Income Tax Appellate Tribunal - Delhi
Cosmo Films Ltd., New Delhi vs Acit, Circle-5(2), New Delhi on 28 December, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH 'B', NEW DELHI
BEFORE SH. ANIL CHATURVEDI, ACCOUNTANT MEMBER
AND SH. CHANDRA MOHAN GARG, JUDICIAL MEMBER
ITA No.1014/Del/2019
(Assessment Year : 2014-15)
Cosmo Films Ltd. Vs. ACIT
1008, 10th Floor, DLF Circle - 5(2)
Tower-A, Jasola District New Delhi
Centre, Jasola, New Delhi
PAN : AAACC 1152 C
(APPELLANT) (RESPONDENT)
Assessee by Shri Amit Arora, C.A.
Revenue by Ms. Kirti Sankratyayan, Sr. D.R.
Date of hearing: 21.12.2022
Date of Pronouncement: 28.12.2022
ORDER
PER ANIL CHATURVEDI, AM :
This appeal filed by the assessee is directed against the order of the Commissioner of Income Tax (Appeals)-33, New Delhi dated 07.09.2018 for Assessment Years 2014-15.
2. Brief facts of the case as culled out from the material on record are as under :-
3. Assessee is a company stated to be engaged in the business of manufacturing of BOPP films and Trading of Thermal 2 Lamination machines. Assessee filed its return of income for A.Y. 29.11.2014 declaring loss of Rs.72,77,06,190/-. The case was selected for scrutiny and thereafter assessment was framed u/s 143(3) of the Act vide order dated 28.12.2016, wherein the total loss was determined at Rs.72,67,82,516/-. Aggrieved by the order of AO, assessee carried the matter before CIT(A) who vide order dated 07.09.2018 in Appeal No.531/17-18 granted partial relief to the assessee. Aggrieved by the order of CIT(A), assessee is now in appeal and has raised the following grounds:
1. "That on the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in upholding the disallowance amounting to Rs. 9,11,314 made by Ld. Assessing Officer ("Ld. AO") towards additional depreciation claimed in terms of Section 32(1)(iia) read with third proviso to Section 32(1) of the Act.
2. That while doing so, the Ld. CIT(A), on the facts and in the circumstances of the case and in law, erred in upholding the disallowance amounting to Rs. 9,11,314 made by the Ld. AO thereby disregarding the fact that the same was pertaining to fifty per cent of the additional depreciation claimed on the qualifying assets which were put to use in the second half of the preceding assessment year i.e. AY 2013-14.
3. That on the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in not appreciating that the additional depreciation available in terms of section 32(1)(iia) of the Act is to encourage the industrialization and thus have to be construed reasonably, liberally in the absence of which the aforesaid provisions would be rendered as nugatory and purposeless.
4. That on the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in upholding the disallowance made by the Ld. AO in disregarding the fact that the same has been overruled by Hon'ble Delhi ITAT in the Appellant's own case in earlier year.3
5. That on the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in stating that the third proviso to section 32(1) of the Act has been applicable only from Assessment Year 2016-17 without taking cognizance of the fact that the said amendment was clarificatory in nature and not prospective.
4. Before us, at the outset, Learned AR submitted that though the assessee has raised the various grounds but the sole controversy is with respect to the disallowance of claim of additional depreciation.
5. During the course of assessment proceedings, AO on perusing the computation of income noticed that assessee had claimed additional depreciation of Rs.9,11,314/-. The assessee was asked to provide the details of fixed assets and justify the claim of additional depreciation. Assessee inter alia submitted that during the second half of F.Y. 2012-13 relevant to A.Y. 2013- 14 assessee had made additions to certain fixed assets on which it had claimed additional depreciation at the rate of 50%, since the balance 50% of additional depreciation could not be claimed in that assessment year on account of second proviso to Section 32(1)(ii) of the Act. It was submitted that therefore the balance 50% of additional depreciation was claimed in the year under consideration. The submissions of the assessee was not found acceptable to AO. AO noted that similar claim of additional depreciation in A.Y. 2004-05 and 2005-06 was confirmed by CIT(A) but the Tribunal had taken a contrary view and had allowed appeal of the assessee. He noted that against the order of 4 ITAT, Revenue had filed appeal before Hon'ble High Court and since the issue has not attain finality, he accordingly denied the claim of additional depreciation of Rs.9,11,314/-.
6. Aggrieved by the order of AO, assessee carried the matter before CIT(A). CIT(A) upheld the order of AO. Aggrieved by the order of CIT(A), assessee is now before us.
7. Before us, Learned AR reiterated the submissions made before the AO and CIT(A) and further submitted that the Tribunal on identical facts had allowed the claim of additional depreciation for A.Y. 2004-05 to 2006-07 vide order dated 5th August 2011. He placed on record the copy of the aforesaid decision of the Tribunal. He further submitted that identical issue has also been decided in assessee's favour by the Tribunal in the case of Vibracoustic India Pvt. Ltd. vs ACIT in ITA No.5339/Del/2019 for A.Y. 2014-15 order dated 29.06.2022. He also placed copy of the aforesaid decision. He therefore relying on the aforesaid decisions submitted that the assessee is eligible for claim of additional depreciation and the same should be allowed to the assessee.
8. Learned DR on the other hand supported the order of lower authorities.
9. We have heard the rival submissions and perused the material available on record. The issue in the present ground is with respect to the claim of additional depreciation u/s 32(1)(iia) 5 of the Act. It is an undisputed fact that the assessee had made additions to plant and machinery for the assets purchased between 3rd Oct 2012 to 31st March 2013. In assessment year 2013-14, since the assets were utilized for less than 180 days, it had claimed additional depreciation @10% as against the eligibility of additional depreciation being 20%. The balance 10% of the additional depreciation was claimed by the assessee in the year under consideration. The lower authorities had disallowed the claim of additional depreciation only for the reasons that the assets on which the assessee has claimed additional depreciation were not installed / added during the year under consideration but were added in earlier financial year. We find that identical issue arose before Hon'ble Bombay High Court in the case of The Pr. Commissioner of Income Tax v/s. M/s. Godrej Industries Ltd., ITA No.511 of 2016 order dated 24.11.2018 wherein the Hon'ble High Court after considering the decision of Hon'ble Karnataka High Court in the case of Rittal India (P) Ltd. (supra) and other decisions cited therein, had decided the issue in favour of the assessee by observing as under:
"5. Having heard Counsel for the Revenue and for the Assessee, we notice that the Assessee's claim of additional depreciation arises out of clause (iia) of sub-section 1 of Section 32 of the Act. Clause (ii) of sub-section 1 of Section 32 of the Act recognizes the depreciation on block of assets. Clause (iia) grants additional depreciation in case of acquisition and installation of new machinery or plant by an Assessee after 31st March, 2005, the Assessee being engaged in business of manufacture or production of an article or things.
6. We may also notice that the second proviso to clause (ii) of sub-section 1 of Section 32 of the Act, would restrict Assessee's claim of depreciation to 50% in case, the assets are acquired by 6 the Assessee during the previous year and put to use for the purposes of business or profession for a period less than 180 days in the said previous year.
7. In the context of such statutory provisions, the Revenue has raised the question - whether when 50% of the additional depreciation is claimed by the Assessee in a particular Assessment Year, since the acquisition and putting in to use of the assets in the previous Year was for less than 180 days, the Assessee can claim the remaining depreciation in the subsequent Assessment Year. Such a question came up for consideration before the Division Bench of Karnataka High Court in Commissioner of Income Tax and Another v/s. Rittal India Pvt. Ltd., reported in 380 ITR 423. The Court, after referring to the statutory provisions, held and observed in para 8 as under:-
"8:- The aforesaid two conditions, i.e., the undertaking acquiring new plant and machinery should be a new industrial undertaking, or that it should be claimed in one year, have been done away by substituting clause (iia) with effect from April 1, 2006. The grant of additional depreciation, under the aforesaid provision, is for the benefit of the assessee and with the purpose of encouraging industrialization, by either setting up a new industrial unit or by expanding the existing unit by purchase of new plant and machinery, and putting it to use for the purposes of business. The proviso to clause (ii) of the said section makes it clear that only 50 per cent of the 20 per cent would be allowable, if the new plant and machinery so acquired is out to use for less than 180 days in a financial year. However, it nowhere restricts that the balance 10 per cent would not be allowed to be claimed by the assessee in the next assessment year.
The language used in clause (iia) of the said section clearly provides that "a further sum equal to 20 per cent of the actual cost of such machinery or plant shall be allowed as deduction under clause (ii)". The word "shall" used in the said clause is very significant. The benefit which is to be granted is 20 per cent additional depreciation. By virtue of the proviso referred to above, only 10 per cent can be claimed in one year, if plant and machinery is put to use for less than 180 days in the said financial year. This would necessarily mean that the balance 10 per cent additional deduction can be availed of in the subsequent assessment 7 year, otherwise the very purpose of insertion of clause (iia) would be defeated because it provides for 20 per cent deduction which shall be allowed.
It has been consistently held by this Court, as well as the apex court, that the beneficial legislation, as in the present case, should be given liberal interpretation so as to benefit the assessee. In this case, the intention of the legislation is absolutely clear, that the assessee shall be allowed certain additional benefit, which was restricted by the proviso to only half of the same being granted in one assessment year, if certain condition was not fulfilled. But, that, in our considered view, would not restrain the assessee from claiming the balance of the benefit in the subsequent assessment year. The Tribunal, in our view, has rightly held, that additional depreciation allowed under Section 32(1)(iia) of the Act is a one-time benefit to encourage industrialization, and the provisions related to it have to be construed reasonably, liberally and purposively, to make the provision meaningful while granting the additional allowance. We are in full agreement with such observations made by the Tribunal.
In view of the aforesaid, we do not find that any interference is called for with the order of the Tribunal, or that any question of law arises in this appeal for determination by this court."
After the said judgment of the Karnataka High Court in Rittal India Pvt. Ltd., (supra), legislation has also amended the statutory provisions by adding the third proviso to clause (ii) of sub-section 1 of Section 32 of the Act, which reads as under:-
" Provided also that where an asset referred to in clause (iia) or the first proviso to clause (iia), as the case may be, is acquired by the assessee during the previous year and is put to use for the purposes of business for a period of less than one hundred and eighty days in that previous year, and the deduction under this sub-section in respect of such asset is restricted to fifty per cent of the amount calculated at the percentage prescribed for an asset under clause (iia) for that previous year, then, the deduction for the balance fifty per cent of the amount calculated at the 8 percentage prescribed for such asset under clause (iia) shall be allowed under this sub-section in the immediately succeeding previous year in respect of such asset."
8. The third proviso, thus, now recognizes the right of an Assessee to claim the remaining 50% depreciation in subsequent year in a case where machinery and plant being acquired and put to use for less than 180 days in the previous year, the depreciation was restricted to 50%. Such a situation as in the present case, was considered by the Division Bench of the Madras High Court in Commissioner of Income Tax v/s. Shri T. P. Textiles Pvt. Ltd., 394 ITR 483, the Court referred to the judgment of the Karnataka High Court in Rittal India Pvt. Ltd., (supra) as well as the addition of third proviso to clause (ii) of sub-section 1 of Section 32 of the Act and observed as under:-
"10.1:- The plain language of section 32(1)(iia) read along with relevant proviso would have us come to the conclusion that, there is no limitation in the assessee claiming the balance 10 per cent of additional depreciation in the succeeding assessment year.
10.2:- As a matter of fact, with effect from April 1, 20916, the ambiguity, if any, in this regard, in the mind of the Assessing Officer, stands removed by virtue of the legislature, incorporating in the Statute, the necessary clarificatory amendment.
10.3 .... .... .... .... .... .... ....
11:- We may only indicate that during the course of the arguments, our attention was drawn to the "Memorandum explaining the provisions in Finance Bill, 2015" whereby, the aforementioned amendment was brought about. 11.1:- The relevant part of the memorandum is extracted hereafter:-
" .... To remove the discrimination in the matter of allowing additional depreciation on plant or machinery used for less than 180 days and used for 180 days or more, it is proposed to provide that the balance 50 per cent of the additional depreciation on new plant or machinery acquired and used for less than 180 days which has not been allowed in the year of acquisition and installation of such plant or 9 machinery, shall be allowed in the immediately succeeding previous year.
This amendment will take effect from 1st April, 2016 and will, accordingly, apply in relation to the assessment year 2016-17 and subsequent assessment years."
11.2:- A perusal of the extract of the memorandum relied upon would show that the legislature recognized the fact that the manner in which the Revenue chose to interpret the provision, as it stood prior to its amendment would lead to discrimination, in respect of plant and machinery, which was used for less than 180 days, as against that, which was used for 180 days or more.
11.3:- In our opinion, as indicated above, the amendment is clarificatory in nature and not prospective, as is sought to be contended by the Revenue. The memorandum cannot be read in the manner, in which, the Revenue has sought to read it, which is, that the amendment brought in would apply only prospectively.
11.4:- We are, clearly, of the view that the memorandum, which is sought to be relied upon by the Revenue, only clarifies as to how the unamended provision had to be read all along.
11.5:- In any event, in so far as the court is concerned, it has to go by the plain language of the unamended provision, and then, come to a conclusion in the matter. As alluded to above, our view, is that, upon a plain reading of the unamended provision, it could not be said that the assessee could not claim balance depreciation in the assessment year, which follows the assessment year, in which, the machinery had been bought and used, albeit, for less than 180 days."
9. It could be thus, to seen that the Karnataka High Court in Rittal India Pvt., Ltd.,(supra) even without the aid of the statutory amendment held that remaining 50% unclaimed depreciation would be available to the Assessee in the succeeding Assessment Year. Now the legislation has amended the provision by adding a proviso which, specifically recognizes the said right. The Madras High Court in Shri T. P. Textiles Pvt. Ltd., (supra) ruled that such proviso being clarificatory in nature, would apply to pending cases, covering past period also.
1010. We have no reason to take view different from two High Courts, examining the situation at considerable length. In the result, no question of law arises."
10. We further find that the Hon'ble Bombay High Court while deciding the issue has also noted the effect of the amendment made by Finance Act 2015. Before us, no binding decision of Hon'ble Jurisdictional High Court or Apex Court in support of Revenue has been placed by Learned DR. Considering the totality of the aforesaid facts, we are of the view that assessee is eligible for claiming additional depreciation u/s 32(1)(iia) of the Act and therefore the same should not have been denied by the AO. Further Revenue has not placed any material on record to demonstrate that the decision rendered by the Co-ordinate Bench of Tribunal in assessee's own case for A.Ys. 2004- 05 & 2006-07 has been stayed, set aside or overruled by higher judicial forum. We thus direct the AO to allow the claim of additional depreciation. We thus allow the ground of assessee.
12. In the result, appeal of the assessee is allowed.
Order pronounced in the open court on 28.12.2022 Sd/- Sd/-
(CHANDRA MOHAN GARG) (ANIL CHATURVEDI)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Date:- 28.12.2022
Priti Yadav*
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT
ASSISTANT REGISTRAR
ITAT NEW DELHI