Income Tax Appellate Tribunal - Chandigarh
Greater Mohali Area Development ... vs Department Of Income Tax
IN THE INCOME TAX APPELLATE TRIBUNAL
CHANDIG ARH BENCH ' A', CHANDIG ARH
BEFORE SHRI T.R. SOOD, ACCOUNTANT MEMBER AND
Ms. SUSHMA CHOWLA, JUDICI AL MEMBER
ITA No. 636/Chd/2011
Assessment Year : 2007-08
Greater Mohali Area Vs. D.C.I.T.
Development Authority Circle 6(1)
Mohali Mohali
AAALG 0872G
ITA No. 658/Chd/2011
Assessment Year : 2007-08
D.C.I.T Vs. Greater Mohali Area.
Circle6(1) Development Authority
Mohali Mohali
ITA No. 788/Chd/2012
Assessment Year : 2008-09
Greater Mohali Area Vs. D.C.I.T.
Development Authority Circle 6(1)
Mohali Mohali
AAALG 0872G
ITA No. 797/Chd/2012
Assessment Year : 2008-09
A.C.I.T. Vs. Greater Mohali Area
Circle 6(1) Development Authority
Mohali Mohali
ITA No. 412/Chd/2013
Assessment Year : 2009-10
Greater Mohali Area Vs. Addl.C.I.T.
Development Authority Range VI
Mohali Mohali
AAALG 0872G
ITA No. 524/Chd/2013
Assessment Year : 2009-10
D.C.I.T. Vs. Greater Mohali Area
Circle 6(1) Development Authority
Mohali Mohali
2
ITA No. 908/Chd/2013
Assessment Year : 2010-11
Greater Mohali Area Vs. A.C.I.T.
Development Authority Circle 6(1)
Mohali Mohali
AAALG 0872G
ITA No. 1027/Chd/2013
Assessment Year : 2010-11
D.C.I.T Vs. Greater Mohali Area
Circle 6(1) Development Authority Mohali
Mohali
(Appellant) (Respondent)
Assessee by Shri Ramesh Trehan
Respondent by: Smt. Jyoti Kumari
Date of hearing 20.1.2014
Date of Pronouncement 30.1.2014
O R D E R
PER BENCH These appeals are cross-appeals and are directed against the order dated 1.3.2011, 25.5.2012, 22.2.2013 & 1.8.2013 of the Ld CIT(A), Chandigarh. As some of the issues are common, these were heard together and are being disposed off by this common order.
I T A N o . 6 3 6 / C h d / 2 0 1 1 - As s e s s e e ' s a p p e a l
2. In this appeal the assessee has raised the following grounds:
"1 Th at t h e or der of t he Le ar n ed C .I .T ( Ap p ea l s ) is ba d in la w a nd a ga i ns t th e f ac ts o f th e c as e.
2. Th at t he L d. C .I .T( A p pe a ls ) h as er r e d i n l a w a n d on f ac ts i n as s es s in g Rs . 9 9, 8 5, 10 6 /- as r en t al inc o me w h ic h, i n f ac t, is n o th i ng b ut a m ou n t of i ns t a ll m e nts r ec e iv ed as p er Hi r e- P ur c has e agr e e me nt ac c or d i ng t o wh ic h, t h e ow n er s h i p o f f la ts / ho us es , is tr ans fe r r e d to th e p ur c has er o n ly af te r th e pay m en t o f l as t i ns ta l l me n t, w he n t he inc o m e is f in a l ly c r e d it ed by t he a p pe l l a nt on its ac c r u a l.
3. Th at t h e L d . C. I. T( Ap p ea ls ) h as er r e d i n la w an d on fac ts in as s es s i ng as r en t al i nc om e , t he i ns t a l lm e nts r ec eiv e d at Rs . 99 ,8 5 ,1 0 6/- un d er H i gh er - P ur c h as e A gr ee m en t c om pr is i ng of pr i nc ip a l a mo u nt , wh er eas th e is s u e of 'R e n t a l I nc o m e ' was ne i th er b e for e h er f or ad j ud ic at i on , n or i t w as b ef or e th e As s es s i n g O ff ic er .
4. Th at t h e L d. C. I.T ( A p pe a ls ) h as er r ed on fa c ts a nd i n l a w i n d is a l l ow i ng de pr ec ia t io n of Rs . 1 67 3 1/- o n d ig i ta l p ho toc o pi er by h ol d i ng t ha t th e s a me c an n ot b e c l as s if i e d a s c o m pu te r .3
5. Th at t h e L d. C. I.T ( A p pe a ls ) h as er r ed on fa c ts a nd i n l a w i n d is a l l ow i ng 30 % o f A d m in is tr a t iv e ex p ens es o f c o ns tr u c ti o n d iv is io n o ff ic es am o un t i ng t o Rs . 1 , 13 ,9 3 ,6 2 3/- on t he gr o u n d th a t th e a p pe l l an t f a il e d t o pr od u c e ev i de nc e r eg ar d in g e ac h ex pe n s e c l as s if i ed un d er t h e A d mi n is tr a t iv e he a d of ac c ou n t, des p it e th e f ac t t ha t a l l t h e d et a i ls o f t h es e e x pe ns es w er e d u ly p r o duc e d t o t h e Ld . C IT( A) a nd t he a u th or it i es be l ow a nd t h at a l l t h e r e l ev an t le d ger ac c o un ts du ly s u p po r t ed by s e lf ex p la n at or y v o uc her s wer e b ef or e th e a ut h or it i es b e lo w. "
3 Ground No. 1 is general in nature and does not require any separate adjudication.
4 Grounds No. 2 & 3 - After hearing both the parties we find that during assessment proceedings it was noticed by the Assessing Officer that receipts from sale of houses and flats where complete payments by the purchaser were not made, were being accounted as capital receipt by the assessee. In response to the query it was mainly stated that such houses and flats have been sold on hire purchase basis and as per the "Hire Purchase Agreement" sale is not complete unless all payments have been made by the purchaser.
However, the Assessing Officer observed that since the assessee has adopted cash system of accounting of receipts and therefore, the amount of such installments were required to be treated as revenue receipt and should be accounted in "income expenditure statement". The assessee was asked to furnish the details. In response the assessee filed the details and it was again stated that in such cases buyer would not become owner of the property till all the hire purchase installments are paid and till then such houses and flats continued to rest with the seller i.e. assessee authority.
Therefore, in legal sense sale can not be said to have completed unless the property passes on to the buyer. However, the Assessing Officer observed that this can not be treated as hire purchase if the allottees were termed as tenant till all the installments are paid by him. He further observed that as per Section 145 of the Act the 4 assessee can compute his income either on mercantile system or cash system of accounting regularly employed by him and the assessee had option either to adopt cash system or mercantile system as long as it is feasible to compute the income through different activities by different methods. Since the assessee had adopted cash system of accounting, therefore, income has to be computed on the basis of installments received during the year minus any amount which has already been accounted for as revenue receipt during the year under consideration .Accordingly a sum of Rs. 99,85,106 on account of installments which were offered by the assessee, was added to the income of the assessee.
5 On appeal action of the Assessing officer was confirmed by the Ld. CIT(A).
6 Before us. both the parties submitted that this issue is identical to the issue in Ground No. 5 in ITA No. 762/Chd/2007 in case of PUDA group of case which has been decided by the Tribunal vide consolidated order in ITA No. 762/Chd/2007 and others dated 6.12.2013.
7 The Ld. Counsel for the assessee submitted that the submissions made by the Ld. Counsel for the assessee in that order, may be taken in this case. However, he further submitted that the assessee-authority, Greater Mohali Area Development Authority (in short GMADA) was carved out for the specific area in the year 1996.
He further submitted that there are some housing schemes which were already going on under the PUDA and where installments were offered for taxation on completion of a particularly scheme or otherwise taxed on cash basis in the hands of the PUDA. Therefore a suitable direction may be given not to tax such installments which have already been taxed in the hands of the PUDA.
58 On the other hand, the Ld. D.R. for the Revenue relied on that order.
9 W e have gone through the rival submissions carefully and find that this issue is identical to the issue raised by the Revenue in ground No. 5 in Revenue's appeal in ITA No. 762/Chd/2007 which has been adjudicated in PUDA group of cases vide consolidated order dated 6.12.2013. This issue as decided against the assessee vide para 62 to 72 which are as under:
"62 We have heard the rival submissions carefully. Section 145 of Income Tax Act reads as under:
" S e c t i o n 1 4 5 - (1) Income chargeable under the head "Profits and gains of business or profession"
or "Income from other sources" shall, subject to the provisions of sub-section (2), be computed in accordance with either cash or mercantile system of accounting regularly employed by the assessee.
(2) The Central Government may notify in the Official Gazette from time to time accounting standards to be followed by any class of assessees or in respect of any class of income.
( 3) W h er e t h e As s es s in g O f fic er is n ot s a t is f i ed ab o ut t he c or r ec t nes s or c om p l et e nes s o f th e ac c o u nts o f th e as s e s s ee , or w her e t he m et h od o f ac c ou nt i n g pr ov i d ed i n s u b- s ec t io n ( 1) or ac c o u nt i ng s t an d ar ds as n ot i f ie d u n der s u b- s ec t i o n ( 2) , hav e n ot be e n r e gu l ar l y f o ll o we d by t he as s e s s ee , t he As s es s i n g O ff ic er m ay mak e a n as s es s m e nt i n t he ma nn er pr ov i de d i n s ec t i on 14 4.
The above provision was substituted by Finance Act,1995 w.e.f. 1.4.1997. Before this substitution the assessee had choice to follow mercantile or cash or even hybrid system of accounting i.e. the assessee could choose cash system of accounting for one source of income and mercantile system of accounting for other sources. This choice have been removed and now the assessee could follow either cash system of accounting or mercantile system of accounting. Plain reading of the provision shows that the assessee could follow only one system of accounting in respect of income under the head "profits and gains of business or profession or income from other sources". These restrictions have not been prescribed for other heads of business. In case before us, income of the assessee is chargeable under the head "profits and gains of business" therefore, the assessee could have adopted only one system of accounting. Before the present assessment year the assessee was following mercantile system of accounting and in this year system has been changed from mercantile system of accounting to cash system of accounting. Though it is very surprising how a large organization such as the assessee, could follow cash system of accounting but it is admitted fact that the assessee followed cash system of accounting. In fact in respect of other additions like receipt of interest from bank and receipt of interest from Government of Punjab, it was vehemently argued on behalf of the assessee that these receipts can be taxed only when the same have been actually received by the assessee because the assessee was following cash system of accounting. Therefore, admitted position is that the assessee is following cash system of accounting.
63 Normally people other than the traders keep accounts in cash system i.e. people like Doctors, Advocates or other professionals keep their accounts in cash basis because they are not selling any merchandise and it is very easy to follow cash system for them. As we have already observed that it is surprising that the assessee had followed cash system of accounting. Therefore, when the traders follow cash system and whenever such traders sell any merchandise on credit he would enter the transaction only in a memorandum account or in some other rough account as a record so that he does not forget 6 the same. This is the reason we are surprised that assessee is following cash system of accounting when in assessee's case large number of transactions are involved then how can an organization follow cash system because in the transaction where no cash is incoming or outgoing such transactions are not recorded under this system and they are only noted as memorandum entries or in rough jotting. Under the cash system of accounting such trader would not enter the sale proceeds on the income side in his books of account or cash book until the same is actually received. Similarly an item of expenditure will be booked only when actual cash payment is made. In case of mercantile system of accounting income as well as expenditure would be recognized on the principle of accrual. In fact this issue was considered by the Hon'ble Supreme Court in case of Raja Mohan Raja Bahadur Vs. CIT, 66 ITR 378 (S.C). In that case the assessee was a money lender and had given loan to one Shri Nisar Ahmad Khan, Taluqdar of Mohana Estate. The assessee was maintaining books of account on cash system of accounting. The assessee commenced an action in Civil Court for a decree for recovery of Rs. 2,58,000/-. Ultimately Judicial committee of the Privy Council decreed in favour of the assessee. Shri Nisar Ahmad Khan obtained under the UP Encumbered Estates Act, 25 of 1934 an order applying the provision of the Act to him. The Special Judge, Sultanpur, passed an order for payment of Rs. 5,00,992/- to the assessee. Pursuance to the order the assessee received in 1946, Rs. 1,54,692/- from the debtor and for the balance the Government of the United Provinces gave to the assessee Encumbered Estate Bonds of the face value of Rs. 3,46,300. The amount received in the year 1946 was appropriated by the assessee towards the principal due. The assessee split up the amount of the face value of the bonds into two sums of Rs. 2,22,097-9-11 and Rs. 1,24,202- 6-1 and credited the first amount in the books of account towards the balance of principal and the second amount to an account styled "interest Accrued". In submitting the return of his taxable income for the Assessment year 1948-49 the assessee did not disclose any receipt of income from interest due on the loans advanced to Nisar Ahmad Khan. The assessee was duly assessed to tax on the income disclosed by him. In Oct 1948, the assessee sold the Encumbered Estates Bonds and realized a total sum of interest received during the year on account the difference between the amount realized by sale of the bonds and the amount due as principal. The ITO issued a notice u/s 34(1)(a) of the Indian Income Tax Act and brought to tax the difference between the face value of the bonds and the amount due as principal as escaped income of the previous year relevant to the Assessment year 1948-49. The order was confirmed by the Appellate Assistant Commissioner and the Income-tax Appellate Tribunal. The High Court also decided the issue against the assessee. On further appeal before the Hon'ble Supreme Court it was mainly contended that the assessee was maintaining books of account on cash system of accounting and until the assessee realized the value of bonds, no interest can be said to have been received by the assessee because it was further submitted that when the accounts are maintained on cash system of accounting, receipt of money alone may be taken into account in determining the taxable income. The Hon'ble Apex Court mainly observed at page 382 as under:
" Under section 4 of the Income-tax Act, 1922, the total income of any previous year of a resident assessee includes all income, profits and gains from whatever sources derived which are received or are deemed to be received in the taxable territories in such year by or on behalf of such person, or accrue or arise or are deemed to accrue or arise to him in the taxable territories during such year, or accrue or arise to him without the taxable territories during such year, or having accrued or arisen to him without the st taxable territories before the beginning of such year and after the 1 day of April, 1933, are brought into or received in the taxable territories by him during such year. The Act does not contain much guidance as to cases in which tax is to be levied on income received, and cases in which tax is to be levied on income accrued or arisen. Section 13 however requires that income, profits and gains for the purposes of sections 10 and 12 shall be computed in accordance with the method of accounting regularly employed by the assessee. If accounts are maintained according to the mercantile system, whenever the right to receive money in the course of a trading transaction accrues or arises, even though income is not realized, income embedded in the receipt is deemed to arise or accrue. Where the accounts are maintained on cash basis receipt of money or money's worth and not the accrual of the right to receive is the determining factor. Therefore, if commercial assets are received by a trader maintaining accounts on cash basis in satisfaction of an obligation, income which is embedded in the value of the assets is deemed to be received: the receipt of income is not deferred till the asset is realized in terms of cash or money. It makes no difference whether the receipt of assets is in pursuance of an agreement or that the trader is compelled by law to accept the assets from the debtor. Once title of the trader to an asset 7 received is complete, whether by a consensual arrangement or by operation of law, he receives the income embedded in the value of the asset. In Californian Copper Syndicate v. Harris Lord Trayner in dealing with a case of assesseement to income-tax of a company, formed for the purpose, inter alia, of acquiring and re-selling mining property, which resold the whole of its assets to a second company and received payment in fully paid shares of the purchasing company, observed:
" A profit is realized when the seller gets the price he has bargained for. No doubt here the price took the form of fully paid shares in another company, but, if there can be no realized profit, except when that is paid in cash, the shares were realizable and could have been turned into cash, if the appellants had been pleased to do so. I cannot think that income-tax is due or not according to the manner in which the person making the profit pleases to deal with it."
The other observations have been summarized in the head note which read as under:
" If ac c o un ts ar e m ai n t a in e d ac c or d i ng t o t he m er c an t il e s y s t e m, w he n ev e r t h e r i gh t t o r ec e iv e m o ney i n t he c our s e of a tr a d i ng tr ans ac ti o n ac c r u es or ar is es , ev e n th o ug h i nc o m e is n o t r e a l i ze d , i nc o me e mb e dd e d in th e r ec e i pt is d e em e d to ac c r ue or ar is e. W her e t he ac c ou n ts a r e ma i nt a i ne d o n c as h b as is , r ec ei p t of m on ey or mo n ey 's w or th an d n o t th e ac c r u a l of t h e r i g ht t o r ec e iv e is t h e d et er mi n i ng fac tor . Th er ef or e, if c om m er c i al as s ets a r e r ec e iv e d by a tr a d er ma i n ta i n in g ac c ou nts o n c as h b as is i n s at is fac t io n of a n o b l i ga t io n , inc o me w hic h is em b ed d ed i n th e v a l ue of t he as s ets is de e me d t o b e r ec eiv e d; t h e r ec e i pt of i nc o me is n ot d ef er r e d t il l t he as s e t is r e a l i ze d i n t er ms of c as h o r m on ey . I t mak es n o d i ff er e nc e wh et h er t h e r e c e ip t of as s ets is i n pur s u a nc e of a n agr e e me n t or t ha t t h e tr a der is c om p e ll e d by l a w t o ac c e pt th e as s ets fr o m th e de b tor . O nc e ti t le o f t h e tr a der t o a n as s e t r ec e iv ed is c o mp l et e wh e th er by a c ons e ns u a l ar r an g em e nt or by op er at i o n o f l aw , h e r ec e iv es t he i n c om e e mb e dd e d in th e v a l ue o f t he as s e t. "
Therefore, in cash system of accounting for determination of the income receipt on money (cash) or money's worth instruments are determining factor and in accrual of right to receive such money is a material. In other words, whenever the cash is received on income side the same has to be taxed if the cash is received on capital side for example loan from bank then the same would not be required to be taxed. However, if there is simply a right to receive such cash the same cannot be taxed in the cash system of accounting. In our opinion, this would answer the question and or contention raised by the ld. counsel of the assessee that before taxing an item the same has to pass through the test of charging section. Section 4 of the Act which is charging section, reads as under:
" S e c t i o n 4 - (1) Where any Central Act enacts that income-tax shall be charged for any assessment year at any rate or rates, income-tax at that rate or those rates shall be charged for that year in accordance with, and [subject to the provisions (including provisions for the levy of additional income-tax) of, this Act] in respect of the total income of the previous year [* * *] of every person :
Provided that where by virtue of any provision of this Act income-tax is to be charged in respect of the income of a period other than the previous year, income-tax shall be charged accordingly.
(2) In respect of income chargeable under sub-section (1), income-tax shall be deducted at the source or paid in advance, where it is so deductible or payable under any provision of this Act.
Plain reading of this provision would show that tax can be charged at the rate prescribed by any Central Act which is practically done through passing of Finance Act in every year by the Parliament. Such tax can be charged in respect of total income of the previous year. Total income has been defined in Section 5 of the Act. The word "Income" has been defined in Section 2(24) so therefore, before charging tax it has to be seen that an item is in the nature of "income" and covered by the definition of income given in Section 2(24) of the Act. It is further to be noted that income has been defined in inclusive manner. This is very complex issue and without going into the details we would simply take the simple meaning of the "income". In the normal commercial parlance an item which is of revenue nature, is taken as income. Now in a case where an organization which is carrying out the business of construction and development of houses and if such organization sells the same outrightly or on installments basis then such installments would be in nature of income. Therefore, there is no force in the submissions of the ld. counsel of the assessee that installments received by the assessee do not 8 come under the charging section and therefore, same cannot be taxed simply because u/s 145 the receipt under cash system has to be taxed. No doubt Section 145 is a machinery section but machinery section also have lot of bearing on determination of income and cannot be ignored lightly. In this connection we would like to refer to one of the celebrated judgment of Hon'ble Supreme Court in case of CIT Vs. B.C. Srinivasa Setty, 128 ITR 294 (S.C). In that case the assessee was a Regd firm. Clause 13 of the Instrument of Partnership deed showed that goodwill of the firm have not been valued and valuation would be made at the dissolution of the partnership. Period of the partnership was extended and subsequently partnership was dissolved on 31.12.1965. At the time of dissolution goodwill was valued at Rs. 1,50,000/-. The new partnership with the same name was constituted through another deed of partnership. New firm booked over all the assets including goodwill and liability of the dissolved firm. Originally no addition was made on account of gain arising out of transfer of goodwill but this assessment order was found erroneous and prejudicial to the interest of the revenue and therefore, Ld. Commissioner passed revisionary order directing the Assessing Officer to make fresh assessment after taking into account the capital gain arising out of sale of goodwill. The assessee maintained that no sale took place to attract the tax on capital gain u/s 45 of the Income Tax Act . The Tribunal allowed the appeal. When the matter traveled to the Hon'ble Supreme Court the matter was argued in great detail. One of the issue arose whether there was transfer and it was held yes it was a transfer. Another issue arose whether the gain of such transfer of goodwill would be taxed u/s 45 of the Act. It was found that goodwill is a self generated asset and no cost of acquisition can be attributed to self generated assets. Since Section 48 which is mode of computation of capital gain prescribes reduction of cost of acquisition from the sale consideration it was held that in the absence of cost of acquisition computation of capital gain, was not possible. Therefore, same was held to be not taxable. This clearly shows that computation provision which is again a machinery provision, had lot of bearing on the taxability of gain received on transfer of goodwill. Therefore, even if section 145 being machinery section has its own implications. Implications are very clear that the assessee has a right to follow either mercantile system of accounting or cash system of accounting for determination of the income. The assessee has been given a choice and in the case before us, the assessee has deliberately and after applying its mind decided to follow cash system of accounting, therefore, the assessee has to bear the consequences of such system of accounting. 64 The ld. counsel of the assessee has strongly relied on the decision of K.K. Khullar Vs. DCIT (supra). In this case the assessee was an Advocate and received certain amounts for services to be performed over a period of time. The amount received from the client in respect of services rendered in the year under consideration , was shown as income and the balance amount was shown as advance. The Assessing Officer held that as per the provisions of section 145 the assessee was following cash system of accounting and therefore, whole amount was taxable. The Tribunal decided the issue in favour of the assessee vide following paras:
W e hav e c o ns i der e d t he fac ts of th e c as e a nd r iv a l s u b m is s io ns . W e may r ef er t o th e c har g i ng s ec t i o n 4 o f th e Ac t t o t he ef f ec t th at inc o m e- t ax s h a l l be c har g ed for a ny as s es s m e nt y e ar at t he r a t e or r at es pr ov i de d i n a ny Ce ntr a l Ac ts in r e s p ec t o f th e to ta l i nc o m e of t h e p r ev io us y ear o f ev er y per s o n. S ec t i o n 5 d ea ls w i th t he " s c o pe of to ta l inc o m e ", w h ic h i s de fi n ed i n r es pec t of any pr ev i o us y e ar i n ter ms of ac c r u a l, de e me d ac c r u a l, r ec e i pt an d d e e me d r ec e i pt etc . S ec t i o n 1 45 de a l s wi th th e m e th o d o f ac c o u nt i ng i n r es p ec t of " pr of its a nd g ai ns o f b us in es s o r pr of es s i on " or " i nc o m e fr o m ot h er s o ur c es . " Th us , wh il e s ec t io ns 4 an d 5 de a l w it h t he s c op e of i nc o m e a nd its c har g e t o i nc om e- tax , s ec t io n 14 5 is a p r oc ed ur a l s ec ti o n r e g ar d i ng th e me th o d t o b e fo l l ow ed fo r r ec or di n g of inc o me i n t he b oo k s of ac c o u nt . It is n o do u bt tr u e t ha t f or th e as s es s m e nt y e ar 1 99 7- 9 8 an d o nw ar ds , t he as s es s e e c an f o l lo w ei t her t h e c as h or th e m er c an t i le s y s t e m of ac c o un t i ng a n d t he hy br i d s y s t e m of ac c o un t in g i s pr oh i b it ed . Ho wev er , w ha t i s to b e t ax e d is i nc om e an d r ec e i pt of a n a m ou nt i s no t t o b e t he b as is for t h e l ev y o f th e t ax . In t h e c as e of Mes s r s . S ho or j i V a l la b h das an d Co . [ 19 6 2] 4 6 ITR 1 44 , th e h on 'b l e S upr e me C o ur t p o in te d ou t t h at t he I nc o m e - tax Ac t tak es i nt o ac c o u nt tw o p o in ts of ti m e o n w h ic h t he l ia b i l ity to tax is a ttr ac te d , na m ely ,- ( i) ac c r u a l of i nc o me or ( i i) r ec e i pt o f i nc o m e. I t is fur th er m en t io n e d t h at t he s u bs ta nc e of t he ma tt er is " inc o me ". I t may be e mp h as i ze d th at i t is ac c r ua l of i nc o m e or r ec e ip t o f i nc o m e t ha t c an b ec o me t he s u bj ec t- m a tt er of tax a nd i t is th e i nc om e wh ic h h as to b e r ec o r d e d as p er s y s t e m of ac c o u nt i n g f o ll o w ed by th e as s es s e e in v i ew of s ec ti o n 14 5 of th e Ac t , b ec aus e t he s u bs t a nc e of th e ma tt er is " i nc o m e ". T her e for e , t her e is an 9 i nf ir m ity in t h e or d e r of t h e l ea r n e d Co m mis s i o ner of I nc o m e- t ax ( Ap p ea ls ) i n par a gr ap h 4. 7 w her e i t w as s t at ed t h at t he e nt ir e a mo u nt r ec e iv e d , w he th er ar r e ar s or adv a nc e , is to b e s h o wn as i nc om e u nd er t he c as h s y s te m o f ac c ou n ti n g. Th e co rr e ct pos it io n w o uld be t h at t h e ent ir e in com e re c ei v ed, w h et h er a r re a r o r ad v an ce of inc om e, h as t o b e sh ow n as i nc om e u nd er t h e ca sh s y st em of a cc ount ing . "
The highlighted portion of the above paragraph clearly shows that in cash system of accounting the receipt of money whether arrears or advance, has to be shown as income, therefore, this decision is totally distinguishable. 65 Another decision relied on was that of CIT Vs. Messrs, Shoorji Vallabhdas and Co. (supra). In that case the assessee firm was the managing agent of two Shipping companies and under the Managing Agency Agreement, the assessee was entitled for commission @ 10% of the freight charges. Between April 1, 1947 and December 31, 1947 an amount of Rs. 1,71,885/- from one company and Rs. 2,56,815/- from other company became due to the assessee as commission @ 10%. This amount was credited in the books of account and debited to managing agent. In November 1947 the assessee desired to have managing agency transferred to two Private Companies and in t h i s c o n n e c t i o n a g r e e d i n D e c e m b e r , 1 9 4 8 t o a c c e p t 2 ½% a s c o m m i s s i o n a n d g a v e u p 7 ½% o f i t s e a r n i n g s . T h e r e v e n u e s o u g h t t o a s s e s s t h e a m o u n t s t o R s . 1 , 3 6 , 9 0 3 / - a n d R s . 2 , 0 0 , 6 2 5 / - b e i n g 7 ½% o f t h e f o r e g o n e a m o u n t a s income. On these facts it was held as under:
" Hel d, t ha t t h e s ubs e qu e nt a gr e e m en t h a d a lt er e d th e r at e of c o m mis s i o n in s uc h a way as t o mak e th e i n c om e w hic h r e a l ly ac c r ue d t o t h e as s es s e e d if fer e nt fr om w h at ha d b ee n e nt er ed i n th e bo ok s o f ac c o u nt . T h is w as n ot a c as e of a g if t by th e as s es s e e to t h e m an ag e d c o mp a n ies o f a po r t i on o f i nc om e w hic h h a d a lr e a dy ac c r u e d, b ut an a gr e em e nt to r ec e iv e a l es s er r e m un er at i on t ha n wh at h ad b ee n agr e e d u po n. T h e as s es s e e h a d i n f ac t r ec e iv ed on ly t h e l es s e r a mo u nt in s p it e o f th e en tr ies i n t h e ac c ou n t bo ok s , an d t h is l es s er am o un t a l on e w as tax ab l e.
Inc o me- t ax is a l ev y on inc o m e. Th o ug h t h e Inc o me - t ax Ac t tak es i nt o ac c ou n t tw o po i nts o f t i m e at wh ic h t h e l ia b i li ty to t ax is at tr ac t ed , v i z. , th e ac c r ua l o f t h e inc o m e or i ts r ec e i pt , y e t t h e s ubs t anc e o f t h e m at t er is t he i nc o m e. If in c om e do es no t r es u lt at al l , t her e c a n no t b e a tax , ev en t h o ug h i n bo ok - k e e p in g , a n e nt r y is m ad e a b ou t a " hy p o th et ic a l i nc om e ", wh ic h do es n ot ma t e r i al i ze . W he r e inc o me has , i n fac t, be e n r ec e iv e d a nd is s u bs eq u en t ly g iv e n u p i n s uc h c ir c u ms t a nc es th at it r e m a ins t h e i nc o m e o f th e r ec i p i en t, ev e n t h ou g h g iv en up , t he tax m ay be pay a b le . W her e, ho w ev er , t he i nc o m e c an b e s a i d n ot t o hav e r es u l te d a t a l l , th er e i s obv i ous ly ne i th er ac c r u a l n or r ec ei p t of i nc om e, ev e n th o ug h a n en tr y to t h at e ff e c t mi g ht , i n c er t a in c ir c ums t anc es , hav e b ee n m a de in t h e b ook s o f ac c ou nt . "
Thus it is clear from above that the amount which was sought to be assessed was not in nature of income because the assessee has clearly agreed to reduce the rate of commission on conversion of the agency in the name of Private companies. In case before us, nowhere it has been denied that installments received by the assessee firm from the allottees of the houses is not in the nature of the income. Therefore, the proposition laid down in case of CIT v Messrs Shooroji Vallabhdas and Co. Supra) are not applicable. 66 We would also like to note that in original return filed by the assessee, was for income of Rs. 21.19 crores whereas in the revised return a loss of Rs. 19.12 crores was claimed. The Assessing Officer examined the reasons for loss and he found that main reason was that expenditure accounts show the figures of cost of plots and therefore, sale which was not there in the original income and expenditure account. Result of these figures is as under:
C o s t o f p l o t s R s . 1 0 5 , 4 2 , 8 8 , 1 6 9S/ a
- le of plots Rs. 65,18,29,803/-
Rs. 40,24,58,366/-
Rs. 105,43,88,169/- Rs. 105,42,88,169/-
This matter was investigated in detail and ultimately the reason for these entries was analyzed and discussed by the Assessing Officer as mentioned in the assessment order as under:
As r e g ar ds t h e r e as on for h ug e los s fr o m p u r c has e a n d s a l e of pl o ts , i t w as ex pl a i ne d by th e c o u ns e l , d ur in g dis c us s io n a n d a ls o e x p la i ne d by t h e as s es s ee in its le tt er N o. 15 6 7 d a te d 08 .0 3 .2 0 06 th a t s i nc e t h e as s es s e e has c h an g ed its s y s te m to c as h s y s te m of ac c o un t in g, o nly t he a m ou n t ac t u a lly r ec e iv ed o ut o f t o ta l s a le a m ou n t h as be e n s h ow n as s a l e wh er eas th e p l ots wh i c h h av e b ee n s ol d bu t o nl y a p ar t o f t he s a le a mo u nt o f w h ic h has b e en r ec e iv e d ar e no t r ef l ec t e d in t he c l os in g s t oc k wh ic h is th e r eas o n f or t he l o s s i n t h e pur c h as e a nd s a l e of p lo ts for t he as s es s me n t y e ar 10
20 0 3- 04 . B ut in th e s u bs e q ue n t y e ar s i .e . as s es s m e nt y ear 20 0 4- 0 5 o nw ar ds , t h er e is pr o f it fr o m pu r c h as e an d s al e of p lo ts . Du r i ng d is c us s i o n, it wa s ex p l a in e d by th e c ou ns e l by g iv in g a n ex a m p le . S u pp os e, t h e c os t of p l ot is Rs . 1, 0 0, 00 0 /- a nd it is s o ld f or Rs . 1, 5 0, 0 00 / - dur i ng t h is y e ar b ut on ly 25 % of t h e c os t of t h e p lo t i . e. , Rs . 37 , 50 0/- is ac tu a l ly r ec e iv e d d ur i ng t he y ear . Ac t u a lly , t h e p r of i t e ar ne d is Rs . 50 , 00 0/ . B ut s i nc e t h e as s es s e e h as ad o pt e d c as h s y s t em , s a le w i l l b e s h ow n at Rs . 37 , 50 0/- fo r t he y ear . Th e v a l ue of c l os in g s toc k of t h at p lo t w i l l b e N i l as th e p l ot h as be e n s o l d a n d is i n t h e p os s es s i o n o f t he p u r c has er . S o t h is w i l l r e s u lt in t o l os s o f Rs . 62 , 50 0/- for th at y ea r . Now i n th e n ex t y e ar , th er e w i l l b e n o o p en i ng s toc k in r es pec t of t h at p l ot b u t i f th e b al a nc e am o un t o f s al e c o ns i d er at i on i. e. Rs . 1, 1 2, 5 00 /- is ac t u al ly r ec e iv ed in t h at y e ar t h at w i l l be s h ow n as t he am o un t o f s a le f or w h ic h t h er e wi l l b e n o o pe n in g s t oc k or c or r es po n di n g pur c h as e an d t he s a me , a lr ea dy - s o ld p l o t wi l l g iv e a pr o f it o f R s . 1 ,1 2 ,5 0 0/- i n t h at n ex t y e ar . T h is is t h e r eas o n t h at th er e is s te e p r is e i n t he pr of i t fr om s a l e o f p l ots i n t he n ex t y e ar . T h e as s es s e e 's c o u ns e l r ef er r ed t o t h e or ig i n a l a nd r ev is e d r e tu r n f or th e s uc c e ed i n g as s es s m e nt y ear 2 0 0 4- 05 . P er us a l of t hes e r et ur ns s ho ws t h at i n t he or i g in a l r et ur n for t he as s es s me n t y e ar 20 0 4- 05 , t h e inc o m e as per t h e pr o fi t an d l os s ac c o u nt a nd a ft er d ed uc t i n g de pr ec ia t io n as per I nc o m e T ax R u l es h as be e n s ho wn a t Rs . 7 ,6 7, 6 1, 2 89 /- , I n t h e r ev is e d r e t ur n , t he in c om e as per th e pr of it an d l os s ac c o un t a nd af ter de d uc t i ng de pr ec ia t io n as per t he I nc o me T ax Ru l es has b e en s h o wn at Rs . 3 9, 5 0, 1 4, 9 07 /- . Th er e is a s te e p r is e o f Rs . 3 1, 8 2, 5 3, 61 8 / - i n t he inc o me f or t he as s es s m en t y e ar 20 0 4- 05 w hic h is m a i n ly o n ac c ou nt o f r ec og n i zi n g r ev en u e on pur c h as e a n d s al e of p lo ts o n c as h me t ho d of ac c o un t in g . "
This explanation of the assessee was found to be convincing and accepted. Thus it is clear that the assessee itself contended that sale of plots has to be accepted on the basis of actual cash receipt on sale effected during the year. Therefore, the assessee could not take a different stand in respect of sale of houses and flats.
67 Coming to the facts of the case, the assessee sold certain houses and flats under the Hire Purchase agreement. The allottees were treated as tenant during the completion of such hire purchase agreement till all the installments were paid by such allottees. The installments as well as expenditure incurred by the assessee, was being accumulated in various schemes and was reflected in the balance sheet because the assessee was following mercantile system of accounting till Assessment year 2002-03. However, in this year the assessee has changed accounting system and now adopted cash system of accounting. We have already expressed our surprise on adoption of cash system by the assessee but admittedly this system has been adopted and therefore, the assessee has to bear the consequences. First contention was that houses and flats were sold on hire purchase basis and under the Hire Purchase Act, 1972 the buyer does not get the ownership right till the completion of the purchase as provided in the agreement and as per the agreement till all the installments are paid such buyer or allottees will not become the owners. However, we find no force in this contention because no other Act can over ride the provisions of the Act and this has been clarified by the Hon'ble Supreme Court in case of Southern Technologies Ltd. Vs. JCIT (supra). Therefore, the installments received agaisnt such sales which are in the nature of revenue receipts, are required to be taken into consideration for determination of income in this year because the assessee has adopted cash system of accounting during the year. Next contention was that the assessee was following continuously Project completion method and therefore, no income can be determined unless the projects are completed. Again as discussed above in detail the issue of system of accounting and the meaning of cash system of accounting, this contention cannot be accepted because the assessee can not follow two different systems of accounting under the same head. Therefore, in our opinion, the Assessing Officer has correctly included all the installments received from the allottees of the houses and flats in the income of the assessee.
68 However, we find that the submissions of the ld. counsel of the assessee that if such installments are included then the corresponding expenditure which has been incurred should also be allowed on matching principle. The ld.
counsel of the assessee had relied on the decision of CIT Vs. Bilahari I n v e s t m e n t P L t d . ( s u p r a ) . I n t h a t c a s e t h e a s s e s s e e s ubs c r i be d t o c h i ts as t h e ir bus i n es s ac tiv i t ies . T hey m ai n ta i n ed th e ir ac c o u nts on th e m er c a n ti l e bas is an d c om p ut e d t he pr of it / lo s s at t h e e n d o f t he c h it per i o d f ol l ow i n g t h e c o m pl e te d c on tr ac t me t ho d. T his w as ac c ep t ed by t he D ep ar tm en t, b ut f or th e as s es s me n t y ear s 1 9 91- 9 2 11 to 1 9 97- 9 8 th e As s es s i ng O f f ic er c am e t o t he c onc l us io n t ha t th e c o m pl e te d c o ntr ac t me t ho d for c h it d is c ou nt was n ot ac c ur at e in r ec og n i zi n g / i d en t ify i ng i nc om e a nd th a t th e p er c e nt a g e of c o mp l et i o n me t ho d was to b e pr ef er r ed . T h e Hi g h Co ur t he l d th at th e c o m pl e te d c o ntr a c t me t ho d o f ac c ou n ti n g a do pt e d by t he as s es s es for c hi t d is c o u nt w as v a li d a nd t h e D e pa r t m en t e r r e d in s p r e a di n g th e d is c ou nt ov er t he r e ma i n in g pe r i o d of th e c h it u nd er th e p er c e nt a g e o f c om p le t io n m et ho d o n pr o p or t i o na te b as is . O n ap p ea l by t he D e par tm e nt t o t h e S upr e m e Co ur t . i t w a s h e l d as under:
" Hel d ac c or d in g ly , af f ir m in g t h e d ec is i o n o f th e H i g h C our t, th a t, s inc e, fr om th e v ar io us s t at e me n ts pr od uc ed , t he en t ir e ex er c is e ar is i n g o ut o f t he c ha n ge of m e th o d fr o m t he c o mp l et e d c on tr ac t m e th o d to de fer r e d r ev en u e ex p en d it ur e was r ev e n ue ne u tr a l , th e c o m pl e te d c o ntr ac t me th o d w as n ot r e q u ir e d t o b e s u bs t it u te d by t he per c e nt a ge of c o m pl e t i on m e th o d. "
69 in our opinion, the above case is not very relevant because in this case the assessee was continuously following the method of completed contract under mercantile system of accounting which was found to be correct. However, the matching principle was laid down in case of Calcutta Company Ltd. Vs. CIT, 37 ITR 1 by the Hon'ble Supreme Court. In that case the assessee purchased certain lands and developed the same for building purposes by laying roads, providing drains system and installing lights etc. The flats were sold on installment basis. At the time of sale the assessee undertook to carry out more developments. In the relevant year the assessee received a sum of Rs. 29,392/- towards sale price of land. However, the assessee was following mercantile system of accounts and credited to its account a sum of Rs. 43,692/- representing full sale price of the land. At the same time the assessee also debited an estimated sum of Rs. 24,809 as expenditure for the developments. This was disallowed by the Revenue. On appeal it was held as under:
" Hel d, ( i ) t ha t t h e un d e r tak i ng t o c a r r y o u t t h e d ev e lo p me n ts w i th i n s ix mo n ths fr om t he da t es o f th e de e ds of s a le ( w h ic h , in v i e w o f th e fac t th at t i me w as n ot of t he es s e nc e of t he c o n tr ac t, m e an t a r eas o na b l e t i m e) was u nc on d it i o na l , t h e ap p e ll a nt b i n di n g its e lf a bs o l ut e ly t o c a r r y ou t t h e s a me . T h at un d er t ak i ng i mp or t ed a li a b il i ty o n t h e ap p e ll a nt w h ic h ac c r u ed on th e d a tes of t h e de eds of s a le , t ho u gh th at li a b il i ty w as t o be d is c h ar g ed at a f ut ur e d at e. It was th us a n ac c r u ed l i ab i l it y an d t h e es ti m at e d ex p e nd i tu r e wh ic h wo u ld b e inc ur r ed i n d is c har g i ng t he s a me c o u ld b e d e duc t ed fr om th e pr of i ts an d g a ins o f t h e b us i n es s , a n d th e a mo u nt t o b e ex p e nd e d c o ul d b e de b it e d i n a c c o u nts m a in ta i n ed i n t he mer c an t i le s y s te m o f ac c o un t in g be for e it was ac t u al ly d is bur s e d. Th e di ff ic u lty i n th e es t i ma t io n t her e of d i d n o t c o nv er t th e ac c r ue d l ia b i l ity i nt o a c o n di ti o na l o ne , b ec a us e it w as a l way s o pe n to th e Inc o me- t ax au t hor i ti es c o nc e r n e d to ar r iv e at a pr o pe r es t i m at e th er eo f h av i ng r e g ar d t o a l l t h e c ir c ums t anc es o f th e c as e .
( i i) Th at t h e s u m of Rs . 24 ,8 0 9 r e pr es e nt e d t he es t i ma te d a m ou n t wh ic h wo u l d hav e t o be ex p en d ed by th e as s es s e e in t he c o ur s e o f c ar r y in g o n its bus i n es s a n d w as i nc i d en t al t o t h e b us in es s a n d, h av in g r eg ar d t o t h e ac c e pt e d c o m me r c i a l pr ac t ic e a n d tr a d in g pr i nc i p l es , wa s a d e du c t i on wh ic h, if t her e was n o s p e c if ic pr ov is i o n f or it un d er s ec t i on 1 0( 2) of t he I nc o m e- t ax Ac t, was c er t ai n ly an a l lo w ab l e de d uc t i on , ar r iv in g at t h e pr o fi ts an d ga i ns o f t h e b us i nes s of th e ap p e ll a nt , un d er s ec t io n 10( I) of t h e Ac t , t her e b e in g n o pr oh i b it i o n ag a i ns t i t, ex pr es s or im p l ie d , i n t he Ac t .
Th e ex pr es s io n " pr of i ts or g a ins " in s ec ti o n 10( I) of t he I nc o m e - tax Ac t has t o be un d er s t o od i n i ts c om me r c i a l s e ns e a n d t h e r e c an b e n o c om p ut a ti o n of s uc h pr o f its an d ga i ns u nt i l t h e e x pe n d it ur e w hic h is n ec es s ar y f or t h e p ur p os e of ea r n i ng th e r ec e i pts is d ed uc t e d t her e fr o m- wh et h er t h e ex p en d it ur e is ac tu a lly i nc ur r e d or t h e l ia b i l ity in r es p ec t th e r eo f h as ac c r u ed ev e n t ho u gh it may hav e to be dis c h ar ge d a t s om e f ut ur e d at e. "
70 Thus from above it is clear that for determining true profits cost incurred by the assessee towards the construction of the houses and flats which has been accumulated in the schemes is also to be recognised. However, it has to be noted that in case of Calcutta Company Ltd Vs. CIT (supra) the assessee was following mercantile system of accounting and had credited whole amount received or receivable towards sale of proceeds i.e. why the amount still to be incurred on development was allowed as expenditure but still the principle is there. Therefore, in case were cash system of accounting is followed then what ever expenditure has been incurred in cash during the year, has to be 12 allowed. In the case before us, the assessee has neither offered the installments as income nor claimed expenditure incurred. Since we have already held that installments received have been rightly included in the income of the assessee, therefore, corresponding expenditure which has been incurred inc cash towards construction of such houses and flats sold under hire purchase is also to be allowed.
71 One more angle needs to be considered that is what would happen to the opening stock as well as closing stock. In the cash system of accounting closing stock is not considered, therefore, what has been accumulated in the schemes is also required to be considered. Considering the contentions of the parties and the principles we have already discussed, we are of the opinion that whatever installments were accumulated in the schemes needs to be considered along with the opening stock whenever a particular scheme was completed. This is so because it was pointed out by the ld. counsel of the assessee that the profit in each of the scheme was offered for taxation when a particular scheme was completed. Therefore, the results of individual schemes have to be recalculated and installments accumulated should be taken as income and expenditure incurred after reducing the expenditure incurred in cash which has been allowed in various years, should be reduced from the such installments and net results should be considered in the year of completion of each of the housing schemes in the year in which profits of such completed scheme were actually offered by the assessee.
72 In these circumstances we set aside the order of the Ld. CIT(A) and direct the AO to include installments received on sale of various houses and flats under hire purchase agreement and at the same time allow corresponding expenditure which has been expended by the assessee in cash (including through cheque). Further in the year of completion of a particular scheme effect has to be given in respect of accumulated installments as well as accumulated expenditure which has not been already considered in a particular year on cash basis as observed earlier. We have observed right in beginning that this issue is involved in all the years before us therefore, similar treatment as observed by us, should be given in each of the year."
Therefore according to us, the issue is squarely covered by the above decision and accordingly we set aside the order of the Ld. CIT(A) and remit the matter back to the file of Assessing officer with a direction to tax the installments on receipt basis as well as allow the expenditure which has been incurred for the purpose of construction of such flats. W e find force in the submissions made in this case that what ever installments have been taxed in the hands of PUDA when the housing schemes were running under the management of PUDA. Therefore we further direct the Assessing officer not to tax the installments which have already been taxed in the hands of PUDA either on completion of schemes or on cash receipt of installments.
10 Ground No. 4 - After hearing both the parties we find that during assessment proceedings it was noticed that a sum of Rs.
1374360/- on account of digital photocopier was included in the head (computers) and depreciation was claimed accordingly. On enquiry it was submitted that digital photocopier is also an electronic device and attached to the computer. Therefore depreciation should be allowed at 60%. The Assessing officer did not accept this contention and allowed depreciation only at 15% and added the excess depreciation of Rs. 16731/-.
11 On appeal the action of the Assessing officer was confirmed by the Ld. CIT(A).
12 Before us, the Ld. Counsel for the assessee submitted that photocopier was attached to the computer, therefore depreciation should be provided at the higher rate. However, on enquiry by the Bench he could not furnish any evidence to show that photocopier was really attached to the computer.
13 on the other hand, the Ld. D.R. for the Revenue supported the order of the Ld. CIT(A) 14 After considering the rival submissions and the material on record, we find that photocopier is an independent machine and is used in various offices for photocopy purposes. Normally it cannot be used as a printer as an assessory to the computer. Printer is a different equipment. Since no evidence was produced before us to show that it was part of the computer we find nothing wrong with the order of the Ld. CIT(A) and confirm the same.
15 Ground No. 5 - After hearing both the parties we find that the assessee-authority was acquiring land for development and after such development this land was auctioned. The authority was also maintaining various sectors depending upon the scheme. Since no bifurcation was available for expenses incurred for development of sectors and for maintenance of various sectors 40% of the 14 administrative expenses were held to be incurred for the purpose of development and after adjusting Provident Fund a sum of Rs.
1,13,93,623/- was disallowed.
16 Before us, both the parties agreed that this issue is identical to the issue raised in ground No. 4 in ITA No. 759/Chd/2007 of assessee's appeal in case of PUDA group.
17 Both the parties submitted that the issue may be decided following that order.
18 After considering the rival submissions and the material on record, we find that this issue came up for consideration in case of assessee's appeal in ITA No. 759/Chd/2007 which was decided vide consolidated order in PUDA group of cases on 6.12.2013. This issue was decided vide para 115 which is as under:
"We have heard the rival submissions carefully. We have already discussed the implications of cash system of accounting while adjudicating ground No. 5 of revenue's appeal in ITA No. 762/Chd/2008. Basically once the cash system of accounting is followed then all receipts which relate to the revenue filed, have to be taxed. Similarly all cash outgoings which are in the revenue field, had to be allowed as expenditure. Since the assessee is in the business of purchase and developing the land and selling the same after the development of the same and therefore, administrative expenses incurred is clearly in the field of revenue. Further the assessee was following cash system of accounting, therefore, once cash has been spent or outgone from the assessee same has to be treated as expenditure. Therefore, we set aside the order of the Ld. CIT(A) and delete the addition."
Following the above order, we decide this issue in favour of the assessee. However, we may clarify that we have given the direction while adjudicating the issue regarding installment that the installments which have already been taxed in the hands of PUDA on cash basis or on completion of scheme, could not be taxed, Similarly if the expenses has been allowed in case of PUDA, the same is not allowable now.
19 In the result, assessee's appeal in ITA No. 636/Chd/2011 is partly allowed.
15 ITA No. 658/Chd/2011 - Revenue's appeal20 In this appeal the Revenue has raised the following grounds:
"On the facts and circumstances of the case and in law, the Ld. CIT(A) has erred in deleting the disallowance made at Rs. 33,80,283/- on account of CPF. The disallowance 2was made for the reasons that the contributions have neither been made to a Provident Fund approved by the C.C.I.T or to "Provident Fund" established under a scheme framed under the employee Provident Fund Act,1952."
21 After hearing both the parties we find that the Assessing officer did not allow payment made towards Provident Fund because the fund was not recognized.
22 On appeal, the addition was deleted by the Ld. CIT(A).
23 Both the parties admitted that this issue is identical to the issue in case of PUDA in Revenue's appeal vide ground no. 7 in ITA No. 762/Chd/2007.
24 Both the parties submitted that the issue may be decided following that order.
25 After considering the rival submissions and the material on record, we find that identical issue came up for consideration of the Tribunal vide ground No. 7 in Revenue's appeal in ITA No. 762/Chd/2007 in PUDA group of cases which have been decided by us vide consolidated order dated 6.12.2013. This issue was decided vide para 84 to 86 which are as under:
"84 We have heard the rival submissions carefully. First of all we would like to point out that this issue is arising in all the years in which the appeals were heard by us, therefore, the decision in these paras would be applicable in all the years wherein appeals are being adjudicated through this order. The assessee authority was formed in 1995 prior to which this organization was known as "Punjab Housing Development Board" which was stated to have been formed in 1972. Through a gazette notification dated 12th August 1983 (copy placed at paper book at pages 135-136) Government of Punjab made certain rules for Punjab Housing Development Board through GSR No. 70/PA6z/73/S/98/83.Rule 16 of this Notification reads as under:
Pr ov id e nt F u nd- ( 1) T he S ta te G ov er nm e nt s ha l l es t ab l is h a pr ov id e nt f u nd fo r t he em p l oy e es of t he Bo ar d an d s uc h pr ov i de n t f un d s h al l b e de e m ed t o be a G ov er nm e nt Pr ov id e nt Fu n d f or th e pur p os e o f t h e Pr o v i de nt Fu n d Ac t , 19 2 5( C e ntr a l Ac t X I V of 19 2 5) a n d n ot w it hs ta n d in g a ny th i n g c o nt a in ed i n s ec t io n 8 t her e o f, s uc h fu n d m ay b e ad m i n is t er e d by s uc h of f ic er s o f t h e St a te G ov er n m en t or of t he B oa r d as t he S t at e G ov er n m en t m ay s p ec ify in t h at b e ha l f.
The above clearly shows that Government through this notification was mandated to establish a Government provident fund under Provident Fund Act, 1925. Further page 152 of the paper book is copy of another order of the 16 Government of Punjab showing that on constitution of Punjab Urban Planning and Development Authority various terms in Punjab Housing Development Board Rules, 1983 would stand amended by substitution of the words "Punjab Housing Development Board" to "Punjab Urban Planning Development Authority" This shows that same rules which were made for Punjab Housing Development Board were adopted for the assessee authority also. Therefore, it becomes clear that provident fund established by the assessee is governed by the provisions of Provident Fund Act, 1925. Rule (1) of Part "A" to the Fourth Schedule of the Act reads as under:
Application of the part This part was not applied to any provident fund to which the Provident Fund Act, 1925 (19 of 1925) applies.
The above makes it clear that provident fund which are governed by Provident Fund Act, 1925 are not covered by the Rules made under the Fourth schedule. In other words, the provisions regarding recognition of the provident fund would not be application to such funds, therefore, it does not make any difference whether assessee's provident fund is recognized or not recognized. Therefore, there is no force in the submissions of the ld. DR for the revenue that the contribution should not be allowed because the assessee has not got its funds recognized or contribution was not made towards recognized provident fund. This also leads to the conclusion that section 36(1)(iv) which was for contribution towards recognized provident fund, is not applicable. However, as far as Section 36(1)(va) is concerned, the same is still applicable because Section 36(1)(va) reads as under:
" 36. (1) The deductions provided for in the following clauses shall be allowed in respect of the matters dealt with therein, in computing the income referred to insection 28--
(i) to (v) - Not relevant [(va) any sum received by the assessee from any of his employees to which the provisions of sub-clause
(x) of clause (24) of section 2 apply, if such sum is credited by the assessee to the employee's account in the relevant fund or funds on or before the due date.
Explanation.--For the purposes of this clause, "due date" means the date by which the assessee is required as an employer to credit an employee's contribution to the employee's account in the relevant fund under any Act, rule, order or notification issued thereunder or under any standing order, award, contract of service or otherwise;] The above provision deals with employees share of the contribution. According to the scheme of the Act the employee's share is treated as income when some contribution is received by the assessee and when same is contributed to provident fund then same is allowed as deduction under this provision. At the same time receipt of such contribution is treated as deemed income u/s 2(24)(X) which reads as under:
Any sum received by the assessee from his employees as contributions to any provident fund or superannuation fund or any fund set up under the provisions of the Employees' State Insurance Act, 1948 (34 of 1948), or any other fund for the welfare of such employees ;
In this clause which is part of the definition of income, there is no mention of the word "recognized provident fund" therefore, any contribution raised from the employee towards any provident fund would form part of the deemed income under this provision. In our opinion, this has been deliberately done by the legislature because as far as employees contribution is concerned, the Parliament wanted that the same should not be used by the business people and should be deposited with the provident fund authorities and or trust at the earliest and that is why no difference has been made between recognized provident fund or other funds. From this it becomes clear that as far as employee's contribution is concerned, the same is not covered by Section 36(1)(iv). However, at the same time it cannot be denied that the contribution made by the assessee towards provident fund is clearly in the nature of business expenditure and therefore, same is allowable u/s 37 of the Act which is residuary provision. Since the contribution of employer share towards provident fund is in nature of revenue expenditure and not covered by any 17 other provision as explained above, same is covered by Section 37 of the Act. This analysis leads to the conclusion that as far as employer share is concerned, the same is allowable u/s 37 and as far as employee's share is concerned, the same is allowable u/s 36(1)(va). Lot of arguments have been made by both the parties in respect of Section 40A(9) which reads as under:
(9) No deduction shall be allowed in respect of any sum paid by the assessee as an employer towards the setting up or formation of, or as contribution to, any fund, trust, company, association of persons, body of individuals, society registered under the Societies Registration Act, 1860 (21 of 1860), or other institution for any purpose, except where such sum is so paid, for the purposes and to the extent provided by or under clause (iv) [or clause (iva)] or clause (v) of sub-section (1) of section 36, or as required by or under any other law for the time being in force.
Plain reading of this provisions shows that the contribution made by an assessee as a employer towards various funds for the benefit of the employees are not allowable except for contribution provided in this section itself. Therefore, the ld. DR for the revenue is correct that contribution which are not mentioned in this section cannot be allowed because this provisions starts with non obstante clause which is made clear by starting of Section 40A(1) which reads as under:
40 A. ( 1) Th e p r ov is i o ns o f th is s ec t i on s ha l l h av e ef f ec t n o tw it h s ta n di n g a ny t h i ng t o th e c o ntr ar y c o nt a in e d i n a ny ot he r pr ov is i on o f t h is Ac t r e la t in g to t he c o m pu t at i on o f i nc o m e u nd er t he h e a d " Pr of i ts an d g a i ns of b us in es s or pr o fes s i o n ".
However, careful reading clearly shows that exception provided in this section are in respect of deduction allowed u/s 36(1)(iv) or 36(1)(iva) or 36(1)(v). There is another exception which reads as under:
"or as required by or under any other law for the time being in force"
Therefore, the ld. counsel of the assessee is correct that since provident fund established by the assessee was in terms of Indian Provident Fund Act, 1925, therefore, this has to be read into the exceptions and accordingly fetter for not allowing the deduction u/s 40A(9) would not be applicable for the funds contributed towards provident fund as the employer share in terms of Indian Provident Fund Act, 1925 which was adopted by the assessee. Therefore, we hold that the assessee is entitled to claim deduction in respect of contributions made towards provident fund even if such fund is not recognized. 85 The next contention raised is whether deduction can be allowed even if the contribution was paid after the end of the year. The claim of the assessee is that the payments have been made before the due date of filing of return as provided in Section 43B. Relevant portion of Section 43B reads as under:
43B. Notwithstanding anything contained in any other provision of this Act, a deduction otherwise allowable under this Act in respect of--
[(a) any sum payable by the assessee by way of tax, duty, cess or fee, by whatever name called, under any law for the time being in force, or]
(b) any sum payable by the assessee as an employer by way of contribution to any provident fund or superannuation fund or gratuity fund or any other fund for the welfare of employees, [or] [(c) to (f) - not relevant Shall be allowed (irrespective of the year in which the liability to pay such sum was incurred by the assessee according to the method of accounting regularly employed by him) only in computing the income referred to in section 28 of that previous year in which such sum is actually paid by him>"
[Provided that nothing contained in this section shall apply in relation to any sum [***] which is actually paid by the assessee on or before the due date applicable in his case for furnishing the return of income under sub-section (1) of section 139 in respect of the previous year in which the liability to pay such sum was incurred as aforesaid and the evidence of such payment is furnished by the assessee along with such return.
Careful reading of the above provision show that a fetter has been provided for allowability of certain expenses. The expenditure even if is allowable because of the method of accounting followed by he assessee the same is still not allowable unless and until such expenditure is paid. This means that this 18 section provides further restriction on allowability of an expenditure which are otherwise allowable u/s 30 to 44. In other words even if an expenditure is allowable under various provisions under the head "profits and gains of business and profession" the same is not allowable because of Section 43B unless such expenditure is actually paid. In case before us, the assessee is following the cash system of accounting which we have already discussed while adjudicated ground No. 5. Therefore, any expenditure in case of the assessee has to be allowable only if actual cash has been paid during the year. Therefore, if no cash has been paid expenditure is not allowable. No doubt Section 43B has carved out an exception by way of proviso that even if expenditure is paid before due date of filing of return then the same shall be allowed and the Hon'ble Punjab & Haryana High Court in case of CIT V. Nuchem Ltd. in ITA No. 323 of 2009 following the decision of Hon'ble Apex Court in CIT V. Alom Extrusions (2009) 227 CTR 417 has clearly held that if such payments are made before due date of filing of return then the same has to be allowed. However, as observed earlier this benefit could not be given to the assessee because the assessee is following the cash system of accounting and allowability of expenditure itself depends on actual cash payment. However, we would like to observe that at the beginning of this issue we have clearly mentioned that this issue relates to many years, therefore, if the payment for this year was made in next year the same would be clearly allowable in the next year. Therefore, the Assessing Officer should examine this issue clearly and allow the payments on cash basis even if they relate to earlier years. The last dispute raised by the revenue is that the assessee was not maintaining separate bank accounts and or FDRs in the account in respect of provident fund because the same have been shown in the balance sheet. In this regard the ld. DR for the revenue has relied on the decision of CIT Vs. Textool Co. Ltd (supra). In that case the assessee had claimed deduction of Rs. 92,06,978/- as contribution towards approved gratuity fund. A sum of Rs. 50 lakhs was paid as initial contribution and Rs. 5,84,754/- was paid towards annual premium. The balance of Rs. 36,22,224/- was provided for initial contribution. All the sums were paid to LIC. The question arose whether direct payment to LIC was covered by Section 36(1)(v). In this connection the Hon'ble Supreme Court observed as under:
"Having consideration the matter in the light of the background facts, we are of the opinion that there is no merit in the appeal. True that a fiscal statute is to be constructed strictly and nothing should be added or subtracted to the language employed in the Section, yet a strict construction of a provision does not rule out the application of the principles of reasonable construction to give effect to the purpose and intention of any particular Provision of the Act (See Shri Sajjan Mills Ltd. Vs. CIT, M.P. & Anr (1985) 156 ITR 585). From a bare reading of Section 36(1)(v) ;of the Act, it is manifest that the real intention behind the provision is that the employer should not have any control over the funds of the irrevocable trust created exclusively for the benefit of the employees."
It is clear that intention behind the provisions for various funds for employees is that employer should not have control over the funds which has been contributed by the assessee or the workers. In this regard the ld. counsel of the assessee referred to Section 3 of the Notification which reads as under:
"All moneys belonging to the Fund shall be invested either in securities of the nature specified in clause (a), (b), (c), (d) or (e) of Section 20 of the Indian Trusts Act, 1882 (Central Act 2 of 1882) or in the Post office Savings Bank Accounts or in long term fixed deposits with Scheduled Banks. Post Office National Saving Certificates or kept as a deposit with the State Government beating interest."
Further the assessee also issued office order copy of which is placed at page 70 of the paper book which reads as under:
" In pursuance to Rule 3(1)(2) of the Punjab Housing Development Board (Provident Fund) Rules 1983 th and further adopted PUDA in its meeting held on 17 July 1995 vide Agenda item No. 17 a committee, is hereby constituted to administer and Manage the Contributory Provident Fund of the employees of PUDA.
The committee shall include:
(a) The Chief Administrator as ex-officio Chairman of the Committee or his nominee
(b) Accounts Officer (Pension) as Secretary of the Committee
(c) Administrative Officer (Admin-I)- Member 19
(d) Sh. Karam Chand, Senior Assistant and Sh. Shishu Pal, Senior Assistant-
Members (representing the employees of PUDA, approved vide item no. 9,10 in the meeting of the Authority held on 29.11.02).
Rakesh Singh Vice Chairman, PUDA Thus it is clear that separate committee has been constituted but it is not clear whether this committee was monitoring the funds of the provident fund. The FDRs have been debited and made in the name of the CPF FDRs which means separate FDRs have been made but how it has clearly been controlled by the managing committee, is not very clear. Therefore, to this extent we set aside the order of the Ld. CIT(A) and direct the AO to examine whether provident fund was independently monitored in the light of the directions issued by Hon'ble Supreme Court in case of Textool Co.Ltd (supra). 86 Another contention was also raised that the funds have not been invested in the long term FDRs. We have seen various notes issued by the committee where FDRs have been made only for one year and justification for the same has been given that presently interest is on lower side and interest is likely to go up therefore, FDR was made for one year. This aspect also need further examination by the Assessing Officer where regularly FDRs have been made for a period of one year or longer period and where no justification for such shorter period is there or not? Therefore, the Assessing Officer should examine this matter further and decide the issue in accordance with law. In the result, this ground is allowed for statistical purposes."
Following the above order, we set aside the order of the Ld. CIT(A) and remit the matter back to the file of Assessing officer with a direction to decide the same in accordance with our directions contained in Para 84 to 86 in case of PUDA which have been reproduced above.
26 In the result, Revenue's appeal in ITA No. 658/Chd/2011 is allowed for statistical purposes only.
ITA No. 788/Chd/2012 - assessee's appeal27 In this appeal the assessee has raised following grounds:
"1 Th at t h e or der of t he Le ar n ed C .I .T ( Ap p ea l s ) is ba d in la w a nd a ga i ns t th e f ac ts o f th e c as e.
2. ( a) Th at t h e L d. C. I .T ( A p pe a ls ) h as er r ed in la w a nd o n f a c ts in as s es s i n g Rs . 1, 4 3, 8 2, 7 06 /- as r en ta l i nc om e w hic h , in f ac t , i s n ot h in g bu t am o un t of i ns t a ll m e nt s r ec e iv e d as p er H ir e- Pur c h as e a gr ee m en t ac c or di n g t o wh ic h, th e ow n er s hi p of f la ts / h ous es , is tr a ns f er r ed t o t h e p ur c h a s er on ly af t er th e pay m en t of l as t i ns t a l lm e nt , w h en t he i nc o m e is f i n al ly c r ed i te d by th e ap p e ll a nt o n i ts ac c r u a l.
( b) T ha t t h e L d . C .I .T ( A pp e a ls ) h as er r ed i n la w a n d o n fac ts in as s es s i n g as r en t al inc o me , th e i n s ta l l me nts r ec e iv e d a t Rs . 1, 4 3, 8 2, 70 6 /- u nd er H i gh er - P ur c h as e A gr ee m en t c om pr is i ng of pr i nc ip a l a mo u nt , wh er eas th e is s u e of 'R e n t a l Inc o me ' w as n e it her b e for e h i m f or ad j u dic a ti o n , nor i t w as be f or e t he As s es s i n g O ff ic er .
3. Th at t h e L d. C. I.T( A p pe a ls ) h as er r e d on fa c ts a nd i n l aw i n d is a l l ow i ng 20 % o f A d m in is tr a t iv e ex p ens es o f c o ns tr u c ti o n d iv is io n o ff ic es am o un t i ng t o Rs . 1 , 54 ,4 0 ,9 0 4/- on t he gr o u n d th a t th e a p pe l l an t f a il e d t o pr od u c e ev i de nc e r eg ar d in g e ac h ex pe n s e c l as s if i ed un d er t h e A d mi n is tr a t iv e he a d of ac c ou n t, 20 des p it e th e f ac t t ha t a l l t h e d et a i ls o f t h es e e x pe ns es w er e d u ly p r o duc e d t o t h e Ld . C IT( A) a nd t he a u th or it i es be l ow a nd t h at a l l t h e r e l ev an t le d ger ac c o un ts du ly s u p po r t ed by s e lf ex p la n at or y v o uc her s wer e b ef or e th e a ut h or it i es b e lo w.
4. Th at t h e L d. C. I.T ( A p pe a ls ) h as er r ed on fa c ts a nd i n l a w i n d is a l l ow i ng th e b us in es s ex p en d it ur e of Rs . 1 5. 00 c r or e o n A /c of p ay m en t ma d e t o th e St a te G ov t. for s e tt i ng up a n in t er n a ti o na l a i r po r t at Mo h a l i on th e gr o u n d t ha t th e ex p e nd i tur e was n ot wh o l ly an d ex c lus iv e ly f or t h e p ur p os e o f th e bus i nes s des p it e t h e f ac t th at t he ex pe n di t ur e was i n c ons o na nc e w it h t h e PU D A Ac t an d a ls o f or t he c o m m er c i a l ex p e d ie nc y o f th e b us in es s o f th e as s es s ee au th or i ty .
5. Th at t h e L d. C. I.T ( A p pe a ls ) h as er r e d on f ac ts an d in l aw i n i nc r eas i n g th e v a l ue of c l os i ng s toc k hy po th e t ic a l ly an d ar bi tr ar ily j us t to s e t o ff t he en h anc e d v al u e of o pe n i ng s t oc k w h ic h i s o nly t he br o ug h t f o r war d c l os in g s toc k o f t h e pr ev i o us y ear w h ic h ha d to b e r ec a lc u l at e d as a c o ns e q ue nc e of c ap i ta l i za t i on o f d is a l lo w anc e of c ap i t al ex p e nd i tu r e o ut of a dm i n is tr a tiv e ex p e ns es of pr ev i ous y ear s an d t hus en h anc i ng t h e v a lu e o f s toc k . "
28 Ground No.1 is general in nature and does not require any adjudication.
29 Ground No. 2 - This issue is identical to the issue raised in assessee's appeal through ground No. 2 in ITA No. 636/Chd/2011 which we have adjudicated above vide para 9. Therefore following that decision we decide this issue against the assessee.
30 Ground No. 3 - This issue is identical to the issue raised in ground no. 5 of ITA No. 636/Chd/2012 which we have adjudicated above in para No. 18 and following the same we decide this issue in favour of the assessee.
31 Ground No. 4 - After hearing both the parties we find that during the year the assessee had made payments of Rs. 15 crores towards land for International Airport at Mohali. This amount was claimed as business expenditure. This amount was not allowed by the Assessing officer because the expenditure was incurred for entering in Joint venture in which Govt of Punjab was entitled to 2 4 ½% s h a r e h o l d i n g a n d o t h e r 2 4 ½% w a s g o i n g t o H U D A a n d balance of 51% was retained by Airport Authority of India (in short AAI). Since the assessee is not beneficial owner of the share holding, therefore the expenditure was not incurred for the purpose of business and accordingly he disallowed this expenditure.
2132 On appeal the action of the Assessing officer was confirmed by the Ld. CIT(A).
33 Before us, the Ld. Counsel for the assessee submitted that identical issue came up for consideration in case of PUDA in ITA No. 390/Chd/2012 for ay 2008-09. He submitted that the contentions given in that case may be considered.
34 He further submitted that in the present case there are some distinguishing factors which may also be considered. First of all Mohali International Airport is located in the jurisdiction of the assessee and therefore for the development of the area it was necessary for the assessee to incur this expenditure. This was done to fulfill the objects of the authority which are mentioned in Punjab Regional and Town Planning and Development Act, 1925 in Section
28. Further when this contribution was made and the development of the Airport was announced in certain sectors which brought approximately 3.25 lakhs applications for 4000 plots which resulted in earning of interest amounting to Rs. 200 crores approximately which have been offered for taxation. This clearly shows that the contribution has led to the benefits of the authority. He gave other examples by showing that land which were acquired at Rs. 3100 per sqyd, was to be sold at Rs. 12000 per sqyd for which the authority received a very encouraging response. In this case no license was issued to the private developers in the vicinity of Aero City and I.T. City having an area of 2500 acres and therefore whole benefit would accrue to the assessee authority only. He gave few more examples.
He contended that in case of PUDA group of cases it was observed by the Tribunal that no such contribution was required to be paid by the Private builders but still they were benefited if the theory of enhanced prices of land was to be applied. But this observation is 22 not correct because even if the third party benefits for some expenditure that will not determine the allowability of expenses and in this regard he strongly relied on the decision of Hon'ble Supreme Court in case of Sassoon J. David and Co. P. Ltd Vs. CIT, 118 ITR
261. 35 On the other hand, the Ld. D.R. for the Revenue strongly supported the order of the Tribunal in case of PUDA case for ay 2008-09 in ITA No. 390/Chd/2012. He further submitted that contention given by the Ld. Counsel for the assessee now, have already been considered by the Tribunal. At this stage the Ld. Counsel for the assessee was asked to give any evidence to show that any deliberations were done by the assessee-authority before incurring the expenditure. He admitted that no such evidence is available.
36 W e have gone through the rival submissions carefully. W e find that identical issue came up for consideration in ITA No. 390/Chd/2012 which has been adjudicated in PUDA group of cases vide consolidated order dated 6.12.2013. This issue has been adjudicated by the Tribunal vide para 188 to 217 which are as under:
"188 We have heard the rival submissions carefully. We have also perused the record and judgments cited by the parties. Admittedly the assessee has contributed a sum of Rs. 225 cores towards the development of Airport at Mohali. The main contention of the assessee is that the amount was spent for the purpose of business and this was allowable expenditure u/s 37. The relevant provision of sec 37(1) reads as under:
" 37 . ( 1) A ny ex p e nd i t ur e ( n ot b e i ng ex pe n d it ur e of th e n at ur e d e s c r i be d i n s ec t i ons 3 0 t o 3 6 a n d no t be i n g i n t h e n at ur e of c a p it a l ex p e nd i tur e or p er s on a l ex p e ns es of th e as s es s e e) , l a id o ut o r ex p e nd e d w ho l ly an d ex c l us iv e ly f or t h e pur p os es of th e bus i nes s or p r o fes s i o n s ha l l be a ll o we d in c o mp u ti n g t he i nc om e c har g e ab l e u nd er t he he a d " Pr of i ts a nd ga i n s o f b us i n es s or pr of e s s i on ".
Ex pl a n at i on .-- For th e r em ov a l o f d ou b ts , it is h er eby d ec l ar e d t ha t a ny ex p e nd i tu r e i nc ur r ed by an as s es s ee f or a n y p ur p os e wh ic h is a n of f enc e or w hic h is pr o h i b it ed by l aw s h a ll n ot b e de e m ed t o h av e b ee n i nc u r r e d for t he p ur pos e of bus i n es s or pr of es s io n a n d n o de d uc t i on o r a ll o wa nc e s h a l l b e ma d e in r es pec t o f s uc h ex p e nd i tur e .] "
Above provision shows that following conditions had to be complied for allowability of expenditure under this section:23
I The expenditure should not be in the nature prescribed in Section 30 to 36 ii It should not be in the nature of capital expenditure iii It should not be in the nature of personal expenditure and iv The expenditure has been made out or expanded wholly and exclusively for the purpose of business.
189 Clearly the expenditure is not covered by Section 30 to 36 and it is not also in nature of personal expenditure and therefore, condition no. 1 and 3 are complied. Now we have to test whether the expenditure incurred by the assessee also meets other two requirements i.e. it is not capital expenditure and it has been expended wholly and exclusively for the purpose of business.
Firstly we shall examine whether the expenditure was incurred wholly and exclusively for the purpose of business. Main contention of the assessee was that the assessee was engaged in the business of acquisition of land, development of the same and sale of such developed lands to the general public. By incurring this expenditure there would have been general development of the area of Greater Mohali leading to general appreciation of the land prices which would result in the benefits to the assessee in terms of value of land. We do not find any merit in this contention. Firstly if the assessee thought that this contribution would lead to general appreciation of land and it would be beneficial to the assessee then there would have been some deliberation on the part of the assessee before incurring this expenditure. During the course of hearing we have specifically asked how the authority was being managed and it was pointed out that major decisions were being taken by the Committee of Secretaries and day to day business was being looked after by the Chief Administrator of PUDA. If the assessee thought that by incurring huge expenditure of Rs. 225 crores, the same would be beneficial to the assessee there would have been some deliberations on the part of the Committee of Secretaries which can be equated with Board of Directors in case of Corporate assessees but no such deliberations have been made and it was not shown to us by way of resolutions or minutes of the committee that this issue was even deliberated/discussed by such committee or how such decision was arrived at before incurring the expenditure. Rather the expenditure has clearly been incurred on directions of the State Government and this fact has been brought out by the ld. CIT(A) very clearly in paragraph 11 of his order. In para 11.4 the ld. CIT(A) has extracted the minutes of the meeting of the Council of Ministers of State Government which is as under:
" Af t er c o ns id er i ng th e pr o pos a l c o nt a i ne d in pa r a- 2 o f t h e me m or an d um d at ed
1. 1. 2 00 8 o f th e Tr an s por t / C iv i l Av ia t i on Dep ar tm e nt a n d h ea r i ng t h e c o nc er n ed A dm i n is tr at iv e S ec r et a r i es , t he ap pr ov a l w as ac c or de d.
It h as a ls o be e n dec i de d by t he C o uns e l of Mi n is t er s t ha t for t h is pur p os e Pu n j ab Ho us in g a n d ur b a n d e v e lo p me n t D e p ar t m en t s h a ll ar r a n ge f u nds f or ac qu is it i o n of 3 0 0 ac r e l a nd i nc l ud i n g in c i de nt a l c har g es . For th is p ur p os e, P UD A , G MAD A a nd G L A D A wi l l b ear ex p en d it ur e i n t h e r a t io . 75 %, 1 2. 5% a nd 1 2. 5% r es p ec tiv e ly un d er s ec t i on 49( 2) ( d) o f th e P u n ja b R eg i o na l a n d T o wn P l an n i ng a n d De v e l op m en t Ac t 1 99 5. "( s ic ) In another meeting held under the Chairmanship of Chief Secretary, Government of Punjab on 5.3.2008, the Decision taken was as under:
"Th e i s su e o f i mp l em en t a tio n o f d e ci s io n o f Co u n cil o f M in i st e rs, d a te d 2 .1 .2 0 0 8 , reg a rd in g p ro v is io n in g o f fu n d s w a s d i scu s sed . Ch ie f S ec re ta r y, Pu n ja b imp re s se d u p o n th e u rg en c y to ma ke a va ila b le th e a p p ro p ria te fu n d s a t th e d isp o sa l o f D ep a r t men t o f C iv il A via tio n , a s a lr ea d y d ir ect ed b y C M M, U / s 4 9 (2 ) o f th e Pu n ja b R eg io n a l & To wn P la n n in g a n d Deve lo p men t a c t, 1 9 9 5 . As p er th is d e ci sio n , PUD A, G MAD A, a n d GLAD A a re to p ro v id e fu n d s in th e ra t io n o f 7 5 %, 1 2 .5 % a n d 1 2 .5 % r esp e ct ive ly. Ch ief S ec re ta r y a sk ed CA/P U DA o n tel ep h o n e to co mp l y wi th th e se o rd e r s i mm ed ia te ly.
S in ce C M M h a s a l rea d y is su ed d i re ct ive s u /s 4 9 (2 ) o f th e Pu n ja b Reg io n a l & T o wn Pla n n in g a n d Deve lo p m en t Ac t, 1 9 5 5 , th e C As a re fu ll y co mp e ten t a n d we re d ir ected to co mp ly wi th th e se o rd e rs w ith o u t a n y fu rth e r u n n e ce s sa r y p a p er wo rk. Th e th r ee C As ma y in fo r m th ei r re sp e cti ve Au th o ri ti es in th ei r n ex t m eet in g s."
In the light of above the proposal was put up to the Chief Administrator, PUDA on 7.3.2008 for approval by the following note:
" Th us PU D A s h o ul d a l s o f i na nc e t h e pr o j ec t as a b ov e a nd d ec is i o n in th is r e gar d has be e n t ak en by C h i ef S ec r e t ar y , P un j a b i n th e me et i n g r e f er r e d ab ov e. F o l lo w in g po i nts ne e d c l ar if ic at i on :-24
A mo u nt h as n ot b ee n me n ti o ne d any w her e in t he d ec is i o n i n or der t o w or k o u t t he s har e o f th e PU D A. No f or ma l di r ec t io n fr om G ov er n m en t h as b ee n r ec e iv ed ex c e pt t he dr a ft pr oc e ed i n gs me n ti o n ed a b ov e .
No th i n g is c l ea r r eg ar d in g th e f or m of p ar ti c i pa t io n o f PU D A. It h as to b e c l ar if i e d wh et h er P UD A 's c o ntr i bu t io n s h a l l be i n t h e f or m of lo a n to G ov er n me n t of G MA D A ;
or It w i l l be t h e c o ntr i bu t i on un d er th e O U VG L s c he m e;
or It w i l l be PU D A 's ow n s har e t ow ar ds th e pr o j ec t .
1. A ny dec is i o n tak e n ab ov e ne e ds ap pr ov al of P UD A Au t hor i ty It is a ls o me nt i o ne d h er e t ha t a n am o un t of Rs . 10 5 C r or es r e la t in g t o r ec e i pt of Ch o ti B ar a d ar i Sc h em e a t J a la n dh ar ( PI MS ) is ly i ng wi t h P UD A . It m ay be d ec i de d w he t her th e s a me be u t i l i ze d f or fu n d in g t he ab ov e p r o jec t.
th S inc e t he p ay m en t is o t be m a de by 1 0 Mar c h, 2 00 8 w e ma y s e ek ap pr ov al o f Ho n' b le C ha ir m an o n fi l e an d th er ea ft er th e Ex - p os t f ac ts a p pr o v a l f or m t h e PU D A A ut ho r i ty w i ll be o b ta i ne d . " ( s ic ) The Chief Administrator on the above proposal made following comments:
" O ff ic e n ot e fo r m p a g e 1- 3 a nt e m ay k i n dly b e p er us e d.
It is m e nt i on e d i n th e d ec is i o n of t h e Co u n c i l of Mi n is t er s t ha t PU D A, G MA D A a nd G L AD A w il l c o ntr i bu t e 75 %, 1 2. 5% a nd 1 2. 5 % r es p ec t iv ely u nd er s ec t i on 4 9( 2) ( d) o f th e P u nj a b Re g i on a l & To wn P la n n in g a nd D ev e l o pm e nt Ac t, 19 9 5. I t wi l l b e b et ter if for m a l d ir ec t io n is is s ue d by a G ov e r n m en t l et ter .
Co ntr i b ut i on p ay a b le by P UD A h as n ot be e n q u an t if i ed . I t w i ll b e be tt er if t o ta l s har e of t he Pu n j ab G ov er n me n t an d r es u lt a nt s har e o f r es p ec ti v e a u th or it i es is pr o per ly wor k e d o ut.
A c o ns c io us a nd c le a r d ec is io n is a ls o r e q u ir e d o n 'A ' a t pa g e 2 a nd " b ' a t p ag e 3 "( s ic ) Thereafter the Chief Secretary, Government of Punjab mentioned in his noting that Cabinet was to decide on the amount of compensation and so the quantum of contribution was not known. However, Subsequently the Council of Ministers has decided in the meeting held on 20.3.2008 as under:
" Co u nc il of Mi n is t er s no te d t ha t as per t he ear l i er a p pr ov a l g iv en by Co u nc il of Mi n is ter s , t h e ex p en d i tur e f or mak i n g p ay me nt of c o mp e ns a t io n f or ac q u is it i on of l an d by th e s et t in g u p In t er n a ti o n al A ir p or t at Mo h a l i w i l l b e i nc ur r ed by Pu n j ab ur b an Dev e lo p m en t a u th or it y ( P UD A) an d gr ea t er Mo h al i Ar e a D ev e lo p me n t A u th or ity ( G MAD A) a nd G r e at er Lu dh i a na Ar e a Dev e l op m en t Au t hor i ty ( G L AD A) . As on ly Rs . 30 0 .0 0 c r or es ar e av a i la b l e w it h t hes e Au t h or it i es , t h er e f or e th e c ou nc i l o f Mi nis t er s dec i d ed t ha t P u nj a b I nfr as t r uc tur e D ev e l o p me n t B oar d ( P ID B) w i l l m ak e av a i la b l e Rs . 16 0 .0 0 c r or es t o th es e A ut h or it i es s o t ha t th e ex pe n d it ur e at t h e r at es a p pr ov e d by th e C ou nc i l of Mi n is t er s c o u ld be inc ur r e d on t he ac q u is it i on o f l a n d. " ( s ic ) In view of above decision following proposal was again put up before the Chief Administrator, PUDA:
S inc e t h e fu n ds o f P U DA ar e ly i ng in F ix ed De p os i ts w it h d i ff er en t ba nk s , pr e ma tur e enc as hm e nt of t he s a me may r es u l t i n l os s of in ter es t.
It is t her e for e, p r o p o s ed t h at Rs . 2 2 5. 0 0 c r or es be i ng PU D A 's 7 5% s h ar e of Rs . 30 0 .0 0 c r or e for ac q u i s it i o n of l a nd f or Mo h a l i In ter n at i o na l A ir p or t m ay be pa i d to t he G ov er n m en t by r a is in g S h or t t er m L o an fr o m b a nk s ag a ins t th e F DR 's wh ic h s h al l b e r ep a i d on m at ur i ty o f FDRs o f ot he r w is e a n d S en i or ac c o u nts O f f ic er , P UD A m ay be au t hor i ze d t o s ig n t h e l oa n d oc um e nts w i th b a nk s . Ex - p os t f ac t o a ppr ov a l of t h e au t hor i ty w il l b e t ak e n I t he n ex t m ee t in g. "( s ic ) The Chief Administrator had put up following note to the Secretary Housing and Urban Development for approval:
" Th is c as e r e la tes to r e le as e o f s h ar e o f P UD A f or s et ti n g u p of In ter n at i o na l A ir p or t at Mo ha l i .
Th is f il e w as l as t s ee n by VC a t p ag e 1- 5 a nt e.25
No w G ov er n m en t h as c o nv ey e d th e d ec is i on t ak en by C ou nc i l of Mi n is t er s i n i ts me e ti n g h e ld o n 2 0. 3 . 20 0 8.
Th e s ha r e o f P UD A t o be de p os i t ed h as b e en w or k e d o ut t o Rs . 2 25 c or es .
Th is of f ic e ha d s u b m i tt ed a de t a il e d n ot e r eg ar d in g s h ar e of PU DA at p a ges 1- 5 bu t PU D A h as be e n as k e d to c on tr ib u te 7% % s h ar e . I t is a g ai n r es p ec tf u lly s u bm i tt e d t ha t G MAD A h as pr o p er ty wor t h t h ous a nds c or es in Mo h a l i an d l o g ic al ly , t h e s har e of G MAD A s h ou l d b e m uc h m or e on t he e nt ir e f u nds c o u ld h av e b ee n pr ov i d ed by G MAD A . T he d ir ec t i o n o f th e G ov er n m en t to U PD A to c o nt r i b ut e 7 5 % o f t h e s har e ne e ds r e- c o ns i d er at i o n. I f G ov er nm e nt d e e ms i t pr op er , th e f i le c an be r e- s u b m it te d af ter mak i n g th e p ay m en t.
Ho wev er , as des ir e d by t h e G ov er n m e nt , f i le is s u b m it te d f or a ppr ov a l t o d ep os it fu n ds am o u nt i ng t o Rs . 22 5 .0 0 c r or es i n G ov er n m e nt Tr eas ur y .
Th e pr o p os a l o f th e o ff ic e f or r a is i ng l o a n ag a i ns t FD R an d a ut h or i zi n g Sr . Ac c ou nts of f ic er ) p os t o f AC A ( F& A) is v ac an t) t o s i g n t h e lo a n d oc um e nts is als o s u bm i tt e d f or ap pr ov al pl "( s ic ) .
190 Combined reading of above minutes of the Council of Minister and various notes and notings prepared and deliberated by Chief Secretary, Government of Punjab and Chief Administrator, PUDA clearly show that initially on 2.1.2008, Punjab Government took the decision for making of contribution for the purpose of acquisition of 300 acres of land as contribution for Mohali Airport. Thereafter Chief Secretary in a meeting took the decision that this contribution was required to be made u/s 49(2) of Punjab Regional & Town Planning & Development Act, 1995 and as per this decision PUDA, GMADA and GLADA were to provide funds in the ratio of 75%, 12.5% and 12.5% respectively. After the above decision when the proposal was put up before the Chief Administrator, PUDA he raised many doubts on the proposal. First doubt is clear regarding the quantum of amount. Second doubt is that no formal direction has been given by the Government of Punjab except for draft proceedings above. Doubt was further expressed vide item no. 3 of the proposal regarding participation of the PUDA. Question was raised whether it will be in the form of Government to GMADA or it will be a contribution under OUVGL scheme or it will be PUDA's own share to the project. Thus it is clear that nowhere it is being proposed or discussed that the contribution will be beneficial to the PUDA rather the proposal was that it may be treated as loan by PUDA to the Government of Punjab or it will be utilization of funds under OUVGL. Thus it is very clear that the theory of benefit to the assessee in the form of appreciation in the value of land has been taken only during the assessment proceedings whereas at the time of decision making no such discussion or deliberations were made. When all the doubts were put up before the Chief Secretary wherein it was reiterated that the payment was being made for compensation of acquisition of land for setting up of the Internationals Airport at Mohali and the decision has been taken that such expenditure should be incurred by PUDA, GMADA and GLADA. It seems that total expenditure was more than 300 crores which was not available with PUDA, GMADA and GLADA, therefore, further instructions were given that Punjab Infrastructure Development Board will make a contribution of Rs. 160 crores because the funds were available with that Board. This clearly shows that no analysis have been made on the basis of the benefits which would have accrured to various authorities i.e. the assessee (PUDA), GMADA and GLADA. It is not clear how Punjab Infrastructure Development Board would derive any benefit. Rather the contribution was decided by the Government on the basis of availability of funds. This fact clearly show that at no point of time the contribution was considered as a beneficial to the assessee. In fact the Chief Administrator in his final note has again categorically observed as under:
" This o ff ic e h a d s u bm it t ed a d et a il e d n ot e r eg ar d in g s h ar e o f P U DA at pa g es 1- 5 b ut PU D A has b ee n as k ed to c o ntr i bu t e 7 5% s h ar e . I t is ag a i n r es p ec tf u lly s u b mi tt e d t h at G MAD A h as pr o p er ty wor t h t h ous a nds c or es in Mo h a l i an d l o g ic al ly , t h e s har e of G MAD A s h ou l d b e m uc h m or e on t he e nt ir e f u nds c o u ld h av e b ee n pr ov i d ed by G MAD A . T he d ir ec t i o n o f th e G ov er n m en t to P UD A to c o nt r i b ut e 7 5 % o f t h e s har e ne e ds r e- c o ns i d er at i o n. I f G ov er nm e nt d e e ms i t pr op er , th e f i le c an be r e- s u b m it te d af ter mak i n g th e p ay m en t. "26
The above clearly show that the Chief Administrator of PUDA was reluctant to make these payments and according to him GMADA was having huge profits in Mohali where this Airport was coming up and therefore, contribution should be made by GMADA. When these observations were made in the note put up by the Chief Administration then how it can be said that the contribution made was for the purpose of business because this would have led to general appreciation in the value of the lands. In this regard the ld. CIT(A) has made following observations vide para 11.12 to 11.14 which are as under:
" I n vie w o f th e a b o ve, i t i s e vid en t th a t a d eci s io n wa s ta k en b y Pu n ja b Go ve rn men t th a t a n in te rn a tio n a l a i rp o rt sh o u ld b e co n st ru c ted a t Mo h a l i. I t a p p ea rs th a t n o p ro v is io n o f fu n d s wa s a va ila b le in th e b u d g et o f th e Pu n ja b Go ve rn m en t. I n o rd e r to g i v e i mm ed ia te ef fec t to th e d e ci sio n fo r e sta b li sh m en t o f in te rn a t io n a l a irp o r t, a su i ta b l e p i e ce o f la n d h a d to b e a cq u i red . Th e g o ve rn m en t h a d th e n ece s sa ry p o we r to a cq u i re th e la n d , b u t it req u i red fu n d s fo r p a ym en t to th e p e r s o n s wh o se la n d wa s to b e a cq u i red . Un d er th e p ro vi sio n s o f La n d Acq u i si tio n Act , th e p a y men t to th e p e r so n s , wh o se la n d i s a cq u i red , h a s to b e ma d e w ith in th e s tip u la t ed p e rio d . No w th e p o s it io n wa s th a t Go ve rn m en t wa n t ed to e sta b li sh in te rn a tio n a l a i rp o r t a n d it h a d en t e red in to a n a g ree men t w ith th e Airp o r t Au th o r ity o f I n d ia , b u t i t h a d n o fu n d s to p a y th e fo r a cq u is itio n o f la n d . Th er efo re , th e g o ve rn m en t h a d to fin d so me so u rce fro m wh er e th e a cq u i s it io n co u ld b e fu n d ed . Th e Go ve rn m en t rea li zed th a t so m e o rg a n i za t io n s u n d e r it s co n tro l h a d su rp lu s fu n d s a va ila b le a n d th e se o rg a n i za tio n s co u ld b e a sked to p ro v id e th e n ec es sa ry fu n d s fo r a cq u i si tio n o f la n d .
I n fa c t, a s i s c lea r fro m th e n o tin g o f th e f ile s o f P UDA, th e o f fi ce r s o f P UDA we re a g a in st b ea r in g th e f in a n cia l b u rd en , wh i ch th e Go ve rn men t h a d i mp o s ed o n it. Th e se lec tio n o f th e o rg a n i za tio n s wa s p u re ly o n th e b a s i s o f th e a va ila b il it y o f su rp lu s fu n d s, wh ich i s cl ea r fro m th e fa ct th a t o n e o f th e o rg a n i za tio n s req u i red to co n tr ib u t e wa s G rea te r Lu d h ia n a A rea Deve lo p men t Au th o ri ty ( GLA DA ), wh ich b y n o s t re tch o f th e ima g in a t io n co u ld b e co n s id e red a s h a v in g a n y th in g to d o w ith th e a irp o r t a t Mo h a li . I t ca n c lea rl y in fe r red th a t th e co n t rib u tio n wa s n o t e ven vo lu n ta ry. H en ce , th e co n ten tio n o f th e Ld . co u n s el s th a t th e exp en d i tu re in th e fo r m o f co n t r ib u t io n wa s fo r b u sin es s p u rp o se s to ta ll y la c ks co n v ic tio n . "
191 We further find that before the ld. CIT(A) when this contention of the appreciation of land was made following examples were given which have been reproduced at page 11 of his order:
( i) Th e l a n d for t h e A er oc i ty pr o jec t was ac qu ir e d @ Rs . 1 .5 0 c r o r e p er ac r e i .e . Rs . 31 0 0 p er s q. y ar d a n d a ft er t he la u nc h of t h is pr op os e d i nt er n a t io na l a ir p or t . F or t h e pr os p ec t iv e b uy er s w h o e nt h us i as tic a l ly a p pl i ed , t he r at e o f a l lo t m en t p er s q . y ar d w as fix e d @ Rs . 1 2 00 0 p e r s q . y ar d . Ev en a ft er tak i ng in to c o ns i der a ti on t h e dev e lo p m en t c os t o f t h es e p l ots , t h e im m e di a te o n e t i me g ai n , in t er ms o f s a l e of o nly 4 0 00 p l ots was m or e t ha n 2 t i mes .
( i i) B e for e t h e l a unc h of t h is pr op os ed a ir p or t f or w h ic h th e as s es s e e a u th or ity has c on tr ib u te d , t h e r es er v e pr ic e p er s q. y ar d fo r a uc ti o n of t he c om m er c i al s i t e w as @Rs . 3 0 00 0 0 p er s q . y ar d . H ow ev er t he af t e r eff ec t w as t ha t f or a uc t i ons c o nd uc t e d i n S ec t or 69 a nd S ec t or 70 t he p er s q . y ar d r e s er v e pr ic e o f c om m er c i al p l ots was f ix e d at @ Rs . 40 0 00 0 a n d ev e n t he ac t u al s e ll i n g we n t m uc h ab ov e th is . T h us th er e w as a s tr a i gh tw ay o n e t im e g a in o f m or e th a n 25 %- 30 % of t h e s toc k s he l d by t h e au t hor i ty .
( i i i) A n ot h er o n e t i me ga i n lik e ly t o be ear n e d is fr o b a la nc e o f 5 0 ac r es of c o m mer c i a l l an d i n Sec t or 7 6 to S ec t or 8 0 fr o m wh er e t he on e t i me ga i n is l ik e ly to be mo r e t h an 25 % t o 3 0% in t er ms of s a l e o f c om m er c i al pr o p er t i es .
( iv ) Bes i des ab ov e th e aut h or ity h as a ls o pr o pos e d to s et u p a n I .T . P ar k i n 1 50 0 ac r e ne ar th e a ir p or t, a ga i n f or wh ic h t h e o n e t i me g a in i n ter ms of s a le s h al l b e h u g e. ( i n hu n dr eds o f c r or es ) ( v ) A n ot her i ns ta nc e o f c o m me r c i a l ex p e d ie n c y an d th e th o ug h of a w is e an d pr u d en t bus i n es s p er s on is in t er ms o f h ug e g a in s fr om s a l e of mor e t ha n 1 50 ac r es o f c om m er c i al l an d in ha nd i n S ec t or 62 w h er e a Ci ty C e ntr e h as b e en pr op os ed an d t h e s a le of m or e t ha n 1 5 0 ac r es of c o m mer c i a l la n d in h an d i n S ec t or 6 2 wh er e a C ity Ce ntr e has b ee n pr op os e d an d th e s al e of mo r e th a n 6 0 0 ac r es of l an d i n S ec tor 8 8- 89 w i l l br i ng in en or m ous pr o f its t o th e a ut h or ity . "
The above clearly shows that no specific instances have been given regarding value of land before making this contribution and after this contribution. Therefore, the ld. CIT(A) has correctly held that these are general statements 27 and cannot lead to the conclusion that the assessee has derived any benefit from the said contribution to the Airport.
192 Before us, the ld. counsel of the assessee has filed certain evidences by way of examples to show that the properties in and around Mohali had appreciated after this contribution. Strictly speaking this evidence cannot be admitted at this stage because no reason have been given for not filing these documents before the lower authorities. However, we have still perused the same and find that these documents do not prove that the rates have really increased in the absence of details. For example auction rates of various properties given at para 1 of the additional paper book reads as under:
" Au ct io n Rat e s o f va r iou s p ro pe rt ie s in Pu nja b Ra tes per s q y ds Pr i or to Mar c h 20 0 8( i. e b ef or e mak i n g pay m en t o f 22 5 .0 0 c r or e Ar ea 20 0 8 20 0 9 20 1 0 20 1 1 Res i de n ti a l p l ot in 34 7 22 51 4 29 83 6 36 s ec t or 6 8/ 6 9 Mo h a l i Co m mer c i a l b oo t hs i n 67 6 57 10 5 16 1 s ec t or 6 5 b u lk Ma t er ia l Mar k et a t Mo h a l i S ho ps a t B an as ar 49 6 00 /- t o 54 0 00 /- 11 9 00 0 /-
E nc l av e S a ngr ur 50 3 00 to to
( 29 . 08 .0 6) 82 3 00 16 6 50 0
Res i de n ti a l P l ots at 10 8 00 t o 1 8 75 0 18 4 65 /-
P hu lk i an Enc l av e , to
P at i al a 21 6 00
193 Above clearly show that no plot numbers have been given. Further there is no appreciation in case of plots at Phulkian Enclave, Patiala. Even if assuming for the sake of argument that in some pockets the rates have increased the same may be because of general appreciation of the property values. No link has been established to show that contribution made by the assessee resulted directly in increase of land prices. Further it is very important to note as pointed out by the ld. DR for the revenue that increase, if any, was available to all the builders and property developers operating in the area and was not restricted exclusively to the assessee only. Therefore, logically all such organizations dealing in the property should have been asked to contribute to the development of Airport.
194 We find force in the contention of the revenue that even the contribution was not considered and quantified by the PUDA and it was decided by the Punjab Government as it becomes clear from the note of Secretary, Housing and Urban Development then how the assessee can say that such contribution would have been beneficial to the assessee when even the decision regarding quantum of contribution was taken by somebody else.
195 It was also contended before us that general development of the area was one of the main object of the authority as per sec 28 of Punjab Regional & Town Planning & Development Act, 1995 and further u/s 49 the Government can issue directions to the authority for making any expenses and therefore, the assessee was duty bound to incur such expenses as directed by the Government. Relevant portion of Sections 28, 29 & 49 of Punjab Regional & Town Planning & Development Act, 1995 are reproduced hereunder:
" 2 8 ( 1 ) Th e ob j ec t of t he A ut h or ity s h a l l b e to pr o m o te a n d s ec ur e be tt er p l an n i ng a n d dev e l op m en t o f any ar ea of t he St at e a n d for t ha t p ur p os e th e Au th or ity s h a l l h av e t h e 28 po w er s to ac q u ir e by way o f p ur c h as e, tr a ns fer , ex c ha n ge or g if t o r t o h ol d , m an a ge , p la n, dev e lo p a n d m or tg a ge o f o th er wis e d is pos e o f l an d or ot her pr o p er ty or to c a r r y ou t i ts e l f or in c o ll a bo r at i on w i t h any ot her a ge nc y o n i ts b eh a lf , b u il d i ng , en g i ne er i ng , m i ni n g a nd ot her op er at i on s t o ex ec ut e wor k s i n c on nec t io n w it h s u p pl y of w at er , d is p os a l of s ew er ag e , c on tr ol of p o l lu t io n a n d ot h er s er v i c es a nd a m e ni t ies an d g e ner a l ly t o d o a ny t h in g w it h t he pr ior ap pr ov al or on di r ec t io n of t h e S ta te G ov er n m en t, f or c ar r y i ng ou t th e p ur pos es o f t h is Ac t .
In p ar tic u l ar a nd w i th o ut pr e j ud ic e t o th e g en er a l i ty of t h e for e go i n g pr ov is i o ns , t h e A ut ho r i ty i ts e l f i n c o l la bor a ti o n w it h a ny ot h e r A g e nc y or th r o u gh a ny ot h er a ge nc y o n its be h al f;
I If s o r e q u ir e d by t h e S ta te G ov er n m en t of t h e B oa r d , tak e u p t he w or k s i n c o nn ec ti o n wi t h th e pr e par at i o n a nd im p l em e nt at i o n of Re g io n a l P l ans , Ma s t e r P l a ns a nd N ew Tow ns h ip P la ns a n d T ow n I mpr ov e me nt Sc h em e ;
Ii un d er t ak e th e w or k r e l at i ng t o t he am e n it i es an d s er v ic es t o be pr o v i de d i n t he ur b a n ar eas , ur b an es t at es , pr o m ot i on of ur b an dev e lo p m en t as w e l l as c o ns tr uc t i o n of h o us es ;
Ii i pr o m ot e r es e ar c h , d ev e lo p me n t of n e w tec h n i qu es o f p la n ni n g, la n d dev e l op m en t a nd ho us e c o ns tr uc t i o n an d m a nu f ac t ur e of b u i ld i n g ma t er ia l .
Iv pr o m ot e c o m pa n i es , a s s oc ia t io n a nd ot h er b od i es f or c ar r y i ng o u t th e p ur p os e of t h e Ac t ; a nd V per f or m any ot her f u nc ti o ns wh ic h ar e s u pp l e me n ta l , i nc id e nt a l or c ons e qu e nt i a l to a ny o f t h e fu nc t io ns r e fer r e d to in t h is s u b- s ec t i o n or w hic h m ay b e pr es c r i b ed .
29( 1) W her e t he St a te G ov e r n me nt is of op i n io n t h at t h e ob j ec t of pr o per dev e l op m en t o f any ar ea or gr ou p o f ar eas t og e th er w it h s uc h a d ja c en t ar eas as m ay be c ons i de r e d n ec es s ar y w il l be b es t s er v e d by e n tr us t in g t he w or k o f d ev e l op m e nt or r ed ev e lo p me n t th er eo f t o a S p ec i a l A u th or ity , i ns t ea d t o th e P u n ja b Ur ba n Pl a nn i n g an d D ev e l o pm e nt Au t h or ity .
th e S ta t e G ov er n m e nt may , by n ot i f ic a t io n , c ons t it ut e a n A ut h or ity for s uc h ar e a to be c a ll e d th e Sp ec ia l Ur b an P la n n in g a nd D ev e l op m en t A u th or ity f or t ha t ar ea an d th er eu p on , a l l th e p ow er s a nd f u nc t i ons of t h en Pu n j ab Ur ba n P l a n n in g a nd Dev e lo p m en t A ut h or ity r e l at i ng t o d ev e lo p me nt a n d r e dev e l op m en t of t h at ar e a un d er th is Ac t, , s h a ll be ex er c is ed a n d p er f or me d b y t he Sp ec i a l Ur b a n P l an n i ng a n d Dev e lo p m en t A ut h or ity s o c o ns ti t ut ed .
Ev er y n ot if ic at i o n is s u ed un d er s u b- s ec t io n ( 1) s h al l de f in e t he li m i ts of t he ar e a t o wh ic h i t r e l at e s .
49( 2) Th e fu n ds of t h e A ut h or ity s h a l l b e ap p l ie d t ow ar ds m ee t in g - ( a) th e ex pe n d it ur e i nc ur r ed in t h e a dm i n is tr at i o n, im p le m e nt at i on an d c ar r y i n g ou t th e pr ov is io ns o f th is Ac t ;
( b) th e c os t of ac q u is i t io n of l a n d for t h e pu r p o s es of t h is Ac t;
(c) th e ex pe n d it ur e for d e v e lo p me n t of la n d an d c o ns tr uc ti o n of ho us e s ; an d ( d) th e ex pe n d it ur e for s u c h ot h er p ur p os es as t he St at e G ov er n me n t may di r ec t or per m i t. "
196 Plain reading of above provisions clearly show that Section 28 has provided objects of the authority. The objects are generally development of land and other services. Section 29 clearly provides that for development of such adjacent area where it is considered necessary separate authorities may be constituted therefore, there is force in the contention of the ld. DR for the revenue that PUDA had nothing to do with the development of this Airport because as per Notification No. 13/52/2006-07 HG2/7443 dated 14.8.2006 GMADA was notified for the development of Greater Mohali area. Further reading of Section 49 shows that various authorities were authorized to incur expenditure for such other purposes which were directed or permitted by the State Government. In our opinion, such other purposes, first of all have to be related to general purpose of the authority i.e. development of land. For example State Government perhaps cannot direct the assessee authority to 29 start providing subsidies in food items. Secondly even if same expenditure is incurred because of statutory compulsions, it is not necessary that same would become allowable business expenditure for the purpose of Section 37 of the Act because for allowability the expenditure has to be further for the purpose of business. This becomes clear from the decision of Hon'ble Supreme Court in case of CIT V. Malayalam Plantations Ltd. (supra). In that case assessee company was a resident company incorporated outside India. Most of its shareholders were in U.K. On the death of shareholders not domiciled in India during the accounting period ending 31.3.1955 it paid Pound 1302-9-4 and Pound 1303 towards Estate duty which was payable on the death of certain share holders who were not domiciled in India. The assessee debited the said amount to its profit and loss account as expenses. In accounting year ending 31.3.1956 also an amount of Pound 3809-1-5 towards estate duty payable on the death of certain shareholders. ITO did not allow this expenditure. 197 On appeal, the AAC confirmed the action of the ITO. On further appeal to the Tribunal it was held that the assessee was entitled to deduct this amount in computing its profits. On an application made by the Ld. Commissioner, the Tribunal referred the case u/s 66 (1) of Income Tax Act, 1922 to the Hon'ble Kerala High Court and referred the following question of law for its opinion:
"Whether on the facts and in the circumstances of the case, the estate duty paid by the company u/s 84 of the Estate Duty Act, 1953, is a revenue expenditure deductible in computing the assessee's business income for the Assessment years in question?"
Hon'ble High Court agreed with the view expressed by the Tribunal and answered the question referred to it in affirmative. Thereafter revenue filed an appeal before the Hon'ble Apex Court. The Hon'ble Apex Court after detailed discussion particularly u/s 10 which was for computing the profits and gains under the old Act, held that this expenditure was not allowable. The Analysis has been summarized in the Head note which is as under:
He l d th a t a lt ho u gh t h e a mo u nts p a i d wer e " ex pe n d it ur e ", t hey wer e n ot a l l ow a b le un d er s ec t io n 10( 2) ( x v ) of t h e I n di a n I nc o me - t ax Ac t, 1 92 2 , as bus i n es s ex p en d it ur e bec a us e th e p ay me n ts wer e n ot "f or t h e p ur pos e o f t he b us i n es s ". The pay m en ts h a d no t hi n g t o do w it h th e c on d uc t o f its b us i n e s s . T he fac t th at o n it s de f au l t, i f a ny , i n th e pay m en t o f t h e d ues , t h e R ev en u e m i g ht r e al i ze t h e a m o un t s fr o m t h e b us i nes s as s e ts w as a c o ns e q ue nc e of t h e d ef au l t o f th e c o m pa ny i n no t d is c har g i ng its s ta tu t or y o bl i g at i on , b ut t h at di d n o t m ak e t he ex p e nd i tu r e any t h e m or e ex pe n di t ur e i nc ur r e d i n t h e c o nd u c t of t he b us in es s . T h e ob l i ga t io n o f th e c o mp a ny to p ay es ta te du ty u nd er s ec ti o n 8 4 of t he Es t at e D uty Ac t , 19 5 3, w as a s ta tu t or y d uty u nc on n ec t e d wi t h t h e b us i n es s , t h ou g h th e oc c as io n f or th e i m pos i t io n ar o s e bec a us e of t he ter r i tor i a l n ex us af for d ed by th e ac c i de nt of i ts do i n g bus i n es s i n In d ia .
Th e ex pr es s io n " for th e pu r p os e o f th e bus i n es s " is w i de r i n s c o p e t h an t he ex pr es s i on " for th e p ur p os e o f e ar ni n g pr o fi ts ". I ts r a n g e is w i d e; it may tak e in no t on ly th e day t o d ay r un n i ng o f a b us i n es s b u t a ls o t h e r a ti o na l i za t i on o f i ts ad m i n is tr at i on a nd m od er n i za t io n o f i ts m ac h i n er y ; it may i nc l u de me as ur es f or th e pr es er v at i o n o f th e b us in es s a n d f or t he p r ot ec t i o n o f i ts as s ets an d pr o per ty fr o m ex pr o pr ia t io n , c o er c iv e pr oc es s or as s e r t i o n of h os t i le t it l e; i t m ay als o c o mpr e he n d pay m en t o f s ta tu t or y du es a n d tax es i m pos ed as a pr e- c o n d it i on to c o m m enc e or f or th e c a r r y i n g o n of a bus i n es s ; it m ay c o m pr e h e nd m any ot h er a c ts i nc id e nt a l t o t h e c ar r y in g on of t h e b us i nes s . H ow ev er , w i d e th e m e an i n g o f th e ex pr es s i o n m ay b e, i ts l im i ts ar e i mp l ic it i n it . Th e p ur pos e s ha l l be for th e pur p os e o f t he bus i n es s , t h at is to s ay , t h e ex p e nd i tu r e i nc ur r e d s h al l b e f or th e c ar r y i ng on o f t h e b us i n es s a nd t h e as s es s e e s h a ll i nc ur it in h is c ap ac ity as a p er s o n c a r r y i n g o n t he bus i n es s . I t c a nn o t i nc l u de s u ms s p e nt b y th e as s es s ee as a g en t o f a th ir d p ar ty , wh et h er t he or i gi n of th e a ge nc y is v ol u nt ar y or s t at u tor y . "
Thus it is clear that unless and until the expenditure is incurred for the purpose of business even if there is some statutory compulsions, same cannot be allowed as business expenditure u/s 37 of Income Tax Act.
198 The last condition for allowability of expenditure u/s 37 was that it should not be in the nature of capital expenditure. In the case before us, it has been held that the expenditure was incurred for the purpose of acquisition of land and therefore, being in capital nature is not allowable. In this regard we have perused Joint Venture Agreement (In short JVA) carefully and find th that the same was entered on 17 day of Sept, 2009 between Airport authority of India (statutory authority established under the Airport Act, 1994) and Government of Punjab through GMADA (statutory authority constituted by 30 Government of Punjab and HUDA (statutory authority constituted by Haryana Housing development authority). In the recitation clause it has been recited that Memorandum of Understanding was signed among those parties on 4.1.2008 which broadly provide for the following terms and conditions:
" a J o i nt V en t ur e Co m pa ny ( J VC ) w ou l d b e for m ed wi t h 5 1% eq u ity s tak e of A AI an d 24 . 5% e qu i ty s t ak e eac h of G MA D A an d H UD A t o op er at e a nd m a in t ai n th e Ch a nd i ga r h I nt er n at i o na l Ai r p or t ( CI A) a t Ch an d i gar h t o b e bu i l t by A A I;
P un j a b G ov er n m en t w ou l d tr ans fer t h e r eq u i r ed la n d l oc a te d a t M oh a l i, Pu n ja b o f 30 0 ac r es ap pr ox im at e ly t o be J V Co m pa ny i nc l ud i n g la n d fo r c ity s i d e dev e l op m en t. T he c os t o f l a nd wo u ld be eq ua l ly s h ar ed be tw e en t h e G ov er nm e nts o f P un j a b & H ar y an a an d w ou l d be c a p it a l i ze d a n d s ha l l c o un t t ow ar ds t h e eq u i ty c o ntr i bu t io n o f G MA D A an d H UD A .
A AI wo u l d b e r es p o ns i b le for c r e at i ng th e T e r m in a l Bu i l d in g an d ot her a ir s i de fac i l it i es for t he J VC w it h ou t s eek i n g any c as h c o n s i der at i o n for m o th er J V p ar tn er s w hic h wo u ld be s ubs e qu e nt l y c ap it a l i ze d a t a v al ue t o b e d e ter m i ne d b y AA I a t t he t i m e of tr a ns f er a n d s h al l c o u nt t ow ar ds th e e q u ity c on tr ib u t io n o f A AI ; a n d Th e c os t o f la n d w o ul d be c o un te d to wa r ds t he 4 9% eq u ity c o ntr i b ut i on o f G MA D A a n d HU DA an d th e c os t of I nt er n a ti o n al C iv i l A ir Ter m i na l & O t h er a er on a ut ic a l as s e ts to be b u i lt by A A I wi l l b e c o un t ed t ow ar ds t h e 51 % eq u ity c o n tr ib ut i o n of A A I as per t h e pr ov is i o ns i n t h e S h a r eh o l der s A gr ee m e nt t o b e ex ec ut e d by th e J V Pa r t i es a nd t he J V C om p any . "
As per recitation clause it is further agreed that same (JVC) is for the following purposes:
to for m a J o in t v e n tur e C o mp a ny w h ic h w i l l un d er t ak e t h e o p er a t i on a nd m a in t en a nc e of C h an d ig ar h I nt er na t i on a l A ir po r t t o b e bu i l t by A AI at C h an d ig ar h ;
to s u bs e q ue nt ly tak e ov er t he ex is t i ng i nf r as tr uc tur e be l o ng i ng to A AI a t t he C iv il E nc l av e a t C h an d ig ar h at s uc h v a lu e as m ay be d et er mi n ed by A AI an d t o op er at e a n d ma i nt a i n th e s a m e.
to u n der t ak e f ur t h er d ev e l o pm e nt o f C iv i l A i r Te r m i n al a t C ha n di g ar h , c o m me ns ur a t e wi t h th e tr af fic po te n t i a l, c o m mer c i a l v i a bi l i t y a n d av a i l ab i l i ty of f i na nc i al r es o ur c es ;
to r ec o r d t h e t er ms an d c on d it i ons o n w h ic h t h e p ar ti es t o t h is a gr e e m en t w i l l s ubs c r i b e to th e S h ar e Ca p it a l ( as de f in e d her e i na ft er ) o f t he J o i nt Ve n tur e C o mp a ny ( J K VC ) an d to r e gu l at e th e r e la t i ons h i p a m on gs t t h e J o in t Ve n tur e P ar t i es as lo n g as t hey ar e S har e ho l d er s of t h e J VC . "
Further while defining the responsibility of the parties, it has been provided in respect of responsibility of the State Government/GMADA as under: Res p ons i b il i t ies of S t a te G ov er n me n t / G MA DA :
Cl e ar anc es / per m is s i ons / NO C t o b e ob t ai ne d by G MA D A fr o m c onc er n ed a ut h or it i es
-
Ac t iv i ti es / Ser v ic es f o r R es p o ns ib i l it i es f or Cl e ar anc e / P er m is s i o n. Tr a ns f er o f l an d ( 2 0 0 ac r es ) to G MA D A th e J V c o m p any f or d e v e lo p me n t of pr o j ec t .
Th e G MA D A s ha l l ac q u ir e t h e l an d o f ar ou n d 3 00 ac r es a n d tr a ns f er to t h e J VC for th e d ev el o p me nt o f C h a nd i ga r h I nt er n at i on a l A ir p or t .
Th e G MA DA a nd HU DA s h al l be ar a ll th e ex p e nd i tu r e i n e qu a l s har e in r es p ec t o f c l ai m or l ia b i l it i es ar is i ng o ut th e any l i ti g at i on , pr es e nt or fu tur e i n t h e m a tt er o f l an d ac q u is it i on .
Th e G MA D A s h a l l e ns ur e t ha t i n it i a l es t ab l i s hm e nt of s u b s t at i on an d w a ter l i ne to b e do n e by S ta t e G ov er n me n t fr e e o f c os t .
Th e G MA D A s ha l l ex em p t t he C iv i l A ir Te r m in a l C o m pl ex i nc l u d in g apr o n i. e. ar ea i nc l u d in g c i ty s i d e de v e lo p me n t s ta ff c o l o n y an d th e l a nd us e d f or th e ins ta l l at i on of Nav i ga t io n a l A ids a n d ot h er r e la te d e qu i p m en t fr o m pr op er ty t ax an d ot h er mu n ic i pa l tax es in i t ia l ly for a per i od of t en y e ar s c o m m enc i n g fr o m t h e d at e o f tr ans f er o f la n d t o J VC to m in i m i ze o p er a t io n a l l o os es . T he n ee d f or f ur t h er ex t ens i o n o f th es e 31 c onc es s i on an d ex e mp ti o ns w il l be jo i nt ly r ev i ew ed by G MA DA & A AI at t h e en d o f t he te n y e ar p er io d.
Th e G MA D A w i l l ac q u ir e t he l an d a nd d e v e lo p f o ur la n d a p pr oa c h r o a d t o Civ i l A ir Ter m in a l w it h l ig h ti n g, h or t ic u lt ur e, s i g na g e s e tc . a nd t h e c os t o f t he s a m e s ha l l b e eq u a lly s har e d b et we e n G MA D A & HU D A. Th e G MA DA s ha l l r e m ov e t h e i d en t if i ed obs t ac les , i f a ny , h a za r d f or s a fe ly o f a ir c r af t op er at i o n f or m th e a p pr o ac h pa t h of ex te n d ed r u n way a n d t r a ns it i on a l ar e a s uc h as h ig h t e ns io n / l o w t e ns io n po we r l i n es , c an a l, g as p i p e li n e, s t r uc t ur es , b ui l d i ngs , c h im n ey s , tr e es etc . a t t h e ir c os t .
In clause 3.1 it has been specifically noted that JVC will be incorporated as a Private Ltd Company. Clause 3.2 deals with shareholders agreement which is as under:
Sh a re hol de r s' Ag r e e ment A S h ar e h o ld er s ' A gr e e me n t w i l l b e ex ec u te d by a n d b et we e n A AI , G MAD A , HU D A a nd th e J V C, a ft er t h e J o in t V en tu r e C o mp a ny is i nc or p or a t ed .
Ti l l s uc h t i me t h e Sh a r eh o l der s ' A gr e em e nt is ex ec u te d a nd Ao A is ap pr ov ed by t he par t ies , i t is a gr e e d by th e p ar t i es th at t he R e gu l at i o ns c on ta i ne d i n T a b le A in Sc he d u le I t o th e I n di a n Co m pa n i es Ac t, 1 9 5 6 m ay be ap p l ie d t o th e pr op os ed J VC .
In t he ev e nt o f a ny i n c ons is te nc y b et w ee n t he p r ov is i ons o f th is A gr e e me n t an d t he Mo A or A o A, t he p ar t i es s h a l l t ak e al l s t ep s to a lt er or a me n d t he Mo A an d A o A t o mak e i t c o ns is t e nt w it h th e t er ms of t h is A gr ee m en t.
Clause 4.2 and 4.3 deals with share capital which is as under:
4. 2 In it i al s ub sc r ib ed / pa id up c ap it a l At t he t i me o f i nc or p or a t io n , t h e Is s u ed s har e C ap i ta l of t he C om p any s h a l l be Rs . 10 0 0, 0 0, 00 0 /- ( Rs . T e n Cr o r e) a n d t he c o n tr i bu t io n o f th e P ar ti es ha l l b e as f o ll o ws :-
A AI s h al l s u bs c r ib e t o 5 1, 0 0 00 0/- ( F if ty o n e L ac ) eq u ity s h ar e o f Rs . 1 0/- ( Rs . Te n on ly ) e ac h f or c as h ag gr e g at i n g to Rs . 5, 2 0, 00 , 00 0/- ( Rs . F iv e Cr o r e Te n L ac o nly ) G MAD A s h a l l s u bs c r i be t o 2 4, 5 0, 0 00 /- ( T we nty F ou r Lac F i fty Tho us a n d) e q ui ty s har es o f Rs . 1 0 ( R u pe es Te n o n ly ) e ac h for c as h a gg r e g at i ng to Rs . 2, 4 5, 00 , 00 0/- ( Rs . Tw o Cr or e F or ty Fiv e L ac on ly ) HU DA s ha l l s u bs c r ib e t o 24 , 50 ,0 0 0/- ( T we n t y Fo ur L ac Fi fty T ho u s an d) e q ui ty s h ar es of Rs . 10 ( R u pe es T e n on ly ) e ac h for c as h ag gr e ga t in g to Rs . 2, 4 5, 0 0, 00 0 /- ( Rs . Tw o Cr or e Fo r ty F iv e L ac o n ly ) ( a) T h e p r o p or t i on i n wh ic h t h e P ar t i es s h a ll s u bs c r ib e to t he e qu i ty s har e c ap i ta l o f th e J V C s h al l be as f o l l ows s u b jec t t o pr ov is i ons c on ta i n ed in p ar a 5:-
A AO = 51 %
G MAD A = 24 . 5%
HU DA = 24 . 5%
( B) T h e S t at e G ov er n me n t w ou l d tr a ns f er t he r e qu ir e d l a n d l oc at ed at Mo h a l i, P u nj a b to th e J V C a n d A AI wo u ld b e r es p o ns ib l e f or c r e at i ng th e a i r s i de f ac i l i ti es a nd Ter m in a l b u il d i ng f or th e J V C, w h ic h w i l l b e a ppr o pr ia te d t ow ar d s s h ar e c ap i ta l a n d s har e pr e m i um . A t t he ti m e o f v o l u nt ar y wi n d in g u p of t h e C om p any , t h e S h ar e Pr em i u m pa i d by G MA DA , HU D A & A AI s h a l l b e c o ns i der e d for d et er mi n i ng t he v a l ue of as s e ts to b e b i fur c a te d / a l loc a te d t o th es e thr e e p ar t i es . "
199 Rest all the clauses are general clauses and not very relevant for us and therefore, same are not being reproduced. Combined reading of above clauses clearly show that both the State Governments have contributed towards development of the Airport at Mohali in terms of acquisition of land and against such acquisition of land the Government of Punjab through GMADA has been allowed 24.5% equity stake in the airport which would ultimately be run as business venture by floating Private Ltd Company. Therefore, it becomes very clear that what has been contributed by the assessee, is only land. It seems that the land has been acquired by Government of Punjab and since Government of Punjab did not have money, therefore, the assessee authority has been roped in to make contribution to make the payment for acquisition of land. It is not clear in whose name the 32 land has been registered from the documents produced before us. However, the fact remains that the contribution was made only in terms of land for which the Government of Punjab through GMADA would acquire shares to the tune of 24.5%. This is clear because of capital contribution for starting a new business venture of running Airport. It has further to be noted that name of PUDA does not appear in the JVA despite PUDA making the biggest chunk of the contribution i.e. Rs. 225 crores out of Rs. 300 cores of total contribution. When the money has been spent only for acquisition of land that is for ultimately purchasing of land for the proposed Airport, this cannot be called a revenue expenditure. It is clearly a case of capital expenditure which is not allowable u/s 37 because it clearly provides that expenditure in the nature of capital is not allowable for the purpose of computing "profits and gains of business and profession". In view of above clauses, we hold that this expenditure i.e. the contribution made by PUDA is not for the business purposes and it is in form of capital contribution and in the nature of capital expenditure and therefore, same is not allowable u/s 37. We fail to understand why PUDA has not looked after its interest either by becoming shareholder in the proposed Airport or by raising a claim against the Government of Punjab for transfer of land or recovery of the contribution if the land was retained by the Government of Punjab against which Government of Punjab was to receive 24.5% of equity shares in the JVA. 200 Before us, the ld. counsel of the assessee had relied on many judgments and we have gone through the same and now let us analyze these judgments: 201 First case relied on is in case of CIT V. Karnatka Financial Corporation (supra). In this case assessee company was a State Owned Corporation and the assessee had claimed expenditure of Rs. 15 lakhs under the head "Miscellaneous expenses" which was incurred by the assessee at the instance of State to promote its business at village known as "model village". This expenditure was disallowed by the Assessing Officer on the ground that the amount spent by the assessee, is not for its business purpose. The expenditure was allowed by the Hon'ble High Court by giving following reasons in para 7 which is as under:
" W e ar e o f th e o p i ni o n th a t th e a m ou n t of Rs . 1 5 l ak hs s p en t by the as s es s ee has t o be c o ns i d er ed to wa r d s its bus i n es s pr o mo t i on . S i nc e t he Z i l l a P anc h ay a t h u nd er a s c he m e k n o wn as " S was th i G r a m a Y o j an a " was t r y i n g t o d ev e lo p m o de l v i l la g es by pr ov i d i ng f ac i li t ies l ik e d ev e l o p in g r oa ds t o ne w m ar k ets , or g a n i zi ng s e l f- he l p gr ou ps , c om m u ni ty c e n tr es a n d d ev e l o pm e nt of i nf r as tr uc tur a l f ac i li t ies . Ac c or d i n g t o us , i f th e as s es s e e h as s p en t am o un t to wa r ds t he d ev el o pm e nt o f in f r as tr uc tur a l f ac i l it i es of v i l l ag es a n d c ons tr uc t i on of a ne w m ar k e t to o r g a ni ze s e l f- he l p gr o ups t h at w ou l d c er t a in ly p r o m ot e th e b us in es s o f th e as s e s s ee as t h e as s es s e e c a n le n d th e l o an on ly if s uc h es t a b lis h me n ts ar e t he r e i n v i l l ag es . W e ar e a ls o o f th e o p i ni o n t ha t i f t h e as s es s e e c a n s pr e a d its ac t iv i ti es t o r ur al par ts of t h e S t at e, it wo u ld c at er t o th e ne e ds of t h e p eo p l e an d w ou l d s a tis fy t he pur p os e f or w h ic h i t is c r e at e d by th e St a te . Th er ef or e, w e a r e o f th e o p in i o n th a t th e q u es t i ons of la w fr am e d i n t h is a pp e a l hav e t o b e a ns w er e d ag a i ns t t he R ev en u e. "
Thus it is clear that it was held that the assessee had incurred the expenditure towards development of infrastructural facilities by the village and construction of a new market to organize self help groups which would promote the business of the assessee. The assessee was lending money to the self help groups and therefore, the purpose was directly related to the business of the assessee. In any case this decision is not applicable to the facts of assessee's case. In case before us, the assessee has made contribution for promoting of Airport in which Government of Punjab through GMADA has acquired staking of 24.5% which is clearly in the nature of capital contribution of new venture. 202 The next case relied on is in case of Sri Venkata Satyanarayana Rice Mill Contractors Co. Vs. CIT, 223 ITR 101 (S.C). In that case the assessee was carrying on the business of exporting rice from the State of Andhra Pradesh. The rice could not be exported without assessee's obtaining a permit from the District Collector. The permits were given only if a payment was made to Welfare fund which has been established. This payment was disallowed by the ITO by observing that the said amount was neither mandatory nor statutory but was only discretionary and the fund has not been approved u/s 80G of Income Tax Act . On appeal the Tribunal allowed the expenses by observing that though there was no compulsion on the assessee to make contribution to welfare fund still the contribution made in pursuance of a scheme evolved by the Rice Miller 's Association in consultation with District Collector would show that advantage would ensure on the payment of 33 contribution and therefore, same was allowable u/s 37. When the matter traveled to Hon'ble High Court it was decided that the expenditure was not allowable and it was observed that though the contribution to the Welfare fund was a pre-condition for the grant of export permit and the assessee was right in contending that the contribution was a compulsory payment but the same was disallowed by coming to the conclusion that this payment was opposed to the public policy. When the matter traveled to the Hon'ble Supreme Court, the Hon'ble Apex Court found that District Welfare fund was established pursuant to a scheme which had been evolved by the Rice Millers association with the District Collector. According to the scheme each member of the association was to deposit an amount of 0.50 paise per quintal if he proposed to export the rice from Andhra Pradesh. The amount was deposited in Andhra Bank. The application of export was required to be made in a Form wherein applicant debited the said amount of contribution deposited by him giving the particulars of the bank and challan etc. Quoting from various judgments it was observed that the money expended, not of necessity and with a view to direct and immediate benefit to the trade, but voluntarily and on the ground of commercial expediency and in order to directly facilitate the carrying on of the business, may also be considered as expended wholly and exclusively for the purpose of business. After detailed analyses the amount was held to be allowable. The head note of the decision reads as under:
"Any contribution made by an assessee to a public welfare fund which is directly connected or related to the carrying on of the assessee's business or which results in benefit to the assessee's business has to be regarded as an allowable deduction u/s 37(1) of Income Tax Act . Such a donation, whether voluntary or at the instance of the authorities concerned, when made to a Chief Minister's Drought Relief Fund or a District Welfare Fund established by the District Collector or any other fund f or the benefit of the public and with a view to secure benefit to the assessee 's business, cannot be regarded as payment opposed to public policy. The mere fact that making of a donation for a charitable or public cause or in public interest results in the Government giving patronage or benefit can be no ground to deny the assessee a deduction of that amount u/s 37(1) of the Act when such payment had been made for the purpose of the assessee's business."
Thus it is clear that a small contribution of 0.50 paise per quintal was being contributed towards welfare fund which was established by the Rice Millers Association in consultation with the District Collector for general development of State which was held to be directly connected to the business of the assessee. This is so because the scheme was framed by the Rice Millers Association and involved small contribution. In case before us, the contribution is made for development of the Airport through JVA between AAI and State Government of Punjab & Haryana. Airport would be run as a commercial venture though this may lead to the development of States but still it is another business venture and therefore, the facts of this case cannot be applied to the facts of the case before us.
203 Next case relied is that of CIT Vs. India Radiators Ltd (supra). In that case the assessee made contribution to Panchayat for upgrading the school on assurance by school management of the school that children of assessee's employees would be given preference in admission to school. Therefore, it is clear that the purpose of contribution was related to business of the assessee. In the rural area there may not be any school and if a sum of money was expended for the education of children of the employees of the assessee- company and that is why the assessee's contribution was allowed as business expenditure. This case is totally distinguished from the facts in case before us. 204 Next case relied on is Addl CIT V. Rajasthan Spinning and Weaving Mills Ltd (supra). In this case the dispute relates to the claim of the assessee that deduction of Rs. 15 lakhs as contribution made to The Bhilwara Export Fund. The expenditure was allowed by the Assessing Officer. However, a revisionary order was passed u/s 263 where CIT was of the view that the Assessing Officer committed an error which was prejudicial to the interest of the revenue. The claim was allowed by the Tribunal and Hon'ble High Court also held it to be allowable because it was found that the contribution to the export promotion fund was established wholly and exclusively for the purpose of assessee's business. It was further noted that participating companies were required to make contribution based on export percentage of the companies as per the criteria decided by the trustees from time to time. It was provided that participating companies would receive stipulated subsidy on export percentage 34 of the company as per criteria to be decided by the trustees. Head note reads as under:
" Hel d, t ha t c o nt r i b ut i o n t o t h e f un d s et up f or ex p or t pr om o ti o n o f pr o d uc ts wh ic h w as a ls o th e b us i nes s of th e as s es s ee ha d d ir ec t n ex us t o t he adv a nc e m e nt of t h e as s es s e e 's b us i n es s . Th e fac t t ha t th e o b je c t of t h e ex p or t pr om ot i on f u nd was n o t c on f in e d to t h e as s es s ee b u t was o p en t o a l l w ho w a nt ed t o p ar t ic i pa t e c ou l d n ot a lt er th e c h ar ac t er o f ex p ens es inc ur r e d by w ay o f c o ntr i bu t io n t o s uc h f u nd by t he as s es s e e fr o m h is b e ne f it t o ot he r s ' b en ef i t . No n e o f t he o bj ec ts of t h e f un d c ou l d b e s a id t o b e u nr e l at e d t o th e b us in es s ac t iv i t i es of t h e as s es s e e or wi t ho ut any n ex us to th e i nt er e s t of t he as s es s e e 's bus i n es s . T hus , th e Tr i b un a l ha d r i gh t ly r eac h ed t h e c onc l us io n th at c o ntr i bu t io n t o th e e x p or t p r o mo t io n f u nd was m a de by t h e as s es s ee i n its b us i nes s ex p ed i enc y f or pr o mo t in g i ts b us in es s i nt er es t by au g me n t in g ex por ts . S uc h ex p e ns es wer e i nc ur r e d a n d l a id ou t wh o l ly a nd ex c lus iv e l y for t he p ur p os e o f th e as s es s e e 's b us in e s s , an d w er e h enc e a l l ow ab l e as d e duc t io n un d er s ec ti o n 3 7( 1 ) of t h e Ac t . "
Thus it is clear that the funds were directly related to the business of the assessee. Few mills which were exporting have made contribution of funds and that contribution was shared among various participating companies on the basis of actual export. The Tribunal found that in order to augment its own export sales and give competitive edge to its marketing the assessee-company has contributed to the fund in its own business expediency, first with the objects of increasing opportunity of export of goods manufactured by it and secondly to earn the subsidy out of contribution made by all the participating companies. The facts are totally distinguished from the case before us. 205 Next decision relied on is in case of CIT Vs. Chemicals and Plastics India Ltd (supra). In that case the dispute is regarding disallowance of sum of Rs. 1.5 lakh being contribution to the Madras Chamber of Commerce. Without going into details the facts itself shows that the contribution towards a Chamber of Commerce, which is a business association, is definitely related to the business of the assessee and is for the purpose of business of the assessee, which is not the case before us..
206 Next decision is in case of Panipat Coop Sugar Mills Ltd Vs. CIT (supra). In this case the main dispute was regarding disallowance of a sum of Rs. 6 lakhs which was contributed by the assessee to the State Government for utilization towards cost of construction of an approach road connecting certain villages to the main road. After detailed discussion it was held as under:
"Held that though a road becomes comparatively more permanently restored by metalling, the conversion of a kutcha road into a metalled one does not amount to the construction of a new road. The road did not belong to the assessee nor could it have any control over them. The expenditure was incurred on account of business expediency, namely the effort to get fresh sugarcane which yielded high percentage of sugar. The kutcha road was a permanent inconvenience and the expense incurred by the assessee to get rid of this inconvenience cannot be held to have brought to it a lasting advantage. The metalling of the roads in the instant case amounted to their repair and the expenditure incurred was revenue expenditure allowable u/s 37(1) of the Income Tax Act, 1961."
The above clearly show that the expenditure was directly related to the business of the assessee. The conversion of a kutcha road into a metalled road lead to easy procurement of sugarcane. Since the roads did not belong to the assessee the expenditure could not be called even as capital expenditure, therefore, clearly the facts of this case are totally different from the facts in the case before us.
207 Next decision relied on is in case of CIT Vs. Cheran Transport Corp Ltd (supra) and the issue which has been cited before us is regarding disallowance of a sum of Rs. 5 lakhs contribution by the assessee to Cheran Welfare Trust. Hon'ble High Court has decided this issue on the basis of earlier decision which is reported in case of Cheran Engineering Corp Ltd Vs. CIT, 238 ITR 892 (Mad), In that decision it was held that once it was labour welfare expenditure, it was allowable. We may note that this decision was rendered for Assessment year 1978-79 when Section 40A(9) was not there which mandates that no expenditure contributed towards any fund for the benefit of the employee except for certain funds provided in the provisions, will not be allowable u/s 40A(9) which has been inserted by Finance Act 1984 w.e.f. 1.4.1980. Therefore, this provision was not applicable and since the expenditure was strictly related to the welfare of the labour and it was held to be allowable. The facts are totally distinguishable.
35208 Next decision relied on was in case of CIT V. Velumanickam Lodge (supra). In that case the assessee was engaged in the business of the constructing hockey stadium and cinemas. The assessee constructed hockey stadium and claimed the amount of Rs. 24 lakhs. It was held that the expenditure was incurred in the regular course of business for the purpose of revenue expenditure and it was not capital expenditure because the hockey stadium belongs to the public. In this case assessee was running a Cinema Hall, a Lodge and was also Government contractor and some contribution was made towards construction of the hockey stadium in the park of the town. The expenditure brought benefit to the assessee in the form advertisement etc. and that is why the same was held to be allowable. Again the facts are totally different from the facts in case before us.
209 Last case relied on is CIT V. DTTDC Ltd (supra). In this case two issues arose for consideration before the Hon'ble High Court. First issue was whether the expenditure incurred by the assessee on construction of flyover was allowable. Somewhere in 1989 Delhi Administration decided to expand the scope of Delhi tourism Development Corporation and it was decided that country liquors and UP rum which was being sold by the Excise Department of Delhi Administration, which would generate a surplus of Rs. 100 crores and such surplus can be utilized for construction of flyover and substantial number of pedestrian facilities. It was decided to hand over this trade to the DTDC which would use this surplus for construction of flyover and pedestrian out of such surplus. After going through all the documents and law ultimately it was held as under:
"Held (i) that it was the obligation of the assessee to construct flyovers and pedestrian facilities out of 95 paise from Re. 1 which the assessee was entitled to retain and keep. The balance 5 paise per bottle was to meet the administrative expenses including corporate expenses but it did not mean that there was diversion of income by way of overriding title."
From above it becomes clear that the assessee was entitled to retain and keep Paise 5 per bottle to meet the administrative expenses and Paise 95 per bottle was to be utilized for construction of flyovers etc. Therefore, it is clear that the Government itself allowed the Corporation to earn extra money which was mandated to be utilised for infrastructure in Delhi but in the case before us no such benefit has been given by the State Government to the assessee which was specifically earmarked for the purpose of making contribution towards development of the Airport.
210 Second question is not relevant for the purpose of case before us and therefore, we are not dealing with the same.
211 Therefore, it is clear that all the case laws relied on by the assessee are totally distinguished and we find that none of these case laws help the case of the assessee.
212 Now we come to the cases cited on behalf of the revenue. 213 First decision relied on behalf of the revenue is in case of Oil Industry Development Board Vs. ACIT, 123 ITD 67 (Delhi Tribunal). In this case the assessee is a public sector undertaking. The assessee disbursed certain grants to different entities of the State. The question arose whether such expenditure was in the nature of grants and royalty and deductible u/s 37(1). In this case it was also contended that since the grants of royalty was one of the objects of the undertaking and therefore, such expenditure should be held to be allowable. The Tribunal after detailed discussion held as under:
" Sec t i o n 3 7 de a ls w i t h ex p en d it ur e in g e ne r a l r e f er r e d to as bus i nes s ex pe n d it ur e. It l ay s do w n th at any ex pe n d it ur e, n ot be i ng e x pe n d it ur e, n ot be i ng ex p e nd i tu r e o f t he na t ur e as d es c r i be d i n s ec t i o n 30 t o s ec t i o n 3 6 an d n ot b e in g i n t he n a tur e of c a p i ta l ex p e nd i tu r e or p er s o n a l ex p ens es of t he as s es s e e l a id o ut or ex pe n de d wh o l ly an d ex c lus iv e ly f or t he p u r pos e o f b us i nes s or pr o f es s i o n, s h a l l be a l lo w ed i n c o mp u ti n g th e i nc om e c h ar ge a b le u n der t h e h ea d 'P r of i t s a n d ga i ns o f bus i n es s or p r o fes s i o n '.
De d uc t i ons w h ic h ar e a ll o we d w h il e c om p ut i ng bus i n es s i nc o m e h av e be e n l a id do w n i n s ec ti o ns 3 0 t o 3 6 . Sec t io n 37 is a r es i du ar y s ec t i on ex t e nd i ng th e al l ow a nc e of ex p e ns es to i te ms o f ex p e nd i tur e n o t c ov er e d by s ec ti o ns 3 0 to 3 6 , t he l is t of a ll o wa nc es e nu m er a t ed in s ec t i ons 30 t o 3 6 be i n g n ot ex h aus t iv e . A n i t em of ex p e nd i tu r e , w h ic h is wh o l ly or ex c lus iv e l y for t h e pur p os e o f b us i n es s m ay b e a ll o we d t o be d e duc t e d i n c om p ut i ng t h e pr of i ts an d g a ins ac c or d in g to t h e or di n ar y pr inc i p les ev e n i f i t do es n ot f a ll un d er a ny o f t h e a bov e s ec t io ns . [ P ar a 20 ] S ec t i on 37 s t ar ts wi t h ne g at iv e c o nd i t io ns . A ft er th e n e ga t iv e c on d it i o ns ar e s at is fi e d, th e s ec t io n lay s do w n a p os i tiv e c o n d it i o n. I t is o nly wh e n b o th t h e n e ga t iv e an d 36 pos i t iv e c on d it i o ns ar e s a tis f i ed t h at an ex pe n d it ur e c a n b e c o n s i der e d a n d a l lo w ed un d er th is s ec t i on . T h e n eg at iv e c o nd i t io ns ar e :
( i) t ha t t he ex p en d it ur e s h ou l d n ot b e o f th e na t ur e d es c r i be d- ( a) u nd er s ec t io n 3 0 t o s ec t i o n 36 ;
( b) i n th e n at ur e of c a p it a l ex p e nd i tur e or p e r s on a l ex pe n d it ur e of t he as s es s ee . If t he ex p e nd i tu r e s a tis f ies th es e n e ga t iv e t es ts , th e n it h as t o s at is f y th e pos i t iv e t es t , na m e ly , t h at i t is la i d out w h o l ly an d ex c l us iv e ly f or t he pur p o s e of t h e as s s s ee 's bus i n es s . [ P ar a 21 ] Th us , t h e es s e n ti a l a n d p os i t iv e c on d it i o n of al l ow a nc e is th a t th e ex p e nd i tu r e s h o u ld hav e b ee n l ai d o ut or ex p e nd e d w h o lly an d ex c lus iv e ly f or t he p ur pos e of s uc h bus i n es s . T her ef or e, t he ex p e ns es w h ic h ar e p er m i tt e d as d ed uc t i on a r e s uc h w h ic h ar e m a de fo r t he p ur p os e o f c ar r y i n g o n th e bus i n es s i . e. , t o en a b l e a p er s o n to c ar r y on an d ear n p r o f it in t ha t b us in es s . It is n o t en ou g h t ha t t he d is b ur s e m e nts a r e ma d e i n t h e c o ur s e of or ar i s e ou t of or ar e c onc e r ne d w it h or ma d e ou t of t he pr o fi t of t he bus i n es s , b ut t hey m us t a ls o be f or t h e p ur p os e of e ar ni n g pr o fi ts of t he b us in es s . [P ar a 2 2] It h as to b e r e m e mb er e d t ha t th e w or ds 'wh o l ly an d ex c l us iv e l y ' b ot h r ef er t o th e ex p e ns es inc ur r e d by th e as s es s e e fo r t h e p ur p os e of h is b us in es s . W hi l e d et er mi n i ng as t o w he th er t he d e d uc t i on c l a i me d h as be en w ho l ly a nd ex c l us i v e ly s p e nt o n s uc h bus i n es s , i t is p er m is s i bl e to f i nd o ut w he t her t he a m ou n t h as r ea l ly g on e for t he pur p os e of b us i nes s o r n ot . [ P ar a 2 3 ] Th e w or d 'b us i n es s ' us e d i n s ec t i on 3 7 9 1) c on n ot es s o me r e a l, s u bs t an t i al a n d s y s te m at ic or or ga n i z ed c o ur s e of ac tiv i ty or c o nd uc t w i th a s et p ur pos e wh ic h is c ar r ie d on w it h t h e e nd i n v ie w of mak i n g or e ar n in g pr of it . T h us , i n or d er t o be de d uc t i b le un d er s ec t i on 37 ( 1) , t he ex p e nd i tur e m us t b e i nc ur r e d for t he p ur p os e o f th e b us i n es s wh ic h w as in ex is te nc e i n t h e ac c ou n ti n g y ear a n d th e pr of its o f wh ic h ar e un d er as s es s m e nt . [ P ar a 24 ] In v i ew of t h e a b ov e d is c us s i o n, th e g r a nts by t he as s es s e e ev e n th o ug h t h ey w er e i n ac c or d a nc e w it h t h e o b jec ts s t at e d in th e O i l I n dus tr ies ( D ev e l o p me n t) Ac t , 1 9 74 a nd th ey w er e ma d e or d i s bur s e d as p er d ir ec t i ons of t h e Ce nt r a l G o v er n m e nt a n d i n t he pu b l ic i nt er es t , y e t t he s am e d i d n ot f u lf i l l t h e c r i te r i a la i d d ow n in s ec t i on 37 to c om e wi t hi n th e pur v i ew o f a ll o wa b i l ity s o t he s a me c o u ld n ot be s a i d to b e a n e x p e nd i tur e i nc ur r e d w ho l ly an d e x c l us iv e ly f or t h e p ur pos e of b us i nes s . T h er e f or e , t h e c l a im of th e as s es s e e t ha t th e s e gr an ts s h ou l d b e a ll o we d u nd er s ec t io n 3 7( 1) c ou l d n ot b e ac c e p te d a nd w er e t o be r ej ec te d . [ P ar a 2 5] From above it is clear that unless and until the expenditure is related to the business of the assessee so as to meet the requirement of Section 37 that the expenditure has been incurred "wholly and exclusively" for the purpose of business, same is not allowable. Therefore, clearly this case law is applicable to the assessee in the sense that even if the expenditure is incurred to meet the objects of a particular undertaking the same is still not allowable unless the same has been incurred for the purpose of business.
214 Next case law relied on by the ld. DR for the revenue is in case of Malayala Manorama Co. Ltd. Vs. CIT (supra). In this case the assessee had incurred some expenditure for the purpose of reconstruction of Banegaon Village in Lathur District by way of contribution to a Trust which was constituted to grant relief and aid to the persons effected by natural calamities. It was contended that reconstruction of Lathur village was undertaken because a massive earthquake had effected Lathur. The Court held that the expenditure is not allowable. Head noted reads as under:
"Held that the amount contributed by the assessee to the relief fund was not utilized wholly or exclusively for its business purpose. The mere fact that indirectly the assessee earned goodwill of the victims and the general public did not mean that the expenditure incurred by the assessee was wholly or exclusively for business purpose. The contribution made by the assessee would be an allowable deduction u/s 80G of Income Tax Act and not u/s 37(1)."
From above it is clear that incurring of expenditure for earning goodwill or indirect benefit to the assessee then the same cannot be held to be allowable because the same may not be wholly and exclusively for the purpose of business.
37215 We have also gone through the decision rendered by Hyderabad Bench of the Tribunal in case of Andhra Pradesh Housing Board Vs. DCIT in ITA No. 717/H/12 and others. This case, in our opinion, is identical as that of the assessee. The assessee board was constituted under Andhra Pradesh Housing Board Act, 1956 and was engaged in the business of purchase and "sale of land and construction of houses." During the year the assessee had made a contribution of Rs. 1180 crores under the directions of Andhra Pradesh Government towards a scheme known as "Rajiv Greha Kalpa" for providing houses to the urban poor. Beneficiaries were to provide 10% of cost of house and balance was to be financed by banks as contribution for expenditure in providing infrastructure facilities like drainage, water supply, internal roads, power supply etc. The expenditure was not allowed by the Assessing Officer. In this case also the ld. counsel of the assessee contented that the expenditure was incurred because it was to meet one of the objects of Andhara Pradesh Housing Board Act, 1956 as well as the expenditure was incurred on the direction of the State Government. The Tribunal considered the issue in detail and ultimately held that this expenditure is not allowable. Para 56 of this order is important which we are extracting below:
" 56. O n c o ns i d er in g t he s ub m is s io ns o f t h e p ar t i es i n t he l ig h t of t h e m at er ia ls on r ec o r d a n d a ls o t h e r a ti os c i t ed b e for e us , w e ar e c ons tr a in e d to h o ld t h at i t is n ot an a ll o wa b le ex pe n d it ur e bu t o n ly a n a p p lic a ti on of i nc o m e. It is n o t i n d is p ut e t ha t t he am o un t of Rs . 1 1 80 c r or es is s t at e d t o h av e b e en g iv en t o t h e A P St at e Ho us i ng Cor p or a t io n o n t he dir ec t iv e of t h e G ov er nm en t. H o wev er , t h at w o u ld n o t am o u nt t o a n ex p e nd i tu r e i nc ur r e d f or t h e pur p os e o f bus i nes s . A n ex p en d it ur e wh ic h is ex c l us iv ely l ai d ou t f or t h e p ur pos e of bus i n es s is a r ev e nu e ex p en d it ur e a nd , t h er e fo r e , a ll o wa b le . O n ap pr ec i at i on o f t h e f ac ts o n r ec or d , it is qu i te ev i de nt th a t t he a m ou nt o f Rs . 1 18 0 c r or es w as n ot s p en t by t h e a s s es s ee b o ar d f or t h e pur p os e o f its b us in es s . Th e s a i d a mo u nt w as tr a ns f er r e d t o A P S ta t e H o us in g Cor p or at i o n at th e d ir ec t iv e of th e G ov er n me n t f or i mp l e me n ti n g c er t ai n ho us i ng pr oj ec ts . T h e as s es s e e is no way c on n ec t e d w it h i mp l e me n ti n g t h e pr o j ec t . Th is c a n n ot be s a i d t o b e an ex pe n d it ur e l ai d o ut wh o l ly an d ex c l us iv e ly for t he p ur po s e o f bus i n es s . Th e d ec is i o ns r e li e d up o n by t he l e ar n e d AR ar e f ac t u a lly d is t i n gu is h ab l e as i n t h os e c as es t he r e was n ex us be tw e en th e ex p e nd i tu r e i nc ur r ed a nd th e bu s i nes s of th e as s es s e e. T h er e f or e , in ou r v i ew t he r ev e n ue au th or it i es wer e c or r ec t i n d is a l l ow i ng s uc h ex p e nd i tur e . "
21 6 Th e ab ov e r at i o i n t he a b ov e c as e is c l e ar ly ap p l ic a b l e t o t he c as e of t he as s es s e e.
21 7 O n e m or e is s u e h as be e n r ais e d in t he gr ou n d t h at th is ex pe n d it ur e s h o ul d hav e b ee n a l lo w ed i n a ny c as e u /s 36( 1) ( x i i) . Bo t h t h e par t ie s d id n o t mak e a ny ar g u m en ts b ef or e us , how ev er , w e w ou l d l ik e to d e a l w it h th is i s s ue als o . Sec t io n 36( 1) ( x i i) o f th e Ac t r e ads as un d er :
"36(1)[(xii) any expenditure (not being in the nature of capital expenditure) incurred by a corporation or a body corporate, by whatever name called, if,--
(a) it is constituted or established by a Central, State or Provincial Act;
(b) such corporation or body corporate, having regard to the objects and purposes of the Act referred to 29 in sub-clause (a), is notified by the Central Government in the Official Gazette for the purposes of this clause."
Th e a bov e m ak es i t c l ear th at any ex p e n di t u r e i n c as e o f G ov er nm en t C or p or at i o ns is a ll o wa b le if th e s a m e ar e es t ab l is he d u n de r s om e e nac t me n t of t he C e ntr e o r S ta te . Ho wev er , at t he s a me t i m e un d er t h is pr ov is i o n, t he c a p it a l ex pe n d it ur e is no t a ll o wa b le . S i nc e w e hav e a lr ea dy o bs er v e d t h at t he ex p en d it ur e is o f c a p it a l n at ur e, th er ef or e, th e s a m e is n ot al l ow a b le u n d er t h is s ec t i on .
In view of above discussion it becomes absolutely clear that firstly the expenditure has not been incurred for the purpose of business. In any case the expenditure is in the nature of capital expenditure and therefore, the same is not allowable."
We find that all the contentions raised by the Ld. Counsel for the assessee now have already been met in the above noted paras. The assessee-authority has not furnished any evidence to show that 38 whether any deliberations of any kind were conducted before incurring the expenditure which clearly show that these are only after thought arguments. As far as the decision of Hon'ble Supreme Court in case of Sassoon J. David and Co. P. Ltd Vs. CIT (supra) is concerned, the same is distinguishable on facts. In that case following facts were involved:
"Shares of the appellant an investment company, were held by the Davids. Its assets were worth Rs. 155 lakhs as on December 31, 1955. On December 2, 1955, its directors proposed that the services of 22 employees, the managing director and a director be terminated and that they be paid compensation; and on Jan 25, 1956 the shareholders accepted the directors' proposal. Under an agreement dated Mar 23, 1956, the Davids agreed to sell to the Tatas all the shares in the appellant company for Rs. 155 lakhs, the sum voted for payment of compensation to the employees being deductible therefrom. The agreement also provided that the Davids should arrange to terminate the services of all employees with effect from Mar 31,1956, and arrange to have all directors resign their offices so that the Tatas would be entitled to appoint their own directors or employees. After the take over, the appellant reemployed 9 of the 22 employees. There was a substantial reduction in the wage bill as a consequence of the retrenchment. The appellant paid Rs. 1,64,899 during the calendar year 1956 relelvant to the ay 1957-58 which amount inter alia, included Rs. 16,188 paid to the managing director in lieu of six months' notice, Rs. 21,200 paid towards compensation for termination of pension allowance, and Rs. 16,885 the first of five annual payments as compensation to the director. The appellant claimed deduction of the sum of Rs. 1,64,899 as business expenditure u/s 10(2)(xv). The appellate Tribunal held that the expenditure had been incurred by the appellant not for the purpose of the business but purely as a result of the bargain between the Davids and the Tatas and that even assuming the payments were beneficial to the appellant, no deduction could be allowed since they had been made to benefit third parties. On a reference the Hon'ble High Court held that only the two amounts of Rs. 21,200 and Rs. 16,188 were allowable as deductions and that the balance of Rs. 1,27,511 paid to the employees and a director was not allowable a s a deduction since the expenditure had not been incurred by the company for commercial reasons."
On the above facts, it was held by the Hon'ble Apex Court as under:
" He l d, o n t h e fac ts , th at , ev en as s u m i ng th a t th e m o tiv e b e h in d t h e p ay m e nt of th e c om p ens a ti o n w as th at t he t er ms o f t he agr e e me nt b et w ee n t h e D av ids a n d th e Ta tas f or t he s al e of t he s har es s h o ul d b e s at is fi e d, as lo n g as t he a m o un t of Rs . 1 , 27 , 51 1 was l ai d o ut w ho l ly a nd e x c l us iv e ly for t h e pur pos e o f t h e bus i n es s o f t he a pp e l l an t t h er e w as n o r e as on fo r d en y i n g t he b en ef i t o f s ec t io n 10( 2) ( x v ) . T h e a p p el l an t c om p a ny c o n ti n ue d t o fu nc ti o n ev e n af t er its c o ntr o l pas s e d on to t he Ta t as a n d t h e ex p e nd i tur e in q ues t io n was l a i d o u t f or th e pur p os e o f th e c o m pa ny 's ow n tr a d e an d n ot f or th e tr a d e of t h e T at as w ho wer e on ly i ts s har e h o ld er s . As a r es u lt of th e ex pe n d it ur e , t he a p pe l l an t c om p any w as in f ac t b en e fi t ed by r e duc t io n i n its wa g e bi l l . I t c o u l d n o t b e s a id th at th e T at as wer e in any way b en e fi t ed f in a nc ia l ly bec a us e of th e de d uc t i on i n th e c o ns id er at i on pay ab l e by t he m f or t he s har es . Th e s u m of Rs . 1,2 7 ,5 1 1 was ex p e nd e d by th e a p p e ll a nt on th e gr o u nd of c o m m er c ia l ex p e d ie nc y a n d i n or d er i n dir ec tly t o f ac i l it at e th e c ar r y in g o n of i ts b us i nes s , an d w as , th er ef or e, a ll o wa b le as a d ed uc ti on . "39
Thus from above it is clear that the Court has clearly observed that expenditure was incurred for the purpose of business and even if that resulted in benefit to the third party the same will not hinder the liability of the same under Income -tax Act, 1961. However, in case before us, we have reached the conclusion that the expenditure was not incurred for the purpose of business while deciding this issue in case of PUDA in paras 188 to 217. Therefore, in our opinion, this decision is of no help to the assessee. In these circumstances following our order in case of PUDA for ay 2008-09 in ITA No. 390/Chd/2012, we hold that the explanation of Rs. 15 crorer was not incurred for the purpose of business.
37 Ground No. 5 - Both the parties were heard.38 After considering the submissions of both the parties and the material on record, we find that we have already held that the maintenance expenditure is allowable because of the cash system of accounting, therefore no adjustment is required to be made in closing stock or opening stock. Accordingly this ground has become infructuous and therefore same is dismissed.
39 In the result, assessee's appeal in ITA No. 788/Chd/2012 is partly allowed.
ITA No. 797/Chd/2012 - Revenue's appeal40 In this appeal the Revenue has raised the following ground:
"On the facts and circumstances of the case and in law, the Ld. CIT(A) has erred in deleting the addition of Rs. 89,51,048/- made by disallowing contribution to (Unrecognized) Provident Fund. The disallowance was made for the reasons that the contributions have neither been made to a Provident Fund approved by the C.C.I.T. or to a "Provident Fund"
established under a Scheme framed under the Employee Provident Fund Act."
41 After considering the rival submissions and the material on record, we find that identical issue has been adjudicated by us in ITA No. 658/Chd/2011 vide para 25. Following the same we set 40 aside the order of the Ld. CIT(A) and remit the matter back to the file of Assessing officer with same directions as contained in para
25. 42 In the result, Revenue's appeal in ITA No. 797/Chd/2012 is allowed for statistical purposes only.
I T A N o . 4 1 2 / C h d / 2 0 1 3 - As s e s s e e ' s a p p e a l 43 In this appeal the assessee has raised the following grounds:
"1 Th at t h e or der of t h e L d. C IT( A pp e a ls ) is b a d in la w a nd ag a i ns t t he fac ts of t h e c as e .
2. ( a) T ha t t h e Ld . C IT( A pp e a ls ) h as er r ed i n l aw a nd o n f ac ts i n as s es s in g Rs . 1, 4 1, 4 7, 6 86 /- as r en t al inc o me w h ic h , i n f ac t, is n ot h i ng b ut am o un t of t h e i ns t a ll m e nts r ec eiv e d as p er H ir e Pur c h as e A gr e e me n t ac c or d in g to wh ic h , t h e ow n er s h i p of f l ats /h o us es , is tr ans f er r e d to t he p ur c h as er o n l y a ft er th e pay m en t of l as t i ns t a l l me n t, wh e n t h e inc o m e f i na l ly c r e di t ed by th e a p pe l l a nt i n th e b ook s of ac c o un ts .
( b) . Th a t t h e Ld . CIT( A pp e a ls ) has er r e d in l aw a n d o n f ac ts i n as s es s i n g as r en t al i nc om e , t he i ns t a l lm e nt r ec eiv e d at Rs . 1, 4 1, 47 , 68 6/- un d er H i gh er P ur c h as e A gr ee m en t c om pr is i ng of pr i nc ip a l a mo u nt , wh er eas th e is s u e of 'R e n t a l Inc o m e ' w as n e it her be fo r e h i m f or ad j u dic a ti o n, n or it w as b ef or e t h e As s es s i n g O ff ic er .
3. Th at t he L d . CIT( A pp e a ls ) has er r e d on f ac ts an d i n l aw i n d is a l l ow i ng 1 5% o f A dm i n is tr a tiv e ex p ens e s of c o ns tr uc t i o n d iv is io n o ff ic es am o un t i ng t o Rs . 1, 4 6 ,9 9, 7 85 /- o n t h e g r o u n d t h at s i m i lar a d d it i on s was u p he l d by t h e CI T( Ap p ea ls ) i n A. Y. 2 00 8- 0 9 a n d 20 0 7- 08 . Al l th e de t a i ls r e g ar di n g ex p e ns es w er e pr o duc ed be for e As s es s i ng O ff ic er .
4. Th at th e Ld . C IT( A p p ea ls ) h as e r r e d on f a c ts a n d i n l aw i n dis a l lo w in g th e b us in es s ex p en d it ur e of Rs . 1 60 .8 7 c r or es o n ac c o u nt of p ay me n t m ad e t o th e S t at e G ov t. f or s et t in g u p a in t er n a ti o na l ai r p or t at Mo h a li on th e gr o un d th at t h e ex p en d it ur e was no t w ho l ly a n d ex c lus iv e ly fo r th e p ur p os e o f th e bus i n es s des p it e th e fac t th a t t h e ex p e n d it ur e w as i n c ons o n anc e w it h th e PU D A Ac t a n d a ls o th e c o m mer c i a l ex pe d i e nc y o f th e b us i nes s of th e as s es s e e au t hor i ty .
5. Th at t h e Ld . C IT( A pp e a ls ) h as er r ed on f ac ts an d i n l aw i n i nc r e as i ng t h e v a lu e o f th e c l os i ng s toc k hy po th e t ic a l ly an d ar bi tr ar ily j us t to s e t o ff t he en h anc e d v al u e of o pe n i ng s t oc k w h ic h i s o nly t he br o ug h t f o r war d c l os in g s toc k of pr ev i ous y e ar w hic h ha d t o b e r ec a lc u l at ed as a c o ns e q ue nc e o f c ap i ta l i za t i on o f d is a l lo w anc e of c ap i t al ex p e nd i tu r e o ut of a dm i n is tr a tiv e ex p e ns es of pr ev i ous y ear an d t hus en h anc i ng t h e v a lu e o f s toc k . "
44 Both parties were heard.
45 Ground No. 1 is general in nature and does not require any adjudication.
46 Ground No. 2- After hearing both the parties we find that basically the issue involved is taxation of installments and only the difference is that in this case the installments have been taxed by 41 the Ld. CIT(A) as rental income. This issue has been adjudicated by us in ITA No. 636/Chd/2011 in para 9. Following the same we decide this issue against the assessee.
47 Ground No. 3 - After considering the rival submissions and the material on record, we find that this issue has been adjudicated by the Tribunal in ITA No. 636/Chd/2012 at para 18 of this order.
Following the same we decide this issue in favour of the assessee.
48 Ground No. 4 - After considering the rival submissions and the material on record, we find that this issue is identical to the issue raised in ground No. 4 in ITA No. 788/Chd/2012. Same has been adjudicated by us at para 36 of this order. Following the same we decide this issue against the assessee.
49 Ground No. 5 - After considering the rival submissions and the material on record, we find that this issue is identical to the issue raised in ground No. 5 in ITA No. 788/Chd/2012 which we have adjudicated at para 38. Following the same we hold that this ground is infrutuous.
50 In the result, assessee's appeal in ITA No. 412/Chd/2013 is partly allowed.
ITA No. 524/Chd/2013 - Revenue's appeal51 In this appeal the Revenue has raised the following grounds:
"On the facts and circumstances of the case and in law, the Ld. CIT(A) has erred in deleting the addition of Rs.1,01,99,806/- which was- made on account of disallowance of the said amount which was incurred by the assessee as its contribution to Contributory Provident Fund. The disallowance was made by the Assessing officer due to the reasons that the contributions have neither been made to a Provident Fund approved by the C.C.I.T. nor to a "Provident Fund" established under a Scheme framed under the Employee Provident Fund Ac. 1952."
52 After considering the rival submissions and the material on record, we find that identical issue has been adjudicated by us in ITA No. 658/Chd/2011 vide para 25. Following the same we set aside the order of the Ld. CIT(A) and remit the matter back to the 42 file of Assessing officer with same directions as contained in para
25. 53 In the result, Revenue's appeal in ITA No.524/Chd/2013 is allowed for statistical purposes only.
I T A N o . 9 0 8 / C h d / 2 0 1 3 - As s e s s e e ' s a p p e a l 54 In this appeal the assessee has raised the following grounds:
"1 That the order of the Ld. CIT(A) is bad in law and against the facts of the case.
2. That the Ld. CIT(A) has erred in law and on facts in assessing Rs. 4,56,72,558/- as rental income on the ground that similar additions was upheld by the Ld. CIT(A) in ay 2007-08 to 2009-10. In fact installments received as per hire purchase agreement according to which the ownership of flats/houses, is transferred to the purchaser only after the payment of last installments when the income finally credited by the appellant in the books of accounts.
3 That the Ld. CIT(A) as erred on facts and in law in disallowing 28% of Administrative expenses of construction division offices amounting to Rs. 1,73,49,866/- on the ground that similar addition s was upheld by the Ld. CIT(A) in ay 2007-08 to 2009-10. All the details regarding expenses were produced before Assessing officer."
55 Ground No. 1 is general in nature and does not require any adjudication.
56 Ground No. 2 - After hearing both the parties we find that basically the issue involved is taxation of installments and only the difference is that in this case the installments have been taxed by the Ld. CIT(A) as rental income. This issue has been adjudicated by us in ITA No. 636/Chd/2011 in para 9. Following the same we decide this issue against the assessee.
57 Ground No. 3 - After considering the rival submissions and the material on record, we find that this issue has been adjudicated by the Tribunal in ITA No. 636/Chd/2012 at para 18 of this order.
Following the same we decide this issue in favour of the assessee.
58 In the result, assessee's appeal in ITA No. 908/Chd/2013 is partly allowed.
ITA No. 1027/Chd/2013 - Revenue's appeal59 In this appeal Revenue has raised the following grounds:
43"2 On the facts and circumstances of the case and in law, the Ld. CIT(A) has erred in deleting the addition of Rs. 1,18,32,072/- which was made on account of disallowance of the said amount which was incurred by the assessee as its contribution to Contributory Provident Fund (CPF). This disallowance was made by the Assessing officer due to the reason that the contributions have neither been made to a Provident Fund approved by the C.C.I.T nor to a "Provident Fund" established under a Scheme framed under the Employees Provident Fund Act, 1952."
60 After considering the rival submissions and the material on record, we find that identical issue has been adjudicated by us in ITA No. 658/Chd/2011 vide para 25. Following the same we set aside the order of the Ld. CIT(A) and remit the matter back to the file of Assessing officer with same directions as contained in para
25. 61 In the result, Revenue's appeal in ITA No.1027/Chd/2013 is allowed for statistical purposes only.
62 In the result, all the appeals are disposed off as under:
636/Chd/2011 Assessee's appeal Partly allowed
658/Chd/2011 Revenue's appeal Allowed for
statistical purposes
only.
788/Chd/2012 Assessee's appeal Partly allowed
797/Chd/2012 Revenue's appeal Allowed for
statistical purposes
only.
412/Chd/2013 Assessee's appeal Partly allowed
524/Chd/2013 Revenue's appeal Allowed for
statistical purposes
only.
908/Chd/2013 Assessee's appeal Partly allowed
1027/Chd/2013 Revenue's appeal Allowed for
statistical purposes
only.
Order pronounced in the open court on 30.1.2014
Sd/- Sd/-
(SUSHMA CHOWLA) (T.R. SOOD)
JUDICI AL MEMBER ACCOUNTANT MEMBER
Dated : 30.1.2014
SURESH
Copy to: The Appellant/The Respondent/The CIT/The CIT(A)/The DR 44