A of the Act due to which book profit u/s 115JB was enhanced by ld. Assessing Officer and the fate of this ground depends on the decision to be taken for ground no.1 raised by them."

10.1 As the facts of the case on hand are identical to the facts of the case as discussed above which has been set aside to the file of the AO for fresh adjudication as per the provisions of law by the ITAT as discussed above. Respectfully following the order of this Coordinate Bench in the own case of the assessee, we set aside the issue on hand to the file of the AO for fresh adjudication in terms of the finding of the ITAT in its own case for the Assessment Year 2008-09 (Supra) as well as in accordance to the provisions of law. Hence, the ground of appeal of the assessee and the Revenue are allowed for the statistical purposes.

4.2. Respectfully following the above decision of our Co-ordinate Bench, for this assessment year 2015-16, we set aside the matter back to the file of ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 31 -

Assessing Officer for fresh adjudication by examining the facts and figures and calculate the disallowance u/s. 14A of the Act.

6.2. Respectfully following the above decision of our Co-ordinate Bench for this assessment year 2012-13, we hereby set aside the matter to the file of the Assessing Officer for fresh adjudication by examining the facts, figures and calculate the disallowance u/s. 14A of the Act in accordance with law. "

33. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.
34. In view of the relevant observation made by Coordinate Bench on identical ground and respectfully relying upon the same, we set-aside the issue to the file of the Ld. AO for adjudication afresh.
35. In the result, Ground No.1 of the assessee's appeal is allowed for statistical purposes and Ground No.1 of Revenue's appeal is dismissed.
36. Ground No2:- This ground of appeal relates to guarantee fees paid to Government of Gujarat to the tune of Rs. 9,81,95,000/-.
37. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in ITA Nos. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in assessee's own case the issue has been decided in favour of the assessee on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused by us. In that view of the matter he pressed for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-
ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 32 -
"3. Ground No. 1: Disallowance of guarantee fees paid to Govt. of Gujarat of Rs. 93.98 lacs. This guarantee fees paid by the assessee to Govt. of Gujarat in consideration of guarantee issued by it for repayment of unsecured loans.
3.1. Ld. Counsel submitted that this issue is covered in favour of the assessee by Co-

ordinate Bench of this Tribunal in the case of Gujarat Energy Transmission Corporation Ltd. in ITA No. 852/Ahd/2018 by order dated 24.08.2022. Per contra the Ld. D.R. could not contravent the above submissions of the assessee.

3.2. The Co-ordinate Bench of this Tribunal on guarantee fees paid to Govt. of Gujarat wherein it was held as follows:

13. We have carefully considered the decision passed by the Coordinate Bench in ITA Nos. 2790 & 2791/Ahd/2015. While deciding the ground in favour of the assessee, the Coordinate Bench has been pleased to observe as follows:
"2. The revised grounds of appeal raised by the Revenue is reproduced hereunder:
"1. "On the facts and in the circumstances of the case and in law, the Ld.CIT(Appeals) erred in deleting the addition of Rs.262.93 lakhs made on account of disallowance of claim of guarantee fees paid to Government of Gujarat disregarding the applicable statutory provisions contained under S 37 of Income tax Act,1961 which do not allow any expenditure of capital nature. The disallowance was made by disallowing the claim as revenue expenditure as it is of enduring nature in the assessee's business and hence capital in nature."

2. "On the facts and in the circumstances of the case and in law, the Ld.CIT(Appeals) erred in deleting the addition of Rs.42.86 lakhs made on account of disallowance of claim of cost of raising finance for specialized job as revenue expenditure. The ld.CIT(Appeals) erred in not appreciating the fact that as the result of this expenditure, the assessee had derived benefit of enduring nature, hence the expenditure is of capital nature."

3. As pointed out on behalf of the assessee, both the aforesaid grounds are covered in favour of the assessee in its own case concerning AY 2008-09 in ITA No. 704/Ahd/2012 order dated 12.06.2015. The relevant para of the order of the Tribunal is reproduced hereunder:

"29. In the Revenue's appeal, the ground no.1 of the appeal is directed against the order of the CIT(A) in deleting the ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 33 -
addition of Rs.50,90,96,000/- made on account of disallowance of claim of guarantee fees paid to Government of Gujarat.
30. Brief facts of the case are that the AO observed that the assessee paid guarantee fee of Rs.5,69,35,000/- to the Govt. of Gujarat in consideration of guarantee issued by it for repayment of unsecured loan. Further, the assessee also claimed Rs.21,61,000/- on account of cost of raising finance under the head "cost of raising finance" as per the profit & loss account.
31. In reply to show cause notice to the assessee, the assessee submitted that erstwhile GEB has raised various loans, guarantee of which was given by Govt. of Gujarat, and for the guarantee given by the Govt. of Gujarat, the GEB is required to pay guarantee fees as per rules. After the split of the company, the said loan were still continued, which were guaranteed by the Govt. of Gujarat. Therefore, every year these guarantee fees become payable to Govt. of Gujarat on recurring basis. Regarding the cost of raising finance, the assessee submitted that the finance was raised during the year, and accordingly, the cost incurred for raising finance was charged to current year's profit & loss account. The AO did not accept the above explanation of the assessee on the ground that the assessee did not furnish the details of the purpose for which the loans were taken for which the guarantee fees were claimed. Further, if the fees paid for loans facility in respect of fixed assets, nature of assets, the date of put-to-use has not been submitted. The assessee also failed to furnish any agreement with the Govt. of Gujarat for charging guarantee fees and method of its computation against the loan amounts. In the absence of these details it was not possible to entertain the assessee's claim. The AO further observed that the cost of raising the finance can also not be considered as revenue expenses for want of details. He, accordingly, disallowed Rs.5,90,96,000/-.
32. On appeal, the CIT(A) observed that guarantee fee was an annual recurring expenditure incurred by the assessee. Guarantee fee was payable to Govt. of Gujarat every year in respect of loans taken by the assessee and guaranteed by the Govt. of Gujarat. As held by Hon'ble Supreme Court in the case of India Cements Ltd., 60 ITR 52 (SC), loan cannot be treated as asset or advantage resulting in enduring benefits. Guarantee fees paid to Govt. of Gujarat was in connection with raising of loans and enduring benefit or advantage could not be said to have resulted by taking such loans. Only if the ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 34 -
assets acquired out of such loans were not put-to-use till the end of previous year i.e. 31.3.2008, the guarantee fees to such extent i.e. in respect of such loans only could be capitalized as cost of such asset. The assessee has certified that no new project was started or commissioned during the year for which above guarantee was paid, and the guarantee fees was in respect of loans for acquisition of capital assets, which were already put-to-use prior to 1.4.2007. The guarantee fees of Rs.5,69,35,000/- is directed to be allowed as revenue expenditure, subject to verification by the AO of the certificate filed during the appellate proceedings i.e. there was no capital work-in-progress in respect of loans on which guarantee fees was paid.
33. Regarding cost of raising finance of Rs.21.61 lakhs is concerned, the CIT(A) observed that the same was an allowable deduction and being revenue expenditure, following the decision in the case of India Cements Ltd. (supra) disallowance of Rs.21,61,000/- was cancelled.
34. The DR supported the order of the AO, whereas, the AR of the assessee supported the order of the CIT(A) and submitted that the issue was now covered in favour of the assessee by the decision of this Tribunal in the case of assessee itself dated 8.5.2015 passed in ITA No.1931/Ahd/2010,2974/Ahd/2010 and 3004/Ahd/2010.
35. We find that the Tribunal in its order dated 8.5.2015 cited supra has held as under:
"6. We have heard the rival submissions, perused the material available on record and gone through the orders of the authorities below. We find that the ld.CIT(A) decided these issues in paras- 5.2 & 5.3 and 6.2 respectively by observing as under:-
"5.2. I have considered the submissions of the ld.AR and the facts of the case. The issue relating to whether an item of expenditure lies in the capital or the revenue field has exercised the courts in numerous cases. From an analysis of such cases a few guiding principles/tests can be identified. One of the important tests for categorizing any expenditure as capital in nature is whether the laying out of the impugned expenditure results in the acquisition of creation of any new asset. Where no such asset is created, it would be indicative of an expenditure which was not capital in nature. Another test relates to the principle of "enduring benefit". "Enduring benefit" may be in the form of long lasting use of an asset or ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 35 -
the acquisition of a right to exploit certain commercial processes, etc. In the instant case, the assessee did not acquire any right to exploit a commercial technology or process, and neither was the benefit "enduring", since the payment of guarantee commission was an annual charge. The benefit derived from payment of such commission thus lasted for exactly one year only. Such shortlived benefit cannot be categorized as "enduring". Hence, I am inclined to the view that the payment of guarantee commission was a revenue expenditure. 5.3. Further, the jurisdictional Bench of ITAT had occasion to consider the allowability of guarantee commission paid to a Director of the company in respect of loans taken from the bank. In the case of Himalaya Machinery Pvt.Ltd. (ITA No.738/Ahd/2009) for AY 2006-07, the Tribunal held, vide order dt.5.6.2009, following the decision of the Rajasthan High Court in CIT v. Metalising Equipment Co.Pvt.Ltd., 8 DTR 12, that the payment of commission for guaranteeing repayment of loan was allowable as revenue expense. In the instant case, the loan has been guaranteed by the Government of Gujarat. Hence, quite apart from the other sound reasons for treating the expenditure as revenue, it would be unrealistic to say that the appellant company could derive any undue advantage or collateral benefit by making such payment to the GOG. In view of the totality of the circumstances, I am of the opinion that the AO was not justified in treating the payment of guarantee commission (Rs.8,39,04,550/-) as capital in nature. The addition is directed to be deleted. 6.2. I have considered the submissions of the ld.AR and the facts of the case. The jurisdictional Bench of ITAT has held in the case of Shri Rama Multi Tech vs. ACIT, 92 TTJ 568, that in determining the nature of expenditure incurred for obtaining loan, it is irrelevant to consider the purpose of loan. The amount spent on stamp duty, lawyer fees, etc. for obtaining loan secured by charge on its fixed assets is a revenue expenditure, because the transactions were entered into directly to facilitate the business of the company and payment of consultancy charges was made on ground of commercial expediency. In India Cements Ltd. vs. CIT, 60 ITR 52, the Supreme Court had also held that the expenditure incurred for securing the use of money for a certain period was revenue expenditure. In the instant case, the assessee has secured the loan by creating a charge (hypothecation of its assets). Hence the ratio of the above mentioned two cases would squarely apply. Accordingly, it is held that the AO was not justified in making the disallowance of Rs.45,24,582/-, which is directed to be deleted."
ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 36 -

6.1 The ld.CIT(A) has followed the decision of the Tribunal passed in ITA No.738/Ahd/2009 for AY 2006-07 in the case of Himalaya Machinery Pvt.Ltd., dated 5.6.2009 and in the case of Shri Rama Multi Tech vs. ACIT reported at 92 TTJ 568.

6.2. The ld.CIT-DR could not distinguish the facts of the case, therefore we do not see any reason to interfere with the order of the ld.CIT(A), same is hereby upheld. Thus, these two grounds raised in the Revenue's appeal are rejected."

36. DR could not point out any good reason as to why the above quoted order of the Tribunal should not be followed for the year under consideration. In the absence of distinguishing features being pointed out by the DR, and the facts being identical, respectfully following the above quoted decision of the Tribunal, we confirm the order of the CIT(A), and dismiss this ground of appeal of the Revenue."

4. In parity with the order of the Tribunal, we are of the opinion that CIT(A) has rightly adjudicated the issue in favour of the assessee. We thus decline to interfere with the order of the CIT(A)."

13.1. In the absence of any changed circumstances, we do not find any reason to deviate from the stand taken by the Coordinate Bench Decision. Hence, we do not find any reason to interfere of the order passed by the Ld. CIT(A) in deleting the guarantee fees paid to the Government of Gujarat to the amount of Rs. 218.28 lakhs. The ground preferred by Revenue is, therefore, fails and thus, dismissed.

3.3. We have gone through the materials available on record as well as submissions made by both the parties. In fact the Ld.CIT(A) deleted the above addition following assessee's own case for the Assessment Year 2008-09 by holding that the guarantee fees is directed to be allowed as revenue expenditure.

3.4. Respectfully following the Co-ordinate Bench decision, the grounds raised by the Revenue is devoid of merits and the same is hereby dismissed. "

38. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.
39. In view of the relevant observation made by Coordinate Bench on identical ground and respectfully relying upon the same, we allow the ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 37 -
assessee's ground of appeal and dismiss the Revenue's ground of appeal by deleting the addition made therein.
40. In the result, Ground No.2 of assessee's appeal is allowed and Ground No.2 of Revenue's appeal is dismissed.
41. Ground No.3:- This ground of appeal relates to addition of Rs.47,17,19,100/- being 15% of year-end balance of capital grant.
42. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in Assessment Year 2012-13 and 2014- 15 in ITA No. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in assessee's own case the issue has been set-aside to the file of the Ld. AO under specific direction on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused by us. In that view of the matter he pressed for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-
11. Ground No. 2: Addition of Rs. 47.17 crores being 15% of year-end balance of capital grant. The Ld. Counsel for the assessee submitted that this issue was remanded back to the file of the A.O. with specific direction by the Co-ordinate Bench of this Tribunal in Gujarat Energy Transmission Corporation Ltd. in ITA No. 753/Ahd/2018 by order dated 24.08.2022 wherein it was held as follows:
"7. We find that on the identical issue as submitted the Ld. A.R. in ITA Nos. 2885 & 2886/Ahd/2015 the Coordinate Bench has been pleased to set-

aside the issue to the file of the Ld. AO for adjudication afresh for verifying the proportionate amount of grant relevant to different assets and upon apply the actual rate of depreciation relates to those assets. The relevant observation of the Coordinate Bench is as follows:

ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 38 -

"4. During the course of assessment, the Assessing Officer noticed that assessee has shown deferred government grant subsidies amounting to Rs. 81,113.31 lacs as on 01-04-2011 and Rs. 96,653.59 lacs at the end of the year as on 31st March, 2012 and transferred an amount of Rs. 12868.89 lacs to the P & L account. However, the Assessing Officer was of the view that in the earlier years, the assessee has transferred to the P & L account 15% of the total grant yearend balance therefore it was asked to explain why not 15% of the total grant yearend balance amount should be transferred to the total income. The assessee explained that the Government disburse the financial assistance in the form of Government grants and the benefit from the same is accrued to the assessee for over a long period of time therefore the amount is written back every year @ 11.75% of the yearend balance and the same was shown as income as per the accounting policy of the company. It was further submitted that up to financial year 2011-12 the assessee company has written back such amount as income @ 10% of the yearend balance. The Assessing Officer has not accepted the submission of the assessee and stated that the subsidy grant received from the state government was in the nature of capital grant and it should have been reduced from the capital asset as per explanation 10 of section 43(1) of the Act. The Assessing Officer has further stated that the government of Gujarat provide capital grant to GUVNL and GUVNL further passes the grant to its subsidiary i.e. assessee company which was involved in transmission of power and stated that in the case of M/s. Dakshin Gujarat Vij Co. Ltd. the issue has been confirmed by the ld. CIT(A) @ 15%. grant to offer for the P & L A/c. out of every yearend balance. The detailed break-up of the balance government grant/subsidy available to the assessee company was given at page no. 7 of the assessment order totaling to the amount of Rs. 1,03,081.53 lacs out of which the assessee has taken to profit and loss account grant amounting to Rs. 12,868.89 lacs. However, the Assessing Officer has computed the disallowance at 15% of the total grant yearend balance of Rs. 1,03,081.53 lacs which worked out at Rs. 15,462.22 lacs. Accordingly, the remaining amount of Rs. 25,93,63,950/- was added back to the income of the assessee.

5. Aggrieved assessee has filed appeal before the ld. CIT(A). The ld. CIT(A) has dismissed the appeal of the assessee by referring that similar addition was upheld by his predecessor in the case of the assessee for assessment year 2009-10.

6. During the course of appellate proceedings before us, the ld. counsel has contended that similar issue arised in assessee's own case for assessment year 2008-09 and the Hon'ble ITAT Ahmedabad vide ITA No. 704/Ahd/2012 for assessment year 2008-09 has remanded the matter back to the file of Assessing Officer directing him to work out the disallowance by taking the rate of depreciation applicable on ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 39 -

various assets financed through impugned capital grants. In this regard, the ld. counsel has further referred the decision of Co- ordinate Bench of the ITAT in the case of assessee itself for assessment year 2009-10 vide ITA No. 652/Ahd/2013 wherein on the basis of aforesaid decision of the ITAT for assessment year 2008-09 the matter was restored to the file of the Assessing Officer. The ld. Departmental Representative was fair enough not to controvert these undisputed facts reported by the learned counsel.

7. We have gone through the decision of Co-ordinate Bench of the ITAT vide ITA No. 652/Ahd/2013 for assessment year 2009-10 wherein after referring the decision of Co-ordinate Bench of the ITAT vide ITA No. 704/Ahd/2012 for assessment year 2008-09 the issue was restored to the file of Assessing Officer for re-adjudication after verification of the proportionate amount of grant relating to the different assets and upon applying the actual rate of depreciation relate to those assets. The relevant part of the decision of the Co- ordinate Bench of the ITAT is reproduced as under:-

"12. Ground No.2 The assessee has challenged the confirmation of addition of Rs.24,17,88,400/- on account of Capital Grants & Subsidies and Consumers' Contribution on the ground that the appellant should transfer 15% of the total Grants/subsidies/consumer contribution received during the year as against 10% offered by the appellant.
13. The Learned AO finalized the issue by making an addition of Rs.24,17,88,400/- which was, in turn, confirmed by the Learned CIT(A) and added to the total income of the assessee. While confirming the addition, the Learned CIT(A) observed as follows:
"6.3 I have considered the submissions. It has been accepted by the appellant that the grants were for capital purpose and for capital projects specified by the Government. In Schedule-3 of the printed balance sheet as on 31.3.2009, it is clearly mentioned that grants were towards cost of capital assets.
Appellant's contention that the grants were not actually for meeting cost of assets is therefore not at all tenable. After insertion of Explanation 10 below section 43(1) by the Finance (No.2) Act, 1998 w.e.f. 1.4.1999, decisions relied upon by the appellant in the case of P. 3. Chemicals etc. are no longer applicable and cost of assets met directly or indirectly by the Central Government or State Government in the form of subsidy or grant or reimbursement (by whatever name called) is not to be included in the ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 40 -
"actual cost of asset" to the assessee. Accordingly, depreciation is to be allowed only after making necessary adjustment in "written down value"/"actual cost" of block of assets in accordance with Explanation 10 below section 43(1). In the case of Dakshin Gujarat Vij Co. Ltd. for A.Y.2006-07 referred to by the Assessing Officer, CIT(A) distinguished the treatment to be meted out to revenue grants and capital grants and held that revenue grants are to be taxed in entirety in the year of receipt and capital grant towards assets are to be reduced from "actual cost" of assets as per Explanation 10 below section 43(1). In the case of Dakshin Gujarat Vij Co. Ltd., after noting that grants were only towards cost of capital assets, CIT(A) had held that such grants ought to have been reduced from the cost of capital assets and by not doing so, extra depreciation @ 15% of grants had been claimed.
Since 10% of the grants had already been offered as income by the assessee, in the decision in the case of Dakshin Gujarat Vij Co. Ltd., CIT(A) had directed addition to be made after reducing income already offered from 15% of the grants. The AO has made addition in the present case as per this appellate order. Hence following the same, the addition made by the AO is upheld and this ground of appeal is dismissed. "

14. However, at the vary onset of the proceeding, the Learned AR has taken us to the order passed by the Co- ordinate Bench in ITA No.704/Ahd/2012 for A.Y. 2008-09 in assessee's own case where we find that the issue has been set aside to the file of the Learned AO for adjudication afresh after verifying proportionate amount of grant relating to different asset. The Learned AR prayed for similar relief. The argument advanced by the Learned AR has been failed to be contradicted by the Learned DR. We find following observation was made by the Hon'ble Co-ordinate Bench while granting relief to the assessee:

15. The ground no. 3 of the appeal of the assessee is directed against the order of the CIT(A) in confirming the action of the AO in transferring 15% of the capital grants as income although the disallowance made under this head has been restricted to Rs.18,93,11,850/- as against the disallowance of Rs.30,97,61,800/- made by the AO.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 41 -

16. The brief facts of the case are that on verification of subsidies and grants, the AO observed that the assessee has shown deferred government grants, subsidies, contribution at Rs.7305.70 lakhs as on 1.4.2007 and the assessee had shown Rs. 15941.67 lakhs at the end of the year i.e. as on 31.3.2008. On show cause by the AO to explain the treatment in accounts of the subsidy, grants the assessee stated that during the year capital grant received from Government of Gujarat and other. The assessee submitted that in order to improve various functions associated with the generation, transmission and distribution of electricity, and also because the PSUs connected with power section were making consistent losses, the Government decided to introduce reforms in the direction of State PSUs. Accordingly, under the provision of Gujarat Electricity Industrial (Reorgnisation & Regulation) Act, 2000, the erstwhile GEB was split into seven companies, for the purpose of financial restructuring plan, and the approval was accorded to provide some financial/capital support to GUVNL. The grant was given in terms of the power reforms for the overall development of the power sector. Such grant was not granted to actually meet the cost of assets. Further, the grant was given to the holding company, GUVNL and then it was allocated to the assessee company, one of the subsidiary companies. The assessee was not entitled to an amount beyond a certain limit, even if it is spent large amount on purchase of fixed assets. Further, the grant was not with reference to any particular fixed assets. It was further submitted that the resolution sanctioning the grant no where indicated that the grant was meant to offset the cost of the capital assets purchased by the company. Reliance was placed on the decision of the Hon'ble Supreme Court in the case of CIT Vs. P.J. Chemicals Ltd., 121 CTR 201, wherein the decision of the Gujarat High Court in the case of CIT Grace Paper Industries P. Ltd., 83 CTR 1, which was affirmed by the Hon'ble Supreme Court by observing that the amount of subsidies and grants received by the assessee cannot be reduced from the cost of assets. It was further submitted that the subsidy received under scheme cannot be reduced from the actual cost of the assets by applying the provisions of section 43(1) of the Income Tax Act. The AO did not accept the submission of the assessee and held that the submission of the assessee that the grant was not capital in nature, is factually incorrect, and from the resolution, it was clear that the grant received from the State Government was in the nature of capital grant and it should have been reduced from the capital assets. The decisions quoted by the assessee are not applicable after insertion of Explanation 10 of section 43(1) of the Act, as they pertained to earlier years prior to ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 42 -

insertion of Explanation 10 of section 43(1) of the Act. After insertion of Explanation 10 of section 43(1) of the Act, the position of law was very clear. Since the assessee failed to reduce the capital grant against the cost of capital assets, and claimed excess depreciation, which was disallowed and worked out at 15% of the capital assets.

17. On appeal, the CIT(A) held that in assessee's case, 10% of grant under three heads namely "Subsidy towards cost of capital assets", "Grants towards cost of capital assets" and "Consumer contribution for capital assets" i.e. the grants appearing in Schedule -3 of the balance sheet as on 31.3.2008 were offered for tax. The amount of grant on which 10% was calculated was on the opening balance of grants ofRs.73,05,70,492/-, and the grants received during the year was Rs.103,56,34,2267-, aggregating to Rs. 176,62,04,718/-. As these grants were towards cost of capital assets, 15% of the same should have been reduced from the depreciation claimed on account of making adjustment in the 'actual cost' of assts as per Explanation 10 below section 43(1). Since the assessee has already offered for tax, 10% of the opening balance of grants plus grants received during the year under these three heads of Schedule-3 grants, such amount offered for tax was to be reduced from the excess depreciation to be disallowed at the rate of 15% of Rs.176,62,04,718/- i.e. Rs.26,49,30,708/-. The net disallowance on this count worked out Rs.26,49,30,7087- minus Rs.17,20,37,655/-, the amount already offered for taxation i.e. Rs.9,28,93,053/-. Since no portion of grant of Rs.6427.94 lakhs being capital grant for capital support appearing in Schedule-2 of the balance sheet as on 31.3.2008 was offered as income nor it was reduced from the cost of assets, 15% of the same i.e. Rs.964.191 lakh needed to be disallowed as excess depreciation claimed in respect of the same. The total disallowance towards excess depreciation, therefore, worked out to Rs.9.289 crores plus Rs.9.641 crores i.e. Rs.18.93 crores. Thus, instead of net addition of Rs.30,97,61,800/- made by the AO, addition of Rs. 18.93 crore was directed to be made on this count.

18. Before us, the AR of the assessee argued that uniform rate of 15% cannot be applied for making disallowance. He submitted that the grant should be apportioned according to the value of the asset given in the balance sheet. He argued that the rate of depreciation on land was zero percent, building was 5% and the plant & machinery was 15%, and hence, the disallowance at the uniform rate at 15% is not justified.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 43 -

19. On the other hand, the DR argued and submitted that the order of the CIT(A) was correct, and he after appreciating the entire facts had reduced the disallowance from Rs.30.97 crores to Rs.18.93 crores.

20. We find that in the instant case, the CIT(A) held that excess depreciation claimed on account of capital grant comes to Rs. 18.93 crores being 15% of Rs.176,62,04,718/-, i.e. Rs.26,49,30,708/- minus Rs.17,20,37,655/-, which amounts to Rs.9,28,93,053/-, and 15% ofRs.6427.94 lakhs amounting to Rs.964.191 lakh. The submissions of the assessee before us is that the uniform rate of 15% adopted by the CIT(A) is not justified. As per provisions of section 43(1) of the Act, the capital grant should be reduced from the cost/WDV of the relevant asset, and thereafter the depreciation is to be calculated. Thus, the capital grant receipt in respect of asset, on which depreciation is allowable at the rate different from 15% should be worked out as per the applicable rate. The DR could not point out any mistake in the above submission of the assessee, which we find is in accordance with law. We, therefore, set aside the orders of the lower authorities on this issue, and restore the matter back to the file of the AO for adjudication afresh after verifying the proportionate amount of grant relating to different asset, and applying the actual rate of depreciation which relate to these assets. Thus, this ground of appeal of the assessee is allowed for statistical purpose.

Hence, in the absence of any changed circumstances as it appears from the records, we find no other alternative but to remit the issue to the file of the Learned AO for re- adjudication of the same and to pass order upon verification of the proportionate amount of grant relating to different assets and upon applying the actual date of depreciation relates to those assets. Hence, this ground of appeal preferred by the assessee is allowed for statistical purposes."

After considering the above cited decisions of Co-ordinate Benches of the ITAT in the case of the assessee itself we restore this issue to the file of Assessing Officer for re-adjudication as directed above after verification of the proportionate amount of grant relating to different assets and upon applying the actual rate of depreciation relates to those assets, therefore, this ground of appeal is allowed for statistical purposes. "

7.1. Relying upon the observation and the decision taken by the Coordinate Bench and in order of consistency, we find it fit and proper to remand the issue to the file of the Ld. AO for re-adjudication of the same and to pass orders ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 44 -
upon verification of the proportionate amount of grant relating to different assets and upon applying the actual rate of depreciation relates to those assets and to pass orders accordingly. This ground of appeal preferred by the assessee is allowed for statistical purposes.
11.1. Respectfully following the same, this issue is remitted back to the file of the Assessing Officer for fresh adjudication by giving proper opportunity to the assessee. Thus Ground No. 2 filed by the Assessee is allowed for statistical purpose."

43. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.

44. In view of the relevant observation made by Coordinate Bench on identical issue and respectfully relying upon the same, we set-aside the issue to the file of the Ld. AO to consider the same.

45. Thus, Ground No.3 of the assessee's appeal is allowed for statistical purposes.

46. Ground No.4:- Treatment of interest income and miscellaneous receipts as "income from other sources" as against the claim as "business income".

47. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in Assessment Year 2012-13 and 2014- 15 in ITA No. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in assessee's own case the issue has been set-aside to the file of the Ld. AO under specific direction on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused by us. In that view of the matter he pressed ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 45 -

for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-

"4. Ground no. 2: Treatment of interest income and miscellaneous receipts as "income from other sources" as against the claim as "business income".

4.1. Ld. Counsel submitted that this issue is also covered in favour of the assessee by decision of Co-ordinate Bench of this Tribunal in ITA No. 753/Ahd/2018 by common order dated 24.08.2022 in the case of Gujarat Energy Transmission Corporation Ltd. wherein it was held as follows:

".....8.1. At the time of hearing of the instant appeal the Ld. Counsel appearing for the assessee with all his fairness submitted before us that the identical issue has been decided by the Coordinate Bench in assessee's own case in ITA Nos. 2885 & 2886/Ahd/2015 [cited supra]. On this aspect he has drawn our attention to Page 10 of the above order filed before us. However, by and under the order passed by the Hon'ble Orissa High Court in the case of Odisha Power Generation Corporation Ltd. vs. ACIT, Circle-2(2), Bhubaneswar & ors. in ITA Nos. 1, 2, 3 of 2015 and ITA Nos. 24 & 25 of 2009 the issue has been decided otherwise. A copy of the same has also been submitted before us by the Ld. Counsel appearing for the assessee.
8.2. On the other hand, the Ld. D.R. relied upon the order passed by the lower authorities.
9. We have heard the rival submissions made by the respective parties, and we have also perused the relevant materials available on record and also gone through the order passed by the Hon'ble Orissa High Court in the case of Odisha Power Generation Corporation Ltd. (supra). It appears that the Hon'ble Orissa High Court while dealing with the issue the Court was pleased to observe as follows:
"12. The Assessee offered an explanation regarding interest income earned by it, from advances given to its employees as well as provision of electricity and water charges collected from water through its employees and contractors for facilities in the township, receipt from transit hostel, sale of scrap, insurance claim etc. The facilities were given to its employees for better conditions of employment. This was to improve the overall efficiency of the undertaking which is devoted to the single purpose of generation of power. The Court, therefore, has no difficulty in accepting the submission of the Assessee that the interest received on advances and loans given to its employees are receipts in normal course of carrying its business and should be considered as income derived from its essential business activities. Likewise, the late payment by GRIDCO for the electricity supplied, is sought to be made up by GRIDCO by ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 46 -
issuing bonds on which the Assessee earns interest. This also therefore, has a direct nexus with the essential business activity of the Assessee."

9.1. In that view of the matter we find it fit and proper to direct the Ld. AO to consider the issue afresh upon examining the same in regard to the head of income upon considering the relevant evidence in the light of the observation made by the Hon'ble High Court as mentioned hereinabove. We, thus, pass order accordingly. This ground is allowed for statistical purposes.

4.2. We have gone through the records and found that ld. CIT(A) held that the miscellaneous receipts of Rs. 5648.08 lacs treated as income from business. However the interest income of Rs. 4.56 crores was treated as "income from other sources". Considering the judgment of the Orissa High Court in the case of Odisha Power Generation Corporation Ltd., we direct the Ld. CIT(A) to consider the issue afresh and pass orders accordingly. Thus the Ground No. 2 raised by the Revenue is allowed for statistical purpose.

48. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.

49. In view of the relevant observation made by Coordinate Bench on identical ground and respectfully relying upon the same, we set-aside the issue to the file of the Ld. AO to consider the same.

50. Thus, Ground No.4 of the assessee's appeal is allowed for statistical purposes.

51. Ground No.5:- Disallowance of prior period expenditure of Rs.14,52,86,000/-.

52. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in Assessment Year 2012-13 and 2014- 15 in ITA No. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 47 -

assessee's own case the issue has been set-aside to the file of the Ld. AO under specific direction on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused by us. In that view of the matter he pressed for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-

"5. Ground no.3: Disallowance of prior period expenditure of Rs.48,000/-.
5.1. The Ld. Counsel for the assessee submitted that this issue is also covered by setting aside the same to the file of the Assessing Officer by the Co-ordinate Bench of this Tribunal in ITA No. 753/Ahd/2018 by order dated 24.08.2022. The Ld. D.R. appearing for the Revenue has no objection in set aside the matter back to the file of the Assessing Officer for reconsideration.
5.2. After perusal of records, we find that the Co-ordinate Bench of this Tribunal held as follows:
4. We find that Coordinate Bench on the identical issue disposed of the ground by remitting the same to the file of the Ld. AO to adjudicate de novo with the following observation:
"12. During the course of assessment, the Assessing Officer noticed that assessee company has shown prior period income of Rs. 130.05 lacs after adjustment of prior period expenses for Rs. 408.01 lacs. On query, the assessee has explained that all expenditure booked under this head crystallized in the hands of the company only during the year under consideration therefore same expenditure cannot be added back. The Assessing Officer has not accepted the submission of the assessee stating that assessee was following mercantile system of accounting in which the expenses related to the prior period were not an allowable expenses. Therefore, the prior period expenses amounting to Rs. 408.01 lacs was disallowed and added to the total income of the assessee.
13. Aggrieved assessee has filed appeal before the ld. CIT(A).

The ld. CIT(A) has dismissed the appeal of the assessee stating that assessee has not made any submission showing that the prior period income was crystallized in the previous year relevant to the assessment year under consideration.

14. During the course of appellate proceedings before us, the ld counsel has submitted that similar issue in the case of Group concern ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 48 -

Gujarat Urja Vikas Nigam Ltd. was adjudicated by the Co-ordinate Bench of the ITAT vide ITA No. 996/Ahd/2011 for assessment year 1988-89 dated 31st May, 2017 and the issue was remanded back to the file of Assessing Officer for deciding afresh in the light of the decision of Hon'ble High Court in the case of PCIT vs. Adani Enterprises Ltd. in Tax Appeal No. 573 of 2016. The ld. Departmental Representative was fair enough not to controvert these undisputed facts and findings of Co-ordinate Bench.

15. With the assistance of ld. representatives, we have gone through the decision of Co-ordinate Bench of ITAT in the case of Group concern Gujarat Urja Vikas Nigam Ltd. vs. ACIT for assessment year 1988-89 wherein similar issue has been set aside to the file of Assessing Officer for adjudicating afresh according to the direction laid down by the Hon'ble Gujarat High Court in the case of Adani Enterprises Ltd. in Tax Appeal No. 573 of 2016. The relevant part of the decision of the Co-ordinate Bench in the Gujarat Urja Vikas Nigam Ltd. supra as cited above is reproduced as under:-

"6. We have carefully heard the rival submissions and perused the orders of the authorities as well the case-laws referred. The assessee is aggrieved by the disallowance of prior period expenses of Rs.53.53crores as per Ground No.4 of its appeal. The disallowance has been made on the ground that the expenses under various heads as noted in the assessment order pertained to earlier years and the assessee which is following system of accounting should have made provision for expenses in those respective years and claimed them as deduction. We have gone through the break-up of the expenses as noted in para-8 of the assessment order and observe that certain expenses declared under the head 'other adjustments Rs.30.75 crores'; 'other charges Rs.79.34 lakhs'; 'depreciation under provided Rs.7.86 crores' etc. are ostensibly vague and does not indicate the nature of claim with sufficient particularity obscure. We simultaneously note that assessee is a State Government Undertaking and its accounts are subjected to review by CAG and therefore it cannot be postulated that there was any deliberateness in not furnishing relevant details before the revenue authorities. The bonafides of the Assessee is also augmented by the facts that the Assessee has reported staggering carry forward losses in its returned income. Thus, there is no immediate tax advantage accrued to the assessee by the claim of impugned prior period expenses per se. We therefore deem it expedient to restore the issue back to the file of AO for examining the issue de novo after verifying facts as may be considered necessary and expedient in accordance with law. The AO shall bear in mind the ratio laid down by the Hon'ble Gujarat ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 49 -
High Court in the case of Adani Enterprises Ltd. (supra) while adjudicating the issue. Needless to say, reasonable opportunity shall be provided to the assessee while adjudicating the issue. Hence, all the contentions of the assessee are kept open. The issue raised as per Ground No.4 is thus set aside to the file of AO in terms of directions noted above. As a result, Ground No.4 is allowed for statistical purposes."

In the light of the decision of Co-ordinate Bench as cited above, we restore this issue to the file of Assessing Officer for deciding de-novo after verification the facts and material as per the ratio laid down by the Hon'ble Gujarat High Court in the case of above cited case of Adani Enterprises Ltd. As a result, this ground of appeal of the assessee is allowed for statistical purposes. "

4.1. Respectfully relying upon the order passed by the Coordinate Bench we are disposing of the ground by setting aside the issue to the file of the Ld. AO for de novo adjudication upon giving an opportunity of being heard to the assessee and upon considering the evidence which the assessee may choose to file at the time of hearing of the matter. This ground is allowed for statistical purposes.
5.3. Respectfully following the above decision by Co-ordinate Bench of this Tribunal, this ground no. 3 raised by the Revenue is set aside to the file of the Assessing Officer for de novo adjudication by giving proper opportunity to the assessee for being hearing. Thus this ground no. 3 raised by the Revenue is allowed for statistical purpose."

53. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.

54. In view of the relevant observation made by Coordinate Bench on identical ground and respectfully relying upon the same, we set-aside the issue to the file of the Ld. AO to consider the same.

55. Thus, Ground No.5 of the assessee's appeal is allowed for statistical purposes.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 50 -

56. Ground No.6:- Disallowance of the provision made for obsolescence of material amounting to Rs.15,54,26,000/- by treating the same as provision for diminution in the value of asset under normal provision of the Act as well as under Section 115JB of the Act.

57. The Ld. CIT(A) dismissed this ground of appeal by affirming the Ld. AO's action by submitting as follows:

"10.3 I have considered the appellant's submissions and the AO's observations. As per the provisions of section 115JB of the act, the amount or amounts set aside as provision for the diminution in the value of any asset is required to added the time of computing the book profit. The provision made by the appellant is admittedly for diminution in the value of assets in the nature of materials and stores and accordingly the AO's action of adding back this provision is correct. Hence this ground of appeal is dismissed."

58. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in ITA No. 633/Ahd/2013 in case of DCIT vs. Gujarat Transmission Corpn. Ltd. and other collected appeals, wherein similar nature of obsolescence of material/stores were allowed as deduction. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused by us.

59. On the basis of the order passed by the Co-ordinate Bench, it has been submitted by the Ld. AR that in view of the aforesaid order of Hon'ble Ahmedabad ITAT, the disallowance is not sustainable even under the normal computation of income, and hence, question of adding the same while computing the book profit does not arise. It is further submitted that, by no stretch of imagination it can be considered as diminution in value of ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 51 -

asset as the same is actual losses incurred to Appellant on account of obsolescence of material/sales of stores which are no longer serviceable.

60. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.

61. In view of the relevant observation made by Coordinate Bench on identical issue and respectfully relying upon the same, we allow this ground of appeal.

62. Thus, Ground No.6 of the assessee's appeal is allowed.

63. Ground No.7:- Adjustment in book profit under Section 115JB for disallowance under Section 14A of the Act.

64. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in Assessment Year 2012-13 and 2014- 15 in ITA No. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in assessee's own case the issue has been decided in favour of the assessee on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused by us. In that view of the matter he pressed for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-

"7.7. Disallowance u/s. 14A and adjustment in book profit: This issue is covered in favour of the assessee in assessee's own case in Tax Appeal No. 63 of 2020 vide ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 52 -
judgment dated 17.02.2020 relating to Assessment Year 2010-11 wherein Jurisdictional High Court held as follows:
"....4. The question No.2[b] proposed by the Revenue is with regard to deleting the addition under Section 14A of the Act, 1961 while computing book profit under Section 115JB of the Act, 1961. The Assessing Officer while computing taxable income under Section 115JB of the Act, 1961 also added addition made under Section 14A of the Act, 1961 to the book profit.
5 The assessee being aggrieved by the addition made by the Assessing Officer under Section 14A while computing book profit of the assessee under Section 115JB of the Act, 1961 preferred an appeal before the CIT(A). The CIT(A), however, deleted addition made in the book profit on the ground that no addition could have been made in view of the decision of this Court in the case of Alembic Ltd (Tax Appeal No.1249 of 2014) and the provisions of sub- sections (2) and (3) of Section 14A cannot be made applicable to clause (f) of Explanation to Section 115JB of the Act, 1961.
6 The Revenue, therefore, went in appeal before the Tribunal and the Tribunal relying upon the decision of the Special Bench of the ITAT in the case of ACIT vs. Vineet Investment vide 165 ITD 27 (Delhi) and the decision in Alembic Ltd upheld the order passed by the CIT(A).
7 The issue as to whether the addition made under Section 14A of the Act, 1961 while computing book profit under Section 115JB of the Act, 1961 is no more res integra. Accordingly, this Court in the case of Principal Commissioner of Income Tax vs. Gujarat Fluorochemicals Ltd [Tax Appeal No.28 of 2019 decided on 17th June 2019] has dismissed the appeal filed by the Revenue by holding as under:
"22. The third question proposed by the revenue is in context with the adjustment made on account of the disallowance under section14A in computing the book profit. In this context, the findings recorded by the ITAT are as follows:
.........................................
23. We take notice of the fact that in context with the third proposed question, the ITAT placed reliance on the following decisions:
(1) CIT Vs. Alembic Ltd. (Tax Appeal No.1249/2014) (2) CITI Vs. Gujarat State Fertilizers & ChemicalsLtd. (2013) 358 ITR 323
24. The issue is squarely covered and in our opinion, no error could be said to have been committed by the ITAT in taking the view that no addition in the book profit can be made on the basis of the calculations worked out under section 14A of the Act."
ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 53 -

7.8. Respectfully following the above judicial precedent, the ground raised by the Revenue is devoid of merits and the same is hereby dismissed.

65. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.

66. In view of the relevant observation made by Coordinate Bench on identical ground and respectfully relying upon the same we allow this ground of appeal.

67. Thus, Ground No.7 of the assessee's appeal is allowed.

68. In the result, assessee's appeal in ITA No.581/Ahd/2016 is allowed for statistical purposes and Revenue's appeal in ITA No. 855/Ahd/2016 is dismissed.

ITA No. 544/Ahd/2013 - A.Y. 2008-09 (Assessee's Appeal)

69. The grounds of appeal raised by assessee are as under:

"1.0 The learned Commissioner of Income Tax (Appeals) has erred in law and facts in treating the appellant as "assessee in default" for the alleged short deduction of tax at source and thereby confirming the tax payable under section 201(1) of the IT Act in respect of certain parties without considering the fact that the TDS was deducted only in respect of the Labour portion of the bill and that a correction statement was already filed by the appellant.
2.0 The learned Commissioner of Income Tax (Appeals) has erred in law and facts confirmed the levy of interest under section 201(1A) of the IT Act for the alleged short deduction of tax at source as above."
ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 54 -

70. The matter relates to short deduction of TDS and confirming the tax payable under Section 201(1) of the Act thereon in respect of certain parties.

71. The fact of the case is this that the tax deducted at source was deducted only in respect of the labour portion of the appeal and the correct statement thereof, though filed by the appellant the same was not considered in its proper perspective by the Revenue. Hence, the instant appeal before us.

72. In this regard, the submission made by the assessee before the Ld. CIT(A) is as follows:-

"Ground : Levy of tax u/s 201(1) and interest u/s 201(1 A) of the I T Act for the allegec short deduction of tax 1.0 The learned Assessing Officer has erred in law and facts in treating the appellant as "assesses in default" for the alleged short deduction of tax at source and thereby determining an amount of '6,98,510/- as tax payable under section 201(1) of the I T Ac\ and interest * 3,04,550/- under section 201(1 A) of the I T Act for the alleged shon deduction of tax at source.
1.1 The learned Assessing Officer had issued a show cause notice dated 12-1-2011 indicating about the short deduction of tax deducted at source. In response to the show cause notice, the appellant had asked for some time to submit detailed explanation. The appellant had complied the detailed information to be submitted before the Assessing Officer and was in the process of submitting the same. The learned Assessing Officer, however, handed over the order dated 26-03-2011 determining a demand of ' 10,03,060/- (*6,98,510/- as tax under section 201(1) plus '3,04,550/- as interest under section 201(1A) of the I T Act, 1961). But the fact remains that there is no short deduction of tax at source whatsoever.
1.2 It is submitted out of the defaults as-mentioned in the notice which have been alleged as taxes deducted at lower rates, the following parties have been made the payment after deducting correct amount of tax:
ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 55 -
      Name of contractor       Amount of    Actual Tax TDS @ 2% Difference
                               payment      deducted
      M/s Hi tech spe fab      30,53,750    68,609     68,609   0
      pvt. Ltd.
      M/s          Vipul      2,74,735      6,166         6,166         0
      waterproofers pvt. Ltd.

      Total                                 74,775        74,775

Hence, the difference as observed in the notice and confirmed in the impugned order is justified.
The balance of the short payments are explained here under:
      Name of             Amount of Actual Tax       Tax to be      Difference
      contractor          payment   deducted         deducted as
                                                     per The Act @
                                                     2%
      M/s G.K. Patel        16,25,75,7        89,688       3,25,515      2,35,827
                                    39
      Mahi Electricals         47,713             40              954            914
      M/s G.K. Patel        1,65,17,78      1,85,330         3,30,356       1,45,024
                                     6
      M/s G.K. Patel        2,72,77,03      4,72,796         5,45,541         72,745
                                     6
      Mahi Electricals         11,723             78              265            187
      M/s G.K. Patel        77,17,082         87,435         1,54,342         66,907
      Total                                                                  521,605

It is submitted that TDS in case of M/s G.K. Patel was deducted @ 1% in terms of the certificate dated 11/07/2007 under section 197(1) of the I T Act. Further in case of M/s. Mahi electrical, the amount shown in the TDS Return was inclusive of material value and labour value. The tax was deducted on labour portion only.
Be that as it may, the appellant has now filed a correction statement for all the above entries. A copy of the receipt for filing the correction statement is enclosed in Annexure-I. Further the appellant also enclose herewith (Refer Annexure-II) certain other statement downloaded from the NSDL site showing that there is no default for the Quarter-3 of the Financial Year relevant to the Asst. Year 2008-09.
1.3 In view of the facts and circumstances, the appellant prays that the interest and tax levied under section 201(1 A) and 201(1) of the IT Act for the alleged short deduction of tax as source may be deleted in to to."
ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 56 -

73. However, the CIT(A) with the following observation confirmed the addition made by the AO:-

"4. I have considered the facts of the case and appellant's submissions. The appellant has not furnished the copies of the certificates issued to payees by the Income tax Department for deducting TDS at lower rates, though it has also filed correction statement for this purpose. The A.O. is directed to verify the certificate if submitted by the appellant before him and correction statement filed by it. If these are found to be correct, then the levy of tax u/s.201(1) and interest u/s.201(1A) of the Income tax Act for the alleged short deduction of tax and non payment of TDS will be rectified by the A.O. to the extent the submissions of appellant are found to be correct. So far as TDS in the cases of M/s. Hi Tech Spefab Pvt. Ltd and M/s. Vipul Waterproofers Pvt. Ltd. is concerned, the AO is directed to verify the appellant's claim, that correct amount of TDS has been deducted and if found correct, he will allow corresponding relief to the appellant. So far as levy of interest u/s.201(1A) on account of late payment of TDS to the credit of Central Government is concerned, the same is upheld. Besides, no evidence has been submitted regarding short deduction of TDS in respect of Mahi Electricals except claiming that the amount shown in the TDS return was inclusive of material value and labour value. Hence, AO's action in this regard is upheld."

74. Having regard to the facts and circumstances of the case and having regard to the submission made by the Ld. Counsel for the assessee reiterating the stand taken before the CIT(A), in our considered opinion the issue is required to be adjudicated afresh. Hence, the issue is remitted to the file of the Ld. CIT(A) to examine the material value and the labour value of the transaction and to pass order in accordance with law upon granting an opportunity of being heard and upon considering the evidence which the appellant may choose to file at the time of appellate proceeding.

75. In the result, the appeal of the assessee is allowed for statistical purposes.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 57 -

Now we shall come to ITA No. 2024/Ahd/2017 (A.Y.2013-14 (Revenue's Appeal)

76. The Revenue has raised the following grounds of appeal:-

"1. On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in by directing the AO to work out the revised disallowance u/s. 14A r.w.r. 8D by excluding the interest paid on term loan subject to verification that claim of interest was in relation to term loans by overlooking rule 8D(ii) where it is specifically mentioned the method for determination of amount of expenditure incurred way of interest during the year which is not directly attributable to any particular income.
2. On the and in the circumstances of the case and in law, the Ld. CIT(A) erred in directing the Assessing Officer to allow the Guarantee fee after verification disregarding the applicable statutory provisions contained under S 37 of the I.T.Act which do not allow any expenditure of capital nature.
3. On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in directing the Assessing Officer to treat the interest income/ miscellaneous receipts of Rs. 2076.22 lacs as business income instead of income from other sources without appreciating the fact that the receipt is not covered in clauses (i) to (vii) of S 28 of the Income tax Act under which such income is charged.
4. On the facts and in the circumstances of the case and in law, the Ld.CIT(A) erred in deleting the following addition made in book profit:
Prior period expenses and income of Rs. 1643.66 lacs and Rs, 52.30 lacs, respectively Excess depreciation of Rs. 9979.37 lacs Capital Grants amounting to Rs. 47,17,19,100/- Disallowance u/s 14A Rs. 1,28,99,979/-
Liquidated Damages 7300 Lacs"

77. Ground No.1 of ITA No. 2024/Ahd/2017 for A.Y. 2013-14 has already been dealt with by us in ITA No.581/Ahd/2016 for A.Y. 2010-11 and in the absence of any changed circumstances the same shall apply ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 58 -

mutatis mutandis. Hence, this ground preferred by the Revenue is dismissed.

78. Ground No.2 of ITA No. 2024/Ahd/2017 for A.Y. 2013-14 has already been dealt with by us in Ground No.1 in ITA No.1255/Ahd/2012 for A.Y. 2005-06 and in the absence of any changed circumstances the same shall apply mutatis mutandis. Hence, this ground preferred by the Revenue is dismissed.

79. Ground No.3 relates to treatment of interest and miscellaneous receipts as business income instead of income from other sources.

80. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in Assessment Year 2012-13 and 2014- 15 in ITA No. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in assessee's own case the issue has been set-aside to the file of the Ld. AO under specific direction on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused by us. In that view of the matter he pressed for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-

"4.1. Ld. Counsel submitted that this issue is also covered in favour of the assessee by decision of Co-ordinate Bench of this Tribunal in ITA No. 753/Ahd/2018 by common order dated 24.08.2022 in the case of Gujarat Energy Transmission Corporation Ltd. wherein it was held as follows:
".....8.1. At the time of hearing of the instant appeal the Ld. Counsel appearing for the assessee with all his fairness submitted before us that the identical issue ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 59 -
has been decided by the Coordinate Bench in assessee's own case in ITA Nos. 2885 & 2886/Ahd/2015 [cited supra]. On this aspect he has drawn our attention to Page 10 of the above order filed before us. However, by and under the order passed by the Hon'ble Orissa High Court in the case of Odisha Power Generation Corporation Ltd. vs. ACIT, Circle-2(2), Bhubaneswar & ors. in ITA Nos. 1, 2, 3 of 2015 and ITA Nos. 24 & 25 of 2009 the issue has been decided otherwise. A copy of the same has also been submitted before us by the Ld. Counsel appearing for the assessee.
8.2. On the other hand, the Ld. D.R. relied upon the order passed by the lower authorities.
9. We have heard the rival submissions made by the respective parties, and we have also perused the relevant materials available on record and also gone through the order passed by the Hon'ble Orissa High Court in the case of Odisha Power Generation Corporation Ltd. (supra). It appears that the Hon'ble Orissa High Court while dealing with the issue the Court was pleased to observe as follows:
"12. The Assessee offered an explanation regarding interest income earned by it, from advances given to its employees as well as provision of electricity and water charges collected from water through its employees and contractors for facilities in the township, receipt from transit hostel, sale of scrap, insurance claim etc. The facilities were given to its employees for better conditions of employment. This was to improve the overall efficiency of the undertaking which is devoted to the single purpose of generation of power. The Court, therefore, has no difficulty in accepting the submission of the Assessee that the interest received on advances and loans given to its employees are receipts in normal course of carrying its business and should be considered as income derived from its essential business activities. Likewise, the late payment by GRIDCO for the electricity supplied, is sought to be made up by GRIDCO by issuing bonds on which the Assessee earns interest. This also therefore, has a direct nexus with the essential business activity of the Assessee."

9.1. In that view of the matter we find it fit and proper to direct the Ld. AO to consider the issue afresh upon examining the same in regard to the head of income upon considering the relevant evidence in the light of the observation made by the Hon'ble High Court as mentioned hereinabove. We, thus, pass order accordingly. This ground is allowed for statistical purposes.

4.2. We have gone through the records and found that ld. CIT(A) held that the miscellaneous receipts of Rs. 5648.08 lacs treated as income from business. However the interest income of Rs. 4.56 crores was treated as "income from other sources". Considering the judgment of the Orissa High Court in the case of Odisha Power Generation Corporation Ltd., we direct the Ld. CIT(A) to consider the issue afresh and ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 60 -

pass orders accordingly. Thus the Ground No. 2 raised by the Revenue is allowed for statistical purpose."

81. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.

82. In view of the relevant observation made by Coordinate Bench on identical ground and relying upon the same, we set-aside the issue to the file of the Ld. AO to consider the same. Thus, Revenue's Ground of appeal is dismissed.

83. Deletion of additions while computing book profit u/s. 115JB of the Act on the following counts:

(a) Prior period Expenses of Rs. 16,43,66,000/- and prior period income of Rs. 52,30,000/-
(b) Excess depreciation of Rs.99,79,37,000/-
(c) Capital grants of Rs. 47,17,19,100/-
(d) Disallowance u/s. 14A
(e) Liquidated damages of Rs.73,00,00,000/-

84. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in Assessment Year 2012-13 and 2014- 15 in ITA No. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in assessee's own case the issue has been rejected under specific direction on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 61 -

by us. In that view of the matter he pressed for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-

"7.1. (a) Prior Period Expenses, this issue is decided in favour of the assessee in the case of Gujarat energy Transmission Corporation Ltd. in ITA No. 852/Ahd/2018 by order dated 24.08.2022 wherein it was held as follows:

16.1. The brief facts leading to the issue is this that the Ld. AO made addition of Rs. 1,24,73,000/- to the Book Profit under Section 115JB of the Act on account of prior period expenses is also added back to the book profit of the assessee.

16.2. Before the First Appellate Authority the assessee submitted that in assessee's own case for A.Y. 2012-13 the Ld. CIT(A) has deleted the addition. In that view of the matter considering the order dated 22.09.2015 passed by his predecessor, the Ld. CIT(A) hold that the said addition cannot be made to the Book Profit as this item has not been mentioned in any of the Clauses of the Explanation to Section 115JB of the Act. He, therefore, directed the Ld. AO to delete such addition. He has further relied upon the order dated 15.04.2011 passed by the Co-ordinate Bench in assessee's own case in ITA No. 1777/Ahd/2009 & 2028/Ahd/2009 for A.Y. 2006-07.

16.3. We have further considered the order passed by the Chandigarh Bench in the case of M/s. Ashirwad Hgiene Pvt. Ltd. vs. ITO in ITA No. 72/Chd/2014 for A.Y. 2010-11 while deciding the issue in favour of the assessee the Coordinate Bench was pleased to observe as follows:

"In the present case the undisputed fact is that the Net Profit shown in the profit & loss account has been arrived at after reducing the prior period expenses. As discussed above, this Net Profit, is in compliance with Schedule-VI Part-II of the Companies Act and the prescribed Accounting Standard, i.e. AS-5. No adjustment, on account of prior period expenses, is required to be made to the same. Moreover, even as per Explanation--1 to section 115JB, no adjustment on account of prior period expenses is required to be made to the net profits reflected in the profit and loss account of the assessee. Therefore we hold that no adjustment of prior period expenses is to be made by the assessee to arrive at the book profits for the purpose of levying tax u/s 115JB. The reliance placed by the Ld. DR on the decision in the case of Sree Bhagwathy Textiles Ltd. (supra) is distinguishable on facts, since in that case it was found the assessee had debited the prior period expenses to the Profit and Loss Appropriation account. The Court in that case held that profit as per Profit and Loss Account is to be taken for computing book profits and any adjustments thereafter in the appropriation account are not to be considered. Since in the present case the prior period expense have ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 62 -
been debited to the Profit and Loss Account and not appropriation account the ratio propounded therein will not apply to the present case.
7. In view of the above we hold that no adjustment on account of prior period expenses amounting to Rs. 46,64,504/- is to be made in the net profit of the company for arriving at the book profits u/s 115JB of the Act. The appeal of the assessee is therefore allowed."

16.4. Having regard to the facts and circumstances of the case and the judgments passed by the different Bench. We do not find any reason to interfere with the order passed by the Ld. CIT(A) in deleting addition. The ground of appeal preferred by the Revenue is found to be devoid of any merit and hence dismissed.

7.2. The Ld. D.R. appearing for the Revenue could not contravent the above decision of this Tribunal. Thus the ground raised by the Revenue is devoid of merits and the same is rejected and addition on this account is deleted.

7.5. Addition of Rs. 5.75 crores being excess depreciation: The Ld. Counsel submitted that this issue of excess depreciation is decided in favour of the assessee in the case of Kansara Popatlal Tribhuvan Metal Pvt. Ltd. vs. PCIT in ITA No. 1057/Ahd/2015 by order dated 22.07.2022 which is followed in ITA No. 412/Ahd/2018 wherein it was held as follows:

6. We have heard the rival contentions and perused the material on record on this ground. In the case of Malayala Manorama Co. Ltd v. CIT [2008] 169 Taxman 471 (SC), the facts were that in the profit and loss account for the relevant assessment year, the assessee had debited depreciation at the rates prescribed by the Income-tax Rules, 1962. However, the Assessing Officer was of the view that for purposes of section 115J, depreciation should have been calculated in terms of the Companies Act, 1956 and Schedule XIV thereof. Accordingly, he disallowed the assessee's claim of depreciation charged at the rates prescribed by the Income-tax Rules. The Commissioner (Appeals) as well as the Tribunal allowed the assessee's claim and directed the Assessing Officer to allow the claim of depreciation as per the Income-tax Rules for the purposes of computing the book profit under section 115J. On reference, the High Court reworked the profits of the assessee under section 115J by substituting the rates of depreciation prescribed in Schedule XIV of the Companies act, 1956. In appeal, the Supreme Court held that where assessee was consistently charging depreciation in its books of account at rates prescribed in Income-tax Rules and accounts of assessee had been prepared and certified as per provisions of 1956 Act, Assessing Officer would not have any jurisdiction under section 115J to rework net profits of assessee by substituting rates of depreciation prescribed in Schedule XIV to 1956 Act.

We further note that the jurisdictional Gujarat High Court in the case of DCIT v. Vardhman Fabrics (P.) Ltd. [2002] 122 Taxman 375 (Gujarat) has also adjudicated on this issue in favour of the assessee. The brief facts of the case ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 63 -

were that assessee calculated depreciation on plant and machinery at 33.33 per cent as permissible under the Income-tax Rules, 1962 as against 30 per cent depreciation required to be calculated under Schedule XIV of the Companies Act. The Commissioner, acting under section 263, held that rate of depreciation claimed was in excess of the rate under the Companies Act and that excess was to be disallowed. The Tribunal held that Circular of Company Law Board lays down minimum rate of depreciation for purpose of distribution of dividend and company may decide to claim higher depreciation on basis of a bona fide technological evaluation and proper disclosure is to be made by way of a note forming part of annual accounts. The Tribunal further held that, in instant case, proper disclosure was made by way of a note to annual statement of accounts and rates claimed on basis of income-tax records were based on bona fide information of Board of Directors as contained in aforesaid minutes of meeting of Board of Directors. In appeal, the High Court held that the Tribunal was right in holding that depreciation worked out by assessee on basis of income- tax records and debited to profit and loss account was not violative of provisions of Companies Act and ITAT has not erred in cancelling order passed by Commissioner under section 263 of the Act. Again, in the case of CIT Ludhiana v. Sona Woollen Mills (P.) Ltd. 2007] 160 Taxman 22 (Punjab & Haryana), assessee claimed depreciation as per provisions of income tax Act for computing quantum of income under section 115J. The Assessing Officer rejected claim of assessee on ground that depreciation for purposes of section 115J was permissible as per Schedule XIV of Companies Act. The Commissioner (Appeals) allowed claim of assessee holding that depreciation provided under Companies Act was minimum but there was no bar to higher depreciation being claimed by assessee and, thus, for purposes of section 115J, depreciation actually debited could be allowed. The High Court held that in view of Supreme Court decision in Apollo Tyres Ltd. v. CIT [2002] 122 Taxman 562, Commissioner (Appeals) was justified in holding that the assessee is eligible to claim higher rate of depreciation and Income Tax Act. The Delhi ITAT in the case of HAL Offshore Ltd [2019] 108 taxmann.com 390 (Delhi - Trib.) held that where depreciation provided in profit and loss account is at same rate as provided for purpose of profit and loss account being laid before Annual General Meeting (AGM), no addition could be made to assessee's income on ground that while calculating total income as per section 115JB, assessee had adopted rate of depreciation as per Income-tax Act instead of Companies Act in profit and loss account. The Andhra Pradesh High Court in the case of Deccan Tools Industries (P.) Ltd.[2014] 52 taxmann.com 55 (Andhra Pradesh) held that where for purpose of section 115J, assessee claimed depreciation at rates provided under Income-tax Rules, action of Assessing Officer in redrawing profit and loss account and adopting rates prescribed under Companies Act, was totally unauthorized.

6.1 In view of the various decisions cited above, we are of the considered view that in the instant facts, PCIT erred in facts and law in holding that the assessment order was erroneous and prejudicial to the interests of the revenue so far as ground number 3 of the assessee's appeal is concerned.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 64 -

7.6. Respectfully following the above decision, therefore the ground raised by the Revenue is devoid of merit and the same is hereby rejected.

7.3. (b) Addition of capital grant of Rs. 47.17 crores: This issue is also decided in favour of the assessee in the case of Gujarat energy Transmission Corporation Ltd. in ITA No. 852/Ahd/2018 by order dated 24.08.2022 wherein it was held as follows: "....17.1. The assessee company has received capital grant of Rs. 2969.47 lacs which was transferred to the Reserve & Surplus account. The Id. Principal CIT was of the view that the same should have been reduced from the cost of assets and since the same has not been done, the company has claimed excess depreciation thereby offering lesser Book Profits.

17.2. We find that the ld. Principal CIT has ignored the fact that the grant in question was received in terms of the Financial Restructuring Plan from the Government and the company has accounted Government Grants in terms of the mandatory Accounting Standard (AS)-12 on "Accounting for Government Grants" prescribed by the ICAI. The relevant part of AS-12 reads as under:-

10. Presentation of Grants of the nature of Promoters, contribution 10.1 Where the government grants are of the nature of promoters' contribution, i.e., they are given with reference to the total investment in an undertaking or by way of contribution towards its total capital outlay (for example, central investment subsidy scheme) and no repayment is ordinarily expected in respect thereof, the grants are treated as capital reserve which can be neither distributed as dividend nor considered as deferred income.
17.3. The relevant Office Note needs special mention here:-
Sub: Allocation of FRP Grant as Share Capital contribution to subsidiaries.
At the Board Meeting held on 29.06,2009, Board approved to allocate the FRP grant of Rs.250 crores being given by Govt. of Gujarat to GUVNL for system strengthening as Share Capital contribution from GUVNL to subsidiaries. Board further authorized MD, GUVNL to decide the quantum of such equity contribution to each of the subsidiaries. As far as DISCOMs are concerned, their equity requirement is being met through consumers' contribution and as such there is hardly any equity requirement which is required to be contributed by GUVNL. Moreover, the capita! grant being released by GoG to GUVNL for various DISCOM related projects, the Board at the meeting held on 04.01.2010 has approved to allocate the same to DISCOMs in the form of Share Capital from GUVNL. Since the DISCOM related grants along with consumers' contribution meet with the equity requirement of DISCOMs it is proposed not to allocate the FRP grant to DISCOMs for the F.Y. 2009-10.
ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 65 -
As regards to GETCO, they have incurred capital expenditure of Rs.650 crores upto January'10. Against the said capital expenditure, they have received consumers' contribution to the tune of Rs.87 crores. Further, the Govt. grant creation of transmission lines and sub-stations ofRs.151 crore (RE) is By meant for GETCO. In addition for creation of new Sub-Stations in areas under Sagarkhedu Yojana, Govt. of Gujarat has given Share Capital Contribution of Rs.37.20 crores to GUVNL. The said grant and share capital contribution will be given to GETCO as share capital contribution from GUVNL. In addition, in the revised estimate, Govt. has made a provision ofRs.50 crores as Equity Share Capital contribution to GETCO directly (without routing through GUVNL). Thus, GETCO is already having Equity Share Capital contribution to the tune of Rs. 238.20 crores in addition to consumer's contribution of Rs. 87 crores whereas in case of GSECL whose equity requirement is substantially higher than that of GETCO, they have been given only Rs. 60.77 crores as Equity Share Capital contribution from GUVNL.
Considering the above position, it is proposed to allocate entire FRP grant of Rs. 250 crores to GSECL as Equity Share Capital contribution from GUVNL for their projects.
17.4. Considering the accounting treatment in the light of the Accounting Standard-12, we do not find any error on facts or in law. Therefore, to this extent the findings of the Id. Principal CIT are reversed.
7.4. Respectfully following the same, this ground of appeal raised by the Revenue is hereby dismissed and the addition is deleted.
7.7. Disallowance u/s. 14A and adjustment in book profit: This issue is covered in favour of the assessee in assessee's own case in Tax Appeal No. 63 of 2020 vide judgment dated 17.02.2020 relating to Assessment Year 2010-11 wherein Jurisdictional High Court held as follows:
"....4. The question No.2[b] proposed by the Revenue is with regard to deleting the addition under Section 14A of the Act, 1961 while computing book profit under Section 115JB of the Act, 1961. The Assessing Officer while computing taxable income under Section 115JB of the Act, 1961 also added addition made under Section 14A of the Act, 1961 to the book profit.
5. The assessee being aggrieved by the addition made by the Assessing Officer under Section 14A while computing book profit of the assessee under Section 115JB of the Act, 1961 preferred an appeal before the CIT(A). The CIT(A), however, deleted addition made in the book profit on the ground that no addition could have been made in view of the decision of this Court in the case of Alembic Ltd (Tax Appeal No.1249 of 2014) and the provisions of sub- sections (2) and (3) of Section 14A cannot be made applicable to clause (f) of Explanation to Section 115JB of the Act, 1961.
ITA Nos.3366/Ahd/2014 & 08 others
DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 66 -
6. The Revenue, therefore, went in appeal before the Tribunal and the Tribunal relying upon the decision of the Special Bench of the ITAT in the case of ACIT vs. Vineet Investment vide 165 ITD 27 (Delhi) and the decision in Alembic Ltd upheld the order passed by the CIT(A).
7. The issue as to whether the addition made under Section 14A of the Act, 1961 while computing book profit under Section 115JB of the Act, 1961 is no more res integra. Accordingly, this Court in the case of Principal Commissioner of Income Tax vs. Gujarat Fluorochemicals Ltd [Tax Appeal No.28 of 2019 decided on 17th June 2019] has dismissed the appeal filed by the Revenue by holding as under:
"22. The third question proposed by the revenue is in context with the adjustment made on account of the disallowance under section14A in computing the book profit. In this context, the findings recorded by the ITAT are as follows:
.........................................
23. We take notice of the fact that in context with the third proposed question, the ITAT placed reliance on the following decisions:
(1) CIT Vs. Alembic Ltd. (Tax Appeal No.1249/2014) (2) CITI Vs. Gujarat State Fertilizers & ChemicalsLtd. (2013) 358 ITR 323
24. The issue is squarely covered and in our opinion, no error could be said to have been committed by the ITAT in taking the view that no addition in the book profit can be made on the basis of the calculations worked out under section 14A of the Act."

7.8. Respectfully following the above judicial precedent, the ground raised by the Revenue is devoid of merits and the same is hereby dismissed.

20. (e) Liquidated Damages: The Ld. CIT(A) held that disallowance of Liquidated Damages is not covered in the items specified u/s. 115JB of the Act. Further the very same addition made under the normal provisions already stand deleted, hence the same cannot be added in the book profit u/s. 115JB of the Act. Thus the Ld. CIT(A) deleted the addition of Liquidated Damages of Rs. 49.8 crores from the computation of book profit u/s. 115JB of the Act. The Ld. D.R. could not place any contrary view against the findings of the Ld. CIT(A), therefore we have no hesitation in deleting the above addition and this ground raised by the Revenue is hereby dismissed.

20.1. Per contra, the Ld. Counsel appearing for the assessee relied upon the Hon'ble Supreme Court Judgment in the case of Apollo Tyres Ltd. reported in 255 ITR 273 wherein it was held that once the books of accounts are certified by the Chartered Accountant, Assessing Officer cannot disturb book profit except the item specifically mentioned in Explanation to Section 115JB of the Act.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 67 -

20.2. We have given our thoughtful consideration and perused the materials available on record. We find that legally valid ground raised by the assessee in deleting the addition of liquidated damages from the computation of book profit u/s. 115JB of the Act on the ground that none of the issue covered in Explanation 1 of Section 115JB(2) of the Act. Since liquidated damages is not covered in the item specified under Explanation to Section 115JB(2) of the Act, the Ld. CIT(A) is deleting the adjustment made in the book profit. Thus the ground raised by the Revenue is devoid of merit and the same is hereby dismissed."

85. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R.

86. In view of the relevant observation made by Coordinate Bench on identical ground and respectfully relying upon the same, we dismiss the ground of appeal preferred by the Revenue.

87. In the result, Revenue's appeal in ITA No. 2024/Ahd/2017 for A.Y. 2013-14 is dismissed.

Now we shall come to ITA No. 2523/Ahd/2017 (A.Y.2013-14 (Assessee's Appeal)

88. The assessee has raised the following grounds of appeal:-

"1.0 The learned Commissioner of Income Tax (Appeals) erred in law and on facts has confirmed the invoking of provisions of section 14A of the IT Act. The learned Commissioner (Appeals) has restricted the disallowances made under that section by treating the interest paid (excluding interest on term loans) as being attributable to the dividend income.
2.0 The learned Commissioner of Income Tax (Appeals) erred in law and on facts has confirmed the disallowance of prior period expenses amounting to Rs.16,43,66,000/- without appreciating the fact that such expenditure crystallized during the year and that the same has never been claimed in earlier years. The learned Commissioner of Income Tax has further erred in law and on facts in confirming the additions of prior ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14
- 68 -
period income amounting to Rs.52,30,000/- on the ground that the same has not been offered in earlier years.
The learned Commissioner of Income Tax failed to appreciate that the appellant has offered net prior expenses after considering the prior period income and accordingly, the Prior Period Income has already been included in the Net Profits offered for taxation during the year. Thus the prior period income of Rs.52.30,000/- is being taxed twice.
3.0 The Commissioner of Income Tax (Appeals) erred in law and on facts has confirmed additions of Rs.47,17,19,100/- being 15% of the year-end balance of Capital Grants amounting to 31427.94 lacs on the ground that the appellant should offer the same as income.
The Commissioner of Income Tax (Appeals) failed to appreciate that the appellant has not received any fresh grant during the year and 15% of the original grant has already been added as income in the immediately preceding year. Hence the Commissioner of Income Tax (Appeals) has erred by confirming the additions of 15% of the total grant received without reducing the amount already taxed as income in earlier year.
The Commissioner of Income Tax (Appeals) has not considered the provisions of section 43(1) of the IT Act and has wrongly considered the grant as being received for meeting the cost of Fixed Assets.
4.0 The learned Commissioner of Income Tax (Appeals) has erred in law and on facts in confirming the action of Assessing Officer in treating the Miscellaneous Receipts amounting to 7,90,76,376/- as Income from Other Sources as against the Business Income and thereby disallowing the claim of set off of business losses of earlier years against the said income.
5.0 The learned Commissioner of Income Tax erred in law and on facts has in disallowing the Liquidated Damages amounting to Rs 73,00,00,000/- despite the fact that the same were paid for breach of contractual obligation and is revenue expenditure. The submission of appellant in writing breach of law was merely a typographical error."

89. Ground No.1 of ITA No. 2523/Ahd/2017 for A.Y. 2013-14 has already been dealt with by us in Ground No.1 of ITA No.581/Ahd/2016 for A.Y. 2010-11 and in the absence of any changed circumstances the same shall apply mutatis mutandis. Hence, this ground preferred by the assessee is allowed.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 69 -

90. Ground No.2 of ITA No. 2523/Ahd/2017 for A.Y. 2013-14 has already been dealt with by us in Ground No.5 of ITA No.581/Ahd/2016 for A.Y. 2010-11 and in the absence of any changed circumstances the same shall apply mutatis mutandis. Hence, this ground preferred by the assessee is allowed for statistical purposes.

91. Ground No.3 of ITA No. 2523/Ahd/2017 for A.Y. 2013-14 has already been dealt with by us in Ground No.3 of ITA No.581/Ahd/2016 for A.Y. 2010-11 and in the absence of any changed circumstances the same shall apply mutatis mutandis. Hence, this ground preferred by the assessee is allowed for statistical purposes.

92. Ground No.4 of ITA No. 2523/Ahd/2017 for A.Y. 2013-14 has already been dealt with by us in Ground No.3 of ITA No.2024/Ahd/2017 for A.Y. 2013-14 in Revenue's appeal and in the absence of any changed circumstances the same shall apply mutatis mutandis. Hence, this ground preferred by the assessee is allowed for statistical purposes.

93. Ground No.5 relates to confirming disallowance of payment of liquidated damages.

94. At the very outset of the proceedings, the Ld. Counsel for the assessee submitted before us that in Assessment Year 2012-13 and 2014- 15 in ITA No. 3125 & 3165/Ahd/2015 for A.Y. 2012-13 & 2014-15 in assessee's own case the issue has been decided in favour of the assessee ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 70 -

under specific direction on the identical facts and circumstances of the case. A copy of the order has also been submitted before us by the Ld. A.R. which are further perused by us. In that view of the matter he pressed for similar direction from the Bench on identical issue. The relevant portion whereof is as follows:-

"21. Ground No. 5. Deletion of Liquidated Damages of Rs. 49.8 crores under normal computation of income: The Ld. CIT(A) considered the issue of claim of liquidated damages under the normal computation of income and deleted the same observing that the expenses incurred by the assessee which is not an offence under any provisions of law or prohibited by law, but the damages paid for the late commencement of the operation of power plant by observing as follows:
"....Disallowances of expenses on account of liquidated damages at 49,80,00,000/-. At the outset, the appellant has clarified that the liquidated damages were paid for breach of contractual obligations and not for any breach of law. However, in the written submissions filed before the AO, breach of law was mentioned due to a typographical error. Undisputedly, the AO has not doubted genuineness of the expenses incurred on account of liquidated damages and he has disallowed the same only on account of having been incurred for breach of law. On proper appreciation of factual position, I find that in the terms of Purchase Power Agreement (PPA) with Gujarat Urja Vikas Nigam Ltd. (GUVNL) the scheduled date for commercial operation of Ukai Unit No.6 was not achieved and undoubtedly, the operation started only on 8th June, 2013. Accordingly, As per Clause 4.7 of PPA, the appellant was liable for liquidated damages for the delay. Undisputedly, the liquidated damages had been paid to GUVNL for violation of terms and conditions of the above mentioned contract. Thus, it emerges that the liquidated damages were incurred for breach of contractual obligations being a commercial transaction and not for breach of any law. Hence, I hold that the provisions of Explanation below Section 37(1) are not attracted in the case of the appellant. Therefore, the disallowance made by the AO on this account is directed to be deleted."

21.1. The Ld. D.R. appearing for the Revenue could not able to contravent the above observations of the Ld. CIT(A) on bring different findings in support of his argument.

21.2. The Ld. Counsel for the assessee submitted that the liquidated damages was not on the contraventions of any of the provisions of the law or prohibited by law but because of the delay in scheduled commercial operation of the power plant, the assessee paid by way of liquidated damages as per contractual obligation which is allowable expenditure u/s. 37 of the Act.

ITA Nos.3366/Ahd/2014 & 08 others

DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 71 -

21.3. The Ld. Counsel relied upon Co-ordinate Bench decision of this Tribunal in the case of ACIT Vs. Hitachi Hi-Rel Power Electronics Limited in ITA No. 2035/Ahd/2012 dated 10-09-2015 wherein it is held as follows:

"......5. We have heard the rival contentions and perused the material on record and gone through the orders of authorities below. There is no dispute with regard to the fact that the goods were required to be supplied during the normal course of business. It is not disputed by the Revenue that as per contract, in case assessee fails to deliver the goods in time, assessee was required to pay penalty on such delay. Now the question is whether assessee is entitled to get deduction of such payments made in pursuance of the contract or not. This fact is not disputed by the Assessing Officer that goods were required to be supplied by the assessee. Therefore, supply of goods is business of assessee. In a commercial contract, if assessee fails to comply with time limit, he would be liable to pay penalty to the party to whom such goods were supplied belatedly. As in the normal course of business delay in supply of goods may cause loss to receiver of the goods. Therefore, this arrangement is purely on the basis of the contract of the parties. In our considered view the penalty paid for delay in supply of goods in agreed time is an expenditure related to the business of the assessee. Undisputedly, under normal routine such delay occur due to transportation hazards etc., therefore, such payments are nothing but liquidated damages paid due to failure to meet the deadline of contract. The Assessing Officer has not brought out any material on record that the payments made came back to the assessee or it was only sham transaction. Under these facts, we do not see any reason to interfere into the order of ld. CIT(A). Same is hereby confirmed. The ground raised in this appeal is rejected."

22. We have given our thoughtful consideration and perused the materials available on record. It is seen that the liquidated damages of Rs. 49.8 crores were paid by the assessee for breach of contractual obligations in late commencement of power production by the assessee. The Ld. CIT(A) has considered the Purchase Power Agreement (PPA) with Gujarat Urja Vikas Nigam Ltd. (GUVNL) that the scheduled date for commercial operation of Ukai Unit No. 6 was not achieved, but whereas the commercial operation started only on 8th June, 2013. As per the contractual obligation under Clause 4.7 of PPA, the assessee was liable to pay liquidated damages for the delay. This liquidated damages is neither violation of any provisions of law or any Act nor prohibited under the law. As per the contractual obligation entered between the parties, this liquidated damages was paid by the assessee, which in our considered opinion, the provisions of Explanation to Section 37(1) are not attracted and the addition made on this account is liable to be deleted. Thus the ground raised by the Revenue is devoid of merit and the same is hereby rejected."

95. The Ld. D.R. has failed to controvert such submission made by the Ld. A.R. ITA Nos.3366/Ahd/2014 & 08 others DCIT vs. Gujarat State Electricity Corporation Ltd. Asst.Years - 2005-06, 2008-09, 2009-10, 2010-11 & 2013-14

- 72 -

96. In view of the relevant observation made by Coordinate Bench on identical ground and respectfully relying upon the same, we allow the assessee's this ground of appeal by deleting the addition made therein.

97. In the result, assessee's appeal in ITA No. 2523/Ahd/2017 for A.Y. 2013-14 is allowed for statistical purposes.

98. In the combined result, all Revenue's appeals are dismissed and all assessee's appeals are allowed for statistical purposes.



 This Order pronounced in Open Court on                                            31/10/2023


        Sd/-                                                                     Sd/-
  (WASEEM AHMED)                                                        (Ms. MADHUMITA ROY)
ACCOUNTANT MEMBER                                                         JUDICIAL MEMBER
Ahmedabad;         Dated      31/10/2023
TANMAY, Sr. PS                    True Copy
आदे श क    त ल प अ े षत/Copy of the Order forwarded to :
 1.   अपीलाथ / The Appellant
 2.         यथ / The Respondent.
 3.    संबं धत आयकर आयु त / Concerned CIT
 4.    आयकर आयु त(अपील) / The CIT(A)-

5. वभागीय त न ध, आयकर अपील!य अ धकरण, अहमदाबाद / DR, ITAT, Ahmedabad

6. गाड' फाईल / Guard file.

आदे शानुसार/ BY ORDER, उप/सहायक पंजीकार (Dy./Asstt. Registrar) आयकर अपील य अ धकरण, अहमदाबाद / ITAT, Ahmedabad

1. Date of dictation 06.10.2023

2. Date on which the typed draft is placed before the Dictating Member 09.10.2023

3. Other Member.....................

4. Date on which the approved draft comes to the Sr.P.S./P.S 11.10.2023