Income Tax Appellate Tribunal - Panji
M/S Super Tech Forgings (India) Pvt. ... vs The Dy Commissioner Of Income Tax, ... on 30 November, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
AMRITSAR BENCH; AMRITSAR.
BEFORE SH. T. S. KAPOOR, ACCOUNTANT MEMBER
AND SH. N. K. CHOUDHRY, JUDICIAL MEMBER
I.T.A. No. 178/(Asr)/2017
Assessment Year: 2012-13
PAN: AACCS0402M
M/s. Super Tech Forgings Vs. Dy. C. I. T.,
(India) Pvt. Ltd., Circle -IV,
Vill. Raowali, Jalandhar. Jalandhar.
(Appellant) (Respondent)
Appellant by : Sh. J. S. Bhasin (Adv.)
Respondent by: Sh. Rahul Dhawan (D. R.)
Date of Hearing: 13.09.2017
Date of Pronouncement: 30.11.2017
ORDER
PER T. S. KAPOOR (AM):
This is an appeal filed by assessee against the order of Ld. CIT, Jalandhar, and dated 28.03.2017 for Asst. Year: 2012-13.
2. The assessee has taken the following grounds of appeal.
"1. That in the given facts of this case, the ld.CIT-2, Jalandhar has grossly erred in setting the aside the AO's order passed u/s. 143(3) dated 27.03.2015, by wrongly invoking the provisions of section 263.
2. That the Id. CIT has gravely erred to infer that the Id. AO ought to have made a disallowance U/S.14A, even when admittedly no exempt income was earned during the year, which being contrary to settled legal position pronounced by various High Courts including the jurisdictional High Court, is not sustainable.
3. That the Id. AO having invited the relevant details, verified for himself the relevant records and chosen not to make any specific disallowance U/S.14A, the Id. CIT was not justified in expecting the AO to do the same in a way as conceived by him to be more appropriate.
4. That sans any findings given in his order under appeal, that the assessment framed was erroneous as also prejudicial to the interest of 2 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 revenue, the jurisdiction u/s.263 has been wrongly exercised and hence, not sustainable in law.
5. That the order under appeal is wholly against law and facts of the case."
3. At the outset, the Ld. AR submitted that the assessee had made strategic investment in the group company and on which no dividend was received and the Assessing Officer during assessment proceedings had examined this aspect and had made an addition of Rs. 5 lacs on this account and our attention was invited to Assessing Officer's orders at page 2 of his order. The Ld. AR submitted that Assessing Officer vide detailed questioner dated 20.10.2014 had required assessee to submit certain information and the required information included information with respect to details of tax free income. In this respect our attention was invited to question no. 6 placed at P.B. page 66. The Ld. AR submitted that in reply to this question, the assessee vide point no. 6 had submitted that there was no tax free income earned during the year. In this respect our specific attention was invited to P.B. page 74 where a copy of reply was placed. The Ld. AR further invited our attention to P.B. page 78 where a copy of reply filed by assessee was placed and wherein the assessee had submitted that assessee had not made any exempted investment during the year under consideration. In view of the above facts and circumstances, the Ld. AR submitted that the Assessing Officer during assessment proceedings had examined the aspect of disallowance u/s 14A and had made an addition of Rs. 5 lacs in this respect and therefore Assessing Officer had taken a plausible view and therefore 3 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 action of Ld. CIT in passing order u/s 263 on the same issue was not justified. The Ld. AR further submitted that it is an admitted fact that during the year under consideration, the assessee had not received any exempt income and therefore the disallowance u/s 14A was not warranted as has been held by various courts. Specific reliance was placed on an order of Hon'ble Madras High Court in the case of Redington (India) Ltd. Vs. ACIT 392 ITR 633 wherein it has been held that in the absence of exempt income, the provisions of section 14A read with rule 8D are not applicable. The Ld. AR further placed his reliance on an order of Delhi High Court in the case of CIT Vs. M/s DLF Ltd. wherein under similar facts and circumstances, the CIT had passed order u/s 263, and appeal filed by revenue against the order of the Hon'ble Tribunal was dismissed. The Hon'ble Court had dismissed the appeal of revenue on the basis that the disallowance u/s 14A was a debatable issue and therefore held that the Hon'ble Tribunal had rightly allowed the appeal of assessee. In view of the above facts and circumstances, the Ld. AR submitted that the order passed by Ld. CIT is not sustainable.
4. The Ld. DR, on the other hand relied on the order of Punjab & Haryana High Court in the case of M/s Jindal Steel and Power Ltd. Vs. Pr. CIT wherein it has been held that Department Officers are bound by the CBDT circulars. The Ld. DR further relied on a judgment of Punjab & Haryana High Court in the case of Punjab Tractors Ltd. Vs. CIT. 4 ITA No. 178(Asr)/2017
Assessment Year: 2012-13
5. We have heard the rival parties and have gone though the material placed on record. We find that during assessment proceedings, the Assessing Officer did enquire about the disallowance u/s 14A though he mentioned the disallowance out of interest paid and in fact also disallowed an amount of Rs. 5 lacs. The findings of the Assessing Officer in this respect are reproduced below:
"After discussion and considering the submission as above, it becomes crystal clear that some of loans raised for the business on which interest is paid have been mis-utilized for meeting- personal obligations. So the raising | of loans & payment of interest to some extent is not incidental to the running of the business. It will be appropriate to point out that assessee has paid interest of Rs. 11863699/- on secured loans & an interest of Rs, 2055124/- on intt to depositors. The assessee mainly pleads that there is no nexus between raising of loans & the advances .without interest. He further submits that no secured loans are raised during the year whereas main interest free advance of Rs. 22685000/- has gone out during the year whereas main interest free advance of Rs. 22685000/- has gone out during the year. The issue was: discussed in detail with assessee's counsel & considering The facts such as BF advances of Rs. 50 Lac etc, the assessee ultimately agreed for a disallowance of Rs. 5 Lacs from interest paid, I am satisfied that the case is fit for initiating penalty proceeding u/s 271(l)(c). Penalty proceeding are being initiated separately. Addition Rs. 500000/-"
Therefore, there is no dispute about the fact that Assessing Officer has already examined this fact and has carried out necessary investigations as were required to be done. The Ld. CIT has held that the disallowance u/s 14A was mandatory, in view of the Circular No. 5 of 2014 and therefore he set aside the issue to the Assessing Officer to examine the disallowance u/s 14A of the Act. In our view the order passed by Ld. CIT is not sustainable in view of the fact that Assessing Officer has already examined this aspect and has already made a disallowance. The provisions of section 263 are not applicable in a case 5 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 where the Assessing Officer had examined a particular issue and had taken a plausible view. Moreover, we find that it is an admitted fact that assessee had not received any exempt income during the year. There are many judgments of various Hon'ble Courts wherein it has been held that where the assessee did not receive any exempt income during a particular year, no disallowance can be made u/s 14A of the Act. The case laws relied on by Ld. AR in support of his contention that in view of not receiving any dividend income, the disallowance u/s 14A was not warranted. The Hon'ble Madras High Court in the case of Redington (India) Ltd. has decided in favour of assessee after considering the circular no. 5/2014 by allowing appeal of the assessee. The findings of the Hon'ble Court are reproduced below:
"Per contra, Sri T. Ravikumar appearing on behalf of the Revenue drew our attention to the marginal notes of section 14A pointing out that the provision would apply not only where exempted, income is '^included"
in the total income, but also where exempt income is "includable" in total income.
He relied upon a circular issued by the Central Board of Direct Taxes in Circular No. 5 of 2014, dated February 11, 2014 (see [2014] 361 ITR (St.) 94) to the effect that section 14A was intended to cover even those situations whether there is a possibility of exempt income being earned in future. The Circular, at paragraph 4, states that it is not necessary for exempt income to have been included in the income of a particular year for the disallowance to be triggered. According to the learned standing counsel, the provisions of section 14A are made applicable, in terms of sub-section (1) thereof to income "under the Act" and not "of the year" and a disallowance under section 14A, read with rule 8D can thus be effected even in a situation where a taxpayer has not earned any taxable income in a particular year.
We are not able to subscribe to the aforesaid view. The provisions of section 14A were inserted as a response to the judgments of the Supreme Court in CIT v. Maharashtra Sugar Mills Lid. [1971] 82 ITR 452 (SC) and Rajasthan State Warehousing Corporation v. CIT [2000) 242 ITR 450 (SC) in terms of which, expenditure incurred by an assessee carrying on a com- posite business giving rise to both taxable as well as non-taxable income, 6 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 was allowable m entirety without apportionment, it was thus that section 14A was inserted providing that no deduction shall be allowable in respect of expenditure incurred in relation to the earning of income exempt from taxation. As observed by the Supreme Court in the judgment in the case of CIT v. Walfort Share and Stock Brokers (P.)' Ltd. [2010] 326 HR 1 (SC) (page 16) :
The mandate of section 14A is clear. It desires to curb the practice to claim deduction of expenses incurred in relation to exempt income against taxable income and at the same time avail of the tax incentive by way of an exemption of exempt income without making any apportionment of expenses incurred in relation to exempt income."
The provision thus is clearly relatable to the earning of actual income and not notional or anticipated income. The submission of the Department to the effect that section 14A would be attracted even to exempt income includable in total income would entail the assessment of notional income, assumed to be exempt in the future, in the present assessment year. The computation of total income in terms of section 5 of the Act is on real income and there is no sanction in law for the assessment of admittedly notional income, particularly in the context of effecting a disallowance in connection therewith.
The computation of disallowance in terms of rule 8D is by way of a determination involving direct as well as indirect attribution. Thus, accept- ing the submission of the Revenue would result in the imposition of an artificial method of computation on notional and assumed income. We believe this would be carrying the artifice too far.
The learned standing counsel relies on the decisions of tire Division Bench of the Kerala High Court in South Indian Bank Ltd. v. CiT [2014] 363 ITR 111 (Ker); [2014] 49 taxmann.com 100 (Ker) and CIT v. Catholic Syrian Bank Ltd. [2012] 344 ITR 259 (Ker) as well as the decision of the Division Bench of the Calcutta High Court in Dhanuka and Sons v. CIT [2011] 339 FIR 319 (Cal); [2011] 12 taxmamr.com 227 (Cal) in all of which tire assessee did, as a matter of fact, earn dividend income. The aforesaid decisions are thus factually distinguishable and do not advance this pro-
position of the Revenue.
Reliance is also placed on a decision of the jurisdictional High Court in the case of Beach Minerals Co. Pvt. Ltd. v. Asst. CIT in TCA No. 681 of 2013, dated December 2, 2013. In that case, payments of interest by the assessee were sought to be disallowed invoking the provisions of section 14A on the premise that the same related to borrowings that had been invested and would yield exempt returns. The assessee contested the dis- allowance under section 14A on multiple grounds. It was contended that there were sufficient reserves and surpluses available for the purpose of investments, and borrowed funds, for which the payment of interest had been incurred, had not been invested. The assessee sought to draw a nexus between the borrowed funds and the interest payments, highlighting the position that the quantum of available free funds was far in excess of the investments made. The Bench, in the light of the above submissions, remanded the issue to the file of the Assessing Officer to be 7 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 considered de novo and after conducting a proper enquiry. Inter alia a direction was issued to the assessee to tender a proper explanation for the interest payments. The open remand was made in the facts and circumstances of that case and no conclusion was drawn by the Bench on the position of law involved. In fact, the substantial question of law raised in that case for the consideration of the court was couched in general terms as follows:
"Whether on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal is right in law7 in confirming the disallowance under section 14A of the Income-tax Act, of an amount of Rs. 55,00,000 in relation to the assessment year 2007-2008 ?"
Nothing much turns on the use of the word includable and the phrase under the Act in section 14A and we are not persuaded to accept the emphasis laid or the interpretation of tire same by the Revenue. An assessment in terms of the Income-tax Act is specific to an assessment year and the related previous year. Section 4 of the Act, which imposes the charge to tax reads thus:
"4. Charge of income-tax.--(1) Where any Central Act enacts thal income- tax shall be charged for any assessment year at any rate or rates, income- tax at that rate or those rates shall be charged for that year in accordance with, and subject to the provisions (including provisions for the levy of additional income-tax) of, this Act in respect of the total income of the previous year of every person:
Provided that where by virtue of any provision of this Act income- tax is to be charged in respect of the income of a period other than the previous year, income-tax shall be charged accordingly."
Thus, where the statute indented that income shall be recognized for taxation in respect of any previous year other than that immediately preceding the relevant assessment year, the provision shall expressly state so. The provisions of section 10 in Chapter III of the Act dealing with "Incomes not included in total income "commences with the phrase". In computing the total income of a previous year, any income falling within any of the following clauses shall not be included . . ."
The exemption extended to dividend income would relate only to tire previous year when the income was earned and none other and conse- quently the expenditure incurred in connection therewith should also be dealt with in the same previous year. Thus, by application of the matching concept, in a year where there is no exempt income, there cannot be a dis- allowance of expenditure in relation to such assumed income. (Madras Industrial Investment Corporation Ltd. v. CIT [1997] 225 ITR 802 (SC). The language of section 14A(1) should be read in that context and such that it advances the scheme of the Act rather than distort it.
In conclusion, we are of the view that the provisions of section 14A read with rule 8D of the Rules cannot be made applicable in a -vacuum, i.e., in the absence of exempt income. The questions of law are answered 8 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 in favour of the assessee and against the Department and the appeal allowed. No costs."
The Hon'ble Delhi High Court in the case of CIT Vs. DLF Ltd. while deciding the appeal filed by revenue against the Tribunal order, quashing the order u/s 263 has again held that where there is no exempt income, no disallowance can be made u/s 14A of the Act. In this case, the assessee had even received some exempt income also even then the Hon'ble Court held that the disallowance u/s 14A was a debatable issue and therefore the view taken by the Assessing Officer was sustainable one and therefore section 263 was not applicable. For the sake of completeness, the findings of the Hon'ble Court are reproduced below:
"4. In ITA-236/2010, the facts are that the Tribunal followed its previous orders setting aside the revisional order of the CIT. The Tribunal had to consider the correctness of the order made pursuant to the fresh proceedings directed by the CIT. The Tribunal merely followed its previous order observing that the AO while giving effect to the order made by the CIT under Section-263 had disallowed the proportionate expenditure and that since the revisional order itself had been set aside, the appeal against the AO's order also had to be set aside. 5. It is argued by counsel for the Revenue that the Tribunal fell into error in not saying that Section-14-A mandates the AO to determine proportionate expenditure in relation to exempt income such as dividend income. Neither the order nor the proceedings reflected any application of mind to this mandatory provision. It was urged in this context that the observations of the ITAT proceed on the assumption that the AO took into account all the necessary factors and had impliedly accepted the fact that no such deduction could be made. It was highlighted in this context that the expression "prejudicial to the interest of Revenue" has to be seen in the background of an erroneous order by the AO. According to settled principles it is only in cases where two views are possible that revisional order under Section-263 cannot be made. Counsel relied upon the judgment of the Supreme Court reported as Malabar Industrial Company Ltd v. CIT, 243 ITR 83 = (2002-TIOL-491- SC-IT). Learned counsel also relied upon the questionnaire furnished to the assesse dated 21.9.2004 which did not reflect any application of mind as far as the question of Section-14A or its applicability was concerned. It was submitted that even the order sheet merely showed that a breakup of interest and dividend income had been sought on 6.12.2004. In these circumstances, there could not have been any assumption that the AO had ever considered the question of proportionate expenditure and accepted the 9 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 assessee's argument. 6. Learned counsel for the assessee emphasized that the facts of the present case would reveal that the assessee had received a single dividend cheque of Rs. 6,93,69, 402/-. The materials on record clearly showed that the AO had called for particulars and held proceedings on a number of occasions. The materials were clearly before him as also was in the nature of investment i.e. in a subsidiary company for a purpose of business. Such being a case, the question of there being any error much less one prejudicial to the interest of Revenue did not arise.
7. It was argued next that the Tribunal's order should not be interfered with because if enquiries are conducted by the Commissioner, he cannot go into or scrutinize the question of appropriateness of the previous proceedings before the AO. It was submitted in this regard that the judgment of this Court in CIT v. M/s Sunbeam Auto Ltd, 332 ITR 167 = (2009-TIOL-552-HC-IT) shows that there can be no roving and fishing enquiry by the Commissioner and he has to merely confine himself to the materials on record of the proceedings called for by him. In other words, if the AO makes an assessment acting in accordance with law that cannot be branded as erroneous. Reliance was also placed upon the judgment reported as CIT v. Anil Kumar Sharma, 335 ITR 72 (Del) = (2010-TOIL-267- HC-DEL-IT). It was further argued that wherever two views are possible, the Commissioner is not justified in invoking the power of revision under Section-263. In support of this contention, the assessee's counsel relied upon CIT v. Max India Ltd., 295 ITR 282 (SC) = (2007-TIOL-203-SC-IT). It was lastly urged that any order of revision which does not specify the prima facie error in the order or approach of the AO, would be beyond jurisdiction. For this proposition, reliance was placed upon Commissioner of Wealth Tax v. Prithvi Raj and Company, 199 ITR 424. 8. Section 263, to the extent relevant for the present purposes, is extracted below;
"263. (1) The Commissioner may call for and examine the record of any proceeding under this Act, and if he considers that any order passed therein by the Assessing Officer is erroneous in so far 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 inquiry as he deems necessary, pass such order thereon as the circumstances of the case justify, including an order enhancing or modifying the assessment, or cancelling the assessment and directing a fresh assessment."
9. In Malabar (supra) the Supreme Court explained the scope and content of revisional power of Commissioner under Section 263 as follows:
"A bare reading of this provision makes it clear that the prerequisite to exercise of jurisdiction by the Commissioner suo moto under it, is that the order of the Income Tax Officer is erroneous insofar as it is prejudicial to the interests of the revenue. The Commissioner has to be satisfied of twin conditions, namely, (i) the order of the assessing officer sought to be revised is erroneous; and (ii) it is prejudicial to the interests of the revenue. If one of them is absent - if the order of the Income Tax Officer is erroneous but is not prejudicial to the revenue or if it is not erroneous but is prejudicial to the revenue - recourse cannot be had to section 263(1) of the Act. The provision cannot be invoked to correct each and every type of 10 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 mistake or error committed by the assessing officer; it is only when an order is erroneous that the section will be attracted. An incorrect assumption of facts or an incorrect application of law will satisfy the requirement of the order being erroneous. In the same category fall orders passed without applying the principles of natural justice or without application of mind. The phrase 'prejudicial to the interests of the revenue' is not an expression of art and is not defined in the Act. Understood in its ordinary meaning it is of wide import I and is not conferred to loss of tax. The scheme of the Act is to levy and collect' tax in accordance with the provisions of the Act and this task is entrusted to the revenue. If due to an erroneous order of the Income Tax Officer, the revenue is losing tax lawfully payable by a person, it will certainly be prejudicial to the interests of the revenue. The phrase 'prejudicial to the interests of the revenue' has to be read in conjunction with an erroneous order passed by the assessing officer. Every loss of revenue as a consequence of an order of assessing officer cannot be treated as prejudicial to the interests of the revenue, for example, when an Income Tax Officer adopted one of the courses permissible in law and it has resulted in loss of revenue; or where two views are possible and the Income Tax Officer has taken one view with which the Commissioner does not agree, it cannot be treated as an erroneous order prejudicial to the interests of the revenue unless the view taken by the Income Tax Officer is unsustainable in law."
In CIT Vs Max India Ltd, 295 ITR 282 (S.C) = (2007-TIOL-203-SC-IT) after noticing the judgment in Malabar, the Supreme Court applied the law declared by it, and also clarified that:
"The phrase "prejudicial to the interest of the Revenue" in section 263 of the Income- tax Act, 1961 has to be read in conjunction with the expression "erroneous" order passed by the Assessing Officer. Every loss of revenue as a consequence of an order of the Assessing Officer cannot be treated as prejudicial to the interest of the Revenue. For example, when the Assessing Officer adopts one of two courses permissible in law and it has resulted in loss of revenue, or where two views are possible and the Assessing Officer has taken one view with which the Commissioner does not agree, it cannot be treated as an erroneous order prejudicial to the Revenue, unless the view taken by the Assessing Officer is unsustainable in law."
10. It is thus, not mere prejudice to the revenue, or a mere erroneous view which can be revised, under Section 263. There should (post Max India) be the added element of "unsustainability" in the order of the Assessing Officer, which clothes the Commissioner with jurisdiction to issue notice, and proceed to make appropriate orders. 11. In this case, the record reveals that the AO had issued notice, and held proceedings on several dates (of hearing) before proceeding to frame the assessment. He added nearly Rs. 2 crores to the income at that time. The Commissioner took the view that the assessment order disclosed an error, in that the deduction under Section 14-A had not been made. Now, while the statutory direction to the Assessing Officer to calculate, proportionately, the expenditure which an assessee may incur to obtain dividend income, for purposes of disallowance, cannot be lost sight of, equally, such a requirement has to be viewed in the context and circumstances of each given case. In the present 11 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 case, it was repeatedly emphasized that the assessee dividend income was confined to what it received from investment made in a sister concern, and that only one dividend warrant was received. These facts, in the opinion of this court, were material, and had been given weightage by the Tribunal in its impugned order. There is no dispute that the investment to the sister concern, was not questioned; even the Commissioner has not sought to undermine this aspect. Equally, there is no material to say that apart from that single dividend warrant, any other dividend income was received. Furthermore, there is nothing on record to say that the assessee had to expend effort, or specially allocate resources to keep track of its investments, especially dividend yielding ones. In these circumstances, it can be said that whether tip deduction under Section 14-A was warranted, was a debatable fact. In any event, even if it were not debatable, the error by the AO is not "unsustainable". Possibly he could have taken another view; yet, that he did not do so, would not render his opinion an unsustainable one, warranting exercise of Section 263.
12. For the above reasons, the question of law is answered against the revenue, and in favour of the assessee. Consequently, the appeals fail and are dismissed."
The Amritsar Bench of the Hon'ble Tribunal in the case of Dabwali Transport Co. Ltd. Vs. DCIT vide its order dated June 17, 2016 had also decided the similar issue by holding as under:
32. In this regard, the Id. counsel for the assessee has contended that the issue respect to disallowance u/s 14A cannot be raised in the proceedings 63 of the Act. Reliance has been placed on CIT v. DLF Ltd [2013] 350 ITR 214 Taxman 555/214 Taxman 91/31 taxmann.com 158 (Delhi), where it has been held that to make a disallowance u/s 14A, powers u/s 263 cannot be exercised. It has further been submitted that since during the relevant years, the assessee did not enjoy any exempt income, on merits also, no disallowance was warranted 4A. For this proposition, reliance has been placed on the following case (1) CIT v. Lakhani Marketing Inc. [2014] 49 taxmann.com 257/226 Taxman 45 Punj & Har.) (2) CIT v. Holcim India (P.) Ltd [2015] 57 taxmann.com 28 (Delhi) (3) CIT v. Corrtech Energy (P) Ltd. [2015] 372 ITR 97/[2014] 223 Taxman 130/45 taxmann.com 116 (Guj.) (4) CIT v. Shivam Motors(P.)Ltd [2015]55taxmann.com 262/230Taxman 63 (All.) (5) Cheminvest Ltd v. C1T-IV [2015] 378 ITR 33/234 Taxman 761/61 taxmann.com 118 (Delhi) 12 ITA No. 178(Asr)/2017 Assessment Year: 2012-13
33. It has been contended that so far as regards the assessment years 2008-09 to 2011-12, the assessments for the said years have been framed prior to 31.03.2012, whereas the notices u/s 263 of the Act had been issued much after the statutory period of two years, from the end of the previous year in which the assessment was framed, i.e., in Nov,, 2015.Therefore, according to the assessee, the issue of disallowance u/s 14A of the Act ought not to have been raised by...
has not been discussed in the reassessment proceedings for all these years. For this, reliance has been placed on Cheminvest Ltd (supra) and. CIT v. Alagendran Finance Ltd.[ 2007] 293ITR 1/162 Taxman 465 (SC) and CIT v. ICICI Bank Ltd [2012] 343 ITR 74/212 Taxman 130/J2012] 19 taxmann.com 142 (SC).
34. Concerning the assessment year 2012-13, the stand of the assessee is that the issue was discussed in detail by the AO while passing the assessment order. An inquiry letter dated 18.11.2014 (APB-78) was issued. The assessee filed reply dated 17.12.2014 (APB79 to 97). The AO made full application of mind while framing the assessment.
35. The Id. DR, on the other hand, has strongly relied on the order under appeals.
36. In this regard, the proposition settled in DLF Ltd (supra) is that the powers u/s 263 of the Act cannot be invoked for making disallowance u/s 14A of the Act. While observing so, it was held that it is not mere prejudice to the revenue or a mere erroneous view, which can be revised u /s 263 of the Act and that there should exist the added element of sustainability in the order of the AO, which clothes the CIT (here, the Pr. CIT) with jurisdiction to issue notice and proceed to make appropriate order.
37. Before us, nothing is available either in the impugned orders, or by way of any other material on record, to suggest that the assessment orders were unsustainable in law. As observed in DLF Ltd (supra), possibly, the AO could have taken a view different from the one taken by him, but he did not do so and this would not render his opinion as an unsustainable opinion warranting exercise of revisional powers. The undisputed stand of the assessee is that it did not earn any exempt income during the relevant years. Therefore also, no disallowance u/s 14A was called for. The decision in Lakhani Marketing Inc. (supra), Holcim India (P.) Ltd (supra), Corrtech Energy (P) Ltd (supra) and 'Shivam Motors (P.) Ltd (supra) are to the same effect."
We do not differ with Ld. DR as regards his reliance in the case of Jindal Steel and Power Ltd. decided by Hon'ble Punjab & Haryana High Court holding that Departmental Officers are bound to follow departmental circulars but the issue here is as to whether the order passed by Assessing Officer was erroneous and prejudicial to the interest 13 ITA No. 178(Asr)/2017 Assessment Year: 2012-13 of revenue where in the absence of exempt income the Assessing Officer did not make any disallowance. In our opinion such order is not prejudicial to the interest of revenue as no disallowance u/s 14A was warranted in the absence of exempt income.
The other case law relied on by Ld. DR is not applicable as in that case the Hon'ble Court has decided the issue of applicability of provisions of rule 8D wherein the Assessing Officer is not satisfied.
Therefore, in view of the above facts and circumstances and in view of the judicial precedent, we find that the order passed by Ld. CIT u/s 263 is not sustainable and therefore it is quashed.
6. In view of the above facts and circumstances and keeping in view the judicial precedents we quash the order passed by Ld. CIT u/s 263 of the Act.
7. In nutshell, the appeal filed by assessee is allowed.
Order pronounced in the open court on 30.11.2017
Sd/- Sd/-
(N. K. CHOUDHRY) (T. S. KAPOOR)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated: 30.11.2017.
/GP/Sr. Ps.
Copy of the order forwarded to:
(1) The Assessee:
(2) The
(3) The CIT(A),
(4) The CIT,
(5) The SR DR, I.T.A.T.,
14 ITA No. 178(Asr)/2017
Assessment Year: 2012-13
True copy
By Order