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 8, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Zylog Systems Limited, Chennai vs Assessee

                   IN THE INCOME TAX APPELLATE TRIBUNAL
                             BENCH 'A' CHENNAI

        Before Shri Abraham P. George, Accountant Member and
                 Shri George Mathan, Judicial Member
                                 .....


                         I.T.A. Nos. 26 & 27/Mds/2011
                     Assessment Years : 2006-07 & 2007-08

M/s. Zylog Systems Ltd.,                         The Assistant Commissioner of
No. 155, Thiruvalluvar Salai,            v.      Income-tax,
Kumaran Nagar,                                   Company Circle-III(3),
Chennai-600 119.                                 Chernnai.



(PAN: AAACZ1086G)

             (Appellant)                                  (Respondent)


                        Appellant by      :      Shri V.D. Gopal
                      Respondent by       :      Shri Shaji P. Jacob


                                       ORDER


PER GEORGE MATHAN, JUDICIAL MEMBER :
ITA No. 26/Mds/2011 is an appeal filed by the assessee against the order

of the learned CIT(Appeals)-III, Chennai in ITA No. 378/08-09/A.III dated 29- 10-2010 for the assessment year 2006-07. ITA No. 27/Mds/2011 is an appeal filed by the assessee against the order of the learned CIT(Appeals)-III, Chennai in ITA No. 239/09-10/A.III dated 29-10-2010 for the assessment year 2007-08. 2

I.T.A. Nos.26 & 27/Mds/2011

2. Shri V.D. Gopal, Advocate represented on behalf of the assessee and Shri Shaji P. Jacob, learned Sr. DR represented on behalf of the Revenue.

3. As both the appeals relate to the same assessee and involve identical issues, they are being disposed of by this common order.

4. ITA No. 26/Mds/2011: In regard to grounds No.2 and 3 it was submitted by the learned authorised representative that the issue was against the action of the learned CIT(A) in confirming the action of the Assessing Officer in excluding an amount of ` 9.49 crores as not forming part of the export turnover. It was the submission that the said amount was an expenditure incurred on foreign exchange which was incurred for earning the profits and gains on the on site development of computer software including the services of software outside India at the client's place. It was the submission that as the expenditure was incurred for the earning of the export income the same was liable to be included in the export turnover. It was the submission that the issue was squarely covered by the decision of the co-ordinate Bench of this Tribunal in the assessee's own case in ITA No. 1138/Mds/2007 dated 2-11-2010. It was the further submission that the issue was also covered by the decision of the Special Bench of this Tribunal in the assessee's own case, i.e. Zylog Systems Ltd. v. ITO reported in 128 ITD 105 (SB).

3

I.T.A. Nos.26 & 27/Mds/2011

5. In reply, the learned DR vehemently supported the orders of the learned CIT(A) and the Assessing Officer.

6. We have considered the rival submissions. As it is noticed that the issue is squarely covered by the decision of the co-ordinate Bench of this Tribunal as also the decision of the Special Bench in the case of Zylog Systems Ltd., referred to supra, respectfully following the said decision of the Special Bench of this Tribunal, the Assessing Officer is directed to include the said amount in the export turnover while computing the deduction u/s. 10B.

7. In regard to grounds No. 4 & 5 it was submitted by the learned authorised representative that the said grounds were against the action of the learned CIT(A) in confirming the disallowance of accelerated depreciation in the sum of ` 1.35 crores. It was the submission that the said accelerated depreciation was the depreciation as calculated and provided as per Schedule XIV of the Companies Act, 1956. It was the submission that the Assessing Officer had held that the depreciation was liable to be allowed only as per the Income Tax Act, 1961.

8. In reply the learned DR submitted that in computing the total income of an assessee depreciation is allowable only as per the Income Tax Act and not as per the Companies Act. He vehemently supported the orders of the Assessing Officer and the learned CIT(A).

4

I.T.A. Nos.26 & 27/Mds/2011

9. We have considered the rival submissions. A perusal of the assessment order clearly shows that the accelerated depreciation has been claimed by the assessee by applying the method and rate and manner specified in Schedule XIV of the Companies Act, 1956. When computing the total income of an assessee under the Income Tax Act, the same is done as per the provisions of sec. 5 and when the income is under the head "Business Income" the provisions of sections 28 to 44 are to apply. Sec. 32 relates to depreciation. Sec. 32 specifically provides for granting depreciation as per the Schedule to the Income Tax Act. Sec. 32 does not recognize the claim of depreciation as per Schedule XIV to the Companies Act, 1956 as an allowable depreciation in computing the total income. In the circumstances, we are of the view that the orders of the Assessing Officer and the learned CIT(A) on this issue are liable to be confirmed and we do so. In the circumstances, the appeal of the assessee is partly allowed.

10. ITA No. 27/Mds/2011: In this appeal the assessee has challenged the action of the learned CIT(A) in confirming the action of the Assessing Officer in excluding an amount of ` 9.74 crores as not forming part of export turnover. This issue is squarely covered by our decision in the case of the assessee in ITA No. 26/Mds/2011, supra, in regard to the grounds 2 and 3. In the circumstances, our finding in regard to the grounds No. 2 and 3 in ITA No. 26/Mds/2011 apply to these grounds also. Consequently, the appeal of the assessee in ITA No. 27/Mds/2011 is allowed.

5

I.T.A. Nos.26 & 27/Mds/2011

11. In the result, the appeal of the assessee in ITA No. 26/Mds/2011 is partly allowed and the appeal of the assessee in ITA No. 27/Mds/2011 is allowed.

12. The order was pronounced in the court on 25/03/2011.

                  Sd/-                                   Sd/-
           (Abraham P. George)                      (George Mathan)
           Accountant Member                       Judicial Member


Chennai,
Dated the 25th March, 2011.

H.


Copy to:      Assessee/AO/CIT (A)/CIT/D.R./Guard file