Income Tax Appellate Tribunal - Chandigarh
Bbf Industries Limited, Ludhiana vs Assessee on 20 November, 2014
IN THE INCOME TAX APPELLATE TRIBUNAL
CHANDIGARH BENCH 'B' CHANDIGARH
BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER
AND SHRI T.R.SOOD, ACCOUNTANT MEMBER
ITA No.1162 & 1163/CHD/2012
Assessment Year: 2006-07 & 2007-08
M/s B.B.F. Industries Ltd. V The JCI T (OSD),
(Formerly known as Circle - 1,
Bharat Box Factory Ltd. Ludhiana.
181, Beamtpura,
Chandigarh Road,
Ludhiana.
PAN: AAACB9276E
&
ITA No.596/CHD/2013
Assessment Year: 2008-09
M/s B.B.F. Industries Ltd. V The ACI T,
(Formerly known Circle - 1,
as Bharat Box Factory Ltd. Ludhiana.
181, Beamtpura,
Chandigarh Road,
Ludhiana.
PAN: AAACB9276E
&
ITA No.695/CHD/2013
Assessment Year: 2008-09
The DCI T, M/s B.B.F. Industries Ltd.
Circle-I (Formerly known
Ludhiana. as Bharat Box Factory Ltd.
181, Beamtpura,
Chandigarh Road,
Ludhiana.
&
ITA No.1164/CHD/2012
Assessment Year: 2009-10
M/s B.B.F. Industries Ltd. V The JCI T(OSD),
(Formerly known Circle - 1,
as Bharat Box Factory Ltd. Ludhiana.
181, Beamtpura,
Chandigarh Road,
Ludhiana.
PAN: AAACB9276E
2
&
ITA No.1253/CHD/2012
Assessment Year: 2009-10
The ACI T, M/s B.B.F. Industries Ltd.
Circle-I (Formerly known
Ludhiana. as Bharat Box Factory Ltd.
181, Beamtpura,
Chandigarh Road,
Ludhiana.
&
ITA No.214/CHD/2014
Assessment Year: 2010-11
M/s B.B.F. Industries Ltd. V The DCI T,
(Formerly known Circle - 1,
as Bharat Box Factory Ltd. Ludhiana.
181, Beamtpura,
Chandigarh Road,
Ludhiana.
PAN: AAACB9276E
(Appellant) (Respondent)
Assessee by : Shri Sudhir Sehgal
Revenue by : Shri Manjit Singh
Date of Hearing : 03.11.2014
Date of Pronouncement : 20.11.2014
O R D E R
PER BHAVNESH SAINI,JM The above cross appeals for different assessment years are directed against different orders of ld. CI T(Appeals)-I Ludhiana for above assessment years. Since issues are mostly identical and common, therefore, all cross appeals were heard together and disposed of through this common consolidated order. 3
2. We have heard ld. Representatives of both the parties, perused the finding of authorities below and considered the material available on record.
3. The appeals are decided issue-wise on different grounds of appeal as under.
Issue No. 1
( Re-opening of the assessment u/s 147/148 of the Act)
4. This issue arises in assessment year 2006-07 and 2007-08. In assessment year 2006-07, the assessee filed return of income on 29.11.2006 showing income of Rs.1,58,69,445/-. The return was selected for scrutiny and assessed under section 143(3) of the Income Tax Act vide order dated 26.11.2008 and assessed accordingly. The assessment was reopened after recording reasons for re-opening of the assessment on 09.03.2011 and assessment was completed under section 143(3) read with Section 147 of the Income Tax Act on dated 30.11.2011 rejecting the claim of assessee for deduction under section 80IB of the Act in respect of subsidies credited to the expenses without showing separately as revenue receipts. The assessee raised the objections before Assessing Officer which were disposed of by the Assessing Officer vide letter dated 14.11.2011. The Assessing Officer had observed that the assessee had claimed deduction under section 80IB on account of freight, insurance and interest on working capital subsidies which was not permissible in view of the judgements of Hon'ble Supreme Court in the case of CIT vs Sterling Foods 237 I TR 579 (S.C) and of Hon'ble Punjab & Haryana High Court in the case of M/s Nahar 4 Exports Ltd. Vs CIT 204 CTR 464. The assessee challenged the re-opening of the assessment before ld. CI T(Appeals). The assessee's submissions are reproduced in the impugned order in which the assessee briefly explained that all the facts were already available with the department and no new fact has come into existence to enable the department to re-open the case under section 147 of the Act. The assessee filed complete details for claiming deduction under section 80IB of the Act before Assessing Officer at assessment stage and it is a case of change of opinion, therefore, re-opening is not justified. The assessee also explained the justification for claiming deduction under section 80IB of the Act and Assessing Officer after examining same with application of mind, accepted the claim of assessee. Therefore, on the same facts, Assessing Officer is not permitted to reopen the assessment under section 147 of the Act. The assessee also relied upon certain judgements in support of his contentions. However, the ld. CI T(Appeals) did not agree with submissions of the assessee and relying upon the same judgements which have been relied upon by the Assessing Officer, held that the Assessing Officer cannot be said to have changed his opinion while re-opening the erroneous assessment framed by his predecessor and accordingly, re-opening was held to be justified.
5. In assessment year 2007-08, the assessee filed return of income on 30.10.2007 showing income of Rs. 1,24,64,800/- and was processed under section 143(1) of the Act. Similarly, assessment was reopened under section 147 by recording the reasons on dated 09.03.2011 as were recorded in preceding 5 assessment year 2006-07 and assessment under section 143(3) read with Section 147 of the Act was framed on 30.11.2011 and claim of assessee under section 80IB on subsidy was denied and income was accordingly computed. The assessee filed similar objections before Assessing Officer which were rejected vide letter dated 14.11.2011. The assessee challenged the re-opening in the assessment before ld. CI T(Appeals) and same submissions have been made which were, however not considered favourably by ld. CI T(Appeals) and held that the Assessing Officer cannot be said to have changed his opinion for re-opening of the assessment and accordingly rejected the claim of assessee.
6. The assessee is in appeal in both the years challenging the re-opening of the assessment before the Tribunal.
7. The ld. counsel for the assessee reiterated the submissions made before authorities below and referred to the original assessment framed in which the Assessing Officer, after elaborate discussion allowed the claim of assessee for deduction under section 80IB in respect of Unit-I and Unit-II at Samba in assessment year 2006-07 and also made part disallowance. He has also submitted that the same decisions which are now referred to in the reasons recorded for re-opening of the assessment have already been considered by the Assessing Officer in original assessment orders. He has referred to the replies filed by assessee at original assessment stage in assessment year 2006-07 and stated that complete facts were disclosed to the Assessing Officer at assessment stage, therefore, it is a clear case of change of opinion for re-opening of 6 the assessment which is not permissible in law. He has referred to reply of the Assessing Officer dated 14.11.2011 in which Assessing Officer admitted it to be a case of change of opinion. He has relied upon same decisions which were relied upon before the Assessing Officer and 274 I TR 186 (D) 318 I TR 295 (D), 320 I TR 56 (S.C) and 339 I TR 535 (Gujrat).
8. On the other hand, ld. DR submitted that it is a case of valid re-opening of the assessment and relied upon decision of Hon'ble Supreme Court in the case of Kalyanji Mavji & Co. V CI T 102 I TR 287. The ld. DR submitted that no alternate plea can be taken by the assessee in the proceedings under section 148 of the Act. The ld. DR also relied upon decision in the case of A.L.A. Firm Vs CI T 189 I TR 285 (S.C).
9. We have considered rival submissions and material available on record. The Hon'ble full Bench of Delhi High Court in the case of Kelvinator of India Ltd. 256 I TR 1 by following circular No. 549 of CBDT held that on mere change of opinion of AO cannot be a ground for re-assessment and that amendment of sec. 147 w.e.f. 1.4.89 has not altered the position. Hon'ble Gujrat High Court in the case of Garden Silk Mills P. Ltd. 237 ITR 668 held that "however wide the scope of taking action u/s 148 of I T Act, it does not confirm jurisdiction on change of the interpretation of a particular provision earlier adopted by the assessing authority. For coming to the conclusion that there has been excessive loss or depreciation allowance or that there has been under assessment or assessment at a lower rate or for applying other provisions of explanation 2 to sec. 147, it must 7 be on material and it should have nexus for holding such opinion contrary to what has been expressed earlier. Even after the amendment of sec. 147, mere change of opinion does not confirm jurisdiction on the I TO to initiate proceeding for reassessment merely by resorting to explanation 1 to sec. 147." Hon'ble Calcutta High Court in the case of Berger Paints India Ltd. 245 I TR 648 held when any particular issue has been considered by the ITO and CI T(A) and when there is no failure to disclose the facts, the reassessment proceedings are not valid. Hon'ble Supreme Court in the case of CIT vs. Foraner France, 264 ITR 566 held reassessment - not on basis of mere change of opinion - law same before and after amendment by direct tax laws. Hon'ble Supreme Court in the case of Indian Oil Corporation, 159 ITR 956 held that no case u/s 148 is made out when the facts were known all along with to the revenue while making the original assessment. Hon'ble Supreme Court in the case of Associated Stone Industry Ltd., 224 ITR 560 held that the assessee shall have to disclose only the primary facts.
10. Hon'ble Delhi High Court in the case of CI T Vs Orient Craft Ltd. 354 I TR 536 held as under
Held, dismissing the appeal, that the reasons disclosed that the Assessing Off icer reached the belief that there was escapement of income "on going through the return of income "f iled by the assessee af ter he accepted the return under section 143(1) without scrutiny, and nothing more. This was nothing but a revie w of the earlier proceedings and an abuse of power by the Assessing Officer. The reasons recorded by the Assessing Off icer did conf irm the apprehension about the harm that a less strict interpretation of the words "reason to believe" vis-a- vis an intimation issued under section 143(1) could cause to the tax regime. There was nothing in the reasons recorded to show that any tangible material had come into the possession of the Assessing Officer 8 subsequent to the issue of the intimation. The notice reflected an arbitrary exercise of the power conferred under section 147.
11. Hon'ble Delhi High Court in the case of CIT V Atul Kumar Swami 362 I TR 693 held as under :
A val id reopening of assessment has to be based only on tangible material to justif y the conclusion that there is escapement of income.
Held accordingly, dismissing the appeal, that the note forming part of the return f iled f or the assessment year 1999-2000 clearly mentioned and described the nature of the receipt under a non-compete agreement. The reasons for the notice under section 147 of the Income-tax Act, 1961, no where mentioned that the Revenue came up with any other f resh material warranting reopening of assessment. Theref ore, mere conclusion of the proceedings under section 143(1) ipso f acto did not permit invocation of powers f or reopening the assessment.
12. Hon'ble Rajasthan High Court in the case of CIT V Vardhman Industries 363 I TR 625 held as under :
The essential and inviolable condition precedent f or reassessment is the reason to believe that any income chargeable to tax has escaped assessment. Such a reason has to be essentially traceable to discoveries and satisf action f rom ne w and hitherto unexplored sources and materials and not to a vie w o f the Assessing Off icer diff erentially oriented on the basis of the same inputs, once considered and appl ied.
Held accordingly, that a perusal of the original assessment order made it abundantly clear that the Assessing Off icer had not only referred to the documents and records f ound in course of the survey under section 133A of the Income-tax Act, 1961, from the business and off ice premises of the assessee but also those were test checked and evaluated in undertaking that exercise. The endeavour on the part of the Assessing Off icer to initiate a re-assessment proceedings under section 147/148 of the Act on the purported ground that the same records/documents disclosed that the amount of Rs.33,72,583/- had escaped assessment was unconvincing and untenable as well. The notice of re- assessment was not val id as it was based on mere change of opinion of the Assessing Off icer.9
13. Hon'ble Bombay High Court in the case of Titanor Components Ltd. V ACI T 343 ITR 183 held as under :
Where a reassessment is sought to be made af ter f our years the po wer conf erred by section 147 of the Income- tax Act, 1961, does not provide a fresh opportunity to the Assessing Off icer to correct an incorrect assessment made f iller unless the mistake in the assessment so made is the result of a f ailure of the assessee to fully and truly disclose all materials f acts necessary f or assessment. There is a diff erence between a wrong claim made by an assessee af ter disclosing all the true and material f acts and a wrong claim made by the assessee by withholding the material f acts f ully and truly. It is only in the l atter case that the Assessing Off icer would be entitled to proceed under Section -147.
Held, allo wing the petition, that the Assessing Off icer had not recorded the f ailure on the part of the petitioner to f ully and truly disclose all material f acts necessary f or the assessment year 1997-98. What was recorded was that the petitioner had wrongly claimed certain deductions which he was not entitled to. The reassessment proceedings initiated in the year 2004 were not val id.
14. Considering the above legal propositions decided in the above cases, it is clear that AO is not justified in reopening the assessment on mere change of opinion.
15. In this case, the original assessment order in assessment year 2006-07 was passed under section 143(3) of the Act vide order dated 26.11.2008 (PB-19) the Assessing Officer considered the claim of assessee under section 80IB in respect of Unit No. I and Unit No. II at Samba (J&K) and considered the other incomes which have been credited for claiming such deduction. The explanation of the assessee is noted in the original assessment order and the issue of subsidy which is considered in re-opening of the assessment was considered in the line of judgement of the Hon'ble Supreme Court in the case of Sterling 10 Foods (supra), decision of Hon'ble Punjab & Haryana High Court in the case of M/s Nahar Exports Ltd. (supra), decision of Hon'ble Supreme Court in the case of Pandian Chemicals V CI T 262 ITR 278 and decision of the Hon'ble Punjab & Haryana High Court in the case of Liberty India V CI T (supra) and substantial claim of assessee has been accepted except minor disallowance made about issue of deduction u/s 80IB of the Act in respect of Unit-I and Unit-II at Samba.
16. The ld. counsel for the assessee referred to audit report for claiming deduction under section 80IB of the Act, copies of which are filed in the Paper Book in which assessee disclosed all complete facts for receipt of subsidy for the purpose of deduction in respect of unit No. I and unit No. II at Samba. The replies of the assessee are also referred to during the course of arguments in PB- 34 and PB- 43 in which the assessee disclosed complete facts and material before Assessing Officer at the original assessment stage as to how the assessee was eligible for deduction under section 80IB in respect of unit I and unit II at Samba. The Assessing Officer, after considering the complete details and information before him, accepted the claim of assessee of deduction under section 80IB of the Act for unit No. I and unit No. II at Samba in the original assessment proceedings except with some minor variation. The Assessing Officer, subsequently reopened the assessment under section 147 of the Act in respect of claim under section 80IB in respect of unit I and unit II at Samba. The reasons recorded on 06.03.2011 for assessment year 2006-07 are reproduced as 11 under :
"The assessee filed its return of income for A.Y. 2006-07 on 29.11.2006 showing income of Rs.1,58,69,445/-. The assessment was completed u/s 143(3) at an assessed income of Rs. 2,15,83,398/- vide order dated 26.11.2008.
It has come to the notice of the undersigned that the assessee had received the following subsidies in the said assessment year which have been credited to respective expenditure accounts. By crediting the subsidies to the expenses account, without showing them separately as revenue receipts, the assessee has, in effect, included these subsidies in profits derived from business for the said assessment year and has claimed deduction u/s 80IA/IB on these receipts. The details of these subsidies are as follows :
Unit-l, Samba DG sets Rs.355323/- credited to DG set account Freight inward 1657502/- credited to freight inward account Insurance 461800/- credited to insurance account Interest of WC 1215795/- credited to interest of WC account ISO 9001-2000 24996/- credited to ISO 9001-2000 account certification Total 37 1541 6/-
Unit II, Samba
DG sets 2500000/- credited to DG set account
Freight inward 4401087/- credited to freight inward account
Insurance 1453800/- credited to insurance account
Interest of WC 1290372/- credited to WC account
Total 9645259/-
The assessee has, treated the above receipts as profits derived from the business of the assessee and claimed deduction u/s 801A/1B. But these receipts can at best be treated as profits "attributable to" the business of the assessee because there is no direct nexus between these receipts and the business of the assessee.
The Hon'ble Supreme Court in the case of CIT Vs Sterling Foods 237 ITR 579 has held that the word "derived from" is distinct from the word "attributable to" which has a broader import and could include receipts from sources other than the ones derived from the business of industrial undertaking. The dictionaries state that the word derived is usually followed by the word from and it means ; get or trace from a source; arise from, originate in, so the origin or formation of. When the word "derived from" is used, to explain that one word is derived from another it basically means that source of that word is another word.
The Hon'ble Supreme Court in the case of Ml/s Liberty India Vs. CIT 225 CTR 233 (SC) 2009 held that "We are of the view that duty drawback, DEPB 12 benefits, rebates etc. cannot be credited against the cost of manufacture of goods debited in the P&L a/c for the purposes of Section 80IA/IB as such remissions would constitute independent source of income beyond the first degree nexus between profits and the industrial undertaking." Similarly, Hon'ble ITAT Amritsar Bench in the case of Shree Balaji Alloys Vs. ITO held that central excise refund and interest subsidy are not eligible for deductions u/s 80IB.
I have, therefore, reasons to believe that the above mentioned income amounting" to Rs.1,33,60,675/- has escaped assessment as these profits have been treated to be income eligible for deduction u/s 80IB and deduction has been claimed on them."
17. The assessee, thereafter filed objections before Assessing Officer explaining that how assessee was eligible for deduction under section 80IB in respect of unit I and unit II at Samba, however the Assessing Officer rejected the objections of the assessee vide letter dated 14.11.2011 (PB- 57). In this letter, Assessing Officer accepted that mistake has been detected which led to change of opinion. It is, therefore, clear that all facts were known to the Revenue Department at the time of original assessment proceedings in respect of claim under section 80IB of the Act for Samba units and the Assessing Officer verified all the facts and there was no failure on the part of the assessee to disclose complete facts before Assessing Officer at assessment stage. No new material has come in existence and possession of the Assessing Officer for re-opening of the assessment. No tangible material was found against assessee and no fresh material came on record for re-opening of the assessment. The decisions which are referred to in the reasons for re-opening of the assessment i.e. decision of the Hon'ble Supreme Court in the cases of Sterling Foods and Liberty India Ltd. (supra) were already considered by Assessing Officer while passing the 13 original assessment order. Therefore, it is clearly a case of change of opinion on the part of the Assessing Officer and therefore, on mere change of opinion, re-opening of the assessment could not be held to be valid and justified.
18. Considering the above propositions of law decided in various judgements quoted above, it is clear that Assessing Officer is not justified in re-opening the assessment on mere change of opinion. The ld. counsel for the assessee, on the basis of the replies filed before Assessing Officer at the original assessment proceedings has been able to prove that assessee disclosed all primary fact before Assessing Officer at the time of making original assessment order dated 26.11.2008. The Assessing Officer, after examining the replies and details on record, accepted the substantial claim of assessee of deduction under section 80IB in respect of units at Samba. Thus, the Assessing Officer formed the opinion on the basis of the facts and material on record by accepting the claim of assessee on the same issue on which assessment was reopened. The decision cited by ld. DR would not support the case of the revenue because of the findings recorded above.
19. Considering the above discussion, we do not find any justification for the authorities below to justify the re-opening of the assessment. The re-opening of the assessee is thus, clearly bad in law and is liable to be quashed. We, accordingly set aside the orders of the authorities below in assessment year 2006-07 and quash the re-opening of the assessment under section 147/148 of the Act. Appeal of assessee is allowed in assessment year 2006-07 on this ground.
14
20. In assessment year 2007-08, the Assessing Officer similarly recorded the reasons for re-opening of the assessment under section 147 of the Act on 09.03.2011, copy of the same is filed in the Paper Book at page 20-21 of the Paper Book. Same are not reproduced here for the sake of brevity. The assessee, similarly filed objections of re-opening of the assessment before Assessing Officer which were rejected by Assessing Officer vide letter dated 14.11.2011 in which the Assessing Officer replied that it is a case of mistake, has been detected which led to change of opinion. The ld. CI T(Appeals) also confirmed re- opening of the assessment on the same reasons which have been noted in assessment year 2006-07. It is, therefore, a clear case where no tangible or fresh material has been found or came into possession of the Assessing Officer against the assessee for re- opening of the assessment. The difference is that in assessment year 2006-07, Assessing Officer passed the order under section 143(3) of the Act, however in assessment year 2007-08, Assessing Officer processed the return under section 143(1) of the Act.
21. We may note here that Hon'ble Punjab & Haryana High Court in its unreported decision in I TA No. 52 of 2012 in the case of Arun Kumar Goyal Vs CI T dated 21.11.2012 considering the decision of Hon'ble Supreme Court in the case of Rajesh Jhaveri Stock Brokers Pvt. Ltd. 291 ITR 500 held that ," It is expl icit f rom the post amendment decisions cited above that once there are reasons f or the Assessing Off icer to believe, whether such reasons originate out of the record already scrutinized or other wise, he shall be within his competence to initiate the re- 15 assessment proceedings." Since in the assessment year under appeal, the Assessing Officer has processed the return under section 143(1) and has not formed any opinion on the material available on record, the above decision of the jurisdictional High Court squarely apply against the assessee and is binding on the subordinate Courts and the Tribunal. Therefore, it may not be a case of quashing of re-assessment proceedings in the year under consideration i.e. assessment year 2007-08, this ground is therefore against the assessee and is dismissed. Issue No. 2
( Deduction under section 80IB - Subsidies)
22. This issue of deduction under section 80IB on various subsidies arises in all the assessment years under appeals in the appeals filed by the assessee. Both the parties mainly argued in assessment year 2006-07 on this issue and stated that the order in that case may be followed in other years, therefore, for the purpose of disposal of all the assessee's appeals on this issue, the facts and findings are taken from assessment year 2006-07.
23. The assessee contended before ld. CI T(Appeals) that Assessing Officer has wrongly denied the claim of deduction under section 80IB of the Act on account of various subsidies by not treating the same as part of profits. The Assessing Officer, in this regard has observed that the assessee company had received subsidy from State Government on account of freight, insurance and interest on working capital and the same were claimed to be in the nature of capital receipts in view of recent 16 judgement of Hon'ble Jammu & Kashmir High Court in the case of Shree Balaji Alloys 333 I TR 335. The Assessing Officer, however relied upon judgement of Hon'ble Apex Court in the case of CI T V Sterling Foods 237 ITR 579 to hold that deduction would be available only if the profit and gains were derived from eligible business and not only attributable to the same. The judgement of the Apex Court was with reference to the interest income and income from sale of import entitlements. The Assessing Officer, therefore, concluded that subsidies under consideration amounted to income which was only attributable to the eligible business but was not derived there from. The Assessing Officer further drew strength from the judgement of the Hon'ble Apex Court in the case of CI T Vs Liberty India 225 CRT 233 wherein it was held that Duty Drawback, DEPB benefits, rebates etc. cannot be credited against the cost of manufacture of goods and for the purpose of Section 80IA/80IB would constitute independent source of income beyond the first degree nexus between the profits and industrial undertaking. The Assessing Officer applied the ratio of judgement of CIT Vs Liberty India (supra) to hold that the revenue subsidies received by the assessee would not be eligible for deduction under section 80IB of the Act. The Assessing Officer, however, did not comment upon the claim of the assessee that the impugned subsidies were in the nature of capital receipts as held by Hon'ble J&K High Court in the case of Shree Balaji Alloys (supra).
17
24. The assessee challenged the findings of the Assessing Officer before ld. CIT(Appeals) and filed the submissions which are noted in the impugned order as under :
"The brief facts of the case are that during the year under consideration are that the appellant had two Units located in Samba in the State of Jammu and Kashmir and all these Units being engaged in the manufacturing activity were eligible for claim of deduction under Section 80-IB of the Act. The Appellant had filed the return of income wherein the deduction U/s 80-IB was claimed in respect of the profits of both the two Units at Samba and such deduction was claimed based on the Report of the Chartered Accountant of the Appellant. It is submitted that the above Units are eligible for certain subsidies as per the Scheme of Government and in accordance with such scheme the appellant had booked various subsidies namely Freight Subsidy, Insurance Subsidy and Interest Subsidy in Unit-I, Samba & 'Unit-II, Samba. The Assessing Officer disallowed the deduction U/s 80-IB amounting to Rs, 33,60,093/- for Unit-I and Rs. 71,45,259/- for Unit-II by holding that the subsidy receipts are not eligible for deduction u/s 80-IB of the Act.
At the outset it is submitted that all these receipts in the nature of subsidies and benefits are capita} receipts not chargeable to tax and there is no question of any disallowance of deduction U/s 80-IB on receipts. The various subsidies are received only in pursuance to Industrial Policy and other Concessions announced for the Jammu and Kashmir vide Government of India, Ministry of Commerce and Industry (Department of Industrial Policy and Promotion)'s Office Memorandum of June 14, 2002. It is submitted that as per the policy of Jammu & Kashmir Government the various incentives would become available to industrial units entitled thereto from the date of commencement of commercial production and the fact that these were not granted for creation of new assets cannot be the sole criteria for determining the nature of subsidy. The fact that such incentives were provided to achieve a public purpose should also be considered to determine the nature of subsidy and hence, such subsidy could not be construed as a production or operational incentive for the benefit of the assessee.
The new initiatives, In terms of the Memorandum of the State of Jammu & Kashmir policy, were aimed at providing requisite incentives as well as enabling environment for industrial development, improving availability of Capital and increase in market -access so as to give a fillip to private investment in the State. These fiscal Incentives were to be provided to the New Industrial Units and substantial expansion of existing units. The new industrial units and existing industrial units on their substantial expansion, as defined, set up in growth center, industrial infrastructure development centers and other locations like industrial estates, parks, export processing zones, commercial estates, etc, as notified by the Central Government, were entitled to 100% duty exemption for a period of 10 years from the elate of commencement of commercial production. All new industries in the notified locations were eligible for Capital Investment Subsidy @ 15% 18 of their investment in Plant and Machinery, subject to a ceiling of Rs,30 lakhs whereas the existing units were entitled to subsidy on substantial expansion, as defined, Besides these, there are other concessions like, interest subsidy 3% on the working capital and insurance premium subsidy to the extent of 100% on investment too was permissible to the new existing units on their substantial expansion for a period of 10 years.
Thus the assessee has received the various subsidies only as per the policy of the State Government of Jammu & Kashmir and there has been a very recent Judgment of the Hon'ble High Court in the case of Shri Balaji Alloys 333 1TR 335 wherein it has been held that the incentives in the nature of excise duty refund, interest subsidy, insurance subsidy etc, given, to units who have set up their production facility at the designated area in-'J&K are all capital receipts not chargeable to tax and accordingly we wish to submit that all these incentives received by the assessee may not be treated as taxable income of the assessee and therefore the disallowance of deduction under section 80IB does not arise at all The above Judgment has since been followed by the Hon'ble Amritsar Bench of the IT AT in the case of the same party for the AY 2006-07 vide their order 21.06.2011 In ITA No. 163/ASR/2010, Thus relying upon the above Judgment it is submitted that there cannot be question of disallowance of deduction U/s 80-1B of the Act. The total Income of the appellant is to be computed by excluding the above capital receipts and thereafter deduction U/s 80IB is to be allowed to the Appellant, Since, these receipts are not forming part of the total income, there Is no question of making any kind of disallowance.
Without to our submissions, even if we consider the various subsidies received by the assessee as revenue subsidies there is no justification for disallowance of deduction U/s 80-IB of the Act as there is no net Income arising to the on account of receipt of above subsidies as it only goes to reduce the relevant expenditure where such subsidy income is credited by the assessee. The accounting treatment of the various subsidies is clearly mentioned in Annexure "P" of the Tax Audit report and the same is forming part of the paper book, It has been clearly stated that the subsidy received is duly credited in that account for which the same has been received. Further it is also submitted that the copy of account of District Industrial Centre wherein the various subsidies received by the are shown along with the copy of accounts of various subsidies were also duly filed during the course of assessment proceedings. For the sake of convenience the relevant information is tabulated hereunder:
UNIT - SAMBA Particulars Expenditure Subs idy Ne t Expenditure debited To P&L account In teres t 3479141 1215795 2263346 Fre ight 6537136 1657502 4879634 Insurance 633205 461800 171405 UNIT - II - SAMBA In teres t 2900444 1290372 1610072 Fre ight 52218964 4401087 47817877 Insurance 1946496 1453800 492696 19 Thus, from the above chart, it is more than evident that the purpose which the subsidy has been received which is also obvious from the name of such subsidy and the manner of determination of the quantum of subsidy, the subsidy is nothing but a reduction to the specific cost of the assessee due to the incentives offered by the Government and as such there is no net income to the assessee which forms part of the total income on .account of these subsidies, The above factual position has also not been denied by the Assessing Officer, The above view is directly supported by the recent Judgments of the jurisdictional Bench of the ITAT, wherein it has been concluded that if the nature of the above subsidies are considered to be revenue then the Assessing Officer must consider the expense incurred by the on account of the same and only then the deduction If any under section 80-I8 of the Act has to be calculated. The Judgments are discussed hereunder :
a. Dinesh Kumar v ITO in ITA No. 914,975 & 976/CHD/2007 (ITAT-CHD Bench ) "However, considering that it is revenue in nature, direct the Assessing Officer to set off the expenses to which the freight subsidy directly linked, The same view has bean taken for the Assessment year 2001-02 in assessee's own case in ITA Mo, 1129/Chandi/2005 order Dated 4.5.2006."
b. Shri Sunil Gupta vs. ITO no. ITA no 977/CHD/2007 (ITAT- Chd Bench) "Having considered the rival submissions and the precedent relied upon by the assessee, we direct the Assessing Officer to re- compute the deduction under section 8Q-IA/IB by excluding the sum of freight subsidy calculated after setting off .the expenses which are directly linked to it,"
The Hon'ble Bench has placed reliance on the Judgment of Shri Dinesh Kumar (supra) at the time of giving the said decision, Judgement of the Hon'ble ITAT, Chandigarh Bench in ITA no. 293/Ch d/ 20 1 0 in th e c as e of same person above i.e Shri Sunil Gupta wherein it has been clearly held as under; The assessee during the year under consideration had received subsidy of Rs, 12,33,836/- as against expenditure on freight paid Rs.23,02,756/-. After setting off of the freight subsidy received against the expenditure incurred on the same, the resultant is a loss and accordingly no adjustment is required to be made in the profits of business eligible for deduction under section 80-IA/80IB. of the Act."
Even in the case of the assessee, the facts are similar and under such circumstances the expenses which are directly attributable to the subsidies received have to be reduced in order to calculate the amount if any over and above the expenditure which is left for the purpose of computation of deduction U/s 8Q-IB, 20 Besides the above, there is the latest Judgment of the Supreme Court in the case of ACG Associate Capsules Pvt. Ltd, V/s CIT (Central) wherein it has been held as under:
"In other words, ninety per cent of not the gross -rent or gross interest but; only the net interest or net rent, which has been included in the profits of business of the assessee as computed under the head Profits and Gains or Profession is to be deducted under clause (1) of Explanation (baa) to Section 80- HHC for determining the profits of the business."
Thus, in the above Judgment the Hon'ble Supreme Court has affirmed the issue that for the purpose of computation of deduction, only the net other income can be excluded and it is not the gross receipt on account of such income, which can be excluded which Is precisely what the. Assessing Officer has done in the case of the Appellant.
The Assessing Officer in his order has discussed the definition of subsidy wherein it has been that subsidy is in the nature of pecuniary assistance to the entrepreneurs from the Government so as to encourage the establishment of the industries in the backward areas. Further the Assessing Officer has reliance on the judgments of the Hon'ble Supreme Court of India in the case of Sterling Foods 257 1TR 579 and Liberty 225 CTR 233 to hold that subsidy income is not eligible for deduction U/s 80-IB, In this regard it is submitted that there is no question of discussing the above said issue as the assessee has not claimed any deduction on account of Subsidies received by it as there is no net income in account of subsidies received by the assessee and the above Judgments have been duly considered by the Hon'ble ITAT, Chandigarh Bench in the cases discussed in Para 3.6 above, wherein it has been held that only the net income (if any) on account of subsidies is to be considered for considering the claim of deduction U/s 80-IB.
Thus in view of the above factual legal position there cannot be any disallowance u/sec 80-IB of the Act on both the factors stated above, Firstly on account of capital receipt as per the judgment of the Hon'ble J&K High Court and secondly if the same is treated as revenue receipt even in that case there cannot be any disallowance of deduction under section 80IB of the Act as the assessee has not claimed any deduction on account of the subsidies as there is no net income from the various subsidies received by the assessee."
25. The ld. CIT(Appeals), however did not accept contention of the assessee and dismissed this ground of appeal of the assessee. His findings in para 10 to 11 of the appellate order are 21 reproduced as under :
"10. I have considered the basis of addition made by the Assessing Officer and the arguments of the AR on the issue, The first issue to be decided here is that whether the amounts received by the appellant in the form of freight, insurance and interest subsidy are in the nature of capital or revenue receipt. The Hon'ble J & K High Court in the case of Sh. Balaji Alloys 333 ITR 335 has very categorically held the impugned subsidies to be capital in nature and not chargeable to tax. The Assessing Officer however has obviated the necessity to rebut the assessee's claim in this regard, The Hon'ble IT AT Chandigarh Bench in the of Dinesh Kumar Vs. ITO has dealt with and referred to the observation of the Hon'ble Tribunal in the case of ITO Vs. Kiran Enterprises where the relevant Findings were given at para 6 as under :
"We have given our careful consideration to the rival contentions. The issue, as to whether the freight subsidy is to be adjusted against the freight paid by the in working out the profits and gains of business derived from the industrial undertaking for the purpose of computation of deduction u/s 80IA came up for consideration of the Chandigarh Bench of _ the Tribunal in the case of ITO Vs. Kiran Enterprises (supra}. The Tribunal decided the issue in favour of the by holding that the transport subsidy was granted by the Government to reduce the cost of inputs and as such the said amount was to be adjusted against the expenditure incurred by the assessee, Similar view was taken in the case of ACIT Vs, Maharaj Packaging (P) Ltd,, ITA No, 151/Chandi/2001, assessment year 1997-98 and subsequently the following cases also :-
i) ITO Vs, M/s Anirudh Minerals & Chemicals, ITA
1284/Chandi/04/ A.Y. 2001-02,
ii) Dinesh Kumar, Paonta Sahib Vs, ITO ITA
No. 1129/Chandi/2005.
It would be pertinent to refer to para 6 & 7 of the order of the Tribunal, which explains the reasoning for taking the view in favour of the assessee.
I have given by careful consideration -to rival contentions. In the case of Kiran Enterprises (supra), Chandigarh Bench of the Tribunal has expressed the view that the transport subsidy is linked with the Incurring of expenditure by the assessee. It* has been pointed out by the Chandigarh Bench of the Tribunal that transport subsidy reduces the cost of in-puts as result of which the assessee is able to earn more profits from industrial undertaking, Admittedly Delhi Bench of the Tribunal did not agree with the view expressed by Chandigarh bench of Tribunal, Hon'ble Gujrat High Court in the case of CIT V. India Gelatine & 22 Chemicals Ltd. (2005) 275 ITR 284 has expressed the same view in respect of duty draw back as expressed by the Chandigarh Bench of the Tribunal, Their Lordships have held as under:-
"That duty drawback is specifically to reduce the cost of manufacturing the goods. The very scheme of duty drawback is framed and embodies in the statutory provisions in order to relieve the goods to be exported of the burden of customs duties and excise duties. As customs duties and excise duties are admittedly an integral part of the cost of production any receipts by way of reimbursement of such duties are inextricably linked with the' cost of production which has to be reflected in the profit and loss account of the assessee, Therefore, duty drawback was "derived from' 1 ' the industrial undertaking and eligible for deduction u/s 80J of the Act."
"Hon'ble Madras High Court, however, in the of CIT Vs, Jameel Leathers and uppers (2000) 216 ITR 97 (Mad) have expressed the view in favour of the revenue. Subsequently the same High Court has reiterated the view in the case of CIT Vs. Viswanathan & Co, (2003) 261 ITR 737 (Mad.)"
lt is evident that there are conflicting views available in respect of the issue involved in this case, Since the decision of Chandigarh h of the- Tribunal is in favour of the which is also supported by Hon'ble Gujrat High Court, I respectfully follow the same preference to the decision of Hon'ble Madras High Court and Hon'ble Delhi Bench of the Tribunal (Supra) and "hold that amount of Rs.1,18,402/- has got to be set off against the freight incurred by the assessee and accordingly the assessee would be entitled to deduction. of profits derived from the Industrial undertaking so worked I accordingly allow the ground raised by the assessee.
The Hon'ble Tribunal referred to the contrary view taken by Punjab & Haryana High Court in the case of M/s Liberty India Ltd, as under:-
We are of the view that for the reasoning adopted by the Hon'bie Supreme Court, income of the assessee free duty draw back cannot be held to be income derived from specified business,"
The decision of the jurisdictional High Court' admittedly, is relevant for treatment of duty draw for the purposes of computation of deduction u/s 80IA. So however, in the case of India Gelatine Chemicals Ltd, (supra) Gujrat High Court has also considered the issue relating to the duty draw back received by the assessee. In our considered view the duty draw back is material freight subsidy. In the case of duty draw back, assessee pays the duty which on the basis of the scheme is refunded to the assessee/adjusted. In the case of freight subsidy, incurs the expenditure part of which is reimbursed to the assessee. We are, therefore, of the considered 'view that the principle of law and down by the Hon'ble Punjab & Haryana High Court in the of Liberty India Ltd, is squarely applicable in respect of the freight subsidy as well as, We, 23 therefore, respectfully following the principle laid down by the jurisdictional High Court (in the case of Liberty India Ltd, (supra) hold that the freight subsidy granted-to the assessee is not to be adjusted against the freight paid by the assessee and the amount is not to be taken into account in working out the profits and gains derived from the industrial undertaking. Since the decision of the CIT( Appeals) for all the three assessment years is contrary to the decision of the jurisdictional High Court in the case of Liberty India Ltd, (supra) we set aside his orders relating to this issue and restore that of the Assessing Officer."
11. The perusal of the order of the Hon'ble ITAT in the case of Dinesh Kumar Vs. ITO mentioned supra shows that detailed analysis of of allow ability of deduction under section in of it subsidy has been done and in process the judgement of Hon'ble jurisdictional High Court in the case of M/s Liberty India has also been It has been made amply clear that the subsidies in are revenue in nature and can not' be said to be 'derived from the eligible business. The decision of the Hon'ble ITAT relied upon by the Assessing Officer also concurs with the view expressed by Hon'ble Jurisdictional High Court on the issue, However the direction by the Hon'ble ITAT in the said case to the Assessing Officer to allow setting off of expenses on freight against the subsidy received seems to be contrary to the main judgement in the case, It is clear that the Hon'ble Jurisdictional High Court has held the freight subsidy to be revenue in nature as well as not eligible for deduction under section 80IA/80IB and therefore respectfully following the same, the action of the Assessing Officer in disallowing the deduction is confirmed."
26. The ld. counsel for the assessee reiterated submissions made before ld. CIT(Appeals) and also filed brief synopsis and copies of various judgements in support of his contention and submitted that unit -I and II of the assessee for which subsidies have been received, are situated in Samba ( State of J & K ) and filed copies of the industrial policies of State of J & K as per Central Policy and State Policy wit all notifications and submitted that the same industrial policy has been considered by Hon'ble J & K High Court in the case of Shree Balaji Alloys and others (supra) and held the subsidies/incentives to be capital receipts in the hands of assessee. He has further submitted that I TAT Amritsar Bench (Special Bench) in the case of Shri Vinod Kumar Jain Vs I TO in ITA No. 65/2010 considered 24 the identical question and vide order dated 26.10.2012 by following the decision in the case of Shee Balaji Alloys and others (supra) decided the issue in favour of the assessee. Copy of the judgement is placed on record. He has further submitted that Hon'ble Gauhati High Court in the case of CI T Vs Meghalaya Steels Ltd. 356 ITR 235 considering the judgement of the Hon'ble Supreme Court in the case of Liberty India Vs CI T 317 I TR 218 and other decisions decided the issue in favour of the assessee and similar view was taken in the case of Patkai Coal Products Pvt. Ltd. Vs CIT 356 ITR 528 (Gau).
27. The ld. counsel for the assessee, therefore, submitted that authorities below were not justified in denying deduction under section 80IB of the Act to the assessee on the aforesaid subsidies and with regard to the alternate contention, he has submitted that complete details were filed before authorities below and subsidy is nothing but reduction to the specific cost of the assessee due to the incentives offered by the government. Since no net income is lying with the assessee on account of subsidies received, therefore, various decisions of the Tribunal squarely apply in favour of the assessee as is argued before ld. CIT(Appeals). Copies of the same orders of the Tribunal are placed in the Paper Book for consideration. He has, therefore, submitted that addition is wholly unjustified in the case of the assessee.
28. On the other hand, ld. DR relied upon orders of the authorities below and relied upon decision of the Apex Court in the case of Liberty India Vs CI T (supra).
25
29. We have considered rival submissions and material available on record. The ld. counsel for the assessee placed on record copy of the scheme dated 14.06.2002 which is new industrial policy and other concessions for State of J&K and three types of subsidies are there which is under i.e.;
i) 3% capital subsidy on working capital loan
ii) 90% transport subsidy from designated rail head
iii) 100% insurance premium on capital investment
For the purposes of determining whether subsidy is a capital or revenue in nature, one has to go to the scheme of subsidy and purpose for which subsidies have been given.
30. It is not in dispute that the assessee obtained subsidies in question in respect of unit No. I and II Samba which falls in territory of State of J&K and the dispute of disallowance of deduction under section 80IB pertains to Samba unit only which is in the State of J&K. The scheme has not been disputed by the revenue department and the said scheme provides incentives to new industrial units and specially expansion of existing units generate employment through acceleration of industrial development in public interest.
31. The Hon'ble J&K High Court in the case of Shree Balaji Alloys & others Vs CIT (supra) have discussed in detail the new Industrial Policy for the State of J&K dated 14.06.2002 which is also matter in issue in the case of the present assessee and by virtue of the same policy, the subsidies have been received by the assessee because the assessee's units are also located in Samba (J&K). Therefore the facts and policy of granting 26 subsidies in the case of the assessee and in the case of Shree Balaji Alloys & others (supra) are same and have been analyzed and discussed. The Hon'ble J&K High Court in the case of Shree Balaji Alloys & Ors Vs CI T (supra) highlighted the same scheme, discussed and reference was also made to the judgements of Hon'ble Supreme Court in the cases of Ponni Sugars & Chemicals Ltd. and Ors. and Sahney Steel & Press Works Ltd. and the purposes for which the subsidy is given has been considered. Another judgement of Hon'ble Supreme Court in the case of Mepco Industries Ltd. Vs CIT has also been considered. Hon'ble J&K High Court considering the scheme of granting subsidies and the facts in the light of various judgements of Hon'ble Supreme Court and others in the case of Shree Balaji Alloys & Ors Vs CIT (supra) held the subsidies to be capital in nature and held as under :
"The Tribunal has relied upon five factors to hold the incentives in question as production incentives but without dealing with that part of the scheme, whereby unemployment in the State had been intended to be eradicated creating atmosphere for accelerated industrial development to provide employment opportunities to deal with the social problem of unemployment. This was a lopsided interpretation of the New Industrial Policy and concessions formulated by the Central Government for the State of Jammu & Kashmir vide Office Memorandum of 14th June, 2002. Perusal of the Office Memorandum dt, 14th June, 2002 indicating New Industrial Policy and other concessions for the State of Jammu & Kashmir, makes it explicit that the concessions were issued to achieve twin objects viz. (i) acceleration of industrial development in the State of Jammu & Kashmir, which had been found lagging behind in such development, and (ii) generation of employment in the State of Jammu & Kashmir. Amendment introduced to the Office 'Memorandum vide notification of 28th Nov., 2003 of the Government of India, Ministry of Commerce and Industry (Department of Industrial Policy and Promotion) eloquently demonstrates the Central Government's intention in extending the incentives. The Government's objective, as conveyed by the Prime Minister at Srinagar on 19th April, 2003, was, for creation of one lac employment and self-employment opportunities in Jammu & Kashmir State. To achieve this purpose and objective, it was, inter alia, provided in the Central excise notifications that the exemptions contained in 27 the notifications would be available only on production of certificate from General Manager of the concerned District Industry Centre to the jurisdictional Dy. CCE or the Asstt. CCE, as the case may be, to the effect that the unit had created required additional regular employment, which would not, however, include employment provided by the industrial units to daily wagers or casual employees engaged in the units. A close reading of the Office Memorandum and the amendment introduced thereto with para No. 3 appearing in the Central Excise Notification Nos. 56 and 57 of llth Nov., 2002, makes it amply clear that the acceleration of development of industries in the State was contemplated with the object of generation of employment in the State of Jammu & Kashmir and the generation of employment, so contemplated, was not only casual or temporary; but was on the other hand, of permanent nature. Considered thus, the paramount consideration of the Central Government in providing the incentives to the new industrial units and substantial expansion of the existing units, was the generation of employment through acceleration of industrial development, to deal with the social problem of unemployment in the State, additionally creating opportunities for self-employment, hence a purpose in public interest. In this view of the matter, the incentives provided to the industrial units, in terms of the New Industrial Policy, for accelerated industrial development in the State, for creation of such industrial atmosphere and environment, which would provide additional permanent source of employment to the unemployed in the State of Jammu & Kashmir were in fact, in the nature of creation of new assets of industrial atmosphere and environment, having the potential of employment generation to achieve a social object. Such incentives, designed to achieve public purpose, cannot, by any stretch of reasoning, be construed as production or operational incentives for the benefit of assessees alone. Thus, looking to the purpose of eradication of the social problem of unemployment in the State by acceleration of the industrial development and removing backwardness of the area that lagged behind in industrial development, which is certainly a purpose in the public interest, the incentives provided by the Office Memorandum and statutory notifications issued in this behalf, to the assessees cannot be construed as mere production and trade incentives, as held by the Tribunal. Making of additional provision in the scheme that incentives would become available to the industrial units, entitled thereto, from the date of commencement of the commercial production, and that these were not required for creation of new assets cannot be viewed in isolation, to treat the incentives as production incentives, as held by the Tribunal, for the measure so taken, appears to have been intended to ensure that the incentives were made available only to the bona fide industrial units so that larger public interest of dealing with unemployment in the State, as intended, in terms of the Office Memorandum, was achieved. For all what has been said above, the finding of the Tribunal that the excise duty refund, interest subsidy and insurance subsidy were production incentives, hence revenue receipt cannot be sustained. The finding of the Tribunal that the incentives were revenue receipt is, accordingly, set aside holding the incentives to be capital receipt in the hands of the assessees.--CIT vs. Ponni Sugars & Chemicals Ltd. & Ors. (2008) 219 CTR (SC) 105 : (2008) 13 DTR (SC) 1 : (2008) 306 ITR 392 (SC), Mepco Industries Ltd. vs. CIT (2009) 227 CTR (SC) 313 : (2009) 31 DTR (SC) 305 : 2009 (7) SCC 564 and Sahney Steel & Press Works Ltd. Etc. vs. CIT (1997) 142 CTR (SC) 261 : (1997) 228 ITR 253 (SC) relied on;28
Shree Balaji Alloys vs. ITO (2010) 127 TTJ (Asr) 129 : (2010) 33 DTR (Asr)(Trib) 67 set aside.
32. The I TAT Amritsar Special Bench in the case of Shri Vinod Kumar Jain Vs ITO & ors in ITA No. 65/2010 vide order dated 26.10.2012 considering the identical question, decided the issue in favour of the assessee by following judgement of the Hon'ble J&K High Court in the case of Shree Balaji Alloys & Ors Vs CIT (supra) and held in para 4 to 6 as under :
4. We have considered the rival submissions carefully in the light of material on records as well as decisions cited by the parties. In this case, assessee had received excise duty refund amounting to Rs. 19,98,09,716/-and has claimed deduction u/s 80IB of the Income-tax Act, 1961 on the income corresponding to the receipt of the said refund. The AO after detailed discussion rejected the claim of the assessee. On appeal, additional ground was taken before the Id. CIT(A) that receipt of excise duty refund should be considered as capital receipt.. The Ld. CIT(A), after considering the additional ground decided this issue against the assessee by following the decision of the IT AT, Amritsar Bench, Amritsar, in the case of M/s Shree Balaji Alloys, Kathua vs. Income Tax Officer, Kathua, in ITA No.255(Asr)/2009 and in the case of M/s. Ravenbhel Healthcare Pvt. Ltd. Jammu vs. Income Tax Officer, Ward 1(2), Jammu, in ITA No. 305(Asr)/2009 dated 26.11.2009 by observing that the Tribunal has considered all the aspects of the issue. It is observed that assesse's unit is located in Jammu and assessee is also being assessed to tax in Jammu, therefore, the decision of Hon'ble J & K High Court in the case of Shree Balaji Alloys vs. CIT and Another (supra) (where even assessee was also one of the party) has to be treated as decision of Jurisdictional High Court, which is binding on us. No doubt, the Hon'ble Supreme Court, has admitted the SLP against this decision vide order dated 18.11.2011, but no stay has been granted against the operation of the order of J & K High Court. Therefore, in our considered opinion, the decision of the Hon'ble J & K High Court in the case of Shree Balaji Alloys v. CIT and Another (supra), is squarely applicable. A careful perusal of this judgment shows that the Hon'ble J & K High Court has discussed the nature of scheme in detail and the decisions of Hon'ble Supreme Court in the case of Sahney Steel & Press Works Ltd. vs. CIT (1997) 228 ITR 253 (SC) and CIT vs. Ponni Sugars and Chemicals Ltd. (2008) 306 ITR 392(SC) and observed as under:
"26 A perusal of the Office Memorandum dated June 14, 2002 indicating new industrial policy and other concessions for the State of Jammu and Kashmir, makes 29 it explicit that the concessions were issued to achieve twin objects viz. (i) acceleration of industrial development in the State of Jammu and Kashmir, which had been found lagging behind in such development, and
(ii) generation of employment in the State of Jammu & Kashmir.
27 Amendment introduced to the Office Memorandum vide notification of November 28, 2003 of the Government of India, Ministry of Commerce and Industry (Department of Industrial Policy and Promotion) eloquently demonstrates the Central Government's intention in extending the incentives. The Government's objective, as conveyed by the Hon'ble Prime Minister a Srinagar on April 19, 2003, was, for creation of one lakh employment and self-employment opportunities in Jammu and Kashmir State.
28 To achieve the purpose and objective referred to hereinabove, it was, inter alia, provided in the central excise notifications that the exemptions contained in the notifications would be available only on production of certificate from general manager of the concerned District Industries Centre to the jurisdictional Deputy Commissioner of Central Excise or the Assistant Commissioner of Central Excise, as the case may be, to the effect that the unit had created required additional regular employment, which would not, however, include employment provided by the industrial units to daily wagers or casual employees engaged in the units.
29 A close reading of the Office Memorandum and the amendment introduced thereto with paragraph No. 3 appearing in the Central Excise Notification Nos. 56 and 57 of November 11, 2002, thus, makes it amply clear that the acceleration of development of industries in the State was contemplated with the object of generation of employment in the State of Jammu and Kashmir and the generation of employment, so, contemplated, was not only casual or temporary; but was on the other hand, of permanent nature.
30 Considered thus, the paramount consideration of the Central Government in providing the incentives to the new industrial units and substantial expansion of the existing units, was the generation of employment through acceleration of industrial development, to deal with the social problem of unemployment in the State, additionally creating opportunities for self-employment, hence a purpose in public interest.
31 In this view of the matter, the incentives provided to the industrial units, in terms of the new industrial policy, for accelerated industrial development in the State, for creation of such industrial atmosphere 30 and environment, which would provide additional permanent source of employment to the unemployed in he State of Jammu and Kashmir, were in fact, in the nature of creation of new assets of industrial atmosphere and environment, having the potential of employment generation to achieve a social object. Such incentives, designed to achieve public purpose, cannot, by any stretch of reasoning, be construed as production or operational incentives for the benefit of assesses alone.
32 Thus, looking to the purpose, of eradication of the social problem of unemployment in the State by acceleration of the industrial development and removing backwardness of the area that lagged behind in industrial development, which is certainly a purpose in the public interest, the incentives provided by the office memorandum and statutory notifications issued in this behalf, to the appellants-assessees, cannot be construed as mere production and trade incentives, as held by the Tribunal.
33 Making of additional provision in the scheme that incentives would become available to the industrial units, entitled thereto, from the date of commencement of the commercial production, and that these were not required for creation of new assets cannot be viewed in isolation, to treat the incentives as production incentives, as held by the Tribunal, for the measure so taken, appears to have been intended to ensure that the incentives were made available only to the bona fide industrial units so that larger public interest of dealing with unemployment in the State, as intended, in terms of the Office Memorandum, was achieved.
34 The other factors, which had weighed with the Tribunal in determine the incentives as production incentives may not be decisive to determining the character of the incentive subsidies, when it is found, as demonstrated in the Office Memorandum, amendment introduced thereto and the statutory notification too that the incentives were provided with the object of creating avenues for perpetual employment, to eradicate the social problem of unemployment in the State by accelerated industrial development."
5. On the basis of the above observations, the Hon'ble J&K High Court has held as under :
"35. For all what has been said above, the finding of the Tribunal on the first issue that the excise duty refund, interest subsidy and insurance subsidy were production incentives, hence revenue receipt, cannot be sustained, being against the law laid down by the Hon'ble Supreme 31 Court of India in Sahney Steel Case (1997) 228 ITR 253 and Ponni Sugars case (2008) 306 ITR 392.
36. The finding of the Tribunal that the incentives were revenue receipt is, accordingly, set aside holding the incentives to the capital receipt in the hands of the assesses."
6. In view of the above decision, which is binding in nature on this Special Bench, as observed earlier, we hold that refund of excise duty is to be treated as capital receipt in the hands of the assessee. Accordingly, the first question is decided in favour of the assessee."
33. The Hon'ble Gauhati High Court in the case of CIT Vs Meghalaya Steels Ltd. 356 I TR 235 considering various judgements including judgement of the Hon'ble Supreme Court in the case of Liberty India Vs CI T (supra) held as under :
"Transport subsidy, po wer subsidy, insurance subsidy & interest subsidy received by assessee which help in reducing running cost of industrial undertaking is eligible f or deduction under section 80IB/80IC."
34. Considering the facts of the case in the light of the above judgements, it is clear that the same scheme of grant of subsidy have been considered by Hon'ble J&K High Court in the case of Shree Balaji Alloys & Ors Vs CIT (supra) in which the assessee unit was also found to be situated in State of J&K and in the case of the assessee also, the units are situated at Samba (J&K), therefore, when the schemes of grant of subsidy have been considered by Hon'ble J&K High Court, the same view shall have to be adopted in the case of the present assessee for grant of deduction under section 80IB on the identical facts in which the subsidies were held to be capital in nature. No other contrary 32 decision of jurisdictional High Court or of the Special Bench have been cited before us.
35. The ld. counsel for the assessee has also invited our attention to the order of ITAT Chandigarh Bench 'A' in the case of Safari Bikes Ltd. Vs JCI T I TA No. 253/2013 dated 29.05.2014, copy of which is placed at page 117 of the Paper Book containing judgements in which the Tribunal considered the issue of grant of subsidy in which the judgement of the Hon'ble Supreme Court in the case of Sahney Steels & Press Works Ltd. (supra) and Ponni Sugars & Chemicals Ltd. (supra) have been discussed and after discussing the objects of the policy held that the subsidies clearly of capital nature and set aside the orders of authorities below. The said order of the Chandigarh Bench is also on the same reasoning as have been adopted by Hon'ble J&K High Court in the case of Shree Balaji Alloys & Ors Vs CIT (supra). The ld. counsel for the assessee has also filed catena of orders of ITAT, Chandigarh and Amritsar Bench in which by following the judgement of the Hon'ble J&K High Court in the case of Shree Balaji Alloys & Ors Vs CI T (supra), the Tribunal had taken the same view in favour of the assessee. The copies of the said orders of different Benches of the Tribunal are placed on record in the name of M/s R.N. Knitfab Pvt. Ltd., M/s Fine Aromatics, M/s Hari Nagar Sugar Mills, M/s Singla Cables, Shri Amit Jain, Prop. M/s J.K. Polypack, M/s Shivam Metal Shaper Industries and M/s Trimurti Menthol Industries. In all the orders, it was held that different subsidies received by assessee are capital in nature and allowed deduction under section 80IB. Considering the above discussion and judgements cited above, it is clear that 33 the various subsidies received by assessee are capital subsidies and are not liable to be taxed.
36. The ld. counsel for the assessee has also raised alternate plea that said subsidy had been credited to the respective expense account and specific cost to the assessee got reduced and for that purpose, netting is allowed which has been held to be so in favour of the assessee by ITAT Chandigarh Bench in various decisions in the cases of Dinesh Kumar Vs ITO, Sunil Kumar Vs ITO which relates to transport subsidy and freight subsidy. The assessee has also given details of the same which is reproduced in the written submissions of the assessee in the impugned order as is also reproduced above which clearly shows that after reducing the subsidy from the expenditure incurred, no further income is left with the assessee under these heads. Subsidy is nothing but reduction to specific cost due to incentives offered by Government. No net income is left with assessee. Therefore, when no income is left to the assessee under the heads of above subsidies, there were no questions of making any disallowance against the assessee.
37. The ld. CI T(Appeals), without giving any cogent reasons as to why he has not followed the orders of the jurisdictional I TAT Chandigarh Bench, has rejected the claim of assessee by merely observing that these orders seems to be contrary to the main judgements in the case. The ld. CIT(Appeals) has no authority to make any comment upon the judgements of the superior Tribunals and the courts. It may also be noted here that Hon'ble Gauhati High Court in its recent decisions in the cases 34 of Meghalaya Steels and Patkai Coal Products Pvt. Ltd. Vs CIT (supra) considering the issue in detail in the light of the judgements of the Hon'ble Supreme Court held that the transport subsidy, insurance subsidy and interest subsidy are in-fact derived from industrial undertaking and is eligible for deduction under section 80IB of the Act.
38. Considering the above discussion, it is clear that the issue is squarely covered in favour of the assessee by judgement of Hon'ble J&K High Court in the case of Shree Balaji Alloys & Ors Vs CI T (supra) and judgement of the Special Bench of the Tribunal in case of Vinod Kumar Jain (supra) and others and authorities below are not justified in denying deduction under section 80IB of the Act. The assessee is also entitled for relief on alternate contention and would be entitled to set off of the expenses under the grant of above subsidies on various issues. Considering the above discussion, we set aside the orders of authorities below and direct the Assessing Officer to grant deduction to the assessee under section 80IB of the Act and delete and addition accordingly. This ground of appeal of the assessee is allowed in assessment year 2006-07.
39. The same issue arises in remaining appeals of the assessees, therefore for following the same reason for decision as have been given in assessment year 2006-07, the orders of authorities below in remaining assessment years under appeals are also set aside and it is directed that assessee would be entitled for deduction under section 80IB of the Act. 35
40. In the result, all the appeals of the assessee on the issue of deduction under section 80IB of the Act are allowed. Issue No. 3
( Issue of Section 80IB on inter unit investments -
interest allocation on deemed basis )
41. This issue arises in assessment year 2008-09 and 2009-10 in assessee's appeal as well as in departmental appeal. In assessment year 2008-09, assessee raised ground No. 2 challenging the order of the ld. CIT(Appeals) in upholding the part addition as made by Assessing Officer by reducing the claim of deduction under section 80IB on account of interest @ 11% on inter-unit investment as against 12% charged by the Assessing Officer. The revenue on ground No. 1 in their appeal challenged order of ld. CIT(Appeals) in reducing the disallowance of deduction under section 80IB of the Act.
42. The Assessing Officer on this issue observed that the interest expenditure on the investments made by the Ludhiana unit in the other unit located at Samba had not been allocated to the respective units. The Assessing Officer referred to provisions of Section 80IA(8) and (10) and opined that the assessee company was transferring funds borrowed on interest from the non eligible unit at Ludhiana to the eligible units and the corresponding interest was not being allocated which had led to the inflation in the profits of eligible units. This adjustment led to the disallowance of claim under section 80IB to the tune of Rs. 65,18,254/- and Rs. 72,00,576/- ( limited to the expenditure actually claimed) in respect of unit No. 1 & 2. 36
43. The assessee challenged addition before ld. CI T(Appeals) and assessee's submissions are incorporated in the appellate order in which the assessee briefly explained that the assessee company was formed in the year 1996 and since then, it has been carrying out its manufacturing activity of business in Ludhiana unit which is also presently the Head Office of the company. The said Ludhiana unit has been earning profits year after year and the company had subsequently established manufacturing units in State of J&K. It was submitted that all the remaining units are part of the same assessee company. It was clarified that from time to time, the Ludhiana unit being the Head Office, had transferred funds to the three units for business purposes. The Ludhiana unit of the assessee is having sufficient capital, reserves and surplus and accumulated profits from which such funds have been transferred from time to time. The details of opening balance of investments made by the Ludhiana unit in three units located at Samba (J&K) were tabulated in the written submissions and details of capital and reserves were also furnished. It was, therefore, submitted that assessee company has sufficient own capital to make investments in other three units at Samba (J&K). It was submitted that each of the unit maintained independent and separate bank account which also means that borrowings made by each unit of the company are separate and independent. Each unit is also maintaining separate and independent books of account. It was submitted that funds were transferred for the purpose of business, therefore, could not be questioned by the Assessing Officer and he has placed recourse on Section 80IA(8) 37 and (10) wrongly for the purpose of making disallowance. There cannot be any disallowance under section 80IB on account of notional expenditure not incurred. The Assessing Officer has totally ignored the fact that there is no nexus between the amount borrowed by the Ludhiana unit and the amount invested by the unit with other inter-units. The assessee also made additional submissions before ld. CIT(Appeals) reiterating the same stand that all funds finalized from the bank were utilized for the fixed assets being land and building and machinery and all working capital borrowed has been utilized for the purpose of business. Therefore, addition is unjustified.
44. It was further submitted that Assessing Officer has erred in applying the rate of 12% by assuming that all investments made by the Ludhiana unit in unit No. I and II are out of borrowed funds. Moreover, if any addition has to be made, it cannot be made @ 12% as the average borrowings of the assessee company are @ 11% which can also be verified. The complete details were submitted in this regard.
45. The ld. CI T(Appeals), considering explanation of the assessee in principle, confirmed the order of Assessing Officer. However, interest allocated to all the three units was reduced in the ratio of borrowed/non-borrowed funds and appeal of the assessee was partly allowed. The findings of ld. CIT(Appeals) in para 10 of the appellate order are reproduced as under :
10. I have considered the basis of addition made by the Assessing Officer and the arguments of the AR on the issue.
I am in agreement with the view of the Assessing Officer that if any funds borrowed on interest by the Ludhiana Unit have been transferred to the eligible units, then 38 interest on the same should be debited in the P & L account of such eligible units only. In this regard the appellant was directed to file any evidence to show that the funds transferred to the eligible units by the Ludhiana Unit were from self-generated funds and not from borrowings on interest. The appellant could only make a claim that such transfers were from self generated funds but no evidence in this regard could be placed, on record. As against this the perusal of the availability of funds as per the balance sheet of Ludhiana Unit shows that the funds have been raised from financial institution on interest apart from the internal accrual/capital contributions. This meant that in order to transfer the appropriate interest debits to the eligible units, only way out was to find out the ratio of borrowed/non borrowed funds. The data in this regard has been submitted by the appellant as below :-
"CALCULATION OF ALLOCATION OF INTEREST
EXPENDITURE OF LUDHIANA UNIT FOR THE FUNDS
INVESTED IN SAMBA (J & K) UNITS BASED ON RATIO
BETWEEN CAPITAL & BORROWED FUNDS OF UDHIANA
UNITS FOR THE FINANCIAL YEAR 2008-09
PARTICULARS AMOUNT %
Capital as on 31/03/2008 as per balance 48,67,76,840 43
sheet (including reserve & surplus)
Borrowed funds as on 31/03/2009 as per 65,34,63,902 57
balance sheet (Secured loans &
unsecured loans)
1,14,02,40,742 100
Particular Unit-1 Unit-II Unit-Ill Total
s
Capital from 5,43,18,787 5,93,58,704 4,04,08,147 15,40,85,638
Ludhiana
invested in
units
Proportionate 30961708 3,38,34,461 2,30,32,644 8,78,28,813
capital invested
out of
borrowed funds
Interest rate 11% 11% 11%
(Average)
Interest to be 34,05,788 37,21,791 25,33,591 96,61,170
allocated
Therefore, the interest to be allocated to the three units comes to Rs. 34,05,788/-, Rs. 37,21,7917- and Rs. 25,33,591/- respectively. The addition made by the Assessing Officer is therefore confirmed to the extent mentioned above. 39
46. The ld. counsel for the assessee reiterated the submissions made before authorities below. He has submitted that assessee has own capital and reserves and interest free funds with Ludhiana unit and no borrowed funds had been transferred to the unit at J&K. Therefore, addition is wholly unjustified.
47. On the other hand, ld. DR relied upon order of the Assessing Officer.
48. We have considered rival submissions and material available on record. The Assessing Officer has specifically noted that interest expenditure on the investments made by the Ludhiana unit in the other units located at Samba had not been allocated to respective units. The Assessing Officer, therefore, correctly referred to provisions of Section 80IA(8)(10) of the Act because the assessee company was transferring funds borrowed on interest from the non eligible unit at Ludhiana to the eligible units and the corresponding interest was not being allocated which had led to the inflation in the profits of eligible units. The finding of fact recorded by Assessing Officer have not been assailed through any material on record. The ld. CIT(Appeals) in order also confirmed the said findings of the Assessing Officer. The ld. CI T(Appeals), however directed the assessee to file any evidence to show that the funds transferred to the eligible units by the Ludhiana unit were from self generated funds and not from borrowings on interest. However, no evidence has been filed before ld. CIT(Appeals) in this regard and even nothing is pointed out during the course of arguments before us. The ld. CIT(Appeals), therefore, perused the balance sheet of Ludhiana 40 unit which shows that funds have been raised from financial institution on interest apart from internal accrual/capital contributions. The ld. CIT(Appeals), therefore, observed that this would mean that in order to transfer the appropriate interest debits to the eligible units, only way out was to find out the ratio of borrowed/non-borrowed funds and in this regard, data was furnished by the assessee which is reproduced in the findings of ld. CIT(Appeals) noted above. Since, the data produced by the assessee clearly support the finding of ld. CIT(Appeals) for allocation of the interest to the three units, therefore, there should not have any grievance left for the assessee to agitate the finding of fact recorded by the ld. CIT(Appeals) in this regard. The ld. CIT(Appeals), therefore, on the basis of material produced before him correctly allocated the interest to the three units and correctly reduced the same addition in proportion/ratio of borrowed/non-borrowed funds.
49. The ld. DR also could not contribute anything on this issue during the course of arguments. Therefore, we do not find any infirmity in the order of the ld. CIT(Appeals) in reducing addition on this issue.
50. The ld. CIT(Appeals), therefore, considering the material before him correctly allowed the claim of the assessee partly on which no further interference is required. The ground No. 2 of appeal of assessee and ground No. 1 of departmental appeal are accordingly, dismissed.
51. In assessment year 2009-10, assessee raised similar ground No. 2 on the same issue and revenue raised ground No. 1 41 in their departmental appeal on the identical issue. Following the order for assessment year 2008-09, both the grounds of appeal are dismissed.
52. In the result, appeals of assessee and departmental appeals on this issue in assessment year 2008-09 and 2009-10 are dismissed.
Issue No. 4
(Disallowance under section 14A of the Income Tax Act)
53. This issue arises in assessment year 2008-09 in appeal of the assessee on which assessee raised ground No. 3 challenging the addition of Rs. 7,09,562/- by applying provisions of Section 14A read with rule 8D of the Income Tax Act. The Assessing Officer observed that assessee company had made investments in shares and mutual funds on which exempt income accrued and no disallowance in respect of expenditure incurred to earn the exempt income have been made. The assessee, however claimed before Assessing Officer that no expenditure had been incurred to earn exempt income. The Assessing Officer concluded that assessee company had not been able to establish the claim that no expenditure had been incurred and therefore, disallowance had to be worked out by applying Rule 8D of the Act. The submissions of the assessee are recorded in the appellate order in which the assessee briefly explained that as on 31.03.2008, investments amounting to Rs. 1.68 Crores in shares and mutual funds were standing in the balance sheet of Ludhiana unit of assessee company. Further, out of total investments of Rs. 1.68 Crores made by Ludhiana unit, 42 investments amounting to Rs. 67,64,635/- were made in the partnership firm namely J.C. Manufacturing Company and investments amounting to Rs. 10 lacs were made in the subsidiary company namely Bharat Paper Ltd. and rest of the investments were made in the Mutual Funds of various companies. Similar investments amounting to Rs. 30 lacs were also standing in the balance sheet of Unit II Samba out of which investments amounting to Rs. 25 lacs were made in the current year in Mutual Funds of various companies and investments amounting to Rs. 25 lacs made in earlier years were sold out by the Unit II. During the year under consideration, the assessee company has also earned dividend income of Rs. 2,56,117/- which was exempt from tax under section 10 of the Act. The Assessing Officer without having any evidence, was of the view that assessee must have incurred some expenses to earn the exempt income and applied provisions of Section 14A of the Act. It was submitted that assessee has not incurred any expenditure to earn the exempt income and during the course of assessment proceedings, the assessee has filed replies in which it was submitted that investments in shares and mutual funds have been made in the earlier years and it is only the investment in sister concern which has increased and further no fresh investments have been made out of borrowed funds. It was submitted that it is settled law that where no expenditure had been incurred by the assessee company to earn exempt income, no disallowance under section 14A of the Act is called for. Further, most of the loans taken by the assessee company from the banks are in the form of term loans and working capital 43 limits and it was clarified that interest paid on term loans availed by the assessee is duly capitalized and all the working capital limits have been utilized by the assessee for smooth functioning of the business. The assessee relied upon several decisions including the decision in the case of CI T V Hero Cycles 323 I TR 518 (P&H) in which it was held " disallowance under section 14A requires f inding of incurring of expenditure, where it is f ound that f or earning exempted income, no expenditure has been incurred, disallo wance under section 14A cannot stand." It was, therefore, submitted that since Assessing Officer has not recorded any satisfaction of incurring of any expenditure by assessee, therefore, addition is wholly unjustified.
54. The ld. CIT(Appeals), however, did not accept contention of the assessee and dismissed this ground of appeal of the assessee and confirmed the addition. The ld. CIT(Appeals) further observed that the decision cited by the assessee are clearly distinguishable on facts.
55. The ld. counsel for the assessee reiterated the submissions made before ld. CI T(Appeals). He has submitted that at the time of making addition, the authorities below have considered the amounts which is made as investment in subsidiary companies namely Bharat Paper Ltd. and J.C. Manufacturing Company. It was submitted that said investments have not been done in order to earn any exempt income in the form of dividend income. These investments are long term investments and no decision is required in making the investments or its dis-investments on regular basis because 44 these investments are strategic in nature in the subsidiary companies on long term investments and therefore, no direct or indirect expenditure is incurred. The purpose of investment is not for earning the dividend income but having control and business purposes and consideration. The purpose of incorporation of Bharat Paper Ltd. was to have backward integration for assessee wherein the finished product supplied by Bharat Paper Ltd. was the raw material for the assessee and thus, purpose of investment was neither to have dividend income and nor any actual dividend was earned. He has also submitted that the Assessing Officer in subsequent assessment year 2009- 10 and 2010-11 have not any similar addition with regard to the investments made in the subsidiary companies. He has, therefore, submitted that since investment had been made in the subsidiary companies and partnership firm which is in the nature of commercial expediency, therefore no disallowance can be made. He has relied upon following cases :
1. JM Financial Ltd. V Addl. CIT I TA No. 4521/Mum/2012,ITAT,Mumbai Bench,Mumbai
2. Interglobe Enterprises Ltd. V DCIT I TA No. 1362/Del/2013, ITAT Delhi Bench, New Delhi.
3. CIT V Oriental Structural Engineers P.Ltd. I TA No. 605/2012, High Court of Delhi at New Delhi.
4. EIH Associated Hotels V DCIT ITA No. 1503/Mad/2012, ITAT, Chennai Bench, Chennai
5. Garware Wall Ropeways Ltd. V Addl CIT I TA No. 5408/Mum/2012, ITAT, Mumbai Bench, Mumbai.
(Copies of the same are filed on record.) 55(i) The ld. DR, how ever, relied on orders of authorities below.
45
56. We have considered rival submissions and material available on record. The assessee's counsel has specifically pleaded that no investments have been made in the year under consideration and only part investments have been made in subsidiary companies. However, the A.O. has specifically observed that assessee company had made investments in shares and mutual funds on which exempt income accrued and no disallowance in respect of expenditure incurred to earn the exempt income have been made. The A.O., considering explanation of the assessee concluded that assessee had not been able to establish the claim that no expenditure had been incurred and therefore disallowance had to be worked out by applying Rule 8D of the Act. It is also not in dispute that assessee earned dividend income in the year under consideration. The ITAT Chandigarh Bench in the case of M/s Chadha Super Cars P.Ltd. Vs ACIT in ITA 1241/2011 etc. by considering Section 10(2A) in the light of various decisions on the matter in issue including the judgement in the case of Hero Cycles (supra) and judgement of Hon'ble Punjab & Haryana High Court in the case of CIT Vs Punjab State Industrial Development Corporation Ltd. dated 18.07.2011 and Memorandum explaining Section 14A in the light of Rule 8D of I T Rules held as under :
Thus above rule was found to be valid and rational. Coming back to the case in hand, the perusal of the assessment order shows as observed earlier, no where before the Assessing Officer or the Id. CIT(A), the assessee has made a specific mention to show which particular funds were borrowed for which particular requirement and in the absence of such specific utilization Rule 8D, would be applicable. Perusal of the assessment order shows that disallowance u/s 14A has been worked out on the basis of Rule 8D which is as observed earlier applicable in case of the assessee. Therefore, we set aside the order of the Id. CIT(A) and restore that of the Assessing Officer.
57. Considering the facts of the case in the light of the detailed order of this Bench in the case of M/s Chadha Super Cars P. Ltd. (supra), we do not find any justification to interfere with the orders of the authorities below.
46
58. In the result, ground No. 3 of the appeal of the assessee in assessment year 2008-09 is dismissed.
Issue No. 5
(Addition of 2% on advances given by assessee to BPL )
59. This issue arises in departmental appeal in assessment year 2008-09 on ground No. 2 in which revenue challenged the deletion of addition of Rs. 14,34,018/- made by Assessing Officer on account of advances to sister concern while the assessee is paying more interest on borrowed funds. The Assessing Officer has observed that assessee company has given advances of Rs. 21.75 Cr to its subsidiary company M/s Bharat Paper Ltd. @ 10% interest and paying interest on secured loans @ 12% and there were no business exigencies for doing so. The assessee claimed before Assessing Officer that there is no nexus between borrowed funds and the amount advanced to the above company and it is a matter of commercial exigency to grant loan to the sister concern @ 10%. The Assessing Officer applied ratio of the decision of the Hon'ble Punjab & Haryana High Court in the case of M/s Abhishek Industries Ltd. 286 I TR 1 (P&H) to hold that excess interest on borrowed funds @ 2% to the tune of Rs. 14,34,018/- was disallowed. The assessee's written submission is reproduced in the appellate order in which the assessee briefly explained that assessee company has given advances of Rs. 4.47 Cr to subsidiary company and interest @ 10% has been received which has been shown as income under the head 'other income' and TDS has also been deducted. The figure of Rs. 21.75 Cr as mentioned in the audit report is closing balance of total amount of loan standing in the name of M/s Bharat Paper Ltd. in the books of the assessee company. It was submitted that M/s Bharat Paper Ltd. is subsidiary company of the assessee and funds have been given for the purpose of commercial exigency on which proper interest has been charged. It is not a case where funds have been advanced without any exigency. The complete details of utilization of funds were furnished at the assessment stage and all funds have been used 47 only for the purpose of business. The assessee relied upon decision of the Apex Court in the case of M/s S.A. Builders 288 ITR 1. It was submitted that decision in the case of M/s Abhishek Industries (supra) is not applicable to the facts of the case. It was further submitted that assessee has sufficient interest free funds and there is no nexus between the borrowed funds and the amounts advanced to the above company. The assessee relied upon several decisions in support of contention that addition is unjustified.
60. The ld. CI T(Appeals) accepted contention of the assessee and noted that the Assessing Officer has wrongly applied ratio of the judgment of the Hon'ble Punjab & Haryana High Court in the case of Abhishek Industries ( supra ) as this is not a case where assessee had diverted funds to the sister concern without charging any interest, rather interest has been duly charged by the assessee which fact is not controverted by the Assessing Officer. The ld. CIT(Appeals) also found that funds have been advanced to sister concern on interest basis and thus, commercial expediency is duly established and found that decision of the Hon'ble Punjab & Haryana High Court in the case of M/s Marc Auto Industries Ltd. 57 DTR 113 is applicable in favour of the assessee and accordingly, deleted the addition.
61. The ld. DR relied upon order of the Assessing Officer, on the other hand, ld. counsel for the assessee reiterated submissions made before authorities below.
62. It is not in dispute that M/s Bharat Paper Ltd. is subsidiary company of the assessee. The assessee has not 48 diverted borrowed funds for any business purposes. The Assessing Officer has not brought any evidence on record to prove any nexus between borrowed funds and the funds advanced to subsidiary companies. The assessee has not given funds to the subsidiary company without any interest rather it is a fact that assessee has charged interest @ 10% on the funds given to the subsidiary companies. In the case of M/s Marc Auto Industries Ltd., as noted in the appellate order, it was held that, "Tribunal having considered the evidence on proper appreciation of material having conf irmed the order of the ld. CIT(Appeals) deleting disallo wance of interest expenditure, as Assessing Off icer had not established that borro wed f unds were diverted f or investment in sister concern, no intervention is required in the order of the Tribunal." Since the assessee has business relation with the subsidiary company and funds have been given to the subsidiary company subject to interest, therefore, Assessing Officer could not examine the reasonable interest charged by the assessee. The Assessing Officer cannot step into the shoe of the businessman as to how much the businessman has to earn profit out of the same transaction.
63. The ld. CIT(Appeals), considering totality of the facts and circumstances , correctly deleted the addition. We, therefore do not find any infirmity in the order of the ld. CI T(Appeals) in deleting the addition. The ground No. 2 of departmental appeal is accordingly, dismissed.
49Issue No. 6
(Revised claim under section 80IB)
64. This issue arises in departmental appeal in assessment year 2008-09 on ground No. 3 in which revenue challenged the order of ld. CI T(Appeals) in allowing deduction under section 80IB at Rs. 45,35,176/- in respect of unit No. II, Samba which was not claimed as per revised return. The Assessing Officer, in this regard has observed that he cannot entertain claim of deduction otherwise than by filing revised return. The Assessing Officer applied the ratio of the decision of the Supreme Court in the case of Goetze (India) Ltd. V CIT 284 ITR 323 to hold that claim of assessee cannot be accepted. The assessee challenged before ld. CI T(Appeals) that Assessing Officer has erred in not allowing claim of deduction under section 80IB of Rs. 45,35,176/- in respect of Unit II, Samba which was claimed as less due to inadvertent error. The assessee's written submission is incorporated in the appellate order in which the assessee has explained that a lesser claim was made of deduction under section 80IB in respect of unit II Samba while preparing return inadvertently. The computation of income and other details clearly show the proper claim of assessee. It was submitted that at the assessment stage, assessee filed application before Assessing Officer for allowing proper claim under section 80IB of the Act. The assessee relied upon decision of Hon'ble Punjab & Haryana High Court in the case Ramco International reported in 221 CTR 49 in which it was held, "Assessee having duly furnished the documents and submitted f orm No. 10CCB during the assessment proceedings, cl aiming deduction under section 50 80IB which was not claimed in the return, deduction is admissible even in the absence of revised return." The assessee also relied upon latest judgement of Hon'ble Punjab & Haryana High Court in the case of CI T V Metalman Auto P. Ltd. 336 ITR 434 in which it was held, "Mere omission to claim exemption under section 10(35) in the return could not debar assessee f rom claiming the same. Tribunal was justif ied in upholding the order of ld. CIT(Appeals) accepting the assessee's claim, no substantial question of law arises." It was submitted that in both the above judgements, Hon'ble Punjab & Haryana High Court considered the decision in the case of Goetze (India) Ltd. (supra). The ld. CIT(Appeals), considering explanation of the assessee in the light of the above judgement noted that all facts and material were produced before Assessing Officer, therefore even if assessee did not make claim of deduction under section 80IB in the return of income, the claim of assessee is allowable and accordingly, allowed the claim of assessee.
65. On consideration of the rival submissions, we do not find any merit in this ground of appeal of the revenue. The issue is squarely covered in favour of the assessee by the judgement of Hon'ble Punjab & Haryana High Court in the cases of M/s Ramco International and Metalman Auto Pvt. Ltd.(supra). By following the same decision, we dismiss this ground of appeal of the revenue.
Issue No. 7
66. In assessment year 2009-10 in the appeal of the assessee, the assessee has raised ground No. 3, 4 & 5 challenging the 51 disallowance under section 36(1)(iii), disallowance of interest @ 12% on capital advances and disallowance under section 14A of the Act. In assessment year 2010-11, assessee raised ground Nos. 2 & 3 on account of disallowance under section 36(1)(iii) and disallowance under section 14A of the Act.
67. The ld. counsel for the assessee stated that he would not be pressing these grounds of appeal in both assessment years and seeks permission to withdraw these grounds of appeal of the assessee in both the appeals. In view of the submission of ld. counsel for the assessee, ground Nos. 3, 4 & 5 in assessment year 2009-10 and ground Nos. 2 & 3 in assessment year 2010-11 in the appeals of the assessee are dismissed as withdrawn.
68. No other point is argued or pressed in all the appeals.
69. In the result, the appeal of the assessee in assessment year 2006-07 is allowed whereas the remaining appeals of the assessee in assessment year 2007-08, 2008-09, 2009-10 and 2010-11 are partly allowed. Both the appeals of the revenue are, however, dismissed.
70. Order pronounced in the Open Court on 20 t h November,2014.
Sd/- Sd/-
(T.R.SOOD) (BHAVNESH SAINI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated: 20 t h November,2014.
'Poonam'
Copy to:
The Appellant, The Respondent, The CI T(A), The CI T,DR Assistant Registrar, I TAT Chandigarh