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 3]

Income Tax Appellate Tribunal - Chandigarh

Acit, Ludhiana vs M/S Dada Motors (P) Ltd., Ludhiana on 20 December, 2017

                                                                                                             1


                 IN THE INCOME TAX APPELLATE TRIBUNAL
                    DIVISION BENCH'A', CHANDIGARH

         BEFORE SHRI SANJAY GARG, JUDICIAL MEMBER AND
             DR. B.R.R. KUMAR, ACCOUNTANT MEMBER

                                        ITA No.797/Chd/2016
                                    Assessment Year: 2012-13

ACI T                                              Vs.               M/s Dada Motors(P) Ltd.
Circle-5, Ludhiana                                                   Savitri Complex-1,
                                                                     G.T. Road, Dholewal
                                                                     Chowk, Ludhiana

PAN No. AAACD5844J

(Assessee)                                                           (Respondent)

               Assessee By                         : Shri. Parikshit Aggarwal
               Revenue By                          : Sm t. Chandrakanta

               Date of hearing   : 28/11/2017
               Date of Pronouncement : 20/12/2017

                                                  ORDER

PER DR. B.R.R. KUMAR A.M. This appeal has been filed by the Revenue against the order of Ld. CIT(A)- 2, Ludhiana dt. 11/03/2016.

2. In this appeal Revenue has raised the following grounds:

1. Th e wo rt h y CI T( A )- 2 , Ludh i an a h a s ea r n ed i n del et i n g t h e addi t i on of R s .9 9, 60, 09 1/- u/ s 36( l ) ( i i i ) of t h e I .T . Act , 19 6 1 on acc o un t of cap i t al i zat i on of i n t erest un d er t h e h ead " B ui l di n g un der C on st r uct i on " n ot u s e f o r b u si n es s p urp o s es .
2. The wo rt h y CI T( A )- 2, L u dh i an a h a s n ot ap p r eci at ed the f ac t that t h e " B ui l di n g un der c on st r uct i on " n ot u se d f o r b u si n es s p u rp o s es as di sc u s se d i n t h e a ss e ssm en t o rd er.
3. Th e CI T( A )- 2, L ud h i an a h a s al s o er red i n del et i ng t h e addi t i on of R s. 6, 64, 4 14 /- u / s 36( l )( i i i ) of t h e I. T. Act , 196 1 on acc o un t of di sal l o wan ce of i n t er est on ad van ce t o G od rej E n t e rm i a Mal l .
4. The CI T( A )- 2, L udh i an a h a s n ot a p p r eci at ed t h e f act a cap i t al adva n ce i s al s o i n t h e n at ur e of c ap i t al wo r k i n p r ogr e ss t i l l th e asset i s put to u se .

3. Ground No. 1 & 2 relates to the addition of Rs. 99,60,091/- u/s 36(1) (iii) of the Income Tax Act, 1961 on account of capitalization of interest under the head "Building under construction" not used for business purposes.

2

4. Briefs facts in this case are that the assessee filed return of income on 29.09.2012 for the A.Y. 2012-13 shown income of Rs. 5,12,46,774/-. The assessee was engaged in the business of Trading of Vehicles & Accessories during the period under consideration. During the course of assessment proceedings, the AO noted that as on 31.03.2011 and 31.03.2012, the 'Capital Work in Progress' was Rs. 7,58,70,196/- and nil, resultant Rs. 7,58,70,196/- had been capitalized by the assessee during the year. The AO further noted that no interest had been capitalized by the assessee during the year. The AO asked the assessee to explain why interest on this amount may not be capitalized. In his reply the assessee submitted that the building under question was almost complete and was put to use in that year and the head 'capital work in progress, was no more in progress. The AO held that the assessee admitted that building was almost complete in the last year and as per accounts, it was seen that assets were finally capitalized in the end of the year.

5. On perusal of balance sheet the Assessing Officer finds that the sources of funds from shares holder funds Rs. 19,98,80,381/- and borrowed capital Rs. 38,51,49,774/-. Thus borrowed capital was far more than own funds of the assessee.

As the assessee failed to prove the sources of funds utilized, interest for the period till the time put to use of the assets had been capitalized as per section 36(1)(iii) of the Income Tax Act, 1961. Accordingly, the AO made disallowance of Rs. 99,60,091/- on account of interest expenses @ 12% on the assets of Rs. 7,58,70,196/-.

6. The Ld. CIT(A) has deleted the addition based on the submissions made by the assessee before him.

7. The Ld. Sr. DR during the hearing before us has vehemently argued that since the building has been taken into fixed asset schedule and keeping in view that the showroom was put to use only after 30/05/2011 the interest needs to be capitalized. The Ld. Sr. DR has taken us through the assessment order and also relied on the order of ITAT Chandigarh Bench dt. 10/09/2013 passed in the case of Vishal Paper Industries Pvt. Ltd. wherein it was held that interest on borrowed capital cannot be allowed unless such asset was first put to use and argued that the building was not used till completed. It was argued that the building could not have been put to use as construction work is being undertaken by the assessee. The Ld. Sr. DR has taken us to page 34 of the Paper Book wherein 3 building under construction at Moga was reflected similar is the case of the building construction at Khanna which stands transferred to building account on 23/01/2012 further the building at JLR Sahnewal was transferred to building account on 31/03/2012. The assessee has shown the balance sheet wherein the additions made during the year on which depreciation is calculated at half the rate as per the Income Tax Act. The Ld. Sr. DR has taken to page no. 118 of the Paper Book where application for showroom registration has been submitted and argued that applying for registration cannot be said to be used for business. Page no. 120 of the Paper Book is a copy of the tax invoice dt. 12/04/2011 similarly tax invoice was available for 15/05/2011. The reference was also invited to page no. 182 of the Paper Book wherein tax invoice of 29/03/2011 could be found pertaining to repairs of the vehicle and argued that these were minor repairs conducted. It was argued that since no major work was undertaken at the new premises the interest needs to be disallowed.

8. During the hearing before us the Ld. AR has taken us through the submissions made before the lower authorities. The submissions are as under:

"The undersigned Sh. Suraj Dev Dada Managing Director of M/S. Dada Motors Pvt. Ltd., on behalf of the company, submitted as under for your honor's consideration and favorable action please. The A.O. has made the addition of Rs. 1,06,24,505/- U/S 36(1)(iii) by disallowing the interest paid on the borrowed capital to the returned income of the company. The addition is unwarranted being contrary to the facts and history of the case , ignoring the explanations submitted before him during the assessment proceedings . The case was scrutinized thoroughly covering a long span of time but the A.O. could not find any infirmity in account books in any form. The addition U/S 36(1)(iii) has been made without any basis, therefore, the addition is for addition sake only and without proper application of mind. The proviso to section 36(1)(iii) is applicable where the interest is to be capitalized up to the date , the asset is not put to use for business purposes. In our case all the buildings in question shown under the "Capital Work in progress"

remained under business use throughout the year under appeal. Therefore the proviso in our case is not applicable by any stretch of an imagination in view of the tangible evidences and explanations made available to the A. O. during the scrutiny of the case. The accounts of our company are maintained by the experts on day to day basis and properly checked by the professionals engaged by the company for the purpose. The A. O. himself admitted this fact in the body of the assessment order at page 2 last para which needs to be acknowledged. On the basis of documentary evidences and physical verifications the auditor of our company did not propose any disallowance in his audit report on form 3CD in the relevant column on being fully satisfied that the premises were used for business purposes throughout the year. Since it is the prerogative of the auditor, being technically expert and qualified, to propose such disallowances and not the person who is arrying on the business. The A. O. never questioned the veracity /authenticity of the audit report of the company and the account version of the books. But he simply chose to make the additions U/S 36(1) (iii) by way of misconceptions and without comprehending the available material on the subject. It is pertinent to state here that the businessman dealing with such dealership cannot afford to leave the available premises, may be in the shape of land or building, unused as he is always short of such assets needed for the business purposes, especially when he is on the expansion mode of business . He always make the best use of business assets in the interest of the business to 4 increase profitability being normally expected from a diligent and prudent man. Rather the dealer always tries to use the adjoining premises in the interest of the business though not owned by him till he is objected to by the lawful owner of that premises. So it is a prevalent practice and customary to put to use the premises for business purposes when becomes viable though the construction in the form of finishing touches, which is time consuming , is still going on at the premises .From the above stated facts and circumstances and history of our case it becomes abundantly clear that all the premises under question were actually under use for the business purposes and therefore question of capitalization of interest does not arise in our case. The Buildings/Premises wise explanation is submitted here under alongwith the necessary documentary evidences for your honor's ready reference, consideration and needful relief.

A.) Jaguar Landrover at Sahnewal The assessee company got the dealership of JL R in the month of Dec.2009 and delivery of the vehicles started on Jan. 2010. The delivery is started by the principal's to the authorized dealer only when the workshop for the purpose of pre delivery inspection and repair of the vehicles is ready according to the principal's specifications. At the initial stage the workshop for the JLR vehicles was started at some other premises taken on rent as the actual premises at Sahnewal was being prepared for the purpose at that point of time. The temporary arrangement for running the workshop had to be made in order to be entitled for release of the delivery of vehicles to the assessee company. Ultimately we shifted to the building at Sahnewal in the preceding year i.e. F. Y 2010-11 in the month of January as the premises was ready for business use in all respects. Since the premises at Sahnewal used for business purposes for whole of the year under appeal the Capitalization of interest was not warranted U/S 36(1)(iii) of the income tax act. The necessary documentary evidences in the form of;

i) Copy of Vat Form 5 submitted to Punjab sales tax department being mandatory to inform about the addition of new business premises and duly visited by the said authorities for physical verification.

ii) Copy of the sale bills of vehicles for the month of April 2011 executed at the premises at Sahnewal.

iii) Copy of the workshop sale/repair bills pertaining to the said premises for the month of April 2011

iv) Copy of job card relating to the workshop at Sahnewal for the month of April 2011. The above evidences are the products of the routine dealership business and duly recorded in the books of accounts on day to day basis. On perusal of the documentary evidences attached with the submissions it becomes crystal clear that the premises at Sahnewal used for business purposes throughout the year and also establish the veracity of the book version of the assessee company. On the basis of above stated facts, evidences and history of the case the disallowance of Interest U/S 36(1)(iii) is unlawful arbitrary and unfounded being contrary to the factual position of the case. Therefore the disallowance of interest of Rs. 94,08,204/- paid on the borrowed capital for the premises at Sahnewal needs to be knocked off.

B.) Business premises at Mogajalandher Bvepass.Khanna and Savitri -1 Ludhiana On all the said premises the A.O. has disallowed interest of Rs.5,51,886/-U/S 36(1)(iii) though all the buildings were under business use since the earlier years. Some additions /alterations to the existing structures were made during the earlier year as per the needs of the dealership business as no peny has been spent on all these premises during the year under appeal. In this scenario how the assessing officer reached to the conclusion that the premises were not under business use is not understandable . While making the disallowance of interest the A. O. did not bother to appreciate the factual position, book version and the audit report of the Company .He tried to justify the disallowance of interest merely because the head "Building Under construction " transferred to the building account during the year under appeal on different dates. Which is only a question of posting in the books of account, ignoring the other relevant factors having direct nexus on the subject. In view of the above stated facts the disallowance of interest of 5 Rs.5,51,886/- (Moga-Rs. 169432/- Jalandher Byepass -Rs.74665, Khanna-Rs.58586/-, Savitri -1 PCD -Rs.537/- and Savitri -1 CVD Rs.248666/-=Rs.551886/-) is unsustainable unwarranted and unfounded .So the disallowance of interest of Rs. 551886/- needs to be deleted . The total disallowance of interest comprising Rs.94,08,204/- for Sahnewal building and Rs.551886/- for other premises totaling Rs.99,60,091/- made by the A.O. U/S 36(1) (iii) may please be deleted in the interest of natural law and justice"

4.3 Thereafter, a letter dated 06.05.2015 was issued to the assessee from this office which is reproduced as under:
*********** Please refer to your written submission dated 05.05.2015 on the aforesaid subject.
2. As per the written submission pertaining to ground No. 1(a) you have contended that the disallowance of Rs. 94,08.204/- for Sahnevvai building u/s 36(l)(iii) of the I.T. Act is not justified as the building was under business use throughout the year under appeal. In this regard perusal of the copy of account pertaining to this building under construction (JLR) reveals that the opening balance of the building under construction was Rs. 3,70,07,073/- and the closing balance transferred to the building account on 3l.03.2012 is Rs. 4,83,11,149/-. Thus it is apparent from the statement of account pertaining to this building under construction that expenditure in excess of Rs. 1 crore was incurred towards this building during the year and that the building was only transferred from the building under construction to the building account on 31.03.2012. It is further seen from the details of expenses (lied by you during the financial year 2011-12 pertaining to this building that these expenses included the following expenses:-
  Sr. No.    Date                    description                      Amount(
                                                                      Rs.)
  1.         25.04.2011      Copper Cable                             79,125/-
  2.         24.05.2011     Marbel Slabs                              1,32,270/-
  3.         04.05.2011     PBC M/Core/Flex Cable                     63.600/-
  4.         26.0S.2011     Building material purchased from          6,30,089/-
                            Ajanta Glass House
  5           26.0S.2011    Building material purchased from          3.30,884/-
                            Ajanta Class House
  6.          26.05.2011    Woodwork purchased from Nirmal            Rs. 1,71,648/-
                            Decor
  7.          23.06.2011    Alluminium Clading                        2.58,201/-
  8           30.06.2011    AGT Cement at Sahnewal                    2,80,01 0/-
  9.          22.07.2011    False ceiling/walls                       10.96,871/-
  10.         (17.10.2011   Electricity lilting at Showroom           3.32,239/-
  11.         20.10.2011    Whitewash of entire XI .R. set up         12,00,196/-
  12.         25.10.2011    Tile fitting                              7,47,500/-
  13.         25.10.2011    Sanitary Plumber material                 3,54,884/-
  14.         15.12.2011    Woodwork bill                             17,00.000/-

3. It is apparent from the aforesaid details that work related to electrical fittings, sanitation facilities, woodwork, tiling etc was done only during the year under reference. The issue was discussed during the appellate proceedings. It was also pointed out by perusing the statement of account for building under construction for the Financial Year 2010-11 that there was no expenditure pertaining to any electrical fittings debited during, that year. In these circumstances it: is apparent that your contention that the bidding was already under business use is not based on the facts on record. You are requested to submit your explanation in this regard.
4. "With regard to ground No. 1 (b) you have contended that the business premises at Moga, jalandhar, Khanna, Ludhiana and Savilri~l, were already being 6 used for business purposes since the earlier years and only some additions and alterations to the existing structure were made during the earlier years and no penny was spent on these premises during the year under appeal. You are requested to furnish the evidence regarding the business use of these assets since earlier years. You are also requested to explain why in case these assets were already in use they were continued to be shown under the head 'building under construction'.
5. Regarding the disallowance of Rs. 6,64,414/- pertaining to disallowance of interest on advances given to Godrej Eternia Mail you have relied on the decision of the Horvble Punjab & Haryana High Court in the case of Suraj Dev Dada. You are requested to give details of dispute with Godrej Eernia Mall and the correspondence pertaining to demand of interest from that companies as well as their refusal to pay interest on the advance given. Further, you explained during the course of appellate proceedings that further advance was given to this company during the subsequent year also and the interest on whole of this advance including the advance given during the current year was capitalized during the next year. In view of these facts it is admitted position that borrowed funds were used for giving these advances and that the business funds were diverted for non business purposes. You ate requested to explain why the AC) was not justified in capitalizing the interest on advance given during the year, pertaining to I he current year.
6. Your report in the matter may be furnished by 1 3.05.201 5.
4.4 The assessee vide his submission dated 13.05.2015 submitted his reply in response to the aforesaid letter, which is reproduced as under:
Reference your quarries raised vide your letter no.CIT/Appeal -ll/LDH/2015- 16/98 dated 06/05/2015, the undersigned, on behalf of the Company assessee, beg to submit as under for your honor's consideration and favorable action please.
As already explained vide our earlier submissions dated 05/05/2015 submitted before your honor on the day of hearing that the Building was almost complete in the preceding year i.e.F.Y. 2010-11 and was of worth to use for business purpose by the end of that year. Accordingly we shifted to that premises in the month of March of the preceding year and started Dealership business activities instantly in that month.
It was also explained in our earlier submissions that the Dealership business can only be resumed when the premises is ready for use to the entire satisfaction of the principals of the Dealership. The delivery of the vehicles from the premises can only be started when showroom and workshop at the premises become operational. Pre Delivery Inspection of the vehicles and delivery of the vehicles were started in the month of March 2011, the copy of the sale bill is being submitted before your honor with this letter.
The bulk of the materials consumed for the construction and completion of the building was purchased in the previous year and the work at site executed by the contractor to the proportion of the materials purchased enabling us to conduct our business since March 2011, when we shifted to that premises. In order to clarify the above stated view point and factual position with respect to the status of the building, we have prepared a chart showing the material purchased in the preceding year and the execution of the work at site to that extent vis-a-vis the chart given by your honor vide your letter under reference which may kindly be perused. In the said chart we have given the complete date wise data of the materials purchased and the payments including the advances made to the contractors. This chart will definitely help your honor to make proper appraisal of the status of the building and to decide the appeal on merit by considering all the facts narrated above and also in earlier submissions in all its fairness.
7
Your honor has observed in Para 3 of your quarry letter that no expenditure pertaining to any electrical fittings was made in the preceding year. In this respect it is stated that the expenditure on electrical fittings and electrical materials purchased in the preceding year are covered under a separate head "Electric Installation" and in all we have spent Rs.29,70,131/-which works out to about 90%of the total investment made on electrical material & fittings. The detail of electric installation material from the fixed assets chart of the preceding year has been prepared for your ready reference and perusal. It is evident from the detail that electrical work at the premises was complete in the preceding year on which the Depreciation was also claimed being the statutory deduction.
It is reiterated that the evidence in the form of Vat 5, Sale bills of vehicle, Sale bills of workshop etc. etc. filed before your honor on the last day of hearing of the appeal are of paramount importance having direct nexus with the matter and generated during the normal course of the business on day to day basis which may please be given due weightage being the evidences irrefutable and clinching ones.
In view of the above submissions and earlier submissions the disallowance of interest Rs.94,08,204/- U/S 36(1)(iii) on the capital borrowed and invested on the JLR premises may please be deleted being the disallowance unwarranted and unlawful as per the facts and history of the case.
As per Para 4 of your letter with respect to ground no. (b) your honor directed the assessee to furnish the evidence regarding the business use of these assets since earlier years. In compliance of your directions the assessee submits the copy of form Vat 4 with Annexure 1 wherein the premises under business use are duly mentioned therein which may please be perused. In addition to the vat 4 form depreciation chart of the preceding year i.e.F.Y.2010-11 is submitted for your honor's ready reference and perusal. The evidences as stated above clearly establish that all the premises were under business use since the earlier years. The additions and alterations at the old premises were made as per the needs of the business though all the premises remain under business use in the year under reference also.
As earlier explained while discussing the appeal with your honor on the day of last hearing that the work was completed in the preceding year as no penny has been spent on the said premises in the year under appeal. The disallowance of interest of Rs.5,51,886/- U/S 36(1)(iii) has been made by the A.O. on conjectural basis ignoring the factual position of the case merely taking in to consideration the date of posting from the head " Building under construction " to the head Building account.
In view of the above stated facts and the earlier submissions the disallowance of interest of Rs. 5,51,886/- against the premises at Moga, Jullundur bye pass ,Khanna ,Ludhiana and Savitri -1 needs to be deleted please.
In response to Para 5 of the letter under reference it is stated that the possession of the showroom at Chandigarh for JLR vehicles was to be delivered by the Godrej Eternia Mall to the assessee company by 30th September 2012 as per the terms of the memorandum of agreed terms ( MOAT ) vide sr.no.4 point 5. But the said party could not deliver the same within the stipulated time and requested for extension of time again and again. The assessee company was under pressure from the JLR Principals to take the possession of the showroom or seek some other alternative premises so that the business of dealership could be resumed without further loss of time. In spite of the verbal and written requests to the Godrej Eternia Mall to do the needful at the earliest and to put more pressure on them our company capitalized the interest in the succeeding year to make a claim of the same from the said party because of the inordinate delay at their end in delivering the possession of showroom. Ultimately the assessee company had to ask for the cancellation of the deal because of the failure to settle the issue of giving the possession and requested the refund of the advance alongwith 8 interest at the earliest. The mater was sorted out with the party after long verbal and written conversation and they agreed to refund the advance amount by 30th June 2014. But they made the refund on 16/01/2015 and paid the interest on the advance amount from 1st July 2014 to 15th January 2015 ( Six and half months only ) conceding the delay for that period only. Since the refund of the advance amount was at stake the assessee company had to accept the same to settle the issue with the party in the interest of the dealership business. The interest so capitalized in the succeeding year by the assessee company on the advance given to Godrej Eternia Mall will have to be claimed as business loss in the relevant year when the amount of advance received i.e. F. Y.2014-15. It is also pertinent to state here that the assessee company did not capitalize the interest in the year under appeal being the first year of the deal and with a hope to get the possession of the said showroom within the stipulated time agreed in the Memorandum .Since there was no provision to charge interest on the advance given for the purchase of the showroom therefore no interest was capitalized in the year under appeal. All the relevant correspondences by the assessee company with Godrej Eternia Mall in the form of e-mails is enclosed for your ready reference and consideration. Because of the circumstances beyond the control of the assessee company the deal for the purchase of showroom had to be cancelled and to be contended with the receipt of advance amount with interest only for six and half months.
In the given circumstances no disallowance of interest U/S 36(1) (iii) is required to be made by the A. O. in view of the unavoidable circumstances and therefore needs to be deleted in all its fairness.
It is most humbly prayed that the appeal of the assessee company may please be allowed in full and oblige.
4.5 The submission filed by the assessee on dated 05.05.2015 and 13.05.2015 were forwarded to the AO. The AO vide his office letter No. 962 dated 11.09.2015 & 08.02.2016 submitted as under:-
Dated 11.09.2015 Capitalization u/s 36(l) (iii) From the balance Sheet of the assessee as on 31.03.2011 it is seen that the capital work in progress was Rs. 7,58,70/196/-. The capital work in process as on 31.03.2012 is nil. This means that the assets of Rs. 7,58,70,196/- have been capitalized during the year. On perusal of the ledger accounts it was seen that no interest has been capitalized on these assets. As per proviso to section 36(l)(iii), interest should have been capitalized. The submissions put forth by the assessee are the same as filed during the course of assessment proceedings and the same were discussed in detail in the assessment order itself. Further the assessee has already submitted detailed evidence as called for by the earlier CIT-(A), which may be considered on merit.

In view of the above appeal of the assessee may kindly be dismissed and the addition made by the AO may kindly he confirmed.

Dated 08.02.2016 Kindly refer to your office letter No CIT(A)-2/Ldh/2015-16/757 dated 27 10 2015 arid in continnution of this office letter no ACITVCir-S/Ldh/15 16/892 dated 11 09 2015 on the above subject.

In this connection it is submitted that during the course of assessment proceedings it was noticed from balance sheet of assessee as on 30.03.201 1 that the capital work in priocoss was Rs. 7,85,70,196/-. On persual of the ledger accounts it was seen that no interest has been capitalized on these assets As per proviso to section 36(1Kiii), interest should have been capitalized the assessee 9 was issued showcause in this regard vide order dated 31.01 201 S to which the assessee submitted its reply as below -

"That the building in question at sahnewal was almost complete in the last year and was put to use for business purposes in that year as per explanation furnished at the time of assessment proceedings of the preceding year The head capital work in process is no more in existence in the year under scrutiny as has been capitalized after the settlement of an lit, payments with the contractor who executed the work at site Since the building was put to use for business purpose for whole the year the question of capitalization of interest did no! survive. N ec es sa r y addi t i on al evi den c e t o p r ov e t h e ab o ve f act i s being f urn i sh ed f o r y o ur r ead y r ef er en ce an d r ec or d. "

During the course of assessment proceedings the assessee had relied the torn! ol Standard Fire & Special Peril Policy Schedule. It may be mentioned here that: the insurance paper cannot prove that the building was completed and put to use tot business purposes. Other papers have not been filed. The assessee has filed additional evidence before your goodself.

As directed by yourself the assessee was called to file documentary evidence regarding issue of disallowance made on account of capitalization of interest on building under construction, in response to which he filed some tax voice, retail in voice, form-VAT 5 and form for standard fire & Special Perils Policy Schedule.

As per Rule 46A the additional evidence filed before your good self may kindly not be entertained. As it may be the result of after though. If these evidences were available with the assessee at that time. Then why these were not submitted during the course of assessment proceedings.

In view of the above the appeal may kindly be decided on merits.

4.6 The reports submitted by the AO were provided to the AR of the assessee. The AR of the assessee vide submission dated 16.02.2016 submitted as under:-

"The A.O.in her earlier comments vide letter dated 11/09/2015 clearly acknowledged that the assessee's submissions put forth now are the same as filed during the course of assessment proceedings and the same were discussed in detail in the assessment order itself and also stated in that letter that the assesses has already submitted detailed evidence as called for by the earlier CIT (Appeal) which may be considered on merit. From the above stated contents of the letter under reference it is evident that the A.O. does not have any objection considering on merit all the evidences furnished at the appellate stage on asking during the hearing of appeal, while adjudicating the appeal under process. But the A.O. took the contrary view in her second letter dated 08/02/2016 and raised objections for considering the additional evidences while deciding the appeal on merit. Moreover the A. O. misquoted the facts in the letter that no evidence for the use of building during the year under reference for business purposes was produced during the assessment proceedings except the insurance cover note which is factually wrong. It is to be pointed out here that the assessee specifically explained vide his written reply which is duly incorporated in the assessment order that the business at the premises under reference was started in the earlier year i.e. A.Y.2011-12 and produced the sale vouchers of the vehicles sold in the month of march 2011 before the then A.O. at the time of assessment proceedings to establish the fact of resuming business activities since January 2011 on shifting to the premises in question. In view of the above stated facts it is established that the A. O. was properly appraised of the evidence of sale of vehicles in the month of March 2011 and brought to his notice the said sale vouchers at that point of time. But the A. O. did not feel the necessity to bring the said vouchers on record for the reasons best known to him only. Hence the evidence in the form of sale of vehicles vouchers can not be termed as additional evidences in anyway. Even the concrete and clinching evidence in the form of insurance cover note for the 10 building under reference and the stock of vehicles in that premises has also been undermind by the A. O. in her letter dated 08/02/2016. The observation of the A.O. that the insurance paper can not prove that the building was complete and put to use for business purposes is just an attempt to over look the credible evidence in the form of insurance covernote. On perusing the insurance covernote it can safely be concluded that the premises was ready for use and remained under the business use for whole of the year as the contents therein clearly mentioned the address of the completed building comprising workshop and showroom of Jaguar Landrover products and also the stock of the vehicles contained therein. So this evidence having the direct nexus to prove that the building at Sahnewal remained under business use for whole of the year needs to be considered in order to decide the appeal on merit. The additional evidence in the form of vat- 5 is also to be taken in to consideration in the interest of natural law and justice. It is permissible under law to file the additional evidence at the appellate stage under rule 46 A(c) if it has the direct nexus with any ground of appeal. The objection of the A. O. to consider the additional evidence in the form of Vat - 5 is unlawful , arbitrary and unjustified and therefore needs to be ignored by your goodself while deciding the appeal on merit. It is, therefore, humbly prayed that the appeal may please be allowed in full and oblige."

9. Rebutting the argument of the Ld. Sr. DR, the AR submitted that while capitalization being undertaken work in progress is duly accounted and it doesn't mean that the premises were not put to use. He has relied on the invoices to show that the business operations have been conducted from the premises. He argued that once the last of capitalization is completed the amount spent was transferred to building account and it doesn't mean that the building was not utilized for business purpose till the time the building was transferred to building account.

10. We have gone through the proceedings before the Ld. CIT(A) the report submitted by the Assessing Officer during those proceedings and the reply of the assessee to the reports of the Assessing Officer and the rebuttal of the assessee.

11. We have carefully considered rival submissions. and perused evidences furnished by the assessee and the case laws relied upon by the Id. A.R. It is seen that interest expenses of Rs. 99,60,091/- was disallowed u/s.36(1)(iii) of IT. Act. During the year, a disallowance of interest Rs. 99,60,091/- u/s 36(1) (iii) has been made on account of capitalization for being the asset under the head "Building under construction" not used for business purposes. The Id. AO has disallowed interest after observing that the asset situated at different places has not been put into use.

12. In our considered opinion the Ld. CIT(A) has appreciated the relevant facts and evidence adduced by the assessee during the course of appellate proceedings. The assessee has relied upon evidence in the form of insurance 11 cover note for the building under reference and the stock of vehicles in the premises. The evidence in the form of Vat 5, Sale bills of vehicle, Sale bills of workshop have been filed by the assessee are of substance and having direct nexus with the issue. These evidence are directly connected with the business and day to day working of the assessee concern, which can not be ignored.

13. The contention of AO is based on the understanding that the assessee has not used its premises wherein it had claimed work in progress. However after considering the basic facts of the case, evidence in the form of documents as filed at the time of assessment proceedings and at the time of appellate proceedings relied upon by the assessee, and based the fact that the assessee has proven with evidence that the showrooms concerned were in use as evident from the bills, and form -vat 5 submitted to sales tax authorities, We are inclined to agree with the observation of the Ld. CIT(A).

14. Ground No. 3 relates to the disallowance of Rs. 6,64,414/- u/s 36(1)(iii) of the Act on account of advance to Godrej Eternia Mall, Chandigarh.

15. Brief facts are that during the course of assessment proceedings, the AO noted that the assessee had given an advance of Rs. 2,80,20,600/- was paid for purchase of show room in Godrej Eternia Mall, Chandigarh.

16. In reply the assessee submitted these advance had been given for the purchase of a showroom in Godrej Enternia Mall by way of cheques. The assessee further contended that the deal was not finalized and whole the principal amount had been received back by the assessee during the year. Not satisfied with the assessee's explanation the AO calculated the proportionate disallowance of Rs. 6,64,414/- u/s 36(1)(iii) of the Act and added to the total income of the assessee.

17. The Ld. CIT(A) has deleted the addition on the grounds that the assessee has given the advance for purchase of showroom for JLR vehicles at Chandigarh on account of pure business needs of the dealership and therefore it is fully covered under business expediencies.

18. Before us the Ld. Sr. DR argued that a capital advance is also in nature of capital work in progress till the asset is put to use. It was further argued that an investment in a capital asset as done by the assessee will not yield income in the same year the intention of the act is to allow for expenses which have been incurred for earning the income shown by the assessee during the concerned 12 financial year. It was further argued that the advance needs to be treated as advance for non business purpose.

19. During the hearing before us the Ld. AR has taken us through the submissions made before the lower authorities. The submissions are as under:

"The AO.has made disallowance of interest of Rs.6,64,414/-U/S 36(1)(iii) on the advance for purchase of showroom at Chandigarh paid to Godrej Eternia Mall as per the sale/purchase Memorandum dated 01/10/2011.As per the terms of the memorandum Rs.100,00,000/-was given as an advance on dated 30/11/2011 and Rs. 1,80,20,600/- on dated 14/02/2012 to the said party . Certain advances were also made to the said party in the succeeding year .The advance for the purchase of showroom for JLR vehicles at Chandigarh was made on account of the pure business needs of the dealership and therefore the payment is fully covered under the business expediencies. Somehow the agreement for purchase/sale of the said showroom could not be executed because of the failure of the seller to obtain NOC from Chandigarh administration for sale of the said premises .Because of the circumstances beyond the control of the purchaser and the seller the deal could not succeed and ultimately the advance paid to the seller had to be refunded to the assessee company in the month of Jan. 2015. Under such circumstances no capitalization of interest is required to be made by the assessee company as that would have resulted into a business loss at a later stage when the refund of the advance is made without any interest. The businessman has to take such type of risks in the interest of business in the pursuit of increasing the business income. At the time of executing an agreement for purchase no one can anticipate the end result that whether the deal would be through or stuck up. The honorable Punjab and Haryana high court in the case of Sh.Suraj Dev Dada Prop. Dada Motors ( Sister concern) up held this view that if the advance is for the business expediency and for the Interest of the business no disallowance of interest what -so- ever can be made under such circumstances especially when no interest could be realised under the given situation. In view of the above stated facts and circumstances the disallowance of interest Rs. 6,64,414/- on the advance given to the said party for the purchase of showroom is unwarranted , unfounded and uncalled for. It is therefore requested that the addition of Rs. 6,64,414/-on account of disallowance of interest U/S 36(1)(iii) may please be deleted in all its fairness."

20. We have carefully considered the rival submissions. In view of legal preposition and facts of the case, we are inclined to agree with the contention of the Ld. CIT(A) that the advance for the purchase of showroom for JLR vehicles at Chandigarh was made on account of the pure business needs of the dealership and therefore it is fully covered under the business expediencies .The assessee has further explained that the agreement for purchase / sale of the proposed showroom could not be executed because of the failure of the seller to obtain NOC from Chandgiarh administration for sale of the said premises. As the circumstances were beyond the control of the purchaser and the seller, therefore the deal could not succeed and ultimately the advance paid to the seller had to be refunded to the assessee company in the month of Jan 2015. Relying on the decision of Hon'ble Punjab and Haryana High Court in the case of Sh. Suraj Dev Dada Prop. M/s Dada Motors(sister concern) of the assessee 13 wherein it has been held that if the advance is for the business expediency and for the interest of the business, no disallowance of interest what-so-ever can be made, hence the disallowance of Rs. 6,64,414/- u/s 36(1)(iii) of the Act is ordered to be deleted. Keeping in view the facts on record the arguments of the Ld. Sr. DR cannot be sustained. The order of the Ld. CIT(A) is hereby upheld.

21. In the result the appeal of the Revenue is dismissed.

Order pronounced in the open court.

         Sd/-                                                    Sd/-
 (SANJAY GARG)                                         (DR. B.R.R.KUMAR)
JUDICIAL MEMBER                                     ACCOUNTANT MEMBER
Dated : 20/12/2017
AG

Copy to: The Assessee, The Respondent, The CIT, The CIT(A), The DR