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 0, Cited by 2]

Income Tax Appellate Tribunal - Ahmedabad

The Dcit, Circle-8,, Ahmedabad vs Shanti Exports Pvt.Ltd.,, Ahmedabad on 20 January, 2017

            आयकर अपीलीय अिधकरण, अहमदाबाद यायपीठ 'ए', अहमदाबाद ।
          IN THE INCOME TAX APPELLATE TRIBUNAL
                  " A " BENCH, AHMEDABAD

 सव ी     एन.के . िब लैया, लेखा सद य एवं महावीर     साद, याियक सद य के सम    ।
 BEFORE SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER And
      SHRI MAHAVIR PRASAD, JUDICIAL MEMBER

आयकर अपील सं./I.T.A. No.772/Ahd/2014 & CO No.111/Ahd/2014
           ( िनधारण वष / Assessment Year : 2010-11)
DCIT, Circle-8,                 बनाम/   Shanti Exports Pvt.
Ahmedabad.                               Ltd.Vs.
                                         2 n d Floor, Chiripal
                                         House, Satellite Road,
                                         Ahmedabad-380015
थायी ले खा सं . /जीआ इआर सं . / PAN/GIR No. : AAFCS 0472 C
     (अपीलाथ /Appellant)           ..     ( यथ / Respondent) &
                                                Cross Objector
                     Appellant by :
        अपीलाथ ओर से /                    Shri Alok Kumar, Sr. D.R.
         यथ क ओर से/Respondent by :       Shri G.M. Thakar, A.R.

        सुनवाई क तारीख   / Date of Hearing             19/01/2017
        घोषणा क तारीख /Date   of Pronouncement         20/01/2017

                                 आदेश / O R D E R

PER SHRI MAHAVIR PRASAD, JUDICIAL MEMBER :

This appeal has been filed by the department and the Cross- objection thereof filed by the assessee are directed against the order of the Commissioner of Income Tax(Appeals)-I, Ahmedabad, dated 16/12/2013 for the Assessment Year (AY) 2010-11 and following ground has been taken:

The Ld. CIT(A)-I, Ahmedabad has erred in law and on facts in deleting the disallowance of Rs.21,87,821/- made u/s. 14A of the Act, r.w.r. 8D, when Assessee has faild to prove nexus between the non-interest bearing funds & investments made to earn exempt income.
ITA No.772/Ahd/2014 & CO No.111/Ahd/2014
Shanti Exports Pvt. Ltd. vs. DCIT Asst.Year - 2010-11 -2-

2. The facts of the case are that the assessee has made investments of Rs.2,50,71,220/- in shares of GSL Nova Petrochemicals Ltd., CIL Nova Petrochemical, Chiripal Industries Ltd., Dindayal Processors Pvt. Ltd., Hexa International Pvt. Ltd. and sparrow Exports Pvt. Ltd. as on 31/03/2010. The investments made by the assessee as on 01/04/2009 was Rs.2,47,31,220/-. The assessee has claimed financial expenses of Rs.3,60,14,100/- on the secured and unsecured loans taken by it. During the course of scrutiny, the issue of disallowances of expenditure u/s.14A of the Income tax Act, 1961, (here in after referred to "the Act") was discussed with the A.R. of the assessee. The assessee was asked to show cause as to why disallowance u/s. 14A read with Rule 8D of the Income- tax Rules, 1962 not be made as there are investments from which exempt income is earned.

3. In response to that, assessee filed submission and relevant para of the said submission is reproduced as under:

"As regards to the disallowance u/s. 14A, it is stated that no disallowance should be made as there is no nexus between the investments made and the loan taken. Further the investments have been made from the owned funds and no loan has been taken for the purpose of making investments. We therefore state that no disallowance should be made."

4. The submission of the assessee was duly considered. However, the same was not found accepted and therefore, disallowance of Rs. 21,87,337/- was made u/s.14A r.w.r. 8D by the Assessing Officer.

ITA No.772/Ahd/2014 & CO No.111/Ahd/2014

Shanti Exports Pvt. Ltd. vs. DCIT Asst.Year - 2010-11 -3-

5. Against the said order assessee preferred first statutory appeal before the Ld. CIT(A), who partly allowed the appeal of the assessee.

6. We have gone through the impugned order and disallowance of expenses u/s.14A r.w.r. 8D was Rs.21,87,821/-. Therefore, tax on Disputed Additions is Rs.6,76,037/-.

7. Tax is less than 10 lacs, so same is covered by the CBDT Circular No.21 of 2015 dated 10.12.2015. The ld. Departmental Representative fairly admitted that the tax effect is less than the limit prescribed by the aforesaid CBDT Circular.

8. We have heard both the parties and perused the material available on record. We find that prima-facie this appeal of the Revenue is not maintainable in view of CBDT Circular No. 21/2015 in F.No.279/Misc. 142/2007-ITJ (Pt) dated 10th December 2015, vide which it has been provided that if the tax effect by virtue of the Commissioner of Income-tax (Appeals)'s order is below Rs. 10 lacs, then that order would not be challenged before the Tribunal in further appeal. The Board has provided exemptions at clause (8) of the Instructions wherein it has been provided that these instructions will not be applicable, if vires of any provisions has been quashed by impugned order or addition was made on some audit objections or the addition relates to undisclosed foreign assets/bank accounts, etc. We ITA No.772/Ahd/2014 & CO No.111/Ahd/2014 Shanti Exports Pvt. Ltd. vs. DCIT Asst.Year - 2010-11 -4- find that the present case does not fall within the exemption clause and the tax is less than Rs.10 lacs. Therefore, the present appeal is not maintainable and hence dismissed.

9. CO No.111/Ahd/2014 for the A.Y.2010-11(in ITA No.772/Ahd/2014 for the A.Y. 2010-11). We have heard the Ld. A.R. and we have already allowed the connected Revenue's appeal 772/Ahd/2014 on account of tax effect. Therefore, Ld. A.R. does not want to press the assessee's CO. and therefore, CO is dismissed has not pressed.

10. In the result, Revenue's appeal and CO filed by the assessee both are dismissed.



This Order pronounced in Open Court on                                    20/01/2017




                Sd/-                                                        Sd/-
           एन.के . िब लैया                                              महावीर साद
            (लेखा सद य)                                                ( याियक सद य)
  ( N.K. BILLAIYA )                                               ( MAHAVIR PRASAD )
ACCOUNTANT MEMBER                                                 JUDICIAL MEMBER

Ahmedabad;                           Dated   20/01/2017
Ikzhfr ;kno] o-fu-l-@Priti Yadav, Sr.PS