Income Tax Appellate Tribunal - Delhi
Dlf Info City Developers (Chennai) ... vs Assessee on 29 March, 2012
IN THE INCOME TAX APPELLATE TRIBUNAL
(DELHI BENCH "F" NEW DELHI)
BEFORE SHRI R. P. TOLANI : JUDICIAL MEMBER
And
SHRI T.S. KAPOOR : ACCOUNTANT MEMBER
ITA No. 2637 /Del/ 2012
Asstt. Yr. 2007-08
DLF Info city Developers Vs. Asstt. Commissioner of
(Chennai) Ltd., Income-tax, Gurgaon
rd
3 Floor, Shopping Mall Complex,
Arjun Marg, DLF City, Phase-I,
Gurgaon-122001.
PAN: AACCD 1488Q
(Appellant ) (Respondent)
Appellant By : Shri R.S. Singhvi CA
Respondent By : Dr. Sudha Kumari CIT (DR)
ORDER
PER R. P. TOLANI, J.M:
This is assessee's appeal against order dated 29-03-2012 passed by the Commissioner of Income-tax, Faridabad u/s 263 of the Income-tax Act, 1961, setting aside the assessment due to allowance of assessee's u/s 80- IAB by the assessing officer, in relation to A.Y. 2007-08; holding it to be erroneous and prejudicial to the interest of the revenue.
2. The assessee has taken various grounds in this behalf, following is the brief summary thereof:
(i) The order of ACIT Gurgaon Circle, Gurgaon is neither erroneous nor prejudicial to the interest of revenue.
2 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT
(ii) CIT erred in misinterpreting the observations of Board of Approval ("BOA") while granting approval under the SEZ Act and holding the assessee's activity of transfer of bare shell building as an unauthorized operation under the SEZ Act.
(iii) CIT failed to appreciate that admittedly Chennai SEZ was approved by the BOA and was duly notified in the gazette of India.
(iv) While exercising revisionary power, CIT cannot sit over the judgment of the Competent Authority i.e. BOA disregarding it's approval and ordering the re-examination thereof.
(v) CIT failed to appreciate that his objections related to lease of land only and is not related to any other unauthorized operation including handing over and transfer of bare shell buildings. The land has not been transferred by the appellant.
(vi) CIT erred in holding that assessing officer granted deduction u/s 80-IAB without proper examination of the BOA approval in the co-developer agreement between the assessee and the co- developer.
(vii) CIT erred in law in holding that the assessment order passed u/s 143(3) by assessing officer was erroneous as assessing officer allowed the claim u/s 80-IAB without any examination.
(viii) CIT erred in law in passing 263 order without waiting for a remand report from which was called by him from assessing officer during the course of hearing on 6-3-2012.
(ix) CIT erred in law in passing the order without considering the material, applying his mind and passing 263 order by admitting that he was short of time.
3 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT
(x) Setting aside the assessment to AO by holding that issue required careful and detailed examination which was not possible in few days available between submissions received from the assessee on 28-3-2012 and close of the F.Y. on 31-3-2012. The correct fact is that assessee has filed information well in time which is on the record. CIT cannot set aside the assessment merely because he does not have time to examine the explanation of the assessee. Thus the 263 action is liable to be quashed.
(xi) 263 jurisdiction cannot be invoked and exercised by CIT merely because on a tentative information he holds a different opinion than AO on the issue and then without considering the explanations to show cause notice setting aside the assessment.
3. Brief facts are: For infrastructural development of the country, Govt. of India among various other measures and legislations, enacted SEZ ACT 2005, offering slew of benefits to developers of various SEZ's in India. The legislation has overriding effect over all other legislations or instruments, by virtue of specific provisions of sec. 51(1) of SEZ Act which reads as under:
" 51. (1)The provisions of this Act shall have effectg notwithstanding anything inconsistent contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than this Act."
3.1. The SEZ Act is a comprehensive legislation, by sec 8(1) a regulatory body called as "Board Of Approval" ( for short BOA) is created conferring wide powers on it which are enshrined in SEZ Act placed on record.
4 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 3.2. Provisions of sec 8(9) further empower the BOA and reads as under:
9. (1) Subject to the provisions of this Act, the Board shall have the duty to promote and ensure orderly development of the Special Economic Zones.
Duties, powers and functions of Board.
(2) Without prejudice to the generality of the provisions contained in sub-section (1), the powers and functions of the Board shall include -
(a) granting of approval or rejecting proposal or 11 modifying such proposals for establishment of the Special Economic Zones;
(b) granting approval of authorised operations to be carried out in the Special Economic Zones by the Developer;
(c) granting of approval to the Developers or Units (other than the Developers or the Units which are exempt from obtaining approval under any law or by the Central Government) for foreign collaborations and foreign direct investments, (including investments by a person resident outside India), in the Special Economic Zone for its development, operation and maintenance;
(d) granting of approval or rejecting of proposal for providing infrastructure facilities in a Special Economic Zone or modifying such proposals;
(e) granting, notwithstanding anything contained in the Industries (Development and Regulation) Act, 1951, a licence to an industrial undertaking referred to in clause (d) of section 3 of that Act, if such undertaking is established, as a whole or part thereof, or proposed to be established, in a Special Economic Zone;
(f) suspension of the letter of approval granted to a Developer and appointment of an Administrator under subsection (1) of section 10;
(g) disposing of appeals preferred under sub-section(4) of section 15;
(h) disposing of appeals preferred under sub-section (4) of section 16;
(i) performing such other functions as may be assigned to it by the Central Government.
5 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 3.3. Assessee submitted a proposal for Development of an SEZ at villages- Manapakkam and Mylivakkam in Sriperumbur Taluka, Kancheepuram; Tamil Nadu (called Chennai Project) on 13-06-2005. The approval was granted by BOA mentioning various general conditions. Thereafter assessee by letter dated. 12-07-2006 sought approval of authorized activities. BOA vide letter dtd 29-08-2006 listed out the same.
3.4. Thereafter assessee as per the SEZ Act entered into co developers agreement which was approved by BOA. Consequent to the approval the Bare shell building constructed by assessee in this SEZ were transferred on long term lease to an associate concern DLF Assets Ltd. This exercise was discreetly carried out as per the scheme, policy, procedure and approvals of MCI & BOA which approved the co developer agreement and transfer to be authorized activities. By SEZ Act sec 80IAB was introduced in I T Act prescribing that the profits derived from authorized activities at approved SEZ were eligible for deduction u/s 80IAB. Assessee filed its return of income accordingly claiming the deduction of income from such transfer i.e. Rs. 3,80,99,45,760/- u/s 80IAB.
3.5. The assessee's assessment for A.Y. 2007-08 was completed u/s 143(3) on 31-12-2009 by AO, allowing its claim u/s 80IAB amounting to Rs. by following observations.
"1) The assessee e-filed its return of income in Ward-1, Gurgaon on 31-10-2007 showing NIL income. Notice under section 143(2) was issued to the assessee on 17-11-2008 asking the assessee to appear on 28-11-2008. The case was subsequently transferred to this Circle. The case was represented by Sh. A.K. Srivastava. On 19-11-2009, 1-12-2009, 6 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 10-12-2009, 14-12-2009, 18-12-2009, 24-12-2009 and 29-12-
2009, hearings were attended and submissions were made. During the course of assessment proceedings, the books of accounts were produced and test checked. The case was discussed.
2) The assessee is in the business of real estate development and leasing of constructed properties.
3) The assessee is an SEZ claiming eligibility u/s 80IAB which has been verified. The company has got approval from the Ministry of Commerce and Industry, Department of Commerce (EPZ section) vide letter dated 22-06-2006 bearing no. F2/124/2005-EPZ for development, operation of Sector Specific Economic Zone for IT/ITES at Chennai, being developed by the company in terms of Special Economic Zone Act, 2005 and Special Economic Zone rules, 2006. Vide another notification issued by the Ministry of Commerce and Industry dated 16-11-2006, an additional area of 34,384 hectors was notified and included as a part of Special Economic Zone.
4) After going through all the particulars of the case, the income as returned by the assessee is accepted.
Interest u/s 234A, B,C & D is being charged in the ITNS which is part of this assessment order. Credit for prepaid taxes if any is being allowed. Requisite documents are being issued."
3.6. Thereafter, the CIT issued a notice u/s 263 dated 17-6-2011 proposing that in his view this assessment order passed by ACIT Gurgaon was erroneous insofar as it was prejudicial to the interests of the revenue, the same is placed on PB 56-57. CIT proposed the assessment order suffers from following errors:
7 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT
(i) The assessee has wrongly claimed deduction u/s 80IAB on sale of bare shell buildings as such sales cannot be equated with the activity of developing and maintaining the SEZ.
(ii) Sale of Bare shell building is not an authorized operation.
(iii) While approving the co developers agreement the revenues representative had pointed out that such transfer was against the spirit of SEZ Act. The BOA approval was made subject to right of AO to examine the taxability of such amounts under I T Act.
(iv) The sale of bare shell buildings to co developer is nothing but sale of capital assets because by such agreement assessee had relinquished all rights over the building. Accordingly the income from sale of bare shell buildings was capital gains on sale of buildings.
3.7. It was proposed that AO's order was erroneous and prejudicial to the interest of revenue, therefore, why it should not be accordingly revised u/s
263. 3.8. Assessee attended the 263 proceedings, filed detailed written submission, correspondence with MCI & BOA, copies of agreements, notifications. Details of compliance during the course of assessment proceedings including the proceeding sheet of assessments. It was claimed that their was neither error in the order of AO nor it was prejudicial to the interest of revenue, therefore, it was not justifiable to revise such an order which was passed after considering the complete material on record, conducting of appropriate enquiries, application of proper mind and legal provisions. The written submissions, compliance and clarifications are part of the paper book filed on the record.
8 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 3.9. The CIT however passed order u/s 263 dated 29-3-2012 holding the assessment order to be erroneous and prejudicial to the interests of revenue, by following observations:
"3. A careful perusal of assessment records reveals that this claim for deduction u/s 80-IAB was in respect of receipts on account of ale of bare shell buildings, constructed on SEZ land to M/s DLF Assets Ltd., a group company, with whom the assessee had entered into a co-developer agreement.
4. When the aid co-developer agreement between the assessee and its group company, namely, M/s DLF Assets Pvt. Ltd. had come up for consideration by the SEZ Board of Approval (BOA), the representative of the Department of Revenue (DOR) had pointed out that "the co-developer agreement refers to transfer and hand over (of) the deeds which states that co-developer shall be the owner of the SEZ building on payment of development consideration, which is against the spirit of SEZ Act and Rules." Taking this into consideration, the BOA approval was made subject to right of the assessing officer to examine the taxability of these amounts under the Income Tax Act, 1961, The relevant portion of approval of the BOA conveyed through letter dated 01-06-2009 of the Director (SEZ Section), Department of Commerce, Ministry of Commerce and Industry (para xvii) is as follows:
"Approval given by BOA for co-developers for particular terms and conditions of lese agreement will not have any bearing on the treatment of the income by way of lease rental/ down payment/ premium etc. for purposes of assessment under the prevalent income tax Act and rules. The assessing officer will have the right to examine the taxability of these amounts under the income tax".
5. While section 80-IAB provides for deduction in respect of profits and gains from activities of developing, operating and maintaining SEZs, the assessee had claimed deduction under 9 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT the said section on the receipt of sale proceeds of bare shell buildings and such sale cannot be equated with the activity of developing, operating and maintaining the SEZ. As a matter of fact, in terms of notification dated 27-10-2006 issued by the Ministry of Commerce and Industry, Govt. of India, sale of buildings, including bare shells, was not an authorized operation of the SEZ.
6. It is also seen that t he above observations of the BOA were omitted to be reckoned by the assessee in asserting its claim for deduction under section 80 IAB of the Income tax Act, 1961, before the assessing officer (para 8 of note on claim, along with letter dated 29-12-2009).
"The company being an eligible Developer of notified SEZ, has delivered income from business of development of the SEZ as described in section 80 IAB above. The company has opted to claim the deduction under section 80 IAB in AY 2007-08.It satisfies all the conditions prescribed in the Act and the Rules. In the return of income filed by the company, deduction I respect of income derived from the SEZ has been claimed., A certificate dated 31-10-2007 in Form No. 10CCB, as required in terms of statutory provision was obtained from an accountant M/s Walker Chandiok & Co. Chartered Accountants. A copy of the same has been filed and is on record. For sake of convenience another copy is filed herein -
Annexure IV"
7. As evident from the assessment order (para 3, reproduced above) In my considered view, the above said assessment under section 143(3) dated 31.12.2010 was erroneous because the claim for deduction under section 80lAB of the IT Act, tp61 was allowed without any examination of this claim, as stipulated In the BOA approval of the co-developer agreement between the assessee and its group company, Further, because of wrong allowance of deduction of Rs 3,80,99,45,760/- under section 80lAB of the IT Act, 1961, the said assessment order was prejudicial to revenue.
10 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT
8. Accordingly, a show cause under section 263 of the IT Act, 1961 was issued on 17.06.11 and tile assessee was required to represent its case on 15.07.2011. There was no response on the said date, but on 25.07.11, Sh VK Choudhary, senior VP, Taxation and Sh Sandeep Dinodla, CA appeared and made written submissions-dated 25-07-2011 and after discussions and- as desired by the assessee, the hearing was re-scheduled for 24.08.11. There was no response on this date, but on 24.10.11 a request was received from the assessee to re- schedule the hearing, and as agreed by the assessee, the hearing was fixed for 21.11.11. Yet again, while there was no response on 24.10.11, on 10.01.12 the assessee made a request for another adjournment and the hearing was scheduled for 02.02.12.
9. Eventually, on 06.03-12 the representatives of the assessee appeared and made written submissions dated 06.03.12, and the hearing was adjourned 13.03.2012, after seeking some more details. The representatives of the assessee appeared and made partial submissions. Accordingly, the hearing was adjourned to 20.03.12, on which date the assessee made further submissions. Once again, fresh submissions dated 28.03.1.2 were received 011 28.03.12, and these included an opinion from Justice VN Khare (former CJI, India), apparently supporting claim of the assessee.' '
10. In short, after the initial submissions-dated 25.07.11 there was a long hiatus in the proceedings due to several adjournments sought by the assessee from time to time. Only in recent weeks the assessee appeared and made detailed written submissions on several occasions, Including the last submission-dated28.03.12,-received on the same day. As these proceedings are getting time barred -bV3ioii2~there is little time to seek opinion of the assessing officer and take a considered view in the matter.
11. At the same time, I am satisfied that the assessment order dated 31.12.2009 for Asstt. Year 2007-08 is erroneous because the claim for deduction under section 80 IAB of the Income Tax Act, 1961 was allowed without any examination of its 11 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT eligibility as envisaged in the approval of the Board of Approval (OOA), and this assessment order is prejudicial to revenue because the incorrect claim of Rs. 380,99,45,760/- has been allowed. Further, the claim of the assessee requires careful and detailed examination, which is not possible in the few days available between last submission received from the assessee on 28-03-2012 and close of the financial year on 31- 03-2012.
12. In given circumstances, the above said assessment order dated 31-12-2009 is cancelled and the assessing officer is directed to make a fresh assessment after careful and comprehensive examination of the claim of the assessee for deduction under section 80IAB of the Income Tax Act, 1961."
Aggrieved the assessee is before us challenging the impugned 263 order on various counts.
4. Wrong allegation by CIT that assessee delayed the 263proceedings 4.1. Ld. Counsel for the assessee at the outset vehemently contends that the observations of the CIT given in paras 8 & 9 of his order attributing delay/hiatus of hearing of 263 proceedings to assessee are based on appreciation of facts. The initial show cause notice u/s 263 was issued on 17-6-2011. The assessee appeared on 25-7-2011 along with his representative and Sr. V.P. (Taxation) and filed a 64 pages detailed written submission dated 25-7-2011 which is admitted by CIT in his order and is placed on PB pages 58 to 122. The written submissions are comprehensive, self explanatory and deal with each and every aspect of the facts including case laws. Ld. CIT wanted to go through the same and adjourned the hearing to 24-8-2011.
12 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 4.1.1. Thereafter the assessee appeared from time to time before the CIT between 25-7-2011 to 6-3-2012. No further query on submissions were asked or communicated by CIT. On some occasion it was informed that CIT has not been able to go through the assessee's written submissions and hearings were adjourned, few of them are at assessee's request also, however, while seeking adjournment no queries were asked to be supplied on next hearing. . In these circumstances the delay cannot be solely attributed to the assessee in this behalf. Having filed comprehensive submissions with all the enclosures there was nothing left for assessee to do unless CIT desired more information or raised specific queries. Thereafter the CIT fixed the date of hearing on 6-3-2012 and asked the assessee to file a gist of written submissions and called the concerned assessing officer Shri D.S. Kalyan also for hearing.
4.2. On 6-3-2012 the assessee's representative and Sr. V.P. Taxation appeared before the CIT and filed the required gist of submissions. The assessing officer Shri D.S. Kalyan ACIT (OSD) Range-I, Gurgaon was also present. CIT asked him to file a report on the submissions of the assessee. The assessee was asked to give following documents:
(i) Minutes of Board meeting, approving the sale of bare shell buildings;
(ii) The techno financial basis for calculation of sale price.
Hearing was then fixed for 13-3-2012 as the next date of hearing.
4.3. On 13-3-2012 the assessee's representative filed submissions as desired vide letter dated 13-3-2012. Only the minutes of the Board meeting 13 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT could not be produced. The assessee was again asked to make further submissions, if any, by the CIT and the case was fixed on 20-3-2012.
4.4. On 20-3-2012 the assessee's representative appeared and filed written submissions. The case was again adjourned to 26-3-2012 on CIT's instance.
4.5. On 26-3-2012 also the assessee attended. The CIT on his own directed to appear on the next day i.e. 27-3-2012.
4.6. On 27-3-2012 again assessee attended and CIT directed to come on 28-3-2012.
4.7. On 28-3-2012 assessee attended and again filed a gist of written submissions.
4.8. On 29-3-2012 the order u/s 263 was passed alleging that there was no time left to call for assessing officer's report and consideration of submissions filed by assessee. It was arbitrarily held that the assessee was responsible for hiatus in the hearing of proceedings. Thus, the assessment was set aside.
4.9. Ld. Counsel contends that the CIT has not appreciated the facts properly. It is wrong to say that he could not go through the submissions because of the hiatus created by the assessee and there was no time to seek opinion of the assessing officer and take a considered view in the matter. Thus, the CIT's observations in this behalf are untenable on following grounds:
14 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT
(i) There was no fault on the part of the assessee for alleged hiatus.
The detailed submissions were filed way back on 25-7-2011 i.e. 8 months prior to proceedings getting the time barred.
(ii) The adjournments, if any, mostly were at the instance of the CIT as he could not go through the submissions.
(iii) The assessing officer Shri D.S. Kalyan who is subordinate officer was called by the CIT on his own accord on 6-3-2012 and asked to file his report on assessee's submissions. The late calling of the officer is not attributable to assessee. The CIT could have given time bound order to AO to submit his report in time, which was not done. Consequently, assessee has no role to play in the alleged hiatus.
(iv) CIT's non consideration of assessing officer's report which was called by him on his own motion and wisdom is a serious aberration and non filing is wrongly attributed to assessee. Exercise of 263 powers cannot be taken so casually and routinely by the Ld. Commissioner as it is a guarded statutory exercise subject to judicial review. It reflects the predetermined mind of the CIT to revise the order without applying mind and even waiting for the assessing officers report.
(v) There is no justification for the CIT to hold that there is little time to seek opinion of the assessing officer and take a considered view in the matter. Section 263 casts a statutory obligation on the part of CIT to take a considered view in the matter. Section 263 does not postulates that CIT can take a view that the order passed by assessing officer as erroneous and prejudicial to the interests of revenue, without considering assessee's replies in response to his 15 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT show cause notice. This action of the CIT while exercising power u/s 263 amounts to violation of the statutory provisions of revisionary power and on this count the CIT's 263 order deserves to be quashed.
(vi) All the record was available with the CIT and there is no justification in giving a specious plea that the assessee's claim required careful and detailed examination which is not possible in few days available between last submissions received from the assessee on 28-3-2012. The plea is an eye wash, assessee expeditiously submitted all details which is evident from the letter dated 28-3-2012 itself. The same refers to earlier submissions dated 25-7-2011, 6-3-2012, 13-3-2012 and 28-3-2012. Therefore, the CIT has cleverly taken the final gist filed by the assessee to be the only submission filed before him in order to wrongly justify his untenable action u/s 263 and set aside the assessment.
(vii) Ld. Counsel contends that the order u/s 263 is admittedly passed without considering the report of the assessing officer, without considering the detailed explanations and Govt. approvals. Under these circumstances, the order passed by the ld. CIT becomes untenable based on misrepresentation of facts and runs contrary to the letter and spirit of the provisions of section 263. Consequently the purported order deserves to be quashed on these counts also.
5. The provisions, significance and overriding effect of SEZ Act 2005:
5.1. Ld. counsel pleads that SEZ Act was enacted as an umbrella legislation to boost the infrastructural development of India and various SEZ's were sanctioned in the deferent parts of the country. The Act comes 16 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT under the aegis of Ministry of commerce and Industry (MCI) and the implementation of the Act, Rules and other aspects are entrusted by the SEZ Act to a powerful body known as Board Of Approvals (BOA). Sec 80IAB of was not introduced by Income Tax Act but by SEZ Act 2005. It also amended various other laws, relevant Income Tax related amendments are provided in sec 27 of SEZ Act which reads as under:
Sec. 27. The provisions of the Income-tax Act, 1961, as in force for the time being, shall apply to, or in relation to, the Developer entrepreneur for carrying on the authorised operations in a Special Economic Zone or Unit subject to the modifications specified in the Second Schedule.
5.2. The second schedule in clause 13 amends a host of laws who have bearing on the development of SEZ's in India. It also incorporates insertion of sec. 80IAB in the I T Act (without amending the Finance Act) as under :
"THE SECOND SCHEDULE"
(13) nothing contained in this section shall apply to any Special Economic Zones notified on or after the 1st day of April, 2005 in accordance with the scheme referred to in sub clause (iii) of clause (c) of sub-section (4)".
(f) after section 80-IA, the following section shall be inserted, namely:-
Deductions in "80-I AB. (1) Where the gross total income of an assessee, (13) nothing contained in this section shall apply to any Special Economic Zones notified on or after the 1st day of April, 2005 in accordance with the scheme referred to in sub clause (iii) of clause (c) of sub-section (4)".
(f) after section 80-IA, the following section shall be inserted, namely:-
Deductions in "80-I AB. (1) Where the gross total income of an assessee, being a Developer, includes any profits and gains derived by an undertaking or an enterprise from any business of developing a Special Economic Zone, notified on or after the 17 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 1st day of April, 2005 under the Special Economic Zone Act, 2005, there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, a deduction of an amount equal to one hundred per cent, of the profits and gains derived from such business for ten consecutive assessment years."
(2) The deduction specified in sub-section (1) may, at the option of the assessee, be claimed by him for any ten consecutive assessment years out of fifteen years beginning from the year in which a Special Economic Zone has been notified by the Central Government:
Provided that where in computing the total income of any undertaking, being a Developer for any assessment year, its profits and gains had not been included by application of the provisions of sub-section (13) of section 80-1A, the undertaking being the Developer shall be entitled to deduction referred to in this section only for the unexpired period of ten consecutive assessment years and thereafter it shall be eligible for deduction from income as provided in sub-section (1) or sub- section (2) as the case may be:
Provided further that in a case where an undertaking, being a Developer who develops a Special Economic Zone on or after the 1st day of April, 2005 and transfers the operation and maintenance of such Special Economic Zone to another Developer (hereafter in this section referred to as the transferee Developer), the deduction under sub-section (1) shall be allowed to such transferee Developer for the remaining period in the ten consecutive assessment years as if the operation and maintenance were not so transferred to the transferee Developer.
5.3. The SEZ Act 2005, as well as, Income Tax Act, 1961 have placed 'Developer' and the 'Co-Developer at the same level i.e. for Development (creating infrastructure facilities), maintenance and operations. It was in this context that SEZ BOA, under the aegis of Ministry of Commerce, approved 18 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT conversion of 'bare shell' into 'warm shell by the Co-Developer as 'Authorised Operations', The SEZ 'BOA' is the only competent authority (to the exclusion of other authorities) conferred with necessary powers to determine whether an operation constitutes "Authorised Operations" or not within the meaning of Section 2 (C ) of the SEZ Act. The decision of Competent Authority is binding on the other authority including Income-tax authorities.
Duties, powers and functions of Board Of Approval:
5.4. Section 9 of the SEZ Act, 2005 deals with them, clause (b) of sub-
section 2 of section 9 reads, "granting approval of authorized operations to be carried out in the special economic zone by the Developer. In other words, no other authority can sit in judgment over power of 'BOA' to prescribe what are "Authorized Operation" for the purpose of SEZ Act. Thus by legislative scheme, SEZ Act empowers only BOA as competent authority and no other correlated agency providing any benefit, including Income Tax Department, to have any power to determine what is Authorized Operation or review the determination of BOA in this behalf. The role of Income Tax Authorities / Department is limited to provide benefit prescribed by sec 80IAB to eligible assesses on operations authorized by the BOA. The CIT by 263 order endeavors to redefine and review the operations held as Authorized by BOA. Thus in the garb of 263 order a new process of futile roving and fishing enquiries is attempted to be legitimized.
5.5. Sub rule (5) of rule 11 of SEZ Rules reads "The land or built up space in the processing area or free trade and warehousing zone shall be given on 19 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT lease only to the entrepreneur holding a valid Letter of Approval issued under rule 19 and......" This implies that the SEZ Act bars transfer of built up space to the ultimate user to whom only lease of such space is permitted. On the other hand, the SEZ Act, by allowing the Co-Developer to enter into a project, recognizes and treat the Co-Developer at par with 'Developer' for all intent and purpose. If this be the case, i.e., the developer and co- developer are at par and have same status in SEZ Act and Income Tax Act, then any transaction, of any nature, between the two would be an 'Authorized Operation'. This contention is further strengthened from the fact that the sub-rule (5) of rule 11 of SEZ rules 2006 only imposes "a bar"
on transfer /sale of built up space to a approved entrepreneur but no such stipulation has been stipulated in regard to Developer and Co-Developer. It automatically follows that the framers of the SEZ Act realized and envisaged that the Developer and the Co-developer may undertake joint operations for development of infrastructural facilities. It is in this context that the assessee, developer, and (DAPL), Co-developer, decided to jointly facilitate early and expeditious development of office space by sharing responsibilities i.e. one building bare shell and other converting it into warm shell and the Co-developer agreeing to pay development charges for bare shell to the developer.
Role Of Developers And Co developers in SEZ Act 5.6. It is relevant to examine "What is the role of the Developer in the SEZ" as envisaged under the SEZ Act, 2005. The developer is the focal and integral part of SEZ and his role, responsibility and involvement is continuous, i.e. ongoing as long as the SEZ exists and is in operation. He is primarily responsible for development of infrastructural facilities and,
20 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT thereafter, maintenance and operation of the same. In the present case, it needs to be appreciated that the 'Developer', the assessee, did not walk away after the construction of bare shell (office space) but also created other infrastructural facilities like internal roads, security post, compound wall, diesel storage area, sewerage treatment plant, electricity poles, water treatment plant, if any, horticulture, landscaping, security etc, which are being regularly operated and maintained by the developer 5.7. In Para (5 ) of the 263 show cause notice SEZ BOA approval dated 1st June, 2009 vis-à-vis clause (XVII) of the general conditions has been held to be contravened and not inquired by AO properly. The proposition is wrong in as much as 5.8. Firstly, the said clause would be applicable, for the A.Y.2010-11 and not for any earlier A.Y. like 2008-09 and that too in the case of Co- developer and not developer i.e. assessee.
5.9. Secondly, it does not any way adversely impacts the case as the assessee has conducted only "Authorized Operations" as approved by SEZ BOA.
5.10. Thirdly, the said stipulation, clause (xvii), only relates to 'Lease agreements'.
5.11. Fourthly, the development considerations received on transfer of bare shell buildings would be part of the business of development of SEZ and would therefore constitute business income, on which deduction under section 80IAB of the Act would be admissible.
5.12. Fifthly the record of assessment, proceeding sheet, compliance, questionnaire and oral arguments before AO demonstrates that AO inquired the same and recorded his satisfaction in the Assessment order. A clear 21 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT finding about considering the material and eligibility of deduction u/s 80IAB has been recorded.
Clarifications by Board Of Approval 5.13. After a prolonged assessment proceedings and order u/s 143(3), the assessee was shocked to receive a notice u/s 263 proposing the allowability of claim to be erroneous and prejudicial to the interest of revenue. Consequently assessee reverted back to the Board of Approval under SEZ Act and sought specific clarifications in this behalf.
5.14. By letter dated 10.01.2011 and 18.01.2011 assessee sought these regarding long term lease of land by Developer to Co-Developer; transfer and handover of bare shell/cold shell buildings to co-developer for converting the same into warm shell; leasing of warm shells to approved units by co-developer etc to be authorized activities are not?
5.15. Assessee received clarification from BOA/Government of India, Ministry of Commerce and Industry, Department of Commerce (SEZ Section), Udyog Bhawan, New Delhi dated 18.01.2011& 20.01.2011 BOA in exercise of its statutory powers approved business model of the Assessee clarified that under Rule 11(9) 'sale of land' is not permissible in a SEZ. However Co-developer can take land on lease from Developer for definite period. Further SEZ buildings i.e. bare shell/cold shell can be transferred and handed over to the Co-developer on payment of consideration to Developer, this transfer is permissible and authorized as per SEZ Act and Rules. The correspondence with the SEZ Authorities on this issue is placed on the P.B. at pages 122 to 130 and its contents are referred to by the ld. Counsel. Thus as per specific clarifications by BOA the transfer of bare shell building on long term lease to approved co developer are authorized activities under 22 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT SEZ ACT & Rules. Thus these clarifications also dispel the findings of CIT revising the assessment order and setting aside the same. 263 order and findings therein being contrary to legal provisions is liable to be quashed. The assessment order being in conformity with SEZ Act, Rules and provisions of sec 80IAb can neither be termed as erroneous or prejudicial to the interest or revenue.
5.16. Assessee claimed the exemption in respect of income from this authorized activity u/s 80-IAB as per law in it's return of income for A.Y. 2007-08. .
5.17. According to the assessee during the course of assessment the requisite record, agreements, BOA approvals etc. were filed before AO during the course of assessment u/s 143(3) who considered the material available on assessment record and on being satisfied, allowed the claim u/s 80IAB by giving clear findings in this behalf recording the perusal of record, agreement and satisfaction about allowability of assesses claim u/s 80IB. 5.18. This is evident from para 3 of the assessment order, where the assessing officer refers to the SEZ approval letters, SEZ Act, 2005, SEZ Rules 2006 and notifications issued by the Ministry of Commerce and Industry dated 16-11-2006 notifying additional area of 34384 hectares as a part of SEZ. Thus, Assessing officer on the basis of BOA orders accepted the claim of the assessee u/s 80IAB as in law.
5.19. Ld CIT alleged following errors in the order of assessing officer, which are prejudicial to the interests of revenue:
(i) Section 80-IAB provides for deduction in respects of profits and gains from activities of developing, operating and maintaining SEZ whereas the assessee has claimed deduction on sale proceeds of 23 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT bare shell buildings. Such sale cannot be equated with the activity of developing, operating and maintaining of SEZ. The notification dated 27-10-2006 issued by the Ministry of Commerce & Industries, Govt. of India contemplates that this is not an authorized operation of the SEZ.
(ii) BOA approval dated 1-6-2009 was conditional in following terms:
"Approval given by BOA for co-developers for particular terms and conditions of lese agreement will not have any bearing on the treatment of the income by way of lease rental/ down payment/ premium etc. for purposes of assessment under the prevalent income tax Act and rules. The assessing officer will have the right to examine the taxability of these amounts under the income tax".
The assessing officer has allowed the claim u/s 80-IAB without any examination thereof as stipulated in BOA approval and the co- developer agreement.
(iii) Adverse inference has been drawn on the alleged hiatus proceedings which is not attributable to the assessee in actual terms.
5.20. On these points the assessment order has been vaguely held to be erroneous and prejudicial to the interest of revenue and as the CIT could not apply his mind the assessment has been set aside for detailed enquiry.
6. Ld. counsel for the assessee adverted to copy of the AO's assessment proceedings sheets which is placed on PB 18 to 22. A perusal thereof clearly demonstrates that the hearing took place on several occasions and assessing officer asked question on each and every aspect of the assessment including the eligibility of claim u/s 80-IAB. Particularly by entry dated 24-12-2009, 24 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT assessing officer required the assessee to provide the justification in law for allow ability of claim u/s 80-IAB. Besides, other queries were also raised vide questionnaire dated 1-12-2009 issued u/s 142(1). by point no. 14 thereof the assessee was asked to submit all documents in support of deduction u/s 80-IAB. By point no. 20 the purpose of debts outstanding against co-developer DLF Assets was also asked. Assessee filed detailed reply to questionnaire by letter dated 29-12-2009 in which a detailed note about allow ability of claim u/s 80-IAB was enclosed which is available at pages 28 to 31 of the PB along with various documents. The assessee in all has furnished following documents before assessing officer during the course of assessment proceedings.
(i) Copy of Letter dated 22nd June, 2006 issued by Govt. of India, Ministry of Commerce and Industry Department of Commerce (EPZ section) Udyog Bhawan, New Delhi being the approval for setting up a sector specific Special Economic Zone for IT/ITES sector at Ramapuram, Chennai. (copy enclosed at paper book pages 1-47.
(ii) Copy of Letter dated 29th Aug, 2006 issued by Govt. of India, Ministry of Commerce and Industry Department of Commerce (SEZ section) Udyog Bhawan, New Delhi being the approval of authorized operations of the developer. (copy enclosed at paper book pages 5-8)
(iii) Copy of Notification dated 16th Nov, 2006 and 19th Mar, 2007 issued by Ministry of Commerce and Industry department of Commerce 25 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT notifying the land for development of SEZ at Ramapuram, Chennai. (copy enclosed at paper book pages 9-12)
(iv) Copy of Memorandum of Understanding with the Co-Developer M/s DLF Assets Pvt. Ltd. dated 29th Nov, 2006. (copy enclosed at paper book pages 21-48)
(v) Copy of Letter dated 14th Feb, 2007 issued by Govt. of India, Ministry of Commerce and Industry Department of Commerce (SEZ section) Udyog Bhawan, New Delhi to M/s DLF Assets Pvt. Ltd., as a Co-Developer approving the MOU. (copy enclosed at paper book pages 54-57)
(vi) Copy of Letter dated 19th June, 2007 issued by Govt. of India, Ministry of Commerce and Industry Department of Commerce (SEZ section) Udyog Bhawan, New Delhi being the approval of authorized operations of the Co-Developer. (copy enclosed at paper book pages 58-59)
(vii) Copy of definitive Co-Developer Agreement dated 20th Mar, 2008. (copy enclosed at paper book pages 60-117)
(viii) Copy of Letter dated 1st June, 2009 issued by Govt. of India, Ministry of Commerce and Industry Department of Commerce (SEZ section) Udyog Bhawan, New Delhi being the approval to the Co- Developer Agreement. (copy enclosed at paper book pages 118-121) 6.1. These documents contain following agreements placed before the Board of Approval while considering & approving the operations of assessee:-
a) Co-Developer Agreement both Memorandum for Co-Developer agreement with M/s DLF Assets Pvt. Ltd. as well as the final Co-
Developer Agreement incorporating all modifications which contained 26 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT the details for transfer of cold/bare shell by the assessee to the notified co-developer;
b) Agreement for lease of land to the Co-Developer, and
c) Format for Transfer and handing over of deeds.
6.2. The conditionalties are with respect to the lease agreement only by which the land was leased out by the assessee to the co-developer and no such conditions were imposed upon the assessee on transfer of cold/bare shell by the assessee to the notified co-developer.
6.3. The SEZ Act being an overriding beneficial legislation, it over-rides all other laws for the time being in force in India. Section 51 of the SEZ Act actually states so. It reads as under:-
"51. The provisions of this Act shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than this Act."
6.4. It is, therefore, manifest that no conditionality can be read into the operation of the SEZ Act and the Board of Approval constituted under it and as far as the lease of cold/bare shell by the assessee to the co-developer is concerned, there was no conditionality imposed by the Board of Approval of the Government of India under the SEZ Act.
6.5. The Assessing Officer, during the course of assessment proceedings has duly considered the accounting policy adopted by the assessee for the revenue recognition and after due examination & verification reached at a conclusion that the development income i.e. the income derived from SEZ 27 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT Project was in the nature of Profits and Gains of Business as the same has been derived during the normal course of conduct of approved business of the assessee. As such, there is no error in the order passed by the Assessing Officer in treating the same as business income.
6.6. Ld CIT in his show cause notice u/s 263 proposed that the transactions between assessee and co-developers is taxable as capital gains. The proposition is fundamentally erroneous, as the assessee undoubtedly holds the bare shell buildings as stock in trade, income from its transfer cannot be treated under the head capital gains only on a vague plea that rights are to be relinquished by assessee. Rights are to be relinquished whether it is a sale of stock in trade or it is transfer of a capital asset, criterion of relinquishment of rights is not decisive to convert the nature of transfer of business stock in trade into capital gains. Reliance is placed on following judgments:
- CIT Nagpur vs. Sutlej Cotton Mills Supply Agency Ltd. 100 ITR 706 (SC);
- Raja Bahadur Visheshwar Singh (Deceased ) & Others Vs. CIT, Bihar & Orissa 41 ITR 685 (SC)
- Dalhousie Investment Trust Co. Ltd. vs CIT(Central) Calcutta 68 ITR 486 (SC)
- Fidelity Advisor Series VIII, In re 271 ITR 1 ARA 6.7. Reference is also invited to circular no. 4/2007 dated 15.06.2007, in which the CBDT has issued instructions to the Assessing Officers to follow the guideline for determining the head of Income after considering the following Supreme Court Judgments:-
- CIT (Central), Calcutta vs. Associated Industrial Development Co. (P.) Ltd. (1971) 82 ITR 586 (SC)
- CIT (Bombay) Vs. Holck Larsen (1986) 160 ITR 67 (SC)
- (AAR) 288 ITR 641 28 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 6.8. Reference is invited to following provisions:
(i) 'business' u/s 2(13) of the Income Tax Act which reads as under:-
2(13) "business" includes any trade, commerce or manufacture or any adventure or concern in the nature of trade, commerce or manufacture;
(ii) Similarly, section 28(i) of the Act computes business income as defined under 'profits and gains of business' as defined under section 2(13) of the Act further clarifies this issue. In contradistinction, section 2(14) of the Act specifically excludes stock-in-trade. Admittedly, the assessee's business of development of SEZ has been declared and accepted in the proceedings under review as stock-in-trade. Therefore, it cannot be said to be a capital asset even under the first principle and definitions contained in the Income Tax Act. The two essential guiding principles whether the activity is 'business' or not are - that it must be continuous activity and it must be carried on with a profit motive. The answer to both these principles is self-evident. As already submitted, as per the facts on record, the assessee is conducting its business on a continuing basis year after year and is guided by profit motive and not by any charitable object. The company makes profit and is engaged in the business of making profit for its stakeholders.
6.9. Ld. Counsel contends that ld CITs proposition to tax it as capital gains is against the basic principle of taxation as large scale real estate business activities continuously carried on by assessee and bare shell buildings declared as stock-in-trade in its books of accounts, as per its objects clause in 29 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT its Memorandum and Articles of Association can be taxed only under the head Business Income.
6.10. Thus assessee's business and eligibility of its claim qua bare shell building income u/s 80-IAB has been properly examined and after being satisfied with the assessee eligibility, deduction has been allowed u/s 80-IAB by assessing officer. The assessment u/s 143(3) has been framed by conducting adequate and proper inquiries about the claim and provisions of law. The view taken by AO is correct in view of the SEZ and Income Tax Act. It cannot be termed as framed by inadequate inquiry or taking an implausible or illegal view by the assessing officer. On the scale of adequacy of inquiries ld. CIT may have different opinion, it cannot make the assessment order erroneous. Similarly holding different view on the eligibility of claim u/s 80IAB than the assessing officer also does not make order erroneous as long as a possible view is taken by him. Therefore, the impugned assessment order can neither be held as erroneous nor prejudicial to the interests of revenue.
If view taken by AO is a possible view the same cannot be revised u/s 263 merely because CIT may hold another possible view:
6.11. Ld. Counsel contends that in law and on facts, the impugned assessment order is valid and tenable as per canons of law in so far as it allows deduction under section 80 IAB after due verification thereof. The view taken by AO on admissibility of deduction u/s 80IAB is a possible and plausible view. In any event, the issue of admissibility of claim of deduction under section 80IAB of the act assuming the worst, can at best be regarded as debatable one as CIT holds another possible view. The assessing officer, 30 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT having taken a possible and plausible view, jurisdiction under section 263 of the act is ousted and the order would neither be called as erroneous nor prejudicial to interest of revenue; this proposition has been laid in settled way the courts by a catena of judgments.
(i) The Hon'ble Supreme Court has specifically held in the case of Malabar Industrial Company Ltd vs. CIT (243) ITR 83 and also in the case of CIT vs. Max India Ltd. (295) ITR 282 that where two views are possible and the Assessing Officer has adopted one of the possible views then no recourse can be taken by the Income Tax Department to exercise power of revision under Section 263 of the IT Act.
(ii) In CIT Vs Arvind jwellers (2003) 259 ITR 502 (Gujarat) Their lordships while referring to Supreme Court decision in Malabar Industrial Company Ltd vs. CIT (243) ITR 83 have observed:
"Coming to the facts of the present case, it is the finding of fact given by the Tribunal that the assessee has produced relevant material and offered explanation in pursuance of the noticies issued under section 142(1) as well as section 132(2) and after considering those material and explanations, the ITO has come to a definite conclusion. The commissioner did not agree with the conclusion by the ITO. Section 263 does not empower him to take action on these facts to arrive at the conclusion that the order passed by the ITO is erroneous and prejudicial to the interest of the revenue. Since the material was there on record and the said material was considered by the ITO and a particular view was taken, the mere fact that different view can be taken, should not be the basis for an action under section 263 and it cannot be held to be justified..
In view of this and following the principles lad down by the Supreme Court in Malabar Industrial Co Ltd's case (supra), we are of the view that having regard to the facts and circumstances 31 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT of the case, the Tribunal was justified in setting aside the order passed by the Commissioner under section 263. We, therefore, answers both the questions in the affirmative, i.e., in favour of the assessee and against the revenue"
The special leave petition filed by the department against the said order was dismissed by the Hon'ble Supreme Court on 28.4.2003 in SLP (C).
(iii) In the case of CIT vs. DLF Power Ltd. 329 ITR 289, it was held by Hon'ble High Court of Delhi that where the AO has taken a plausible view, the Order could not be set aside u/s 263 even if another view was possible on the issue.
Conflicting observations and findings in CIT's notice and order u/s 263 6.12. Ld. Counsel counters the conflicting finding of ld. CIT some time holding that no inquiry sometimes holding proper enquiries have not been conducted by assessing officer about the claim of allow ability u/s 80-IAB.
In the notice it is proposed that transfer is liable to be capital gains and not as business income though this issue is abandoned by him while passing the order.
Issue about lack of enquiry and inadequate inquiry:
6.13. It is pleaded by ld counsel that the assessment record, notice u/s 143(2), 142(1), questionnaire, pleadings, submissions and assessment order all together clearly demonstrate that requisite enquiries were conducted by 32 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT AO while allowing the assessees claim u/s 80IAB. Assuming but not admitting in worst scenario CIT may assume that inadequate inquiries were conducted. On this count also Hon'ble Delhi High Court has repeatedly held that revisionary powers u/s 263 cannot be exercised if CIT is of the view inquiries made by AO were inadequate. Reliance is placed on
(i) CIT vs. Sunbeam Auto Ltd. 332 ITR 167 (Del.) In the case of CIT vs. Sunbeam Auto Ltd., it was held by Hon'ble High Court of Delhi that where the A.O. had made an enquiry before completion of assessment, the same could not be set aside for reason of 'inadequate' enquiry. The AO had called for reasons/ explanation and had decided after considering the explanation filed. There was no lack of enquiry. The Order of CIT under section 263 was invalid, since AO had taken a possible view.
(ii) CIT vs. Honda Siel Power Products Ltd. 235 CTR 336 (Del.) In the case of CIT vs. Honda Siel Power Products Ltd., it was held by Hon'ble High Court of Delhi that there is no material to indicate that the Assessing Officer had not applied his mind to the provisions of Section 80IB(13) read with Section 80IA(9). The presumption that the assessment orders passed under Section 143(3) passed by the Assessing Officer had been passed upon an application of mind, has not been rebutted by the revenue. No additional facts were necessary before the Assessing Officer for the purpose of construing the provisions of Section 80IB(13) read with Section 80IA(9). It was only a legal consideration as to whether the deduction under Section 80HHC was to be computed after reducing the amount of deduction under Section 80IB from the profits and gains. There is no doubt that the Assessing Officer had allowed the deduction under Section 80HHC without reducing the amount of deduction allowed under Section 80IB from the profits and 33 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT gains. He did not say so in so many words, but that was the end result of his assessment order. Since he was holding in favour of the assessee, as has been observed in Hari Iron Trading Company (supra) and Eicher Limited (supra), generally, the issues which are accepted by the Assessing Officer, do not find mention in the assessment order, it cannot be said that the Assessing Officer had not applied his mind. It cannot also be said that the Assessing Officer had failed to make any enquiry because no further enquiry was necessary and all the facts were before the Assessing Officer.
(iii) CIT v. Anil kumar Sharma (2011) 335 ITR 1 In this case the Honorable High Court was seized with the issue on conditions precedent for the revision of order and differentiated between the lack of inquiry and the inadequate inquiry by the assessing officer it is held that the finding by the tribunal that the assessing officer had made inquiry and that commissioner was not able to point out in his order, the order of revision not valid.
(iv) Vodafone Essar South Ltd. vs. C I T 2011 TIOL 417 ITAT Del.
In this case the Hon'ble Bench held that where there is due enquiry by the assessing officer ,though it has been considered to be inadequate by the CIT, recourse u/s 263 cannot be made.
Accordingly, it is submitted that the initiation of revision proceedings under Section 263 of the IT Act being to take another possible view about allowability of deduction and adequacy of enquiries is unsustainable and contrary to authority of law and the same is directly contrary to the law laid down by the said two Hon'ble Supreme Court judgments in the case of Malabar Industrial Company Ltd. vs. CIT, CIT 34 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT vs. Max India Ltd and other Delhi high court judgments on these issues (supra).
6.14. The entire transaction i.e. activity of transfer of bare shell buildings by developer to co developer including the documentation of the same has been approved by BOA under SEZ Act. In such circumstances there is no scope for presuming that such activity is not an authorized activity. Consequently, the interest of revenue as expressed by BOA while approving the co developers agreement has been taken care of by assessing officer by examining the allow ability of deduction u/s 80IAB of the Income-tax Act. It is not open to the CIT under section 263, to sit in judgment on the valid view as to whether the transfer of bare shell building in SEZ for a development consideration is an authorized operation or not as long as it is approved by the BOA and duly enquired by AO. Such powers are vested exclusively, lawfully and solely with the Board of approvals (BOA) under SEZ act. A perusal of the record in our case shows that the BOA has expressly and consciously exercised such power vested in it and approved the transfer of bare shell from developer to co-developer to be an authorized operation. This understanding is once again confirmed in clarifications of Ministry of commerce dated 18th of January 2011 and 20th January 2011, copies of which are contained in the paper book part of annexure to this submission. These clarifications were obtained by assessee when CIT raised these issues. In this behalf BOA unequivocally clarified that the co-developers agreement was an authorized agreement and the transfer of bare shell buildings to co- developers was also an authorized activity.
6.15. Thus, it is pleaded that the ld. Assessing officer carried out proper inquiries; assessee submitted proper explanation thereon, a note whereof is 35 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT recorded in the proceedings sheets. The requisite finding has been recorded in the assessment order. The order of assessing officer may be short but it contains all the relevant findings about his inquiry and satisfaction.
Assessing officer is a quasi judicial authority and his findings and observations given in clear terms by him in the order are conclusive. There is no profarma about the format of assessment order and length of assessment order in the Income-tax Act. The order should be based on record of proceedings and material on the files and all this should reflect the inquiries made by assessing officer and the conclusion arrived thereon. The record in the assessee's case stands testimony that a full and proper exercise of hearing during the course of assessment was carried out and the assessment order was passed giving crystal clear findings allowing the 80IAB claim of the assessee.
6.16. The letter of approval is issued by the Board by a statutory process of law and once it has been issued by the exclusive sanctioning authority, the consequential benefits that are available to a Developer cannot be denied. The Assessing Officer or the Commissioner of Income-tax exercising the power of revision under the Act cannot have any jurisdiction to question the validity or the legality of the authorized operations which have been approved by the Regulatory body of the Central Government i.e. BOA and attempt to dispute the same is contrary to the statutory provisions of the SEZ Act.
36 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 6.17. The assessee has not sold the land in favour of the co-developer as wrongly alleged by CIT. As the record demonstrates assessee only leased out the bare shell buildings in favour of co-developer. The transfer or the leasing of bare shell buildings comes within the purview of authorized activities and the co-developer agreement having been approved by the BOA, the income tax authorities have to allow the deduction u/s 80-IAB. As per the settled propositions of law in case BOA are appointed by the Central Government in various fields of giving benefits like SEZ, Customs and various other fiscal legislation, the income-tax authorities cannot sit over the judgment of the BOA. By catena of judgments the courts have held that the approvals accorded by such regulatory boards in development schemes cannot be questioned by tax authorities. Reliance in this behalf is placed on:
- Apollo Tyres Vs. CIT (2002) 9 SCC 1 (SC);
- Malayala Manorama Co. Ltd. vs. CIT (2008) 12 SCC 612
(SC)
- CIT v. HCL Commet System & Services Ltd. 305 ITR 409
(SC);
- Marmo Classic Vs. Commissioner of Customs [2002(143)
ELT 153 (Trib. Mumbai)] affirmed by Hon'ble Supreme Court in [2003(152) ELT A85 (SC)];
- Lokash Chemical Works Vs. M.S. Mehta 1981 (8) ELT 235;
- Tital Medical Systems Pvt. Ltd. Vs. Collector 2003 (151) ELT 254 (SC) 37 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT
- CESTAT judgment in Hico Enterprises Vs. Commissioner 2005 - (189) ELT 135 (Trib. LB) approved by Hon'ble Supreme Court in 2008 (228) ELT 161 (SC);
- Atul Commodities Pvt. Ltd. Vs. Commissioner of Customs Cochin 2009 (235) ELT 385 (SC);
- M.J. Exports Ltd. Vs. CEGAT 1992 (60) ELT 161 (SC);
6.18. Assessee has successfully dispelled the unfounded allegation of the CIT that the claim u/s 80IAB was not enquired by assessing officer and it was an error which was prejudicial to revenue. Under these circumstances the order of assessing officer cannot be held to be erroneous or prejudicial to the interests of revenue.
6.19. All these cases, which pertain to regulatory authorities under Customs, DGFT, State Govt. Development Boards, Import license etc., it has been held that certificate issued by Competent authorities cannot be reviewed by the lower authorities like Custom officers, Income-tax Officers etc. Why the order of CIT u/s 263 if invalid and unsustainable in law 6.20. Thus, taking into consideration all the above circumstances, allegations about assessing officer's order being erroneous and prejudicial to the interests of revenue by the CIT in 263 show cause notice and 263 order have no substance. Thus the 263 Order of the CIT is not tenable on following counts:
38 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT
(i) Ld. CIT failed to apply his mind and to consider explanation and material filed by the assessee including the verifications from BOA confirming the assessee's stand. Ld. CIT has been candid enough to admit that he has not enough time to consider these submissions and the report of assessing officer which was called by ld. CIT only. Admittedly the order has been passed without considering the material available on record and cross verifying of the aspects with the case record. In these circumstances, the 263 order is vitiated by lack of application of mind and proper consideration of the material, thus the order u/s 263 is bad in law.
(ii) The assessee's agreement with co-developer is approved by the BOA. The activity of transferring bare shell buildings is only an authorized activity as certified by the BOA itself and the annexure attached to the notification.
(iii) The assessee has not sold any land but only transferred the bare shell buildings on lease. Therefore, there is no error as pointed out by ld. CIT.
(iv) The assessing officer has conducted proper inquiries which is evident from proceedings sheets; letters; questionnaire; assessee's response and detailed notes submitted on eligibility u/s 80-IAB. Thus assessing officer's order is neither erroneous nor prejudicial to the interests of revenue.
6.21. In view of these facts and circumstances it is pleaded by ld counsel that the impugned 263 order passed by the CIT may be quashed.
7. Ld. CIT (DR), on the other hand, supported the order of CIT u/s 263 and contends as under:
39 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT
(i) The assessing officer's order is very short and does not spell out any reason for allowing relief to the assessee.
(ii) The record does not reflect that proper inquiries were conducted, except a casual reference to his being satisfied about the assessee's eligibility to claim u/s 80-IAB.
(iii) The clarifications issued by BOA subsequent to the assessment proceedings were not part of the record and were not before the assessing officer and have no relevant.
(iv) Therefore there is no error in direction given by the CIT to assessing officer to verify the same and carry out proper inquiries. Revision proceedings are valid and deserve to be upheld.
7.1. Ld. DR then relied on following judgments:
- CIT Vs. Nagesh Knitwars P. Ltd. (2012) 345 ITR 135 (Del.)
- CIT Vs. DLF Power Ltd. (2012) 345 ITR 446 (Del.)
- CIT Vs. Harsh J. Punjabi (2012) 345 ITR 451 (Del.) 7.2. It is pleaded that ratio of these judgments is applicable to the facts of the assessee's case and considering them the 263 action exercised by the CIT, holding that the order is erroneous and prejudicial to the interests of Revenue is justified.
8. Ld. Counsel for the assessee in reply refers to the Hon'ble Delhi High Court judgment in the case of CIT vs. Vikas Polymers 236 CTR 476 (Del.), wherein it has been held that the provisions of Section 263 of the Act, when read as a composite whole make it incumbent upon the Commissioner before exercising revisional powers to: (i) call for and examine the record, 40 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT and (ii) give the assessee an opportunity of being heard and thereafter to make or cause to be made such enquiry as he deems necessary. It is only on fulfillment of these twin conditions that the Commissioner may pass an order exercising his power of revision. Minutely examined, the provisions of the Section envisage that the Commissioner may call for the records and if he prima facie considers that any order passed therein by the assessing officer is erroneous insofar as it is prejudicial to the interest of the revenue, he may after giving the assessee an opportunity of being heard and after making or causing to be made such enquiry as he deems necessary, pass such order thereon as the circumstances of the case justify. The twin requirement of the Section is manifestly for a purpose. Merely because the Commissioner considers on examination of the record that the order have been erroneously passed so as to prejudice the interest of the revenue will not suffice. The assessee must be called, his explanation sought for and examined by the Commissioner, and thereafter if the Commissioner still feels that the order is erroneous and prejudicial to the interest of the revenue, the Commissioner may pass revisional orders. If, on the other hand, the Commissioner is satisfied, after hearing the assessee, that the orders are not erroneous and prejudicial to the interest of the revenue, he may choose not to exercise his power of revision.
8.1. The judgment mandates that the assessee must be called, his explanation sought for and examined by the Commissioner and if, on the other hand, the Commissioner is satisfied, after hearing the assessee, that the order is not erroneous and prejudicial to the interest of the revenue, he has an option not to exercise his power of revision. In this case the BOA clarified the transfer and co-developer agreement to be an authorized activity, 41 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT referring to the documents already filed with assessing officer. These clarifications are relevant. In view of Hon'ble Delhi High Court judgment in the case of Vikas Polymers, CIT ought to have considered them along with written submissions, assessing officer's report and record. After due consideration thereof and application of mind, power u/s 263 should have been exercised.
8.2. This is for the reason that if a query is raised during the course of scrutiny by the assessing officer, which was answered to the satisfaction of the assessing officer, but neither the query nor the answer were reflected in the assessment order, this would not by itself lead to the conclusion that the order of the assessing officer called for interference and revision.
8.3. In the instant case, for example, the Commissioner has observed in the order passed by him that the assessee has not filed certain documents on the record at the time of assessment. Assuming it to be so, in our opinion, this does not justify the conclusion arrived at by the Commissioner that the assessing officer had shirked his responsibility of examining and investigating the case. More so, in view of the fact that the assessee explained that the capital investment made by the partners, which had been called into question by the Commissioner, was duly reflected in the respective assessments of the partners who were income-tax assessees and the unsecured loan taken from M/s. Stutee Chit and Finance (P) Ltd. was duly reflected in the assessment order of the said Chit Fund which was also an assessee.
42 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 8.4. In this case the assessee has produced everything before the CIT who failed to consider not only the record filed before the assessing officer but even the subsequent clarifications. Therefore, there is no merit in the argument of ld. CIT(DR).
9. We have heard rival contentions and perused the material available on record. The facts and arguments have been described in detail above. Apropos the issue that no inquiries were conducted by assessing officer, we are unable to agree with the ld. CIT (DR) inasmuch assessing officer asked for justification of 80-IAB claim, which is duly responded by assessee. The assessment record means the proceedings sheets, material available on record and the replies of the assessee. Considering these aspects it emerges that all the required documents were filed and considered by assessing officer and on being satisfied, deduction u/s 80-IAB was allowed which is mentioned in the assessment order. Thus, the case before us is not of lack of inquiry and the condition mentioned in Notification dated 27-10-2006 giving to assessing officer the right to examine the taxability of issue of 80-IAB in the spirit of SEZ provision stands vindicated. Besides, we may hasten to add that apparently this rider appear to be made while approving the co- developer agreement. This is possibly applicable to co-developer and not the assessee as the condition was put during the course of approval of the agreement between assessee and the co-developer. Be that as it may, in any case, the assessing officer having considered all these pleading and submissions, it cannot be held that he did not examine the allowability of the claim by proper inquiry. Therefore, we do not find any substance in this finding. Thus, in our considered view the assessment neither suffers from the lack of inquiry nor any error on this count.
43 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 9.1. The Hon'ble Delhi High Court in the case of Anil Kumar Sharma (supra), makes a difference between lack of inquiry and inadequate inquiry. In any case this is not a case of lack of inquiry. The order does not become erroneous only because the CIT in his view holds that inadequate inquiries, were conducted. More particularly, in this case, where the CIT himself admits that he is not able to consider the material available on record due to lack of time.
9.2. Apropos lack of time, it is observed that we find no fault attributable to assessee for causing hiatus to the proceedings. Assessee's detailed reply covering all the aspects was filed as back as 25-7-2011 i.e. 8 months prior to the proceedings. The CIT himself called the assessing officer in hearing and asked him to submit a report and ensure that the report is filed. Non-seeking of assessing officer's remand report also is not attributable to assessee.
9.3. Coming to the case laws cited by the ld. CIT (DR) -
(i) CIT Vs. Nagesh Knitwars P. Ltd. (2012) 345 ITR 135 (Del.): This case pertains to deduction u/s 80-HHC on the issue of premium on sale of export quota being not covered by sections 28(iiia), (iiic), which should not have been taken into consideration while computing the deduction. The assessing officer's action was found to be not in conformity with the ratio of decisions in the cases of ACG Associated Capsules (2012) 343 ITR 89 (SC); CIT Vs. Kalpataru Colours and Chemicals (2010) 328 ITR 451 (Bom.); and Topman Exports Vs. CIT (2012) 342 ITR 49 (SC) and the interpretation of CBDT Circular in this behalf. The 263 action was upheld accordingly. The facts of this case will not be applicable to 44 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT assessee's case. In case before us the issue pertains to a simple question whether the assessee's claim u/s 80-IAB was inquired into by the assessing officer or not, which is found to be correct. Thus, there is neither the question of applicability of any relevant Supreme Court judgment nor interpretation of a CBDT circular. Therefore, this judgment cannot be applied to assessee's case.
(ii) CIT Vs. DLF Power Ltd. (2012) 345 ITR 446 (Del.): In this case the CIT u/s 263 held that there was lack of inquiry on the part of the assessing officer. Besides, the ITAT went into the bifurcation of interest expenses submitted by the assessee at appellate stage after 263 action in respect of two units - one engaged in power generation and another energy system unit about the claim of deduction u/s 80-IA. The matter was partly set aside back to the CIT to consider whether the issue in question was raised before assessing officer and properly considered. The order further stipulates a condition that if that is correct then the CIT's jurisdiction would be ascribed to the limited extent of deciding whether the finding was erroneous. Besides, in this case the ITAT at appellate stage on 263 action itself went into the bifurcation of figures of interest. This judgment refers to a different set of facts and partly sets aside the revision to CIT with further conditions and as the ITAT's consideration of bifurcation at appellate level was found to be not appropriate.
In contradistinction, in the case before us there are no such complex issues. The issue is limited i.e. whether 80-IAB claim was considered by the assessing officer or not. We have already held that it clearly emerges from assessment record that relevant 45 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT queries were raised by assessing officer, detailed submissions, developers and co-developers agreements were filed, justification of 80-IAB claim as provided by the assessee and the nature of debts owed by DLF Assets consequent to such transfer was also asked for by assessing officer. In our considered view, the ratio of this judgment also does not apply to assessee's case.
(iii) CIT Vs. Harsh J. Punjabi (2012) 345 ITR 451 (Del.) - In this case the issue pertains to inquiry into the allowability of commission of Rs. 3.33 crorres debited to the P&L A/c. No bifurcation of commission about Chennai and Gurgaon unit by assessee, though the commission was paid to the same parties. Both the units were eligible for 10A deduction separately. Since the bifurcation of expenditure relatable to respective units was not made, it was held that assessing officer's order was erroneous and prejudicial to the interests of Revenue.
This case also will not be applicable to assessee's case inasmuch as the issue of any bifurcation of commission to different units is not involved and relates only to a question of inquiry and satisfaction by assessing officer about assessee's claim u/s 80-IAB. In our considered view, the issue has been inquired, the relevant material, agreement is on record, proceedings sheets and the order of assessing officer. Therefore, this case does not help the case of the revenue.
9.4. It clearly emerges that by the end of the 263 hearing the CIT brushed aside the consideration of issue by holding that he has no sufficient time to go into the material, therefore, the assessment is set aside to the assessing officer who will carry out detailed inquiry. In our considered view, CIT 46 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT failed to discharge his statutory duty and instead of taking a clear call and demonstrating errors made by assessing officer and prejudice caused to the revenue, the buck has been passed on to assessing officer by setting aside assessment order, which is against the letter and spirit of provisions of sec.
263. Where the authority fails to carry out its statutory obligation, the order cannot be held as tenable and is liable to be quashed.
9.5. Apropos the issue of sale of bare shell buildings being authorized activity, it is amply clear that the SEZ Act authorizes activities include construction of bare shell/ cold shell/ warm shall buildings and transfer thereof. BOA has approved it and clarified the same. There is enough material on the record to hold that the transfer of bare shell buildings to co- developers constitute authorized activity. Thus, we see no error on any count as held by CIT in the order of assessing officer allowing deduction u/s 80- IAB.
9.6. Even if the worst is assumed against assessing officer, his allowability of claim u/s 80-IAB to assessee may be held to be a possible and plausible view. In such eventuality also, merely because CIT in his perception held another possible view about claim u/s 80-IAB, the assessment order does neither become erroneous nor prejudicial to the interests of revenue as held by Hon'ble Supreme Court in the host of cases including Malabar Industrial Company Ltd. (supra) and Max India Ltd. (supra). Respectfully following the Hon'ble Supreme Court judgments on this count also we hold that the assessment order is neither erroneous nor prejudicial to the interests of revenue. Therefore, the CIT's impugned order u/s 263 deserves to be quashed.
47 ITA 2637/Del/2012 DLF Infocity Developers Vs. ACIT 9.7. Our views on all other observations are also fortified by the case laws mentioned above, which we respectfully follow.
9.8. In view of the circumstances mentioned above, we quash 263 order passed by the CIT and allow the assessee's appeal.
10. In the result, assessee's appeal is allowed. Order pronounced in open court on 02 /08/ 2013.
Sd/- Sd/-
(T.S. KAPOOR ) (R.P. TOLNI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated the 02-08- 2013
*MP*
Copy forwarded to
1. APPELLANT
2. RESPONDENT
3. CIT
4. CIT (A)
5. CIT (ITAT), New Delhi.