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 17, Cited by 1]

Income Tax Appellate Tribunal - Chennai

Sun Tv Network Ltd., Chennai vs Department Of Income Tax on 14 October, 2013

        IN THE INCOME TAX APPELLATE TRIBUNAL
                  'A' BENCH : CHENNAI

     BEFORE Dr. O.K. NARAYANAN, VICE PRESIDENT &
        SHRI VIKAS AWASTHY, JUDICIAL MEMBER

   I.T.A. Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/2013
      Assessment Years: 2004-05, 2005-06, 2006-07, 2007-08,
                       2008-09 & 2009-10

Assistant Commissioner           M/s. Sun TV Network Ltd.,
of Income Tax,                   Murasoli Maran Tower,
Media Circle-II,            Vs   No.73, MRC Nagar Main Road,
CHENNAI - 600 034.               MRC Nagar,
                                 CHENNAI - 600 028.

                                 [PAN: AADCS 4885 K]

  (Appellant)                        (Respondent)

             Revenue by : Shri Shaji P. Jacob, Addl. CIT
             Assessee by : Shri N. Devanathan , Advocate &
                           Shri K. Ramkrishnan, CA

           Date of Hearing : 14-10-2013
   Date of Pronouncement : 31-10-2013

                        ORDER


PER VIKAS AWASTHY, JUDICIAL MEMBER:

The Revenue has filed these six appeals impugning the order of Commissioner of Income Tax(Appeals)-VI, Chennai dated 25-03-2013 in respect of AYs 2004-05, 2005-06, 2008-09, 2009-10 and order dated 22-03-2013 in respect of AYs 2006-07 & 2007-08. 2

ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 Since common issues are involved in all the six appeals, the appeals are taken up together for adjudication.

2. The assessee is a company registered under the provisions of Companies Act, 1956 and is engaged in the business of producing and broadcasting satellite television software and running satellite television channel.

3. The Assessing Officer made certain additions/dis-allowances in the income returned by the assessee. Aggrieved against the assessment orders for the respective AYs., the assessee preferred appeals before CIT(Appeals). The CIT(Appeals) vide common order dated 25-03-2013 allowed the appeals of the assessee. for the AYs. 2004-05, 2005-06, 2008-09, 2009-10,Similarly, for the AYs. 2006-07 & 2007-08, the CIT(Appeals) vide order dated 22-03-2013, allowed the appeals of the assessee. Aggrieved against the above said orders, the Revenue has filed appeals for all the six AYs.

The common issue involved in all the six appeals is the expenditure incurred by assessee towards programme, production expenses, amortization of film and serial broadcasting rights, cost 3 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 of programme content (rights) and expenditure towards consumables and media claimed by the assessee as revenue expenditure. Whereas, the Assessing Officer while finalizing the assessment for the respective AYs., held that the expenditure on the items mentioned above is to be capitalized. The Assessing Officer rejected the claim of the assessee that Rule 9A and 9B of the Income Tax Rules are applicable on production of serials as well as broadcasting of the films and serials through satellite channel.

Apart from the aforementioned common issue in all the AYs some other issues are also raised by the Revenue in the grounds of appeal. The same are concised as under:

Assessment Years : 2004-05 & 2005-06:
Re-opening of assessment Assessment Year : 2007-08:
Write-off of movie advances Assessment Years : 2008-09 & 2009-10:
1. Dis-allowances u/s.14A r.w.r. 8D
2. Deferred income 4 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13

4. Shri Shaji P. Jacob, appearing on behalf of the Revenue vehemently supported the assessment orders for the respective AYs., and prayed for the setting aside of the impugned orders. The ld. DR relied on the grounds of appeal. The ld.DR while making his submission also placed reliance on the following judgments:

i. CIT Vs. M. Subramaniam reported as 272 ITR 525 (Mad); ii. Vieshesh Films P. Ltd., Vs. DCIT reported as 26 SOT 64 (Mum);

iii. Cheminvest Ltd., Vs. ITO reported as 121 ITD 318 (Del) SB iv. CIT Vs. Ideal Garden Complex P. Ltd., reported as 340 ITR 609 (Mad);

v. ACIT Vs. Rajesh Jhaveri Stock Brokers Pvt. Ltd., reported as 291 ITR 500 vi. CIT Vs. Usha International Ltd., reported as 348 ITR 485 (Del)(FB)

5. On the other hand, Shri N. Devanathan , Advocate & Shri K. Ramakrishnan, CA appearing on behalf of the assessee vehemently supported the order passed by the CIT(Appeals) and 5 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 prayed for the dismissal of the appeal of the Revenue. The ld. Counsel for the assessee submitted that for the AYs. 2004-05 & 2005-06, the ld. CIT(Appeals) has rightly held that re-opening has been done in wrongful manner. For the AYs. 2004-05, re-opening proceedings were initiated beyond the period of four years and for both the AYs i.e., 2004-05 & 2005-06, there was no valid ground for initiating proceedings u/s. 148 of the Income Tax Act, 1961 (herein after referred to as 'the Act'). On merits, the ld. Counsel reiterated the findings of CIT(Appeals). To buttress his submissions, the ld. Counsel relied on the following judgments:

i. CIT Vs. SUN TV Ltd., reported as 296 ITR 274 (Mad); ii. Devi Films Pvt. Ltd., Vs. CIT reported as 75 ITR 301(Mad)

6. We have heard the submissions made by the representatives of both the sides. We have also perused the orders of the authorities below as well as the decisions relied on by the respective parties.

7. First, we will take up the issue of re-opening in AY. 2004-05 & 2005-06. In the AY. 2004-05, the assessee filed his return of 6 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 income on 30-10-2004. The assessment order u/s. 143(3) was passed on 29-12-2006. Notice u/s. 148 of the Act was issued to the assessee on 29-03-2011. The time limit for issuance of notice u/s. 148 i.e., within the period of four years has elapsed on 31-03-2009. Un-disputedly, re-opening proceedings were initiated against the assessee for the AY. 2004-05 beyond the period of four years and is thus clearly hit by proviso to section 147 of the Act. For AY. 2005-06, the assessee filed its return of income on 29-10-2005. The assessment was completed u/s. 143(1) on 30-03-2007. Notice u/s. 148 was issued to the assessee on 25-03-2011. The re-opening proceedings are well within the limit of four years in respect of AY. 2005-06. What is to be ascertained is whether the reasons for re-opening in both the AYs are valid? The re-opening proceedings were initiated against the assessee as the assessee had claimed film rights as revenue expenditure but were treated as intangible assets. The Assessing Officer was of the view that it should have been capitalized.

A perusal of impugned order reveals that the details regarding cost of films and the nature of expenditure etc., were submitted by the assessee at the time of assessment. The CIT(Appeals) in his impugned order has observed that the 7 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 Assessing Officer at the time of passing assessment order for the AY. 2004-05 had examined the materials and discussed the issue of amortization of the cost of film rights. On some set of facts, re- assessment proceedings were initiated in AY. 2005-06. The Assessing Officer after examining the expenditure claimed by the assessee, accepted the same. We are of the considered opinion that the re-opening is merely on the basis of change of opinion. We concur with the findings of the CIT(Appeals) on the issue. The order of the CIT(Appeals) on the issue of re-opening for both the AYs i.e., AY. 2004-05 and 2005-06 is confirmed and this ground of appeal of the Revenue is dismissed.

8. Now, we take up the common issue involved in all the appeals. The assessee is in the business of running satellite television channels. These channels telecast films, serials etc., through satellite channels. The rights over these films are purchased from the producers of the respective films for broadcasting through satellite television. These rights come with an embargo that the films shall not be broadcasted or aired for a specified period from the date of release in theatres depending upon the success at the box office and other factors. Till the time, 8 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 such films are broadcasted, they are to be treated as stock in trade. Once the films are broadcasted, the purchase value of the films is written-off. The expenditure on purchase of films is claimed in the first year itself. The assessee has got only satellite telecasting rights and has no universal rights for airing the films or serials. Once the film or the serial is aired, its value is diminished in subsequent telecasts. The assessee earns substantial revenue in the first telecast itself. In repeat telecast, the assessee is able to generate marginal revenue. Whatever income is earned from the subsequent telecasts is offered as income without claiming any expenditure.

The assessee also generates revenue from broadcasting serials through satellite channels. The assessee gets revenue from production and broadcasting serials on the lines of feature films, the rights of broadcasting such serials are also treated as stock in trade till the time they are aired and the expenses are debited to the Profit & Loss account. The assessee treats the films and the serials at par and applied the provisions of Rule 9A and 9B of the Income Tax Rules, as are applicable in case of films on serials as well.

9

ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 On the other hand, the contention of the Revenue is that the film and serial broadcasting rights acquired by assessee are perpetual in nature. After first telecast, the assessee does not discard the films but carefully store the same in digital library for airing the same again. Therefore, the assessee gets enduring benefit from the rights acquired in films and serials and they do not expire on the date of first telecast as contemplated by the assessee. The rights are intangible assets within the meaning of Explanation (iii) to Section 32 and do not fall within the purview of Section 37(1). The assessee is entitled to claim depreciation on same.

9. The issue of amortization of cost of movie and serial rights, programme production expenses, consumable and media expenses by treating them as intangible assets u/s.32(1)(ii) has been dealt in detail by the CIT(Appeals) in his order dated 23-02-2013 relevant to the AY. 2006-07 and 2007-08. We fully agree with the detailed findings and the reasoning given by the CIT(Appeals) in his order allowing this ground of appeal of the assessee. For the sake of brevity, we are not reproducing the findings of CIT(Appeals) in accordance with the judgment of the 10 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 Hon'ble Supreme Court of India in the case of CIT Vs. K.Y. Pillah & Sons reported as 63 ITR 411 subsequently followed by the Hon'ble Delhi High Court in the case of CIT Vs. Global Vantedge(P) Ltd., reported as 354 ITR 21 (Del). The ld. DR has not been able to controvert the well reasoned order of the CIT(Appeals) on the issue. Accordingly, the findings of the CIT(Appeals) on the issue are affirmed and this ground of appeal of the Revenue in respect of all the AYs is dismissed.

10. In ITA No. 1518/Mds/2013 relevant to the AY. 2007-08, the Revenue has raised a ground with regard to write-off of advances given for production of films. The AR has pointed out that the amounts claimed as advances written-off, represents, the advances given to producers in the normal course of business, which have subsequently become irrecoverable. The Assessing Officer has accepted the fact that for telecasting the movies and serials it is essential for the assessee to purchase the move and serial rights. In the course of purchasing movie/serial rights, advances are given to the producers/production houses of the serials and the movies. In some of the cases, the amounts given as advance become bad-debt and hence become ir-recoverable. 11

ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 The assessee has no other option but to write-off the same. The Assessing Officer disallowed the claim of the assessee on the ground that the assessee is not in the business of purchase and sale of movies. On appeal, the CIT(Appeals) reversed the findings of Assessing Officer by following the judgment in the case of Turner Morrison & Co., Ltd., Vs. CIT, reported as 245 ITR 724 (Cal) and CIT Vs. Bhagwarprasad reported as 256 ITR 772 (Guj). We do not find any infirmity in the findings of the CIT(Appeals) on this issue. Therefore, this ground of appeal of the Revenue is also dismissed.

11. In ITA No. 1519 & 1520/2013, for the AYs. 2008-09 & 2009- 10 respectively, the Revenue in its appeals has raised an issue with respect to deferred income. The assessee-company collects the fee towards sale of time-slot in advance and recognizes it as revenue only when the programme is broadcasted. The ld. DR submitted that though the time slot is not aired during the year but the same is sold, bills are raised and monies are received by the assessee. Keeping in line with mercantile system of accounting followed by the assessee, the same should have been offered as income in the current year.

12

ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 It is not disputed that the income generated by selling the time-slot is offered as income in the year of broadcasting/airing the programme. The monies received are shown as deferred revenue in the year of receipt and are offered as income in the year when programme is aired. We do not find any illegality or irregularity in methodology adopted by assessee in registering the revenue in the year of telecast of programme. There is no merit in this ground of appeal of the Revenue, the same is dismissed.

12. In the appeals for the AY. 2008-09 & 2009-10, there is another issue with respect to dis-allowance of `97,30,000/- and `1,86,74,250/- u/s. 14A r.w.r. 8D. The ld. Counsel for the assessee submitted that the investments were not made by the assessee for business purposes and therefore, are not be treated as trade investments. Moreover, the investments in subsidiary companies were made out of the funds raised through public issue and not out of borrowed funds. The ld. DR has contended the assessee has made huge investment to the tune of `2584.08 million during the year under consideration, the assessee must have incurred certain expenditure towards administrative expenses, consulting charges and managerial expenses. The 13 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 Assessing Officer has rightly invoked the provisions of Rule 8D(iii) of the Act.

We are of the considered opinion that whether the investment have been made for strategic purposes or otherwise, the assessee must have incurred some expenditure on managing the investment portfolio and the dividends earned from the same. Even, if the application of Rule 8D is not automatic but the expenditure incurred on the investments made has to be dis- allowed. The CIT(Appeals) has held that there is no nexus between the exempted income and the expenditure debited. On the other hand, the Assessing Officer has invoked the provisions of Rule 8D and has dis-allowed `97,30,000/- in the AY. 2007-08 and `1,86,74,250/- in AY. 2009-10. We remit this issue back to the CIT(Appeals) to decide the issue afresh after making reasonable dis-allowance. This ground of appeal of the Revenue is allowed for statistical purposes.

13. The ld. Counsel for the assessee has filed voluminous paper books but none of the documents filed in the paper books were referred to at the time of hearing. Therefore, the documents filed in the form of paper book are not taken on record. In accordance 14 ITA.Nos. 1515, 1516, 1517, 1518, 1519 & 1520/Mds/13 with Rule 18(6) of the ITAT Rules, 1963, the paper books filed are not to be treated as part of the record of Tribunal.

14. In the result, the appeals of the Revenue i.e., ITA No. 1515 for the AY. 2004-05, ITA No. 1516 for the AY. 2005-06, ITA No. 1517 for the AY. 2006-07 and ITA No. 1518 for the AY. 2007-08 are dismissed and ITA No. 1519 for the AY. 2008-09 and ITA No. 1520 for the AY. 2009-10 are partly allowed for statistical purposes.

Order pronounced on Thursday , the 31st October, 2013 at Chennai.

           Sd/-                                       Sd/-
(Dr. O.K. NARAYANAN)                           (VIKAS AWASTHY)
  VICE PRESIDENT                               JUDICIAL MEMBER

Dated: 31st October, 2013
TNMM


Copy to: Appellant/Respondent/CIT(A)/CIT/DR