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 7, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Hindustan Composites Ltd, Mumbai vs Assessee on 19 April, 2012

                                                                      ITA No.4750 of 2011
                                                Hindustan Composites Ltd Mumbai-H Bench



              IN THE INCOME TAX APPELLATE TRIBUNAL
                         "H" Bench, Mumbai

       Before Shri Shri B. Ramakotaiah, Accountant Member
               and Shri S.S. Godara, Judicial Member

                      ITA No.4750/Mum/2011
                     (Assessment Years: 2008-09)

Hindustan Composites Ltd                   DCIT 10 (2)
B-11, Paragon Condominium                  Aayakar Bhavan
                                   Vs
Pandurang Budhkar Marg                     MK Road
Worli, Mumbai                              Mumbai 400020
PAN No:AAACH 0973 N

(Appellant)                                (Respondent)


                    Appellant by:       Shri R.S. Goradia,
                    Respondent by:      Shri V.V. Shastri, DR

                    Date of Hearing:       19/04/2012
                    Date of Pronouncement: 30/04/2012

                              ORDER

 Per B. Ramakotaiah, A.M.

This appeal by assessee against the orders of the CIT (A)-21 Mumbai dated 8.4.2001 in which assessee is contesting the disallowances made under section 14A both under normal computation and also while computing the book profits under section 115JB. Assessee raised two grounds. We have heard the learned Counsel and the learned Departmental Representative in detail.

2. At the outset the learned Counsel referring to the facts of the case submitted that the issue in assessment year 2007-08 was sent to the file of the Assessing Officer and he has no objection if the matter is restored to the file of the Assessing Officer with assessee's Page 1 of 5 ITA No.4750 of 2011 Hindustan Composites Ltd Mumbai-H Bench submissions on facts. The learned Departmental Representative also consented to the same.

3. Assessee company is a widely held public limited company and is engaged in the business of manufacturing and selling of brake lining. During the year assessee claimed dividend income of `.7,26,634/- as exempt under section 10(34). The Assessing Officer completed the assessment under section 143(3) determining the total loss after disallowing the interest expenses of `.37,15,257/- and other indirect expenses of `.3,23,407/- under section 14A r.w. Rule 8D. It was the submission that assessee has invested in shares out of own funds and the investment in group companies started way back in 1995 and gave a chart of year-wise investment with the submission that during the year ending March 2008, there were no fresh investments and so disallowance was not correct. It is also submitted that the interest and other amounts paid are for the purpose of business only and nothing can be considered towards section 14A as most of the loans obtained on which the interest was paid pertain to term loans and foreign currency term loans for investment in Plant & Machinery, working capital loans and also interest free sales tax loans etc., which are utilized in the business only. The assessee relied on the principles laid down by the Hon'ble Supreme Court in the case of CIT vs. Wall Fort Shares & Brokers Ltd stating that there is no proximate cause for disallowance with the tax exempt income and further in the case of jurisdictional High Court CIT vs. K. Raheja Corporation (P) Ltd in ITA No.1260 of 2009. The learned Counsel also relied on the Mumbai Bench of Hon'ble ITAT in the case of CIT v BSES Ltd. (2008) 113 TTJ 227 (Mum.) and in Yatish Trading Co. (P) Ltd, in ITA No.456/Mum/2009 dated 10.11.2010. The learned Counsel also relied on various propositions to submit that the interest paid pertains to business activity and nothing can be disallowed under section 14A. Further even with Page 2 of 5 ITA No.4750 of 2011 Hindustan Composites Ltd Mumbai-H Bench reference to administrative expenses of `.3,23,407/- it was his submission that all the dividends were received from the group companies and there was no direct or indirect expenses for earning that income.

4. After considering the above submissions and examining the facts, we are of the opinion that the issue of disallowance under section 14A is to be re-determined consequent to the findings in assessment year 2007-08. It is a fact that assessee has not made any fresh investment in this year nor borrowals specifically for investment and therefore, whatever funds are there in assessment year 2007-08 with reference to diversion of funds/investment in shares, the same may be applicable in this year as well. Therefore, without going into the merits of the arguments, we restore the issues to the file of Assessing Officer to examine the facts and decide matter afresh after giving due opportunity to assessee. With these directions the issue in Ground No.1 regarding disallowance under section 14A is considered allowed for statistical purposes.

5. Ground No.2 is on the issue of making similar adjustments while computing the book profits under section 115JB. It was the contention that the deeming provisions contained in section 14A cannot be applied to section 115JB. Even though the assessee made elaborate contentions on the issue, the CIT (A) briefly dismissed the ground raised by assessee holding as under:

"3.1. I have considered the facts of the case. In the case under consideration, the appellant was having book loss and therefore, the provisions of section 115JB were not applicable. The total income was worked out under section 143(3) of the Act and tax was also levied as per other provisions of the Act and not under section 115JB of the Act. Though in the assessment order the Assessing Officer made adjustment in the book profit by adding therein the disallowance made under section 14A of the Act, but the same was academic only in view of the overall book loss. In any case the adjustment made by Page 3 of 5 ITA No.4750 of 2011 Hindustan Composites Ltd Mumbai-H Bench the Assessing Officer in the book profit on account of disallowance under section 14A was as per provisions of section 115JB of the Act and therefore, no interference is required. This ground of appeal is therefore, dismissed".

6. The learned Counsel relied on the Coordinate Bench decision in the case of National Commodity & Derivatives Exchange Ltd., in ITA No.2923/Mum/2010 decided by the "F" Bench of Mumbai following the decision in Goetz India Ltd vs. CIT 32 SOT 101 (Del.). The learned Departmental Representative however, relied on the orders of the Assessing Officer and the CIT (A) to submit that the expenditure was relatable to income to which Section 10 applies and the same can be considered under section 115JB as well.

7. We have heard the parties. In the instant case the Assessing Officer considered the same amount disallowed under section 14A discussed above in the above ground again for disallowance while working out book profits under section 115JA. As rightly considered by CIT(A) there is only net loss and exercise by AO is only academic in nature. However, the legal issue to be considered is whether the disallowance under section 14A is also to be made under section 115JB. It was already held by the Coordinate Bench in the case of National Commodity & Derivatives Exchange Ltd., in ITA No.2923/Mum/2010 dated 26.8.2011 that provisions of section 14A cannot be imported into while computing the book profit under section 115JB of the Act. It was considered that provisions of sub- section 2 and 3 of section 14A cannot be imported into clause 'f' of explanation to section 115JB of the Income Tax Act relying on the decision of the Coordinate Bench in the case of Goetz India Ltd vs. CIT 32 SOT 101 (Del.). It was held in the above referred case of Goetz India Ltd that under clause (f) of the Explanation to section 115JA, the amount of expenditure relatable to any income to which any of the provisions of Chapter III apply has to be added to the book profit. Under the provisions contained in section 14A, no deduction is to be allowed in respect of expenditure incurred by assessee in relation to income which does not form part of the total income under this Act. Since the issue of expenditure related to dividend income, a matter falling under Chapter III, it was clear on perusal of these two provisions that they are similar in nature. Clause (f) uses the words 'expenditure relatable to any income', while section 14A uses the words 'expenditure incurred by assessee in relation to income'. These words have the same meaning. Further, section 14A contains two more sub-sections, sub-section (2) and sub-section (3), which do not Page 4 of 5 ITA No.4750 of 2011 Hindustan Composites Ltd Mumbai-H Bench find a place in clause (f). Therefore, insofar as computation of adjusted book profit is concerned, provisions of sub-section (2) and sub-section (3) of section 14A cannot be imported into clause (f) of the Explanation to section 115JA.

8. In view of the above, respectfully following the principles laid down we hold that there is no case for making addition while computing the book profit under section 115JB of the Act. In other words no addition under book profit shall be made on account of alleged expenditure, if any incurred to earn exempt income u/s 14A while computing the income under section 115JB. This ground is decided in favour of assessee.

9. In the result, appeal filed by assessee is considered as allowed.

Order pronounced in the open court on 30th April, 2012.

                 Sd/-                                Sd/-
             (S.S.Godara)                      (B. Ramakotaiah)
           Judicial Member                    Accountant Member


Mumbai, dated 30th April, 2012.

Vnodan/sps

Copy to:

     1.   The   Appellant
     2.   The   Respondent
     3.   The   concerned CIT(A)
     4.   The   concerned CIT
     5.   The   DR, "H" Bench, ITAT, Mumbai


                                  By Order



                            Assistant Registrar
                       Income Tax Appellate Tribunal,
                         Mumbai Benches, MUMBAI




                                    Page 5 of 5