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 30, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Bharat Petroleum Corporation Ltd., ... vs Pr. Cit, Circlr-2,, Mumbai on 23 February, 2022

                             आयकर अपील य अ धकरण
                                   मुंबई पीठ "बी "
                       ी  वकास अव थी,  या यक सद य एवं
                     ी एम. बालगणेश, लेखा सद य के सम%
                    IN THE INCOME TAX APPELLATE TRIBUNAL
                         MUMBAI BENCH "B", MUMBAI
                BEFORE SHRI VIKAS AWASTHY, JUDICIAL MEMBER &
                  SHRI M. BALAGANESH, ACCOUNTANT MEMBER
                    आअसं. 1602/म/ुं 2020 ( न. व. 2015-16)
                     ITA NO.1602/MUM/2020 (A.Y.2015-16)
                     आअसं. 1600/म/ंु 2020 ( न.व. 2017-18)
                     ITA NO.1600/MUM/2020 (A.Y.2017-18)

Bharat Petroleum Corporation Ltd.
Taxation Section, 4th Floor, Bharat Bhavan,
4 & 6 Currimbhoy Road, Ballard Estate,
Mumbai 400 001
PAN: AAACB-2902-M                                      ...... अपीलाथ, /Appellant

बनाम Vs.
The Principal Commissioner of Income Tax,
Circle -2, Room No.344,
Aaykar Bhavan, M.K.Road,
Mumbai 400 020                                            ..... - तवाद /Respondent

      अपीलाथ, /वारा/ Appellant       by : Shri Jehangir D. Mistry, Sr. Advocate
       - तवाद /वारा/Respondent by        : S/Shri Rahul Raman & B.K. Bagchi
      सन
       ु वाई क0  त थ/ Date of hearing                       :       26/11/2021
      घोषणा क0  त थ/ Date of pronouncement                   :      23/02/2022

                                    आदे श/ ORDER

 PER VIKAS AWASTHY, JM:

These two appeals by the assessee are directed against the orders of Principal Commissioner of Income Tax -2, Mumbai [in short 'the PCIT') passed under section 236 of Income Tax Act, 1961 (in short 'the Act') for assessment year 2015-16 dated 19/02/2020 and for assessment year 2017-18 dated 24/02/2020, respectively. Since, 2 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) the facts germane to both these appeals are identical, these appeals are taken up together for adjudication and are decided vide this common order.

2. For the sake of convenience, the appeals are taken up in seriatim of assessment year and facts are narrated from the appeal for assessment year 2015-

16. ITA No.1602/Mum/2020 - A.Y. 2015-16:

3. As per the objection memo issued by the Registry, this appeal is time barred by 59 days. The assessee has filed an application seeking condonation of delay in filing of the appeal. Shri Jehangir Mistry, Sr. Advocate appearing on behalf of the assessee submitted that the order passed by PCIT under section 263 of the Act was received by the assessee on 24/02/2020. On account of COVID-19 Pandemic the appeal could not be filed within a period of 60 days from the date of communication of the order. The appeal was filed before the Tribunal on 22/06/2020. To mitigate the problems of assessees caused by the pandemic, the Government of India vide Taxation and Other Laws (Relaxation of Certain Provisions) Ordinance 2020 dated 31/03/2020 extended the limitation for filing of appeal to 30th June 2020. In the light of aforesaid Ordinance limitation for filing of the appeal got extended and the present appeal was filed by the assessee within the extended period of limitation. Hence, there is no delay in filing of the appeal. After examining the facts we are satisfied that appeal has been filed within the period of limitation extended by Ordinance 2020 (supra), therefore, there is no delay in filing of the appeal.

4. The ld. Counsel for the assessee, narrating the facts of the case submitted that the assessee/appellant is a Public Sector Undertaking, inter-alia engaged in refining/exploration of crude oil, marketing of petroleum lubricants, petroleum products and production and bottling of LPG for domestic and commercial use. The assessee field its return of income for the assessment year 2015-16 on 26/11/2015.

3

ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) Thereafter, the assessee filed revised return of income on 30/03/2017. The assessee in its revised return of income claimed deduction of Rs.7,30,21,49,440/- under section 32AC of the Act. The deduction claimed under section. 32AC of the Act was examined by the Assessing Officer in the course of scrutiny assessment proceedings and after being satisfied with the claim of assessee allowed the same vide assessment order dated 29/12/2017. Thereafter, the PCIT exercising revisional powers under section 263 of the Act issued show cause notice dated 28/01/2020 in respect of three issues namely:

(i) Investment allowance claimed u/s.32AC of the Act;
(ii) Exemption claimed u/s. 10(34) of the Act on dividend income of Rs.114.68 crores received from KRL Trust; and
(iii) Claim of depreciation.

The ld. Counsel for the assessee stated at the outset that the third issue i.e. provision of claim of depreciation does not survive as the Assessing Officer while passing order giving effect to the order of PCIT passed under section 263 of the Act accepted assessee's submissions and made no addition in respect of claim of depreciation.

4.1. In respect of issue No.1 relating to claim of investment allowance under section 32AC of the Act, the ld. Counsel for the assessee submitted that PCIT has erred in coming to the conclusion that LPG Cylinders and regulators are not plant and machinery and are not used in production or manufacturing process. Hence, the 'new asset' i.e. LPG Cylinders and regulators acquired by the assessee during the relevant period do not qualify for deduction u/s. 32AC of the Act. The ld. Counsel for the assessee submitted that the assessee had purchased LPG cylinders and regulators aggregating to Rs.897,88,04,574/- during the relevant period and claimed the benefit of investment allowance of Rs.7,30,21,49,440/- under section 32AC of the Act on the new asset acquired. During scrutiny assessment proceedings, the 4 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) Assessing Officer made specific queries with regard to the claim made by assessee under section 32AC of the Act. The assessee vide reply dated 26/12/2017 gave details of the amount considered while computing the taxable income. In para- 12 of the said reply the assessee had specifically mentioned regarding the claim of investment allowance under section 32AC of the Act and the details of the assets acquired and installed during the financial year 2014-15 relevant to assessment year 2015-16. The reply of the assessee dated 26/12/2017 is at pages 101 to 104 of the Legal Paper Book. The details of the new assets acquired during the relevant period are at pages 66 to 73 of the Paper Book. The Assessing Officer after examining the details allowed assessee's claim under section 32AC of the Act. The ld. Counsel for the assessee defending the assessment order made two fold submissions:

(i) The asset acquired i.e. LPG cylinders fall within the definition of 'new asset' as defined under section 32AC(4) of the Act and hence, eligible for deduction as investment allowance; and
(ii) The Assessing Officer after having examined the issue has taken one of the possible views, therefore, the twin conditions laid down under section 263 of the Act i.e. the assessment order is erroneous and prejudicial to the interest of Revenue are not satisfied.

The ld. Counsel for the assessee submitted that merely for the reason that the Assessing Officer has not expressed his opinion on the issue in the assessment order would not mean that the Assessing Officer has not examined the issue. If the Assessing Officer has not given detailed findings on the issue in the assessment order, it would not make the assessment order erroneous. To buttress his argument, the ld. Counsel for the assessee placed reliance on the following decisions:

(i) CIT vs. Reliance Communication Ltd., 244 Taxman 55(SC)
(ii) CIT vs. Reliance Communication Ltd., 396 ITR 217(Bom)
(iii) CIT vs. Gabriel India Ltd., 203 ITR 108(Bom) 5 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) Therefore, the impugned order is liable to be quashed on this ground alone.

4.2. The ld. Counsel for the assessee further submitted that the Assessing Officer after examining assessee's claim of investment allowance accepted the same in scrutiny assessment proceedings. The view taken by the Assessing Officer is one of the possible view. Merely for the reason that the PCIT is of different view or does not subscribe to the view taken by the Assessing Officer would not make the assessment order erroneous. In support of his contentions the ld. Counsel for the assessee placed reliance on the following decisions.

(i) Malabar Industrial Co. Ltd. vs. ACIT, 243 ITR 83(SC)
(ii) CIT vs. Neerav Modi, 244 Taxman 194 (SC)
(iii) CIT vs. Max India Ltd., 295 ITR 282(SC) The ld. Counsel for the assessee pointed that the Assessing Officer while giving effect to the order of the PCIT under section 263 of the Act has rejected the assessee's claim of investment allowance under section 32AC of the Act.

4.3. Further, the ld. Counsel for the assessee submitted that the PCIT has erred in holding that the 'new asset' must be installed and used for manufacturing process. The LPG Cylinders are used for marketing of LPG and are not plant and machinery installed for the purpose of manufacturing. The ld. Counsel for the assessee in order to substantiate that the LPG cylinders fall within the meaning of plant and machinery referred to Appendix-1 to Income Tax Rules, 1962, wherein the table of rates at which depreciation is admissible on various categories of assets is given. The ld. Counsel for the assessee pointed that in Part-A of the said Appendix, Category-III is Machinery and Plant. Gas cylinders includes valves and regulators are included in the category of Machinery and Plant in clause 8(x) of Category-III. As per said table, the rate of depreciation on gas cylinders include valve and regulators is 40%. The ld.

6

ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) Counsel for the assessee asserted that the expression gas cylinders mention in the said table is used in generic sense. The gas cylinders include LPG cylinders as well. The statute itself classifies gas cylinders as Machinery and Plant. When the gas cylinders are used for refilling, they are deemed to be installed or put to use. 4.4. The ld. Counsel for the assessee, referred to the decision of Hon'ble Supreme Court of India in the case of CIT vs. Hindustan Petroleum Corporation Ltd. reported as 396 ITR 696 (SC) to assert that the process of bottling gas into cylinders by complex technical process undertaken in plant and machinery amounts to production/manufacturing. The ld. Counsel for the assessee submitted that the PCIT has taken a very narrow view of the expression 'manufacturing or production' and 'new asset' used in sub-section(1) of section 32AC of the Act.

5. In respect of issue No.2 relating to claim of exemption under section 10(34) of the Act on dividend received from KRL Trust, the ld. Counsel submitted that Kochi Refineries Limited (KRL) was merged into Bharat Petroleum Corporation Limited (BPCL-assessee). The Scheme of Amalgamation was sanctioned by the Central Government u/s 391(2) of the Companies Act, 1956 with effect from 01/4/2004. A copy of the order of amalgamation dated 18/8/2006 is at pages 136 to 145 of the paper book and the sanctioned Scheme of Amalgamation is at pages 146 to 159 of the paper book. As per clause 8.2 of the Scheme, equity shares of BPCL were issued to individual/corporate trustees or Board of Trustees in the share exchange ratio of 1:2.25. Consequently, 33728737 equity shares of BPCL - assessee in lieu of shares held by the BPCL in the erstwhile KRL, were allotted to a trust for the benefit of BPCL/assessee in the FY 2006-07.

The ld. Counsel submitted that the KRL Trust is only a pass through entity and the dividend received by the trust from the assessee is passed on to the assessee. The dividend declared by the assessee is subject to tax u/s 115O of the Act. The dividend income retains the same character whether the income is assessed directly 7 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) on the beneficiary or on the Trust on behalf of the Beneficiary. Consistently, the department has accepted this position since AY 2007-08 and no addition was made. There has been no change in the facts in the impugned assessment year.

6. Per contra, Shri Rahul Raman representing the Department vehemently defended the order passed under section 263 of the Act by the PCIT. The ld. Departmental Representative submitted that the provisions of section 32AC were inserted by the Finance Act, 2013 w.e.f. 01/04/2014. The intention of the legislature to insert aforesaid provision was to grant benefit to the assessee engaged in the business of manufacture or production. The assessee has claimed deduction u/s. 32AC on investment/purchase of LPG Cylinders and regulators. LPG Cylinders neither fall within the definition of 'new asset' nor they are installed for manufacture or production. The ld. Departmental Representative further contended that the Assessing Officer while passing the order under section 143(3) of the Act has not given any finding as to whether the assessee qualifies the test of eligibility to claim deduction under section 32AC of the Act. The Assessing Officer without examining the issue has simply accepted the contentions of the assessee and allowed assessee's claim of deduction u/s. 32AC of the Act. The PCIT has rightly in exercise of revisional jurisdiction has held the assessment order erroneous and prejudicial to the interest of Revenue.

7. We have heard the submissions made by rival sides and have examined the orders of authorities below. The assessee in appeal has assailed the order of PCIT passed u/s.263 of the Act. The assessee has challenged the action of PCIT in invoking revisional jurisdiction in respect of the issues which are purportedly considered/examined by the Assessing Officer in scrutiny assessment proceedings. The assessee has also assailed the additions/ disallowances proposed by the PCIT i.e.:

8
ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18)
(i) Assessee's claim of exemption u/s. 32AC of the Act in respect of new Plant & Machinery; and
(ii) Exemption claimed u/s. 10(34) of the Act on dividend income received from KRL Trust.

8. The first contention of the assessee is that the Assessing Officer has examined the issue of assessee's claim of investment allowance u/s. 32AC of the Act during the course of scrutiny assessment. A perusal of the assessment order dated 29/12/2017 passed u/s. 143(3) of the Act reveal that there is no discussion/observation by the Assessing Officer in the order on assessee's claim of investment allowance u/s. 32AC of the Act. Disregarding Assessing Officer's failure to comment on the issue in assessment order, the fact whether the issue has been examined during scrutiny assessment can be inferred from the proceedings that have taken place during the course of scrutiny assessment. The ld. Counsel for the assessee has drawn our attention to the reply by assessee dated 26/12/2017 at page 101 of the Legal Paper Book. The ld. Counsel for the assessee has argued that the assessee has furnished details of addition to fixed assets along with supporting documents as Annexure-4 to said letter and has also specifically mentioned about claim of investment allowance u/s. 32AC of the Act in Annexure-1 to said reply. The Assessing Officer after being satisfied with the submissions made by Assessing Officer has made no addition in the assessment order. Undisputedly, the assessee has furnished the details of addition to fixed assets costing more than Rs.1.00 crore before the Assessing Officer. A perusal of the aforesaid list annexed as Annexure-4 to the reply reveal that apart from other assets the list also mentions LPG pressure regulators and LPG cylinders. However, it is not emanating from the notice u/s. 142(1) of the Act dated 16/11/2017 (at page 44 of the paper book) that any query was made the Assessing Officer with regard to purchase of new assets having reference to the provisions of section 32AC of the Act. No material is available on record to show that the Assessing Officer during 9 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) assessment proceedings made inquiries qua assessee's claim of deduction u/s. 32AC of the Act. Thus, the Assessing Officer failed to examine assessee's claim of investment allowance u/s. 32AC of the Act.

The other issue racked up by the PCIT in exercise of revisional powers is divided income received from KRL Trust claimed as exempt income u/s. 10(34) of the Act by assessee. We find that neither in the assessment order nor in questionnaire issued to the assessee during assessment proceedings this issue was touched upon by the Assessing Officer. Thus, we are of the considered view that the PCIT has rightly exercised revisional jurisdiction to examine assessee's claim u/s. 32AC of the Act and u/s 10(34) of the Act. The ground No.1 & 2 of the appeal are dismissed, accordingly.

9. The assessee in ground No.3 and 4 of appeal has assailed additions on merits. A perusal of the impugned order reveals that the PCIT while denying the benefit of section 32AC of the Act has observed that the condition set out in section 32AC of the Act are not satisfied viz:

(i) The eligible asset "installed" for the purpose of claiming deduction u/s. 32AC is not contributing to manufacturing process; and
(ii) The LPG cylinders and regulators do not fall within the meaning of plant and machinery.

10. Before proceedings further, it would be imperative to refer to the relevant provisions of section 32AC of the Act:

Section 32AC:
"(1) Where an assessee, being a company, engaged in the business of manufacture or production of any article or thing, acquires and installs new asset after the 31st day of March, 2013 but before the 1st day of April, 2015 and the aggregate amount of actual cost of such new assets exceeds one hundred crore rupees, then, there shall be allowed a deduction,--
(a) ..................
(b) ................."
10

ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) A bare perusal of sub-section (1) to section 32AC would show that the assessee would be eligible for claiming investment allowance subject to conditions that the assessee:

(i) is a company;
(ii) engaged in business of manufacture or production; and
(iii) acquires and installs new asset.

The first condition that assessee is a company is not in dispute. Now we will examine whether the LPG cylinders and regulators fall within the meaning of 'new asset' in the context of section 32AC. The 'new asset' has been defined in sub-section (4) to section 32AC. The definition of 'new asset' is reproduced herein below:

"4) For the purposes of this section, "new asset" means any new plant or machinery (other than ship or aircraft) but does not include--
(i) any plant or machinery which before its installation by the assessee was used either within or outside India by any other person;
(ii) any plant or machinery installed in any office premises or any residential accommodation, including accommodation in the nature of a guest house;
(iii) any office appliances including computers or computer software;
(iv) any vehicle; or
(v) any plant or machinery, the whole of the actual cost of which is allowed as deduction (whether by way of depreciation or otherwise) in computing the income chargeable under the head "Profits and gains of business or profession" of any previous year."

As per the definition, new asset means any new plant or machinery. Thereafter, there are certain exclusions in the definition. The new asset which is subject matter of dispute before us is LPG cylinders and regulators. The aforesaid asset certainly does not fall in the exclusions mentioned in the definition of new asset. Now, the question is whether the LPG cylinders and regulators can be construed as plant or machinery? The ld. Counsel for the assessee has drawn our attention to the New Appendix No. I of the Income Tax Rules, 1962. Appendix -I is a Table of rates at 11 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) which depreciation is admissible. Part -A of the aforesaid table gives the list of tangible assets. Machinery and Plant is listed as Category -III of Tangible Assets. Gas cylinders including valves and regulators are listed in Clause 8(x) in Category-III i.e. Machinery and Plant. As per said table gas cylinders including valves and regulators are admissible for depreciation @40%. The inclusion of cylinders and regulators in the list of tangible assets eligible for depreciation in Appendix I shows beyond doubt that the Revenue for all intents and purposes consider cylinders and regulators as Machinery and Plant. Thus, Revenue cannot take a stand contrary to the provisions of Income Tax Rules. In the table cylinders and regulators are not specified and the expression has been used in generic sense. Therefore, cylinders and regulators as listed in the table would also include LPG Cylinders and regulators. Therefore, it can be safely construed that LPG Cylinders fall within the ambit of Machinery and Plant. The logical corollary would be, the LPG Cylinders and regulators acquired by assessee during the period relevant to the Assessment Year under appeal are 'new asset'.

11. The PCIT in the impugned order has also raised objection that one of the pre requisite of section 32AC of the Act is that the new asset is installed for the purpose of production and manufacture. The said pre-condition is not fulfilled. We do not concur with this objection of the PCIT. The expression 'install' or 'installed' is not defined in the section or the Act. The Oxford Dictionary meaning of the word 'install' is place or fix equipment in position, ready to use. The Tribunal in the case of Tejbali Singh Transport Co. vs. ITO, 27 TTJ (Jab) 405 explained the expression installed with reference to section 32(1)(iia) of the Act. While adjudicating on the issue of assessee's claim of additional depreciation on Pay loader u/s. 32(1)(iia) of the Act wherein similar expression 'acquired and installed' is used in the section, the Tribunal rejected the stand of Revenue that expression 'installed' means permanently fixed and held, "Installation" simply means making a machine ready for use and nothing more. The Tribunal allowed assessee's claim holding that the pay 12 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) loader machine fell under clause III (D)(8) of Appendix - I of the Income-tax Rules, 1962, and was, therefore, entitled to depreciation at the rate of 30 per cent. The view of the Tribunal was upheld by the Hon'ble High Court of Madhya Pradesh reported as 220 ITR 408.

11.1 In the case of CIT vs. Saraspur Mills Ltd., 36 ITR 580 (Bom), the Hon'ble Jurisdictional High Court explained the meaning of word "installed" as occurring in section 10(2)(vib) of 1922 Act. The Hon'ble Court held:

"The expression 'installed' is also used in the sense of 'inducted or introduced' and if that be the sense in which that expression is used, there is nothing inconsistent in the context in which that word is used which will justify us in holding that the word 'plant' in section 10, sub-section(2) clause(vib) of the Income Tax Act was not intended to include vehicle"

Thus, the Hon'ble High Court rejected the argument of the Revenue that the expression 'plant' used in Section 10(2)(vib) of 1922 Act postulates fixed in a position and does not include vehicles.

11.2 Thus, from above decisions and dictionary meaning of the word 'install', it can be safely construed that the expression install/installed is not limited to fixing permanently for the purpose of manufacture or production, the expression means and includes ready to use and moveable assets. In the present context the LPG Cylinders and regulators are installed when they are used for refilling. We are of considered view that the PCIT has erred in interpreting the meaning of word 'install/installed' in a narrow/limited context.

12. The next pre-condition that is required to be fulfilled for the purpose of section 32AC of the Act is, the process of 'manufacture or production'. The ld. Counsel for the assessee referred to the judgment of Hon'ble Supreme Court of India rendered in the case of CIT vs. Hindustan Petroleum Corporation Ltd. (supra). In the aforesaid case the assessee had claimed deduction u/s. 80I, 80IA and 80HH of the 13 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) Act. The assessee therein was engaged in the process of bottling LPG cylinders meant for domestic use. The Assessing Officer disallowed the claim of assessee holding that the assessee is not engaged in the process of production or manufacturing activity. According to the Assessing Officer LPG is produced and manufactured in Refinery and thereafter there is no change in the chemical composition or other properties of the gas in the activity of filling the cylinder. In first appeal, the CIT(A) affirmed the findings of Assessing Officer. On further appeal by the assessee, the Tribunal held that bottling of LPG cylinders is a complex activity which involve multiple process viz. LPG suction, vapor distribution, compression of LPG vapor, external and internal cleaning, hydro pressure testing, refilling, quality control, etc. The Tribunal held that the activity of bottling LPG cylinder would amount to manufacturing activity, hence, the assessee is eligible for deduction u/s. 80 HH, 80I and 80 IA of the Act. The Revenue carried the issue before the Hon'ble High Court but remained unsuccessful. Thereafter, the Revenue filed appeal before the Hon'ble Supreme Court of India. The Hon'ble Apex Court after considering the submissions of rival sides and provisions of the section under which deduction was claimed, affirmed the view of Tribunal and the High Court. The relevant extract of the aforesaid judgment is reproduced herein below:

"15) At the outset, it needs to be emphasised that the aforesaid provisions of the Act use both the expressions, namely, 'manufacture' as well as 'production'. It also becomes clear after reading these provisions that an assessee whose process amounts to either 'manufacture' or 'production' (i.e. one of these two and not both) would become entitled to the benefits enshrined therein. It is held by this Court in Arihant Tiles and Marbles P. Ltd. case that the word 'production' is wider than the word 'manufacture'. The two expressions, thus, have different connotation.

Significantly, Arihant Tiles judgment decides that cutting of marble blocks into marble slabs does not amount to manufacture. At the same time, it clarifies that it would be relevant for the purpose of the Central Excise Act. When it comes to interpreting Section 80-IA of the Act (which was involved in the said case), the Court was categorical in pointing out that the aforesaid interpretation of 'manufacture' in the context of Central Excise Act would not apply while interpreting Section 80-IA of the Act as this provision not only covers those assessees which are involved in the 14 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) process of manufacture but also those who are undertaking 'production' of the goods. Taking note of the judgment in Commissioner of Income Tax, Goa v. Sesa Goa Ltd. (2004) 271 ITR 331 (SC) which was rendered in the context of Section 32A of the Act and which provision also applies in respect of 'production', the Court reiterated the ratio in Sesa Goa Ltd. to hold that the word 'production' was wider than the word 'manufacture'. On that basis, finding arrived at by the Court was that though cutting of marble blocks into marble slabs did not amount to 'manufacture', if there are various stages through which marble blocks are subjected to before they become polished slabs and tiles, such activity would certainly be treated as 'production' for the purpose of Section 80-IA of the Act. In this context, relevant discussion contained in Arihant Tiles case needs to be reproduced, which is as under:

"16. In the present case, we have extracted in detail the process undertaken by each of the respondents before us. In the present case, we are not concerned only with cutting of marble blocks into slabs. In the present case we are also concerned with the activity of polishing and ultimate conversion of blocks into polished slabs and tiles. What we find from the process indicated hereinabove is that there are various stages through which the blocks have to go through before they become polished slabs and tiles. In the circumstances, we are of the view that on the facts of the cases in hand, there is certainly an activity which will come in the category of "manufacture" or "production" under Section 80-IA of the Income Tax Act.
17. As stated hereinabove, the judgment of this Court in Aman Marble Industries (P) Ltd. [(2005) 1 SCC 279 : (2003) 157 ELT 393 ] was not required to construe the word "production" in addition to the word "manufacture". One has to examine the scheme of the Act also while deciding the question as to whether the activity constitutes manufacture or production. Therefore, looking to the nature of the activity stepwise, we are of the view that the subject activity certainly constitutes "manufacture or production" in terms of Section 80-IA.
18. In this connection, our view is also fortified by the following judgments of this Court which have been fairly pointed out to us by learned counsel appearing for the Department.
19. In CIT v. Sesa Goa Ltd. [(2004) 13 SCC 548 : (2004) 271 ITR 331 ], the meaning of the word "production" came up for consideration. The question which came before this Court was whether ITAT was justified in holding that the assessee was entitled to deduction under Section 32-A of the Income Tax Act, 1961, in respect of machinery used in mining activity ignoring the fact that the assessee was engaged in extraction and processing of iron ore, not amounting to manufacture or production of any article or thing.
20. The High Court in Sesa Goa case [(2004) 13 SCC 548 : (2004) 271 ITR 331 ], while dismissing the appeal preferred by the Revenue, held that extraction and processing of iron ore did not amount to "manufacture". However, it came to the conclusion that extraction of iron ore and the various processes would involve "production"

within the meaning of Section 32-A(2)(b)(iii) of the Income Tax Act, 1961 and consequently, the assessee was entitled to the benefit of investment allowance under 15 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) Section 32-A of the Income Tax Act. In that matter, it was argued on behalf of the Revenue that extraction and processing of iron ore did not produce any new product whereas it was argued on behalf of the assessee that it did produce a distinct new product.

21. The view expressed by the High Court that the activity in question constituted "production" has been affirmed by this Court in Sesa Goa case [(2004) 13 SCC 548 :

(2004) 271 ITR 331 ] saying that the High Courts opinion was unimpeachable. It was held by this Court that the word "production" is wider in ambit and it has a wider connotation than the word "manufacture". It was held that while every manufacture can constitute production, every production did not amount to manufacture.

22. In our view, applying the tests laid down by this Court in Sesa Goa case [(2004) 13 SCC 548 : (2004) 271 ITR 331 ] and applying it to the activities undertaken by the respondents herein, reproduced hereinabove, it is clear that the said activities would come within the meaning of the word "production"."

16) Keeping the aforesaid distinction in mind, let us take note of the process of LPG bottling that is undertaken by the assessees herein and about which there is no dispute. It has come on record that specific activities at assessees' plant include receiving bulk LPG vapour from the oil refinery, unloading the LPG vapour, compression of the LPG vapour, loading of the LPG in liquefied form into bullets, followed by cylinder filling operations. The stages of these activities are as under:

(a) Bulk LPG is received in the bottling plant through road tankers/rail wagons;
(b) The LPG is unloaded into spheres/bullets through LPG compressors which use variable levels of pressure for suction, unloading and vapour recovery;
(c) Refilling/bottling of LPG in cylinders by compressing the same into liquid form; and
(d) Capping, fixing of seals and safety valves prior to storage and loading of filled cylinders.
17) Thus, after the bottling activities at the assessee's plants, LPG is stored in cylinders in liquefied form under pressure. When the cylinder valve is opened and the gas is withdrawn from the cylinder, the pressure falls and the liquid boils to return to gaseous state. This is how LPG is made suitable for domestic use by customers who will not be able to use LPG in its vapour form as produced in the oil refinery. It, therefore, becomes apparent that the LPG obtained from the refinery undergoes a complex technical process in the assessee's plants and is clearly distinguishable from the LPG bottled in cylinders and cleared from these plants for domestic use by customers. It may be relevant to point out that keeping in view the aforesaid process, the ITAT arrived at the specific findings in support of its decision, which are as under:
(a) There is no dispute that the LPG produced in the refinery cannot be directly supplied to the consumer for domestic use because of various reasons of handling, storage and safety.
16

ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18)

(b) LPG bottling is a highly technical and complex activity which requires precise functions of machines operated by technically expert personnel.

(c) Bottling of LPG is an essential process for rendering the product marketable and usable for the end customer.

(d) The word 'production' has a wider connotation in comparison to 'manufacture', and any activity which brings a commercially new product into existence constitutes production. The process of bottling of LPG renders it capable of being marketed as a domestic kitchen fuel and, thereby, makes it a viable commercial product.

18) In the considered opinion of this Court, the aforesaid activity would definitely fall within the expression 'production'. We agree with the submission of the learned counsels for the assessees that the definition of 'manufacture of gas' in Rule 2 (xxxii) of the Gas Cylinders Rules, 2004 also supports the case of the assessees inasmuch as gas distribution and bottling is treated as manufacturing or producing gas. We are also inclined to accept the submission of the learned counsel for the assesses that various High Courts have, from time to time, decided that bottling of gas into cylinder amounts to production and, therefore, claim of deduction under Sections 80HH, 80-I and 80-IA would be admissible. Another important aspect which was highlighted by learned counsels for the assessees was that identical issue whether bottling of gas into cylinder amounts to production for claim of deduction under the Act has been considered by various High Courts and decided in the affirmative but those decisions were not challenged by the Department. The cases specifically referred were M/s. Puttur Petro Products Pvt. Ltd. v. The Assistant Commissioner of Income Tax, Mangalore (2014) 361 ITR 290 )and Central U.P. Gas Ltd. v. Deputy Commissioner of Income Tax, Kanpur (Income Tax Appeal No. 224 of 2014 decided by High Court of Allahabad.

19) From the submissions made by learned counsel for the Revenue, who banked on the reasoning given by the AO, it can be gathered that the entire thrust of the AO was that the process involved in filling up the gas into cylinders does not amount to 'manufacture' inasmuch as the said process does not bring into existence a new identifiable and distinctive goods. In the first instance, no distinction was drawn between manufacture and production and the matter was not looked into from the angle as to whether the aforesaid process would amount to production or not. Other reason which prevailed with the AO and which was also the argument of the learned counsel for the Revenue was that, on identical facts, the Gujarat High Court had held that refilling the LPG after purchasing from M/s. HPCL into small cylinders would not amount to manufacture. That was a case which was decided in the context of the Gujarat Sales Tax Act, 1969. The Court held that transfer of LPG from bulk containers into cylinders did not amount to process of manufacture. It is pertinent to point out that Section 2(16) of the Gujarat Sales Tax Act, 1969 defines 'manufacture' and, therefore, the entire case was examined keeping in view the said definition of 'manufacture' and the issue was as to whether the process amounted to 17 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) manufacture or not. As pointed out above, the question as to whether it amounts to 'production' as well did not arise for consideration. The AO committed manifest error in relying upon the said decision inasmuch as the provisions with which we are concerned in the instant case use the words 'manufacture or production' and are not limited to 'manufacture' alone."

The Hon'ble Apex Court in a lucid manner has explained the complex process of bottling LPG in cylinders. Thus, the Hon'ble Court after methodically examining the intricate procedures involved in bottling LPG cylinders came to the conclusion that process amounts to 'manufacturing or production'.

13. In the light of aforesaid decision it is unambiguously clear that bottling of LPG in cylinders amounts to 'manufacturing or production'. The provisions of section 32AC of the Act requires that the assessee company is engaged in the business of manufacture or production. The three mandatory conditions set out in section 32AC of the Act to be eligible to claim deduction are satisfied in the instant case Thus, the objections raised by the PCIT for disallowing assessee's claim of deduction are set aside and the assessee is held to be eligible for the benefit of deduction u/s. 32AC of the Act. The ground No.3 & 4 of appeal are allowed, accordingly.

14. The next issue in the appeal is with respect to dividend income received from BPCL Trust claimed as exempt u/s. 10(34) of the Act. The contention of the assessee is that the Trust is only a pass through entity. The dividend received by the Trust from the assessee has been passed on to the assessee. When the dividend was declared by the assessee the same was subject to tax u/s. 115O of the Act. The income retains the same character whether the income is assessed directly on the beneficiary or on the Trustee on behalf of the beneficiary. The Department has accepted the stand of assessee since Assessment Year 2007-08 and there is no change in the facts since then. We find that it is the dividend declared by the assessee which has travelled back to the assessee through the Trust. The dividend distributed by the assessee was already subject to tax under the provisions of 18 ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18) section 115O of the Act, hence, same amount cannot be taxed twice merely for the reason that it has travelled through a Trust of which the assessee is a beneficiary.

In the preceding Assessment Years starting from A.Y. 2007-08, the Revenue has accepted the transaction and made no addition. The principle of consistency demands where there has been no change in the facts & law, no addition should be made on the settled and accepted transaction. Thus, in view of the accepted position, we find merit in ground No.5 raised by the assessee.

15. In the light of our above findings, appeal of the assessee is partly allowed.

ITA No.1600/Mum/2020 - A.Y. 2017-18:

16. Both sides are unanimous in stating that the facts germane to invoking of revisional jurisdiction u/s 263 of the Act by the PCIT in both the appeals are similar. The grounds raised by the assessee in appeal on merits of the addition are identical. The ld. Counsel contented that the arguments made on merits of the addition for A Y 2015-16 would equally hold good in respect of appeal for the AY 2017-18.

17. Submissions made by both sides heard. We find that the assessee in appeal for AY 2017-18 has not raised any ground assailing invoking of revisional jurisdiction by the PCIT. In the grounds of appeal, the assessee has impugned additions on merits alone. The said grounds are identical to the grounds raised in appeal for AY 2015-16. Admittedly, the facts are identical. Thus, the detailed findings given by us adjudicating merits of addition in AY 2015-16 would mutatis mutandis apply to the present appeal. In the result, appeal of the assessee is allowed for parity of reasons.

19

ITA NO.1602/MUM/2020 (A.Y.2015-16) ITA NO.1600/MUM/2020 (A.Y.2017-18)

18. To sum up, appeal of the assessee for AY 2015-16 is allowed partly and the appeal for AY 2017-18 is allowed.

Order pronounced in the open court on Wednesday the 23rd day of February, 2022.

                        Sd/-                                      Sd/-
                ( M. BALAGANESH )                         (VIKAS AWASTHY)
        लेखा सद य/ACCOUNTANT MEMBER              या यक सद य/JUDICIAL MEMBER
मंब
  ु ई/ Mumbai, 4दनांक/Dated 23/02/2022
Vm, Sr. PS(O/S)

  त ल प अ े षतCopy of the Order forwarded to :

1.      अपीलाथ,/The Appellant ,
2.      - तवाद / The Respondent.
3.    आयकर आयु5त(अ)/ The CIT(A)-
4.      आयकर आयु5त CIT
5.     वभागीय - त न ध, आय.अपी.अ ध., मब
                                     ु ंई/DR, ITAT,
      Mumbai
6.    गाड8 फाइल/Guard file.

                                                 BY ORDER,
//True Copy//
                                         (Dy./Asstt. Registrar)
                                         ITAT, Mumbai