Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Income Tax Appellate Tribunal - Delhi

Dcit, New Delhi vs M/S. Lumax Ancillary Ltd., New Delhi on 21 March, 2017

       IN THE INCOME TAX APPELLATE TRIBUNAL
             DELHI BENCH "D", NEW DELHI
     BEFORE SH. R. K. PANDA, ACCOUNTANT MEMBER
                         AND
        SMT. BEENA A. PILLAI, JUDICIAL MEMBER

                  ITA No. 2288/Del/2014
                (Assessment Year: 2010-11)
DCIT                           Lumax Ancilliary Ltd.
Circle-4(1)                    (Formerly Known as M/s
New Delhi                  Vs. Deepak Auto Pvt. Ltd.)
                               B-86, Mayapuri Industrial
                               Area, Phasse-I, New Delhi
                                PAN : AAACD2571J
       (Appellant)                     (Respondent)

     Appellant by            : Sh. Umesh Chand Dubey, Sr.DR
     Respondent by           : Sh. R. K. Gupta, CA

     Date of hearing       :   01.03.2017
     Date of pronouncement :    21.03.2017

                        ORDER

PER BEENA A. PILLAI, J.M :

1. The present appeal has been preferred by revenue against order dated 30.01.2014 passed by Ld. CIT(A)-VIII, New Delhi for assessment year 2010-11 on following grounds of appeal:

1. Whether on the facts and circumstances of the case & in law, the Ld. CIT(a) erred in deleting the addition of Rs.99,99,800/- made by the A.O. on account of disallowance of deduction u/s 801C ?
2. That the order of the Ld. CIT(A) is erroneous and is not tenable on facts and in law.
3. That the grounds of appeal are without prejudice to each other.
2 ITA No. 2288/Del/2014
4. That the appellant craves leave to add, alter, amend or forgo any ground(s) of the appeal either before or at the time of hearing of the appeal.

2. The brief facts of the case are as under:

Assessee filed its return of income on 29.09.2010 declaring an income of Rs.3,54,24,862/-. The case was processed under section 143(1) of the Act. Subsequently, it was selected for scrutiny and notice under section 143(2) of the Act was issued alongwith notice under section 142(1) and questionnaire to the assessee.

3. During the assessment proceedings Ld. AO observed that assessee had three manufacturing units at Gurgaon, Pune and Rudrapur. Assessee during the year under consideration, claimed exemption under section 80IC of the Act. It has been observed that assessee is in the business of manufacturing wire assembly, lamp assembly and control cables of different varieties and supply them to the OEM components. It has been observed that these are basically auto components and assessee, in a nutshell is manufacturing and trading of such components. During the relevant year assessee claimed deduction amount of Rs.99,99,800/- under section 80IC of the Act. Assessing officer while framing assessment order disallowed entire claim of deduction under section 80IC, on the ground that similar disallowance was made in the earlier assessment year being 2009-10. It was alleged that the assessee had failed to explain the difference in direct expenses 3 ITA No. 2288/Del/2014 in Gurgaon unit, against Rudrapur unit. Ld. AO held that assessee inflated its profits at Rudrapur unit, by transferring expenses of Rudrapur unit to Gurgaon unit.

4. Aggrieved by order of Ld. AO assessee preferred appeal before Ld. CIT(A). Assessee before Ld. CIT(A) had brought to his attention that his predecessors Ld. CIT(A), for assessment year 2009-10 had deleted the entire disallowance vide order dated 03.08.2012. Relying upon findings of predecessor Ld. CIT(A) for assessment year 2009-10, Ld. CIT (A) held that exemption claimed by assessee under section 80IC of the Act was allowable. However, Ld. CIT(A) directed Ld. AO to verify figures and facts from accounts of the assessee and to conduct a field survey if need arises in event any disallowance has to be made thereby deleting addition made.

5. Aggrieved by order of Ld. CIT(A) assessee is in appeal before us now.

6. At the outset Ld. AR submitted that issue stands now is squarely covered by decision of this Tribunal in assessee's own case vide order dated 24.09.2014 passed in ITA No. 5631/Del/2012. It has been submitted by Ld. AR that there is no change in the factual position in respect of these units in the year under consideration.

7. Ld. AR submitted that the assessee is still maintaining separate books of account for each unit and is preparing profit and loss account balance sheet unit wise. He has further submitted that Ld. AO has not observed any discrepancy in 4 ITA No. 2288/Del/2014 respect of expenses of each units, except for increase of expenses in Gurgaon unit vis-à-vis Rudrapur unit.

8. We have perused the submissions advanced by both the side in the light of records placed before us. On perusal of order passed by this Tribunal for assessment year 2009-10 in assessee's own case, there is a categorical factual observation in respect of similar allegations raised by assessing officer therein. This Tribunal observed as under:

6. The First Appellate Authority at para 5.3 of this order gave the following factual findings:
A) The Gurgaon is a very old unit and whereas Rudrapur and Pune unit started manufacturing on 1.11.2007 and 16.1.2008 respectively.

B) The assessee is maintaining separate books of accounts for each unit and is preparing profit and loss account, balance sheet unit wise. C) The consumption of raw material for Rudrapur Unit and Pune Unit during the year has come down as compared to F. Y. 2007-08, but it is still higher as compare to Gurgaon Unit. The comparative details justifies the difference in consumption of raw material as each unit is manufacturing different varieties of products under the same classification and the quantum of goods manufactured, selling price as well as customers are different for each unit. D) The percentage of consumption of raw material for Rudrapur Unit is lower in comparison with the percentage of consumption of raw material of Pune Unit.

E) No deficiency was found by the DCIT in the stock records maintained in Rudrapur Unit and the 5 ITA No. 2288/Del/2014 excise record maintained in Gurgaon and Pune Unit.

F) No defects were pointed out by the Assessing Officer, while verifying the expenses of all the units.

G) The data dissclose that the manufacturing expenses of Gurgaon Unit have come down from 21.41% in assessment year 2006-07 to 20.07% in assessment year 2009-10 and therefore, the allegation of Assessing Officer that the assessee has diverted the Rudrapur Unit expenses to Gurgaon Unit to claim more deduction is not substantiated by these figures and the allegation of the Assessing Officer is not based on correct appreciation of facts.

H) Similarly, the figures of administrative, selling and distribution expenses do not substantiates the allegation of the Assessing Officer that the assessee is diverting expenses of Rudrapur Unit to Gurgaon Unit to claim the higher deduction u/s 80IC of the Act.

I) The data shows that the profits declared by Gurgaon Unit has increased as compare to the earlier years and hence the allegation of the Assessing Officer of transferring expenses for Rudrapur Unit to Gurgaon Units is erroneous. J) The allegation of the Assessing Officer that no proper allocation of common expenses has been done by the assessee is not based on correct appreciation of facts.

K) Details of wages, allowances and job work charges of Gurgaon Unit has come down during the year as compare to A.Y 2006-07. This shows that the allegation of the Assessing Officer of 6 ITA No. 2288/Del/2014 transfer of expenses on wages from Rudrapur Unit to Gurgaon Unit is not supported by facts. L) Gurgaon Unit and Pune Unit are paying excise duty on the items manufactured and whereas Rudrapur Unit does not pay any excise duty. This has resulted in the profit percentage being different for each unit.

M) There are no defects pointed out buy the A.O in the books of accounts maintained by the assessee.

9. It has further been submitted by Ld. AR that assessing officer while carrying on with the assessment proceedings for assessment year 2014-15 being the subsequent assessment year, has accepted the deduction claimed by assessee on similar facts under section 80IC.

10. Ld. DR placed reliance upon decisions of this Tribunal in the case of:

a) Harding Loevnee Funds Inc., V/s ADIT in ITA no.

2316/Mum/2011 for A.Y 2007-08, passed by Mumbai Tribunal vide order dated 28.03.2012.

b) Maharashtra State Electricity Distribution Co. Ltd., V/s ACIT reported in (2011) 16 taxmann.com 46.

It is observed that these decisions are delivered on different facts.

There is direct decision in the case of assessee itself for preceding assessment year on the same facts, respectfully following the same, we uphold decision of Ld. CIT(A). Accordingly, the grounds raised by revenue stands dismissed.

7 ITA No. 2288/Del/2014

In the result appeal filed by revenue stands dismissed. Order pronounced in the open court on 21st March, 2017.

     Sd/-                                         Sd/-

 (R. K.PANDA)                              (BEENA A. PILLAI)
ACCOUNTANT MEMBER                          JUDICIAL MEMBER
Date: 21.03.2017
@m!t
Copy of order to: -
     1)   The   Appellant;
     2)   The   Respondent;
     3)   The   CIT;
     4)   The   CIT(A)-, New Delhi;
     5)   The   DR, I.T.A.T., New Delhi;
True Copy                                         By Order


                                                 Assistant
                                                 Registrar
                                              ITAT, New Delhi

        S.No.              Details              Date
          1   Draft dictated on              06.03.2017
          2   Draft placed before author     07.03.2017
              Draft proposed & placed before
          3
              the Second Member
              Draft discussed/approved by
          4
              Second Member
              Approved Draft comes to the
          5
              Sr. PS/PS
          6   Kept for pronouncement on
          7   File sent to Bench Clerk
              Date on which the file goes to
          8
              the Head Clerk
              Date on which file goes to the
          9
              A.R.
         10   Date of Dispatch of order