Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Enco Shoes, , Chennai vs Assessee on 7 November, 2012

     IN THE INCOME TAX APPELLATE RIBUNAL
                ' D' Bench Chennai

 Before Shri Abraham P. George, Accountant Member
     and Shri V. Durga Rao, Judicial Member
                       ----------

                   ITA No. 1167/Mds/2012
                  Assessment year : 2007-08

M/s. Enco Shoes,               v.    The Income Tax Officer,
No. 107, 7th Street,                 Business Ward-XIII(4),
A.K. Swamy Nagar, Kilpauk,           Chennai.
Chennai.
(PAN : AABFE1984E)

        (Appellant)                        (Respondent)

                Appellant by   :       Shri Anand Devkumar,
                                       CA &
                                       Shri Dev Narendran,
                                       Advocate
              Respondent by    :       Shri K.E.B. Rengarajan,
                                       Jr. Standing Counsel


              Date of Hearing :      07.11.2012
      Date of Pronouncement :        12.12.2012


                      ORDER

PER V. DURGA RAO, JUDICIAL MEMBER:

This appeal by the assessee is directed against the order of the CIT(Appeals)-XII, Chennai dated 20-02-2012 for the assessment year 2007-08.

2

ITA No.1167/Mds/2012

2. The facts in brief are that the assessee is a manufacturer and exporter of shoes. The assessee had filed the return of income declaring total income of ` 8,33,130/-. In the return of income and in the depreciation schedule, the assessee claimed depreciation of ` 5,25,000/- on account of goodwill paid by the assessee at 25%. The Assessing Officer observed in the assessment order that in the depreciation chart the assessee has claimed goodwill after the retirement of partners and claimed depreciation at 25%. He further observed that goodwill is not a depreciable head and on effective continuation of profit and image of the firm the value was bound to increase at any cost. When called upon to offer explanation, the authorized representative pointed to "know-how, patent, copyright, trademarks, licences, franchises or any other business of commercial rights of similar nature in Part B of Appendix I to Rule 5 of the Income Tax Rules, 1962 and submitted that he is rightly eligible for 25% depreciation. After considering the above explanation of the assessee, the Assessing Officer held that goodwill is not a perishable asset and as the firm continues, earns a name and reputation and at 3 ITA No.1167/Mds/2012 any cost, depreciation is not possible. In the circumstances, the Assessing Officer disallowed the claim of depreciation.

3. On being aggrieved, the assessee carried the matter before the CIT(Appeals) and submitted that the share of goodwill accrued to the firm over a period of more than 5 years attributable to the retiring partners is acquired by the remaining partners for a consideration of ` 40 lakhs and the same was paid for in terms of machinery and it is therefore acquired/purchased goodwill and the Assessing Officer's contention that goodwill is not a perishable asset and therefore the assessee is not entitled to depreciation is incorrect because tangible assets like know-how, patent, trademark do not perish and they are entitled to depreciation @ 25%. So perishability or otherwise of the tangible asset cannot be the criteria for deciding the eligibility for depreciation. Before the learned CIT(Appeals) the assessee relied on the decision of the Hon'ble Kerala High Court in the case of B. Raveendran Pillai (332 ITR

531. The learned CIT(Appeals) after considering the submissions of the assessee observed that there is no doubt that goodwill constituted a business asset. Goodwill is intangible in its nature. All the intangible assets need not be 4 ITA No.1167/Mds/2012 entitled for depreciation under the provisions of the Income Tax Act/Rules. The intangible assets which are specified in the I.T. Rules are 'know-how, patents, copyrights, trademarks, licences, franchises or any other business of commercial rights of singular nature'. Any other intangible asset is not eligible for depreciation as they are not included in the Rules under the category of intangible assets. Since the goodwill is not included in the above list of intangible assets, goodwill is not eligible for depreciation under the Income Tax Rules. He also observed that the assessee has not acquired/purchased any goodwill and the case law has no application to the facts of the case and accordingly dismissed the appeal filed by the assessee.

4. On being aggrieved, the assessee has filed the present appeal before the Tribunal. Before us the learned counsel for the assessee re-iterated the same submission that was put forth before the learned CIT(Appeals) that the share of goodwill accrued to the firm over a period of more than 5 years attributable to the retiring partners is acquired by the remaining partners for a consideration of ` 40 lakhs and the same was paid for in terms of machinery and it is therefore acquired/purchased goodwill and the Assessing Officer's 5 ITA No.1167/Mds/2012 contention that goodwill is not a perishable asset and therefore not entitled to depreciation is incorrect. Therefore the assessee was entitled to depreciation at 25% and submitted that the order of the learned CIT(Appeals) without considering the issue properly and confirming the order passed by the Assessing Officer, is not correct. He relied on the decision of the Hon'ble Kerala High Court in the case of B. Raveendran Pilla (332 ITR

531) (Ker). He also relied on the judgment of the Hon'ble Supreme Court in the case of CIT v. Smifs Securities Ltd. in Civil Appeal No. 5961 of 2012 (Arising out of S.L.P. © No. 35600 of 2009, reported in (2012) 24 Taxman 222 (SC). He further relied on the decision of the Tribunal, Ahmedabad Bench 'A' in the case of Talent India, Ahmedabad in ITA No. 1013 & 1014/Ahd/2009 dated December, 2011.

5. On the other hand, the learned DR supported the orders of the authorities below.

6. We have heard both the sides, perused the records and gone through the orders of the authorities below. The undisputed facts are that the share of goodwill was accrued to the assessee over a period of more than 5 years and the retiring partners received ` 40 lakhs from the remaining 6 ITA No.1167/Mds/2012 partners in the firm and the same was paid for in terms of machinery. These facts are not disputed by the authorities below. According to the Assessing Officer the goodwill is not a perishable asset and therefore not eligible for depreciation. According to the learned CIT(Appeals) the goodwill is not eligible for depreciation as per the Income Tax Rules, 1962 and it is not comparable with trade mark.

7. In the case of B. Raveendran Pillai, supra, the Hon'ble Kerala High Court has held that depreciation is allowable on the value of goodwill according to sec. 32(1)(ii) of the Act. The Hon'ble Kerala High Court observed as under:

"When the goodwill paid is for ensuring retention and continued business in the hospital, it is certainly for acquiring a business and commercial rights and it is certainly comparable with trade mark, franchise, copyright etc., referred to in the first part of sub-section (ii) of section 32(1) and so much so, in our view, goodwill is covered by the above provision of the Act entitling the assessee for depreciation. We, therefore, allow the appeal by reversing the orders of the Tribunal and that of the lower authorities and by directing the Assessing Officer to 7 ITA No.1167/Mds/2012 revise the assessment by granting depreciation on the written down value of goodwill to the appellant-assessee."

8. In the case of CIT v. Smifs Securities Ltd. (supra), the Hon'ble Supreme Court has held as under :

"Explanation 3 states that the expression 'asset' shall mean an intangible asset, being know-how, patents, copyrights, trademarks, licences, franchises or any other business or commercial rights of similar nature. A reading of the words 'any other business or commercial rights of similar nature' in clause (b) of Explanation 3 indicates that goodwill would fall under the expression 'any other business or commercial right of a similar nature'. The principle of ejusdem generic would strictly apply while interpreting the said expression which finds place in Explanation 3(b). In the circumstances, we are of the view that 'Goodwill' is an asset under Explanation 3(b) to Section 32(1) of the Act."

9. In the case of Talent India, Ahmedabad (supra), the Ahmedabad 'A' Bench of this Tribunal has held as under:

"M/s. Talent Gujarat were acquired by the partners of the firm and therefore the outgoing 8 ITA No.1167/Mds/2012 partners were to be paid some consideration as they were foregoing their rights to the incoming partners and denial of the depreciation on goodwill was not justified."

10. In view of the above facts and circumstances of the case and by considering the judicial precedents, we hold that the assessee's claim for depreciation on goodwill covers Explanation 3(b) to Section 32(1) of the Act and eligible for depreciation. Accordingly, we reverse the order passed by the learned CIT(Appeals) and allow the appeal filed by the assessee.

11. In the result, the appeal filed by the assessee is allowed.

Order pronounced on Wednesday, the 12th of December, 2012, at Chennai.

            Sd/-                                      Sd/-
      (Abraham P. George)                          (V.Durga Rao)
     ACCOUNTANT MEMBER                           JUDICIAL MEMBER

Chennai,
Dated the 12th December, 2012.

H.

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