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 15, Cited by 6]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S Vineet Sood & Sons (Huf), New Delhi on 25 August, 2017

                                                           ITA No. 6205/Del/2015
                                                        Assessment Year: 2007-08

             IN THE INCOME TAX APPELLATE TRIBUNAL
               (DELHI BENCH "G" BENCH NEW DELHI)

              BEFORE SHRI G.D. AGRAWAL, PRESIDENT
                                &
               SHRI AMIT SHUKLA, JUDICIAL MEMBER

                        In ITA No. 6205/Del/2015
                        Assessment Year: 2007-08
  ACIT                           Vs.      Vineet Sood & Sons (HUF),
  Circle 28(1),                           G-53, Sarita Vihar, New
  New Delhi                               Delhi
  (Applicant)                             (Respondent)
                                                  (PAN: AAAHV3031Q)


                  Revenue by:          Shri Atiq Ahmed, Sr. DR
                  Assessee by:         Shri Rakesh Verma, CA
  Date of hearing                          22/08/2017
  Date of pronouncement                    25/08/2017


                                   ORDER

PER AMIT SHUKLA, JUDICIAL MEMBER:

The aforesaid appeal has been filed by the Revenue against impugned order dated 31.08.2015, passed by the Ld. CIT(Appeals)- 14, New Delhi for the quantum of assessment passed u/s 143(3)/147for the A.Y. 2007-08. The revenue has raised following grounds of appeals:

"1.The CIT (A) has erred in law in treating the duty drawback receipts to be included in the computation of deduction under section 10B of the Income Tax Act, which is only in respect of profits & gains derived from exports of article or thing.
Page 1 of 12
2. The CIT(A) has erred in law and facts in applying the ratio of the case of CIT Central Circle Vs Motorola India Electronics P Ltd. (ITA No.428/2007 dated 11.12.2013) as section 10B of the Income Tax Act exempts profits of the undertaking "from export"

and not "entire profits".

3. The appellant craves leave to add, alter or amend any of the grounds of appeal before or during the course of hearing of the appeal."

2. The brief facts qua the issue are that the assessee is engaged in manufacturing and export of Scarves, stoles and mufflers from its 100% export oriented unit (EOU) at Noida Export Processing Zone. It had filed its return of income at Rs. 23,26,455/- on 31/10/2007 after exemption u/s 10B. Such return of income was duly processed u/s 143(1) on 30.1.2009. Thereafter the assessee's case was reopened u/s 147 mainly on the ground that in the A.Y. 2009-10, exemption u/s 10B was allowed by the AO on the amount which included duty drawback also. The said assessment order for the A.Y. 2009-10 was subject matter of revision u/s 263, wherein the said assessment allowing deduction u/s 10B on the element of duty drawback has been set-aside on the ground that it is not allowable. In wake of this background, the Assessing Officer noted that during the year under consideration the assessee has not disclosed the duty drawback even though it was engaged in the business of manufacturing and export and was entitled for export incentive/duty drawback. Since, the assessee had been showing these incentives varying from 8% to 12% on its export turnover in the earlier years, therefore, the Assessing Officer estimated the duty drawback received during the year at Rs. 1,30,96,329/- being 8% of the turnover of Rs.17,68,01,304/-, which has been added by the Page 2 of 12 Assessing Officer. While coming to this conclusion the Assessing Officer has relied upon the decision of the Hon'ble Supreme Court in the case of Liberty India Ltd. vs. CIT (2009) 317 ITR 218.

3. In the first appeal, the Learned CIT (Appeals) first of all called for the remand report from the Assessing Officer to quantify the duty drawback for various assessment years after making enquiry from Dy. Commissioner (Customs) Noida SEZ. In response, the Assessing Officer gave his remand report dated 1.07.2015 stating that duty drawback received during the year was Rs. 41,92,238/- and based on the report and also earlier of his predecessor, Ld. CIT(A) held that the estimated figure of duty drawback at Rs.1,30,96,392/- by the AO has no basis at all and accordingly, he deleted the same.

4. So far as the disallowance of deduction u/s 10B on the actual amount of duty drawback amounting to Rs. 41,92,238/-, the assessee's submission before the CIT(A) had been that the duty drawback is in the nature of reimbursement of various duties paid by the assessee to the DTA suppliers on the purchase of various raw materials, packing materials, dyes and chemicals, consumables and other inputs. The raw material which has been consumed by the assessee for manufacturing of products which have been exported have a direct nexus with the deemed duty draw back with the manufacturing process. It was further clarified that the assessee being 100% EOU was not eligible for any duty drawback incentive or export incentive based on exports and had not received any such incentive. Therefore, there cannot be any concept of deemed duty drawback. In any case it was submitted that Hon'ble Delhi High Court in the case of CIT vs. Hritnik Exports P. Ltd. in ITA Nos.

Page 3 of 12

219/2014 and 239/2014 vide judgment dated 13.11.2014, the Hon'ble Jurisdictional High Court held that duty drawbacks or duty benefits would be deemed to be part of business income and will be treated as profits derived from the business undertakings and the assessee would be eligible for claim of deduction on export incentives received in terms of provision of section 10B read with section 10B(4). Further, reliance was also placed on the decision of Hon'ble Karnataka High Court in the case of CIT vs. Motorola India Electronics P. Ltd. (2014) 46 taxmann.com167.

5. The Learned CIT (Appeals), following the ratio laid down in the aforesaid decisions, observed and held as under:-

"The ratio of above judgment suggests that the profit of the business of the undertaking includes the profits & gains from export of the articles as well as all other incidental income derived from the business of the undertaking holding that not only the profits & gains from the export of articles but also the income from the business of the undertaking is eligible for deduction. Since in the assessee's case, it has been claimed that the amount in question is having direct nexus with the manufacturing process without which the same cannot be completed, the claim made u/s. 10B is found to be acceptable in view of the ratio of judicial pronouncements wherein even the export incentives have held to be entitled for deduction in terms of provisions of section 10B (1) r.w. - 10B (4) of the Income Tax Act, 1961. Therefore, keeping in view the totality of the facts and circumstances of the case, submissions of the Ld. AR and ratio o: judicial pronouncements, I am of the view that assessee is entitled to claim deduction u/s. 10B of the Income Tax Act, 1961 on the net amount of Rs.33,53,790/-. Therefore AO is directed to delete the addition of Rs.33,53,790/-."
Page 4 of 12

6. Before us, the Ld. DR submitted that now there is a latest Judgment of Hon'ble Supreme Court in the case of M/s. Opera Clothings vs. Income Tax Officer, 2017-TIOL-38-SC-IT, wherein Hon'ble Supreme Court held that deduction of DEPB and duty drawback cannot be allowed for the purpose of computing deduction u/s 80IB and have reiterated the principle laid down in the Liberty India Ltd. vs. CIT (supra).

7. On the other hand, the Ld. Counsel for the assessee submitted that the provisions contained in section 10B are entirely different from claim of deduction u/s 80IB and this distinction has been drawn by various High Courts including that Hon'ble Delhi High Court and Hon'ble Karnataka High Court which has been referred and relied upon by the Learned CIT (Appeals). Therefore, the ratio laid down by the Hon'ble Jurisdictional High Court should be followed.

8. We have heard the rival submissions and also perused the relevant findings given in the impugned order. The core issue before us is, whether duty drawback receipts are to be included in the computation of deduction u/s 10B or not. Sub section (1) of section 10B envisages deduction of such profits and gains which are derived by 100% EOU from the export of articles or things or computer software for the period of 10 consecutive assessment years, beginning with the assessment years in which the undertakings begins to or produce such articles or things. Sub section (4) of section 10B lays down the formula for computation of deduction which reads as under:

Page 5 of 12
"(4) For the purposes of sub-section (1), the profits derived from export of articles or things or computer software shall be the amount which bears to the profits of the business of the undertaking, the same proportion as the export turnover in respect of such articles or things or computer software bears to the total turnover of the business carried on by the undertaking."

Thus, sub-section (4) clearly stipulates that deduction u/s 10B shall be computed by apportioning the business of the undertakings in the ratio of export turnover to the total turnover. The formula enables the assessee to compute the profits derived from the export of articles or things. Conjoint reading of sub section (4) and sub section (1) of the section 10B clearly indicates that, firstly, deduction of such profits and gains as are derived by 100% EOU from the export of articles or things are to be allowed; and secondly, sub- section (4) is the formula for computing what is eligible for deduction under sub section (1). In other words, the manner to compute profits derived from the export is stipulated in sub section (4) and the provision laid down therein does not require that assessee should establish any direct nexus with the business of the undertaking unlike in section 80IB, albeit once an income forms part of the business of eligible undertaking there is no further mandate to exclude deductions u/s 10B. If the said formula is applied then it is not necessary that the entire receipt by way of duty drawback would become eligible for deduction because the amount quantified as per the formula would only be eligible and qualified for deduction.

Page 6 of 12

9. This precise issue has been dealt by the Hon'ble Jurisdictional High Court in case of CIT vs. XLNC Fashions in ITA No. 4361/2014 judgment dated 1.9.2014 wherein the Hon'ble High Court observed and held as under:-

".........Deduction under Section 10B of the Income Tax Act, 1961 (Act, in short) is to be made as per the formula prescribed by Sub- Section (4), which reads as under:
"10B. Special provision in respect of newly established hundred per cent export- oriented undertakings- ...............
...................
(4) For the purposes of sub-section (1), the profits derived from export of articles or things or computer software shall be the amount which bears to the profits of the business of the undertaking, the same proportion as the export turnover in respect of such articles or things or computer software bears to the total turnover of the business carried on by the undertaking".

Sub-section (4), therefore, is the special provision which enables the assessee to compute the profits derived from the export of articles or things or computer software. We do not see any conflict between Sub- section (1) and Sub-section (4) to Section 10B, as Sub-section (1) states that deduction of such profits and gains as are derived by a hundred percent export-oriented undertaking from the export of articles or things or software would be eligible under the said Section. Sub- section (1) is a general provision and identifies the income which is exempt and has to be read in harmony with Sub-section (4) which is the formula for finding out or computing what is eligible for deduction under Sub-section (1). Neither of the two provisions should be made irrelevant and both have to be applied without negating the other. In other words, the manner of computing profits derived from exports under Sub-section (1), has to be Page 7 of 12 determined as per the formula stipulated in Sub-Section (4), otherwise Sub-section (4) would become otiose and irrelevant.

The issue in question in this appeal which pertains to the Assessment Year 2009-10, relates to duty draw back in the form of DEPB benefits. As per Section 28, clause (iii-c), any duty of customs or excise repaid or repayable as drawback to a person against exports under Customs and Central Excise Duties Draw Back Rules, 1971 is deemed to be profits and gains of business or profession. The said provision has to be given full effect to and this means and implies that the duty draw back or duty benefits would be deemed to be a part of the business income. Thus, will be treated as profit derived from business of the undertaking. These cannot be excluded.

Even otherwise, when we apply Sub-section (4) to Section 10B, the entire amount received by way of duty draw back would not become eligible for deduction/exemption. The amount quantified as per the formula would be eligible and qualify for deduction/exemption. The position is somewhat akin or close to Section 80HHC of the Act, which also prescribes a formula for computation of deduction in respect of exports.

In view of the aforesaid, we do not find any merit in the present appeal and the same is dismissed................"

10. This principle has been reiterated by the Hon'ble Delhi High Court in the case of CIT vs. Hritnik Exports P. Ltd. (supra). Thus, the order of the Learned CIT (Appeals) allowing the apportioned deduction of duty drawback is in accordance with the ratio of the Hon'ble Jurisdictional High Court, therefore, same is upheld.

11. Now so far as reliance placed by the Ld. DR on the judgment of Hon'ble Supreme Court in the case of M/s. Opera Clothings vs. Income Tax Officer (supra), we find that there the issue for Page 8 of 12 consideration in SLP before their Lordships was, whether the duty drawback/DEPB benefit can be considered as deduction in respect of profits and gains from industrial undertakings for the purpose of section 80-IB. The relevant judgment of the Hon'ble Supreme Court reads as under:-

"We have heard the learned counsels for the parties.
2. The issue, namely, the entitlement of export incentives to deduction under Section 80-IB of the Income Tax Act, 1961 has been squarely decided by this Court in Liberty India vs. C.I.T. (2009) 9 SCC 328. Commissioner of Income Tax vs. Meghalaya Steels Limited (2016) 6 SCC 747 does not in any way erode the efficacy of law laid down in Liberty India (supra) as Meghalaya Steels Limited (supra) was primarily a case where the Court was dealing with transport subsidy, which is a reimbursement of the cost incurred by the manufacturing unit in the North-Eastern part of the Country.
3. While Liberty India (supra) dealt with a situation of post-

manufacture and availability of incentive only in the event there was export of the manufactured goods. Meghalaya Steels Limited (supra), as already noted, dealt with altogether a different situation.

4. Consequently, we do not find any merit in this special leave petition. Special leave petition is, accordingly, dismissed."

First of all, the judgment of Hon'ble Supreme Court in the case of Meghalaya Steels Ltd. (supra) was on the issue, whether the subsidies received towards reimbursement of cost of manufacturing Page 9 of 12 are eligible for benefits u/s 80-IB or not. The Hon'ble Supreme Court held that the export incentive is completely different from reimbursement of an element of cost. A duty drawback or DPEB is not related to the business industrial undertakings for manufacturing or selling of its products it arises only when the undertakings goes on to export the said products, i.e., after one produces the same. If there is no export, there is no DPEB entitlement and therefore, its relation to the manufacturing of a product and sale within India is not proximate or direct, i.e., one step removed. In that context, they have said that subsidies like transport, power etc. are inseparable connected with the profitable conduct of the business and therefore, it has a direct nexus with the profits and gains derived from any business. The case of Liberty India Ltd. (supra) was in relation to deduction u/s 80IB. The aforesaid judgment of the Hon'ble Supreme Court which has also been relied upon by the AO, does not impinge upon deduction u/s 10B at all, because section 80IB proposes deduction where the gross total income of assessee includes any profits and gains derived from any eligible business mentioned in sub-section (3) of section 80IB, which is to be allowed while computing the total income of the assessee from such profits and gains. The condition for deduction u/s 80IB is that the profits and gains should derived from the eligible business and there is no such formula for computing the profit as has been provided in section 10B by virtue of section sub section (4). The formula for computing the profit as provided in section 10B (4) makes all the difference when it is juxtaposed with the profit as stipulated in section 80IB and consequently computation of deduction thereof. The ratio and principle laid down by the Hon'ble Supreme Court in the context of section 80IB in our Page 10 of 12 humble opinion would not be applicable on deductions u/s 10B. Thus the contention of the Ld. DR is rejected. Accordingly, grounds raised by the revenue are dismissed.

12. In the result, the appeal of the revenue is dismissed.

Order pronounced in the open court on 25.08.2017.

            Sd/-                                          Sd/-


(G.D. AGRAWAL)                               (AMIT SHUKLA)
 (PRESIDENT)                              (JUDICIAL MEMBER)


Dated: 25.08.2017


Narender
Copy forwarded to:

1)    Appellant

2)    Respondent

3)    CIT

4)    CIT (Appeals)

 5)   DR: ITAT

                             ASSISTANT REGISTRAR

                                             Date

Draft dictated on                      23.08.2017

Draft placed before author             24.08.2017



                                                               Page 11 of 12
 Draft proposed & placed before the
second member

Draft   discussed/approved          by
Second Member.

Approved   Draft   comes       to   the   25.8.2017
Sr.PS/PS

Kept for pronouncement on                 25.8.2017

File sent to the Bench Clerk               25.8.2017

Date on which file goes to the AR

Date on which file goes to the Head
Clerk.

Date of dispatch of Order.




                                                       Page 12 of 12