Income Tax Appellate Tribunal - Delhi
Jubilant Foodworks Pvt. Ltd., New Delhi vs Department Of Income Tax on 27 March, 1995
IN THE INCOME TAX APPELLATE TRIBUNAL
(DELHI BENCH `D' : NEW DELHI)
BEFORE SHRI U.B.S. BEDI, JUDICIAL MEMBER AND
SHRI T.S. KAPOOR, ACCOUNTANT MEMBER
ITA Nos.183, 184, 185 & 186/Del./2011
(Assessment Years : 2003-04, 04-05 & 05-06)
DCIT, Circle 4(1), Vs. Jubilant Foodworks Pvt. Ltd.,
New Delhi. 1517, 15th Floor, Devika Tower,
6, Nehru Place,
New Delhi.
(PAN/GIR No.AABCD1821C)
(Appellant) (Respondent)
Assessee by : Shri S.R. Patnaik & Ms.
Akansha Aggarwal, Adv.
Revenue by : Shri Shumana Sen, Sr.DR
ORDER
PER U.B.S.BEDI, JM:
These four appeals of the Department comprise of - one relating to order passed in appeal against the order u/s 143(3) pursuant to order passed u/s 263 of the I.T. Act, 1961 for assessment year 2003-04 and other three 2 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) appeals are appeals against orders u/s 143(3) passed by Ld. CIT(A)-XIII, New Delhi for assessment years 2003-04 & 04-05 & 05-06 respectively.
2. In these appeals, some of the issues involved are common and these were heard together, therefore, being disposed off by a single order for the sake of convenience.
I.T.A. No. 183/Del/2011 (assessment year 2003-04):
3. In this case, Revenue has raised, in all seven grounds, whereas ground no.1 and 7 are general and effective grounds No.2-6.1 read as under:
2. The Ld. CIT (A) ignored the fact that the nature of expense is capital and the assessee will get enduring benefit.
3. On the facts and in the circumstances of the case and in law, the learned CIT (A) has been in deleting the addition of Rs.1,09,10,366/· made by the AO by capitalizing 25% of advertisement expenses.
3.1. The Ld. CIT(A) ignored the fact that the assessee will get enduring benefit by display of advertisement.
4. On the facts and in the circumstances of the case and in law, the learned CIT (A) has been in deleting the addition of Rs.8,44,4721 made by the AO on account of sundry balances written off.3 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)
4.1. The Ld. CIT (A) ignored the fact that the assessee could not file any documentary evidences in support of its claim during the course of assessment proceedings.
5. On the facts and in the circumstances of the case and in law, the learned CIT (A) has been in deleting the addition of Rs.6,58,349/· made by the AO on account of late deposit of ESI Contribution l.e. employee's share u/s 2(24)(x) of the Act.
5.1. The Ld. CIT (A) ignored the fact that the assessee could not file any documentary evidences in support of its claim during the course of assessment proceedings.
6. On the facts and in the circumstances of the case and in law, the learned CIT (A) has been in deleting the addition of Rs.88,000/· made by the Assessing Officer.
6.1 The Ld. CIT (A) ignored the fact that the assessee did not file any documentary evidences in support of its claim during the course of assessment proceedings, despite having been provided with due, opportunities.
3.1 The assessee in this case has filed its income tax return declaring total loss of Rs.14,30,97,400/- which was subsequently revised on September 29, 2004 declaring a revised loss amounting to Rs.13,20,95,100/-. The case was selected for scrutiny and after due notice to the assessee, assessment was completed u/s 143(3) at a total loss of Rs.11,42,01,140/-.
4 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)4. Assessee challenged the deletion of addition which relates to disallowance of 25% of franchisee fee by treating it as capital expenditure in nature by holding that it gives benefit of enduring nature and while doing so, the Assessing Officer has relied upon Madras High Court decision in the case of CIT vs. Southern Switchgear Ltd., 148 ITR 272 for disallowing 20% of the franchisee fee of Rs.1,55,66,461/- which works out to Rs.38,79,115/-.
5. The assessee before first appellate authority has filed its arguments in detailed submissions supported by further arguments and case laws reported in CIT vs. J.K. Synthetics, 309 ITR 371 (Del.), CIT vs. Sharda Motor Industrial Ltd., 319 ITR 109 (Del.), Climate System India Ltd. vs. CIT, 319 ITR 113, CIT vs. CIBA of India Ltd., 69 ITR 692 (SC) & I.A.E.C. (Pumps) Ltd., 232 ITR 316 (SC) and Arvind Mills, 197 ITR 422 (SC) has treated for reversal of the impugned order on this issue.
6. Ld. Counsel for the assessee while relying upon the basis and reasoning as given by the CIT(A) has contended for confirmation of the order of CIT(A) on this issue. She has further submitted that so far as initial franchisee fee of $ 20,000/- is concerned, same has already been capitalized by the assessee, but so far as franchisee fee is concerned which is fixed at 3% of the entire sale is nothing but revenue expenditure. Since, Domino Pizza is a global name and by placing agreement of franchisee dated 27.3.1995 and making reference to various clauses of the said agreement, Ld. Counsel for the assessee submitted that the licence given to the assessee is with respect to right to use which is not permanent one. There is also a confidentiality clause in the said agreement together with post termination covenant and as per agreement even after termination of agreement upto 2 years, assessee cannot use it and everything given in terms of the agreement 5 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) has to be returned to the persons concerned, could not work in such line and moreover before giving same franchisee to any persons, permission of the principal is needed which is specially incorporated and it is also stipulated that when there is no sale, no fee is to be paid. It is an important right. The Pizza Domino is the franchisor and moreover assessee is not deriving any enduring benefit in this arrangement and so far as case laws cited by the Assessing Officer and reiterated by the Ld. D.R. before the bench is concerned, same is distinguishable on facts and issue in those cases is not exactly the same. Therefore, CIT(A) which discussing and considering all these facts has rightly concluded to allow the relief to the assessee. Therefore, action of the CIT(A) needs to be confirmed which may be confirmed.
7. In order to counter the submission of the Ld. Counsel for the assessee, Ld. DR submitted that case laws cited by the Ld. Counsel for the assessee are not applicable to the facts of the present case. By relying upon various clauses of the agreement, it was pleaded for setting aside the order of CIT(A) and restoring that of the Assessing Officer.
8. We have heard both the sides, considered the material on record as well as relevant provisions of law and find that CIT(A) has considered each and every aspect of the matter before arriving at the conclusion as drawn by him. He has elaborately discussed each and every issue in an appropriate manner specifying all the relevant details. Neither any contrary material had been placed on record by the Department nor noticed by this Bench which could convince us to take a different view than taken by Ld. CIT(A). As such, while concurring with the finding and conclusion as drawn by Ld. 6 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) CIT(A) on the first limb of this issue, we uphold his order and dismiss the appeal of the revenue for the first limb of the issue involved.
9. The second limb of the issue which relates to deleting the addition of Rs.1,09,10,366/- made by the Assessing Officer by capitalizing 25% of advertisement expenses.
10. During the assessment year, the assessee has claimed an expenditure of Rs.4,36,41,466/- under the head "advertisement and publicity" expenses. The assessee was asked by the Assessing Officer as to why advertisement expenses of the enduring nature may not be treated as capital expenditure to which assessee filed reply which was rejected by the Assessing Officer on the ground that the same is not tenable because -
- the brand name of the assessee is well known name in the industry and market;
- there is no proper justification of expenses of more than 100% in comparison to expenses incurred in the immediately preceding year;
- the sale has also declined as compared to the last year and giving the enduring nature of benefit derived from display of such advertisement Assessing Officer disallowed 25% of the advertisement expenses treating it to be of enduring nature and thereby treated the same as capital expenditure.
11. Assessee took up the matter in appeal and filed detailed submissions before CIT(A), who incorporated such submission in his order from page 16 to first paragraph of page 22 and by relying upon case laws in the case of Sassoon J. David and Co. (P) Ltd. vs. CIT, 118 ITR 261 (SC), CIT vs. 7 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) Salora International Limited, 308 ITR 199 (Del.) and Sony India P. Ltd. vs. DCIT, 315 ITR (AT) 150 (Del.), he has concluded to delete the impugned the addition as per para.7.1 of his order as under:
"I have carefully considered the Assessment order and the submissions and documentary evidences produced before me by the appellant. I have also examined the sample invoices furnished before me. After going through the arguments put forward by the appellant and perusal of documents and examining the nature of advertisement expenditure and analyzing the nature of the market in which the appellant operates, it is observed that the appellant is in business of manufacturing and selling food products which essentially is advertisement driven. Due to continuous growth of Indian economy and economic liberalization large multi-national FMCG, Food and Beverage companies are setting up their business ventures in India. In order to cater to the increased competition the companies in the market introduce different new food products, start new stores in order to have a wider presence and start new promotion activities. All this effort of the companies has to be supported by extensive advertising and promotion in the market. Even if the brand name of the company is well established in the market, these companies face stiff competition and have to continuously spend huge amount on advertising their products and brands. This is one of the important things to survive in the stiff competition and the 8 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) appellant is not an exception to the above.
Further the expenditure may vary from year to year depending upon the new competitors, documents introduced and the new stores that has been started by the appellant. Therefore, it may not be appropriate to directly link the expenditure to les or to compare it with the last year expenditure. More importantly, the nature and quantum of advertisement expenses to be incurred by the appellant is a commercial decision that the appellant is best placed to determine .
The Hon'ble Apex court in the case of Sassoon J. David and Co. (P.) Ltd (Supra) has observed that, it is for the assessee to decide whether any expenditure should be incurred in the course of his or its business. Such expenditure may be incurred voluntarily and without any necessity and if it is incurred for promoting the business and to earn profits, the assessee can claim deduction even it there was no compelling necessity to incur such expenditure. In the case of CIT v. Salora International Limited (Supra) the Hon'ble Delhi High Court did not interfere with the decision of the Tribunal which held that there was a direct nexus between the advertising expenditure and the business of the assessee and that the assessee had to incur such expenditure to meet the competition in Indian market for selling its products in India.9 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)
Further in the case of Berger Paints (India) Ltd. (254 ITR
503) the Calcutta High Court has held that advertisement expenditure is generally of revenue nature since the memory of purchasing market is short and the advertisement is required to be done from year to year.
In view of the above discussion and placing reliance on the above referred decisions of Sassoon J. David and Co. (P.) Ltd. vs. CIT, Sony India P. Ltd. v. DCIT, and CIT v. Salora International Limited, & Berger Paints (India) Ltd.. 254 ITR 503(Cal) the addition of Rs.1,09, 10,366/- is hereby deleted."
12. Aggrieved by this order of CIT(A), department has come up in appeal and while relying upon Assessing Officer's order, it was pleaded for setting aside the impugned order and restoring that of the Assessing Officer. It was further submitted that it is a well known brand of Domino's Pizza, which is very famous and advertisement could hardly boost its sale when actual sale has decreased in this case during the year under consideration. Therefore, there was no justification for CIT(A) to allow the relief when A.O. has only capitalized 25% in such expenditure whereas 75% has been allowed to the assessee because part of it was of enduring nature. So, relying upon CIT(A) order at page 23 para. 7.1 and decision of Supreme Court as in the case of Sasson J. David and Co. P. Ltd. vs. CIT(supra) and 197 ITR 422 (SC) it was pleaded for reversal of the impugned order of this issue.
10 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)13. Ld. Counsel for the assessee while relying upon order of CIT(A) on this issue has pleaded that the assessee is in food industry and there is lot of a competition. So, advertisements are necessary to run the business. All details of expenditure have been given from pages 108-229 of the paper book filed, which were of different nature and are necessary for the purposes of business. Therefore, disallowance at 25% of the advertisement expenditure as made by the Assessing Officer is unwarranted and uncalled for. By filing chart of expenditure for more than 10 years, assessee's Ld. Counsel pleaded that only two years i.e. year under consideration and one subsequent year, no disallowance has been made in any of the other years. Therefore, CIT(A) has rightly deleted disallowance of 25% of the expenditure treated as capital expenditure when it is settled principle that businessman has to consider and decide about making all expenditure in order to run or boost his business and not the Assessing Officer. There is no enduring benefit having been procured by the assessee. Therefore, relying upon the decision in the case of CIT vs. Micromatic Machine Tools (P) Ltd., 330 ITR 47 (Del.), CIT vs. Salora International Ltd., 308 Income Tax Rules, 1962 199 (Del.), CIT vs. Berger Pains India Ltd., 254 ITR 503 (Cal.) and finding conclusion of the CIT(A) as drawn by him in para.7.1of his order, it was pleaded for confirmation of the same.
14. We have heard both the sides, considered the material on record as well as precedents relied upon by rival sides and find that CIT(A) while considering each and very aspect of the matter has come to a correct conclusion. Neither any infirmity or flaw has been found or observed in the order of CIT(A), therefore, while concurring with the finding of CIT(A), we 11 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) uphold his action and dismiss this ground of appeal of the Revenue in this regard.
15. As regards next issue in relation to deletion of Rs.8,44,472/- by the Assessing Officer on account of sundry balance written off is concerned, A.O. made the disallowance and before CIT(A), assessee submitted that business of the assessee is that of Domino's Pizza and their sale from retail outlet is throughout India. The sales are affected both at the retail outlets as well as through home delivery to the customers. Most of the sales of the assessee are affected through home delivery. The sales of the pizzas is primarily on cash basis, however, some of the sale to the corporates may be on credit basis. While carrying out day-to-day transactions both at retail outlets and through home delivery to the customers there are some instances where the total sale revenue could not be realised by the assessee on account of a variety of reasons. During the year under consideration, the assessee had already established 81 stores and the total invoices raised by the assessee were in excess of 2.5 million. As a result of this, certain amounts had to be written off by the assessee in its books of accounts. While carrying out day-to-day transactions, there are some instances where the amount for the sale of pizza is not recovered from the customer, such as customer paid short, soiled notes are received and at times not accepted by the bank, Pizza delivered on time still customer insists that it is late and does not pay at all, non approval by the Bank of the payment made through credit card, delivery personnel may be absconding with cash he has collected for the delivery sales he has made during the day or with the amount of imprest paid to him, in case of credit sales to corporate customers, sometimes the amount paid is less than the actual amount as per invoice. Therefore, it was 12 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) pleaded for deletion of the impugned addition and reliance was placed in the case of CIT vs. Global Capital Ltd., 306 ITR 332, CIT vs. Automation Ltd., 292 ITR 345 (Del. And CIT vs. Mortgan Securities & Credits P. Ltd., 292 ITR 339 (Del.). CIT(A) while considering and accepting the plea of the assessee has concluded to delete the impugned addition as per para.6.1 of his order which reads as under:
"6.1 I have carefully gone through the order of the Assessing Officer and the detailed submissions made by the appellant. I have also gone through the business model of the appellant and the nature of activities performed by it. Examining the various instances leading to such writing off of balances and bad debts as submitted by the appellant and taking into account the nature of business carried on by the appellant, I am of the view that such losses are inevitable in the line of business carried on by the appellant, through a number of outlets ands considering the volume of transactions. Reliance is also placed on the decisions cited by the appellant which clearly lay down the proposition that the decision to treat a debt as bad debt is a commercial or business decision and once the assessee record the debt as bad in his books of account, the same is an allowable expenditure. The writing off has no doubt to be bona fide. The bona fide of the appellant is prime facie evident in the facts of the case. Further, it is not possible for the appellant to keep details of each and every customers.
In view of the above discussions, the disallowance of Rs.8,44,462/- made by Assessing Officer on this account is deleted."13 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)
16. Aggrieved by this order of deletion of impugned addition made by the CIT(A), department has come up in appeal and while relying upon Assessing Officer's order, Ld.DR pleaded for reversal of the order of the CIT(A) and restoring that of the Assessing Officer by taking strong plea that no documentary evidence was furnished despite opportunity to substantiate the claim. As the assessee has failed to produce necessary material to support his plea in appeal also, but CIT(A) without giving any basis has just given the relief of impugned addition. It was thus pleaded for reversal of the order of the CIT(A) and restoring that of the Assessing Officer.
17. Ld. Counsel for the assessee while relying upon CIT(A)'s order has submitted that just and appropriate conclusions has been drawn by the CIT(A) in the light of material available on record and while relying upon case laws cited, as reported in TRF Ltd. vs. CIT, 323 ITR 397 (SC), DCIT vs. Kama Jewelry Pvt. Ltd. (ITA No.6960/Mum./2008 (Trib.) and DCIT vs. Ganges Lines India Pvt. Ltd., ITAT(Mum.), it was pleaded for confirmation of the impugned order.
18. We have heard both the sides, considered the material on record and find that sundry balances written off are relatable to business need and CIT(A) while considering the entirety of facts, circumstances and material on record has justifiably allowed the relief to the assessee. Since, no contrary material or evidence has been furnished nor any infirmity or flaw has been pointed out or noticed, therefore, while concurring with the 14 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) conclusion, we uphold the decision of CIT(A) in this regard by confirming his action and dismiss this ground of appeal of the Revenue.
19. The next ground relates to assessee claim for deduction of Rs.8,53,071/- u/s 36(1)(va) of the Act for employees contribution to ESI. The Assessing Officer disallowed an amount of Rs.6,58,349/-, as this amount was deposited after the due date.
20. Assessee took up the matter in appeal and it was submitted in the appeal proceedings that employees' share of contribution towards ESI which was not deposited by the due date has been deposited during the year itself, or before filing of the return. Hence, the deduction of such payment needed to be allowed to the assessee in the relevant assessment year. Relying upon Delhi High Court in the CIT vs. AIMIL Ltd., 321 ITR 508 (Del.) and CIT vs. Alom Extrusions Ltd., 319 ITR 306 (SC), assessee submitted that the Hon'ble jurisdictional High Court has considered this point and has decided the same in favour of the assessee. So, relying upon this jurisdictional High Court order, it was submitted that this payment was though made after the due date, but before filing of the return. Therefore, it is allowable expenditure.
21. CIT(A) while considering and accepting the plea of the assessee has concluded to delete the impugned addition made in this regard. Against such order of CIT(A), department has come up in appeal and while relying upon Assessing Officer's order, it was urged for restoring that of the order of Assessing Officer, whereas Ld. Counsel for the assessee relied upon 15 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) CIT(A)'s order in this regard to plead for confirmation of the impugned order.
22. After hearing both the sides and considering the material on record, we find that CIT(A) has concluded to delete the impugned addition as per para.8.1 of his order as under:
"On perusal of the tax audit report submitted the appellant, it was found that he entire amount of employees contribution to the ESI was deposited by the appellant before the due date of filing of the return under the Act. The decision in the above case of AIMIL (supra) makes it clear that the employee contribution to ESI, if deposited before the due date of filing of return under the Act must be allowed u/s 36(1)(va) irrespective of whether it was paid before or after the due date in the respective statues. Accordingly, the disallowance made by the Assessing Officer is directed to be deleted."
23. No contrary material has been placed on record nor any infirmity or flaw has been pointed or noticed. Since, date of payments are part of audited accounts which clearly indicate that payments of ESI contribution have been made before the due date of filing of the return, therefore, in our considered view, action of the CIT(A) needs confirmation which is confirmed and appeal of the Revenue on this ground is dismissed.
24. Next issue relates to deletion of disallowance of the donation of Rs.88,000/- made to CRY. Assessee claimed a deduction of Rs.88,000/- on account of donation made to CRY. Since, assessee was not able to produce 16 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) the donation receipt, the Assessing Officer disallowed a sum of Rs.88,000/- in respect of donation.
25. Assessee took up the matter in appeal and submitted that the amount of Rs.88,000/- was contributed by the assessee towards the donation to CRY and CRY is a recognized institution and donation made to it is allowable as deduction u/s 35AC of the Act, but the Assessing Officer disallowed the said deduction as at the time of assessment the assessee was not able to produce the evidence of the receipt of the donation at that point of time. The assessee has requested the CRY and has got the receipt now, which was produced. Therefore, pleaded that deduction should be allowed and CIT(A) allowed the relief accordingly.
26. But, it is the strong contention of the Ld. DR in appeal before this bench that, if any receipt was obtained and filed before CIT(A), he has not followed the procedure as laid down under Rule 46A of the I.T. Rules, 1962 and without associating Assessing Officer with the appeal proceedings or seeking remand report form him, the deletion of the addition could not be ordered. It was thus urged for reversal of the order or in alternative matter should be set aside on the file of the Assessing Officer for re-consideration of the issue. Whereas, Ld. Counsel for the assessee has relied upon order of CIT(A) and pleaded for his confirmation.
27. We have heard both the sides, considered the material on record and find that the basis and reasoning as given by the Assessing Officer in making addition are different than what was submitted before CIT(A) in appeal proceedings. Moreover, the receipt stated to have been produced before 17 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) CIT(A) has not been got verified by the Assessing Officer nor he was associated with appeal proceedings, therefore, in the interest of justice and to have fair play in the matter, we set aside the order of CIT(A) in this regard and restore the matter back on the file of the Assessing Officer for re- consideration of the matter afresh. We hold and direct accordingly. 27.1 As a result, the appeal of the revenue gets accepted partly for statistical purpose.
I.T. A. No.185/Del./2011
28. The issues raised in this appeal relate to advertisement expenditure and sundry balance written off.
29. It is combined request of both the sides that decision may be taken on these issues in line with the decision to be taken in ITA No.183/Del./2011. Therefore, while following our order in ITA 183/Del./2011 as contained in earlier part of the order, we uphold the order of CIT(A) on both the issues in this appeal. As such the order of CIT(A) on this issue is upheld and the appeal of the Revenue is dismissed.
29.1 As a result, the appeal of the revenue is dismissed.
ITA No.186/Del./2011
30. In this appeal for assessment year 2005-06, first two issues involved are in relating to franchisees fee and other in relation to sundry balance written off.
18 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)31. It is common ground of both the sides that these issues have already been dealt in assessment year 2003-04. So, the decision to be taken in the above appeal may be followed here.
32. Since both the issues involved in this appeal have been dealt by us in earlier part of the order while dealing with ITA No.183/Del./2011 for assessment year 2003-04 except, difference in amount of disallowances, other facts are same and issues are identical. Therefore, following our decision for assessment year 2003-04 in respect of both the issues, we uphold the order of the CIT(A) and dismiss the appeal of the Revenue.
33. There is another issue, which is contained in ground No.4 relates to restricting the addition of Rs.9,06,977 to Rs.3,19,680/- made by the Assessing Officer on account of prior period expenses thereby giving relief of Rs.5,80,207.
34. The assessee's claim in respect of expenses of Rs.9,06,977/- was disallowed by the Assessing Officer as prior period expenses on the ground that such expenses did not pertain to the relevant period under consideration. Assessee challenged such action of the Assessing Officer before first appellate authority and while relying upon case of Vijay Lakshmi Engg. Works Ltd. vs. ACIT, [TIOL 211-ITAT(Mad.)]. The Mumbai bench of ITAT held that each item is to be analyzed individually, as to when the liability arises and in the case of Sony India P. Ltd. vs. DCIT, 315 Income Tax Rules, 1962(AT) 150 (Del.), it has been observed that the expenses, categorized as prior period expense by the auditors, was disallowed by the Assessing Officer in assessment year 2003-04. These expenses were accordingly categorized because there was a retrospective revision of prices by the dealers. Further, in respect of a revised return being filed by the 19 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) assessee for assessment year 2002-03, claiming therein such expense, was also disallowed by the Assessing Officer. The tribunal held that when the Assessing Officer has placed reliance on the comment of the auditors, a definite stand is taken by the Assessing Officer that these expenditure pertains to assessment year 2002-03. Therefore, same should be allowed in assessment year 2002-03.
35. Further submissions were also made and reliance was also placed on the decision of jurisdictional High Court in the case of CIT vs. Exxon Mobil Lubricants P. Ltd. in ITA No.288/2010. Since facts of the case are same, therefore, it was pleaded for deletion of the impugned addition.
36. Ld. CIT(A) while considering and accepting the plea of the assessee has concluded to restrict the addition of Rs.3,19,680 as per para.4.1 of his order as under:
"During the course of appellate proceedings, the appellant was asked to substantiate its contention as to how prior period expenses could be claimed as a expense during A Y 2005-06 when the expense were actually incurred during the earlier period. Further it was incumbent on the appellant who is following mercantile system of accounting, to substantiate with appropriate document as to how the liability got crystallized during A Y 2005-
06. I have gone through the arguments and judicial precedents relied upon by the appellant and also gone through the relevant documents and invoices produced before me. After going through 20 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) the invoices/documents produced before me for LPG expense (payment made to Ashoka Stores- the distributors of Bharat Gas) amounting to 24,297 and for packing material amounting to Rs 43,000, (payment made to Brite offset Mumbai on a bill raised by them for Rs. 1.21 Lakhs which was settled at Rs. 43,0001-) and after considering the argument I am of the considered view that the liability in respect of the above expenses actually got settled in the current assessment year with both these parties and the appellant should be allowed the deduction in respect of these expenses in the current assessment year. Further the appellant had produced the debit note for Rs. 5,20,000/- for IT services received from Jubiliant Organosys Ltd. and argued that though the expense pertains to A Y 2004-05, but since there was confusion on whether 11 Services provided by the group concern during previous period are free of cost or for which payment is required to be made, this liability ultimately got booked in FY the vendor raised debit note in September 2004 and after considerable corresponden~ave examined the debit note and the argument of the appellant and correspondence with Jubilant Organsoys on the issue of payment and I am of the view that the liability got crystallizedin the current year only and that the appellant should be allowed the deduction of this expense in current _assessment. In allowing this expense I am also guided by the ratio of decision in case of Exxon Mobil (Supra) which has been relied upon by the appellant.
As a result, out of the total additions of Rs.9,06,977 made by the Assessing Officer, addition amounting to Rs.5,87,297 21 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) (Rs.5,20,000+Rs.4,24,297+Rs.43,000) is deleted as these expenses crystallized in the current assessment year. However, as the appellant was unable to substantiate its contention in respect of other expenses. I hold that the Assessing Officer was correct in disallowing the balance expenses for Rs.3,19,680/- since they did not pertain to the relevant period under consideration and the appellant was unable to establish why such expenses could be allowed during assessment year 2005-06."
37. Aggrieved by part relief given to the assessee by CIT(A), department has come up in appeal while relying upon Assessing Officer's or4der, it was pleaded for setting aside the order of CIT(A) and restoring that of the Assessing Officer. It was further submitted that since expenses did not pertain to the period under consideration, therefore, there was every justification for the Assessing Officer to make the addition and CIT(A) was not justified in restricting such addition to Rs.3,19,680/- whereas entire addition was called for. Therefore, Ld.DR submitted for restoration of the order of the Assessing Officer.
38. Ld.Counsel for the assessee while relying upon CIT(A)'s order has pleaded for confirmation of the same.
39. We have heard both the sides, considered the material on record and find that Assessing Officer made the addition mainly on the ground that the assessee has not been able to substantiate its claim and CIT(A) is found to have not only accepted additional material, but also considered the same together part relief to the assessee without having allowed the Assessing Officer to associate with the proceedings or without calling for the remand 22 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) report. Since, provisions of Rule 46A have not been complied with, it is undisputed fact that certain document and material has been filed and accepted together relief to the assessee on first appeal stage. Therefore, there is clear violation of Rule 46A. In the interest of justice and to have fair play in the matter, we find it just and appropriate to set aside the order of the authorities below and restore the matter back on the file of the Assessing Officer with the direction to restrict the issue afresh after giving due opportunity to the assessee. This ground of appeal is partly allowed. 39.1 As a result, appeal is partly allowed for statistical purpose.
40. ITA No.184/Del./2011
41. First issue is arising from the order passed by the CIT(A) in appeal of the assessee against order of the Assessing Officer u/s 143(3) read with section 263 of the I.T. Act, 1961 and the other ground relates to deletion of addition of Rs.20,53,550/- made by the Assessing Officer on account of store allocation expenses.
42. Facts in relation to first ground indicate that the assessee had claimed deduction of Rs.20,33,590/- in return of income filed by the assessee. The assessee submitted before Assessing Officer, the expenses in relocation was in the nature of rent, security charges, transport expenses on shifting of material from one godown to another and payment for dismantling of items from the stores. All the expenses incurred in the normal course of carrying on the business of the assessee and are revenue in nature and therefore should be allowed as claimed by the assessee. However, Assessing Officer held in the assessment order that -
23 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)"On going through the details it is found that these cannot be verified in absence of books of accounts. Therefore, I hold that the relocation expense debited in P&L account amounting to Rs.20,53,590/- is not a revenue expenditure but capital expenditure, hence not allowable form income of assessee. Thus, Rs.20,53,590/- is disallowed and added to the total income of the assessee."
43. Assessee challenged the action of the Assessing Officer in appeal and raised various pleas to support the claim and reliance was also placed on the decision of Hon'ble Supreme Court in the case of Eastern Investment Limited vs. CIT (1951) 20 ITR 1, 4 (SC) to satisfy the expenditure incurr3ed wholly and exclusively for the purposes of business, etc.:
(a) though the question must be decided on the facts of each case the final conclusion is one of law;
(b) it is not necessary to show that the expenditure was a profitable one or that in fact any profit was earned;
(c) it is enough to show that the money was expended "not of necessity and with a view to a direct and immediate benefit to the trade, but voluntarily and on the ground of commercial expediency, and in order indirectly to facilitate the carrying on of the business";
(d) beyond that no hard and fast rule can be laid down to explain what is meant by the word 'solely'.24 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)
44. Such test laid down by the Hon'ble Supreme Court in another case of State of Madras vs. G.J. Coelho (1964) 53 ITR 186 that expenditure made under a transaction which is so closely related to the business that it could be viewed as an integral part of conduct of the business and further reliance was also placed on Bombay Steam Navigation Co. Pvt. Ltd. (1965) 56 ITR 52 page 61 (SC), CIT vs. Delhi Safe Deposit Co. Ltd., 133 Income Tax Rules, 1962 756, page 760 (SC), Royal Calcutta Turf Club vs. CIT, 188 ITR 352, page 356 (Cal.) and CIT vs. Rajaram Banderkar, 208 Income Tax Rules, 1962 503, page 507 (Bom.). Since CIT-IV as well as Assessing Officer have misunderstood the nature of the expenditure and as assessee is in the business of selling pizzas since 1994 and no doubt at times the assessee company shifts its location from one store to another for various commercial, operational, marketing or other reasons and all the expenses which are incurred for opening any new store are capitalized and none of the capital expenses has been debited under this head as it could be seen from the details of relocation expenses. And it continues to be in business even today. So, expenses has claimed should be allowed.
45. CIT(A) while considering and accepting the plea of the assessee has concluded to delete the addition as per para 4.1 of his order as under:
"I have carefully gone through the Assessment Order and the submissions made by the appellant along with various documents, invoices, agreements furnished by the appellant. After examining the various documents produced by the appellant, it is observed that the expenses incurred by the appellant under this head were in the nature of rent of godown, security guard expenses for godown and stores, 25 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) transport charges for shifting of material from one place to another on closure of store, dismantling expense, routine repair and maintenance and other expenses of similar nature. From the very nature of these expenses they are found to have been incurred by the appellant in normal course of carrying on their business activities and are revenue in nature. I agree with the contentions of the appellant that they are not capital expenditure and the appellant was justified in claiming the said expenses as revenue expenditure. Thus, this ground of appeal is accepted and the disallowance made by the Assessing Officer on account of store relocation expenses for Rs.20,53,590/- is hereby deleted.
46. Aggrieved by the order of CIT(A), department has come up in appeal and it was strongly pleaded that Assessing Officer has disallowed the claim of the assessee giving appropriate reasons and CIT(A) has deleted the addition by considering the submission of the assessee in the light of various documents, invoices, agreements furnished by the assessee before CIT(A) and from the paper book filed, there is no indication that assessee has ever apply for admission of additional evidence and CIT(A) has categorically stated that various documents, invoices, agreements were furnished by the assessee before first appellate authority and it appears that neither Assessing Officer has been associated with the appeal proceedings nor any remand report has been obtained form him. Ld.DR has also relied upon the decision reported in 135 ITR 421 (Del.) and 251 ITR 487 (Ker.).
26 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)47. Ld.Counsel for the assessee relied on the order of CIT(A) and pleaded for its confirmation. She has also contended that necessary material was considered by the CIT(A) in the light of case laws cited and passed a very reasoned order by bringing relevant facts and circumstances. Therefore, his order should be upheld.
48. We have heard both the sides, considered the material on recorded as well as the case laws cited by the rival sides and find that there appears to be a clear violation of Rule 46A of I.T. Rules, 1962 and, therefore, impugned order cannot be legally sustained. As such while accepting this ground of appeal of the Revenue, we set aside the orders of the authorities below and restore the matter back on the file of the Assessing Officer with the direction to decide the appeal afresh after giving due opportunity to the assessee. We hold and direct accordingly.
49. In the next ground, Assessing Officer's action in disallowing debenture restructuring fees of Rs.15 lakhs paid by the assessee by treating the same as capital expenditure has been challenged.
50. The assessee has claimed a deduction of this amount of Rs.15 lakhs as business charges in return of income and it was submitted before Assessing Officer that he assessee has issued non-convertible redeemable debentures of Rs.25 crores during the financial year 2000-01 to meet its working capital requirements. During the impugned assessment year, the appellant was short of funds and hence, was not in a position to redeem the debentures. Thus, the assessee renegotiated the terms and conditions of the issue of debentures with the holders of such debentures and managed to convince the debenture holders to restructure the terms and made them agreeable for redemption a later date. For carrying out all this functions, the assessee 27 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) made a one time payment of Rs.15 lakhs. The assessee place4d reliance on the decision in the case of Premier Automobiles Ltd. vs. CIT (1971) 80 Income Tax Rules, 1962 415 (Bom.), CIT vs. Modi Industries Ltd., (1933) 200 ITR 341 (Del.), in support of his claim for allowance of this expenditure as a revenue expenditure. But, Assessing Officer stated in his order that since it was in regard to subscription of debenture, it was capital in nature and, therefore, added the amount of Rs.15 lakhs to the income of the assessee.
51. Assessee challenged such action of the Assessing Officer before CIT(A) and reiterated the submissions as made before the Assessing Officer to contend that the debentures was subscribed by M/s Infrastructure Lasing & Financial Services Ltd. and since the debentures were due for redemption but due to unavailability of adequate surplus funds available with the assessee, it was not in a position to redeem the debentures. The assessee company had to therefore, re-negotiate with the subscribers of the debentures and was successful in getting the terms restructured for redemption of the debentures. For carrying out these functions, the assessee had to make a one time payment of Rs.15 lakhs. The restructuring fee paid by the assessee company is similar to the processing fee which is charged by banks while processing the loans to a borrower. So, placing reliance on India Cements Ltd. vs. CIT, 60 ITR 52, CIT vs. Secure Meters Ltd. (2010) 321 ITR 611 (Raj.), CIT vs. ITC Hotels Ltd., MANU/KA/0610/2009(ITA No.377 of 2004), Hon'ble Karnataka High Court held that expenditure incurred in connection with the issue of debentures has to be treated as revenue expenditure and in the case of CIT vs. Modi Industries Ltd.(supra), 28 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) it was held that expenditure incurred for raising loan by issue of debentures for the purpose of utilization in a new unit was held deductible in as it was found that the new unit was an extension of the existing business and not a new business and the Hon'ble Bombay High Court has already held in case of Premier Automobiles Ltd. vs. CIT, 80 ITR 415 and CIT vs. Mahindra Engine & Steel Co. Ltd., Media Video Ltd. vs. CIT, 122 Taxman 28 (Del.).
52. CIT(A) while considering and accepting the plea of the assessee has concluded to delete the impugned addition as per para. 5.1 of his order 2 which reads as under:
"I have carefully gone through the order of the Assessing Officer and the submissions made by the appellant and the relevant sup0porting documents produced before me. Keeping in view the ratio in the above referred decisions and on going through the order of High Court of the Karnataka in case of ITD Hotel Ltd. in I/TA No.377 of 2004, it is observed that in this decision the court has held that even if the debenture has to be converted in a share at later date the expenditure so incurred on such convertible debenture has to be treated as revenue expenditure. While coming to this decision, the Karnataka High Court has referred to eh judgment of Rajasthan High Court in CIT vs. Secure Meters Ltd. (321 ITR 611). It has also been mentioned I the judgment of Karnataka high Court that the above order of Rajas than High Court in Secure Meters (supra) was taken up before Supreme Court in SLP, which has been dismissed by the Hon'ble Apex Court.29 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06)
In the facts of the appellant's case the debentures are non-convertible in nature and therefore the expenses incurred in connection with restructuring the same for redemption at a later date are therefore clearly in the nature of revenue expenses and thus the amount of Rs.15,00,000/- is allowed as a tax deductible expense. The Assessing Officer is accordingly directed to delete the addition."
53. Aggrieved by this order of CIT(A), department has come up in appeal and while relying upon Assessing Officer's order, it was pleaded for setting aside the order of CIT(A) and restoring that of the Assessing Officer as subscrip6tion of debentures are capital in nature, therefore, it was not allowable as revenue expenditure which has already been disallowed by the Assessing Officer and CIT(A) is not justified in deleting such disallowance whose order should be reversed and that of the Assessing Officer be restored.
54. Ld.Counsel for the assessee while relying upon the order of CIT(A) has pleaded for confirmation and besides reiterating the case laws as cited by the assessee before first appellate authority, which was incorporated in the impugned order, further reliance was placed on CIT vs. ITC Hotels Ltd., 334 ITR 109 (Kar.) to plead for confirmation of the impugned order.
55. We have heard both the sides, considered the material on record as well as basis and reasoning as given by the CIT(A). It is not in dispute that due to non-availability of finances, assessee was not in a position to negotiate the debentures issue which got matured during the year under consideration. So, he has arranged the finance by paying Rs.15 lakhs to M/s 30 I.T.A. Nos.183,184,185 & 186/Del./2011 (A.Ys. : 2003-04, 04-05 & 05-06) Infrastructure Leasing & Financial Services Ltd.
55.1 In the light of case laws cited by Ld. CIT(A) and in the absence of any contrary decision or evidence produced or any higher courts orders having been placed to support the plea raised by the department, we do not find any reasonable ground to interfere in the order passed by the CIT(A), which is confirmed and the appeal of the Revenue is dismissed on this ground. 55.2 As a result, the appeal filed by the Revenue gets party allowed for statistical purposes.
Order pronounced in open court on
Sd./- Sd./-
(T.S. KAPOOR) (U.B.S. BEDI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated : 24th Oct, 2012
SKB/Sp
Copy of the order forwarded to:-
1. Appellant
2. Respondent
3. CIT
4. CIT(A)-XIII, New Delhi.
5. CIT(ITAT) Deputy Registrar, ITAT