Income Tax Appellate Tribunal - Ahmedabad
Intercontinental India, Ahmedabad vs Department Of Income Tax
IN THE INCOME TAX APPELLATE TRIBUNAL
'A' BENCH - AHMEDABAD
(BEFORE S/SHRI BHAVNESH SAINI, JM AND N. S. SAINI, AM)
ITA No. 2033/Ahd/2007 & 600 and 601/Ahd/2009
A. Y: 2003-04, 2004-05 and 2005-06
The D. C I. T., Circle-10, Vs M/s. Intercontinental India,
Narayan Chambers, 8th floor, Nr. Mithakali Circle,
Ashram Road, Navrangpura, Ahmedabad
Ahmedabad
PA No. AAAFI 5170 K
(Appellant) (Respondent)
Appellant by Shri Anil Kumar, DR
Respondent by Shri S. N. Soparkar and
Smt. Urvashi Shodhan, AR
ORDER
PER BHAVNESH SAINI: This order shall dispose of all the above departmental appeals which have been filed on similar grounds of appeals. The learned representatives of both the parties mainly argued in ITA NO. 2033/Ahd/2007 for assessment year 2003- 04 and submitted that the decision in that case may be followed in other departmental appeals because the CIT (A) has followed his order for assessment year 2003-04 in the subsequent assessment years under appeal. The appeals are accordingly disposed of.
2. We have heard the learned representatives of both the parties, perused the findings of the authorities below and considered the 2 material available on record. We first take ITA No.2033/Ahd/2007 for disposal.
ITA No.2033/Ahd/2007(Departmental appeal)A. Y. 2003-04
3. Ground No.1 is regarding deletion of addition on account of accrued income chargeable at 18% and not shown by the assessee amounting to Rs. 14,09,11,659/-.
4. The addition has been discussed by the AO in Para 4 and 5 of the assessment order. The A.O. has stated that the assessee had advanced huge loans to M/s. Bhansali Associates. He has stated that in the earlier years the assessee had shown interest income from these advances but during the year under consideration the assessee had not shown any interest income though the advances were continued to be made with this group. He had, therefore, issued shown cause notice to the assessee. The assessee's submissions are reproduced in Para 4 of the assessment order and are dealt with by the assessing officer in Para 5 of the assessment order. The A.O. has stated that the submission of the assessee that the interest rate would be decided by both the parties in the month of March, every year depending upon the profitability of the other party is an after thought story to evade tax liability. Further, during the F.Y. 2002-03, the financial position of the said firm was not good and the said firm was not in a position to pay interest because it has not earned so much of income as was earned in the previous/ past years. Therefore, in the month of March, 2003, both the firms have decided 3 not to charge/pay interest on said loan and therefore, interest has not at all accrued to the assessee firm and it has not shown the same as income, is not convincing and tenable.
In Para 5,1 of the assessment order the A.O. has stated that interest never became subject to condition that it will charge interest only if the recipient will earn on such fund advanced by the assessee. The assessee has huge interest bearing loans and credit facilities of the bank and it has been paying interest to the extent of Rs.24,93,51,491/-. Therefore, no prudent businessman could forgo large amount of interest at the cost of its economy. The recipient party does not become bankrupt so such transaction would have to be settled in a compelling position. M/s. Bhansali Associates continued to enjoy the credit facility without paying any interest and it is a fact that it had earned profit. It is a clear case of foregoing its right to receive interest in favour of M/s. Bhansali Associates for which, the reason is best known to the assessee. The assessing officer has further observed that the assessee had advanced loan to M/s. Bhansali Associates, which was subject to charging of interest and it was never decided earlier not to charge ant interest. Even there is no written agreement/ contract in this regard and there may not be any existence of such type of accommodative contracts as per the Law. As the assessee had followed mercantile system of accounting, interest has to be charged on the outstanding loan which is subject to charging of interest. The assessee has not deviated from its method of accounting, and it ought to have credited its account 4 with interest by making corresponding entries in the account of respective party.
The assessing officer has further observed in Para 5.2 with regards to various decisions relied upon by the assessee that such decisions do not help the assessee from not offering any interest income due to following reasons:-
(a) Admittedly advances were made for earning the interest income and therefore, always subject to charging interest.
(b) The advances do not become bad or sticky advances so none of the judgment is applicable to the assessee's case.
(c) The concept of real income should not be so read as to defeat the provisions of law.
(d) The assessee does not establish that there was improbability of recovery of advances/ interest.
(e) The assessee fails to establish objectively to the satisfaction to the effect of preventing the accrual of interest as real income. In the taxing statue, where law is clear, considerations of even injustice do not afford justification for exempting income from taxation.
(f) Taxability/ accrual of particular interest income cannot be mutually decided by payer and recipient as convenient to them in order to defeat the provisions of law.5
In Para 5.3 of the assessment order, the assessing officer has observed that a Survey U/s 133A .of the Act was carried out in the case of Bhansali Associates on 13/9/2005, during the course of which the statements were recorded and financial transactions with M/s Intercontinental India, in whose name credit of more than Rs.75 crores was outstanding were questioned. The assessing officer has further observed that in the consequent enquiry, it was gathered that the said Bliansali Associates had regularly paid interest up to assessment year 2002-2003 and it was offered for tax by the assessee. From A.Y. 2003-2004, the assessee has not shown interest income on such huge advance. As the account is running account and not a closed account, the interest accrued to the assessee is taxable. As advance/ loan have not become irrecoverable, accrual of income cannot be excluded. The relinquishment of income after accrual will not make this income unreal. Accrual of interest takes place on day to day basis which is automatic and the assessee cannot stop it as per its convenience and whims. The A O further observed that as the assessee has continued advancing of further amount to the said party in subsequent year also, it is established that the assessee had commercial expediencies and business interest with that party. Therefore, there was no reason for not charging of the interest. The A O relied upon several decisions in support of his observation and accordingly made addition of accrued interest. The assessee in the statement of fact filed along with the ground of appeal submitted that it had started advancing loan to M/s. Bhansali Associates in assessment year 2000-01. When the assessee had given loan to the said firm, it was agreed between the 6 parties that M/s. Bhansali Associates will compensate the assessee by way of its share of profit either in the form of mutuality agreed lump sum amount to be determined at the end of the working of the financial year or in the form of interest at the rate to be mutually agreed between the parties at the end of the working of the financial year i.e. in the month of every year depending upon the profitability of other party. Such mutual understanding was present between the parties from very first day when the amount was advanced. Up to assessment year 2002-03 Bhansali Associates have earned income and had sound financial position, therefore, both the parties decided to charge/recover interest on product basis on the amount given by the assessee. Further, such income has been offered for income tax by the assessee in each assessment year, however, during the financial year 2002-2003 relevant to A.Y. 2003-2004, the financial position of said firm was not good and said firm was not in a position to pay interest because said firm has not earned so much of income as was earned in previous years. In a view of me financial position, M/s. Bhansali Associates showed its inability to pay interest. In view of such conditions of their mutual understanding and in view of inability of the M/s. Bhansali Associates to pay interest, the assessee agreed not to charge of interest and accordingly no interest had in fact accrued to the assessee firm. It is stated that all such material/ facts were submitted to assessing officer but he has failed to appreciate the same. Further, as interest has not at all accrued to assessee firm, it has not shown the same as income. The assessee further submitted that when it has not received the interest income, the hypothetical income should not be taxed. The assessee stated 7 that there cannot be any presumption that since the assessee has received interest in earlier year, he should receive the same in current year also.
4.1 With reference to observations made by the A.O., the assessee explained as under:
(a) The assessee has further stated that though there is no written agreement between both the parties, correspondence/ communication have been made between the assessee and M/s.
Bhansali Associates regarding amount advanced by the assessee, terms and conditions regarding such advance, whether interest to be charged or not to be charged, percentage of interest to be charged. It was further stated by the assessee that no written agreement/ contract exists, this cannot be the base that interest has accrued to assessee. Further, the understanding between the assessee and the other party clearly shows that M/s. Bhansali Associates have shown their inability to pay interest, for AY. 2003-2004 due to lower profits earned by it in such year and only on the basis of the same, both the parties have agreed not to charge/give interest on such advances given. The assessee at Para 1.2 of the statement of facts has further stated as under:-.
"Appellant states that when it has not shown interest income in his books of accounts, borrowing company has not shown the interest liability on account of interest payable to the appellant and has not claimed interest expenditure, interest income should not be taxed on the 8 basis of accrual. Even during the course of survey proceedings at the premises of Bhansali Associates, the proprietor of the firm has stated that no interest has been paid/ accrued to pay for A.Y. 2003-2004. Therefore contention of assessing officer that the appellant has concealed income of interest is on wrong presumption."
(b) With regard to the observation of the assessing officer that if no interest was chargeable, why the assessee had advanced money during AY. 2003-04 and, onwards, the assessee had vide Para 1.3 of statement of facts stated as under:
"In this connection, appellant states that rate of compensation to be paid by Bhansali Associates to appellant firm for the amount given by appellant have to be decided in the month of March only. As the Bhansali Associates has not earned income as compared to previous year in its business & was facing financial constraints, it was decided not to charge interest in A.Y.2003-2004. Further, appellant has advanced money in subsequent year to Bhansali Associates to come out from financial constraints faced by said party so appellant will be able to recover its compensation for advance given to said party."
(c) With regard to mercantile system of accounting, as observed by the assessing officer, the assessee at Para 1.4 of its statement of facts has stated as under:
9"Appellant further submits that it is undoubtedly correct that the statute stipulates that the income shall be computed on the basis of the system of accounting "regularly" followed by the appellant. It should mean during the period under consideration, the said method should be followed. It may be noted that there is no change in our accounting system. In fact, no interest has accrued and legally also, the appellant firm is not entitled to it and, therefore, it has not accounted for.
In spite of this, if it is treated as change, then also appellant submits that the provision of income tax cannot be interpreted to mean that once a system of accounting is adopted, it can never be changed. "Regular" in the present context cannot mean permanent. It has not been pointed out with reference to any provision of the Act that a change is impermissible or barred even when it is warranted by the existing situation.
It is further stated that no hypothetical or theoretical income can be brought to tax. The income must accrue in the real sense. Merely because theoretically in accordance with the mercantile system of accounting, the income can be said to accrue, no tax can be levied on such basis. The reality of the situation and the facts cannot be ignored. In view of the facts of the case, as interest income has not accrued to appellant at all, appellant has not accounted the 10 same as income even if it is following mercantile system of accounting. Further, act of not providing interest income does not mean that' appellant has deviated from his mercantile system of accounting."
The assessee has relied on the decision of Calcutta High Court in case of Shri Kevalchand Bagri vs. I.T.O. 183 ITR 207 whereby the Court has held that interest income may have accrued according to the mercantile system of accounting but in our view such issue has to view in the context of commercial and business reality of the situation.
(d) The assessee also submitted that words 'accrued', 'arises' and 'is received' are three distinct terms and as per the decision of Jai Hind Travels P. Ltd. 243 ITR 451 (Kerala High Court), the assessee acquires a right to receive the income, the income accrues to him, though the same may be received later. The High Court has further observed that a mere claim to Income without an enforceable right cannot be regarded as accrued income for the purpose of the Act. The assessee has also relied on the decision of Honourable Supreme Court in case of E. I. Sassoon & Co. Ltd. vs. C.I.T. 26 ITR 27 where it was laid down that income must be held to accrue at the point of time when a debt becomes due. Thus, the word 'accrue' is interconnected with income becoming due because it is only when something becomes due to the assessee and appears crystallized as a debt in his favour that the right to receive can be said to have emerged. Until then, there is no accrual of income.
11(e) The assessee further stated that the decision of the Supreme Court in the case of State Bank of Travancore v. CIT [1986J 158 ITR 10 relied on by assessing officer, reiterates the principles of real income and it was emphasized that the conduct of the assessee which was reflected in making entries in the books of account is evidenced of whether such income accrued or, not. The distinguishing feature of the aforesaid case, i.e., State Bank of Travancore (supra), is that the Bank debited the amount of interest to the account of the debtors but instead of crediting the profit and loss account as interest income, took into Balance Sheet in Suspense Account. This conduct of the Bank in the said case clearly showed that it had treated the interest income as having accrued to it. The other decision of Banaras State Bank vs. CIT 210 ITR 129 relied upon by assessing officer; facts are similar to decision of State Bank of Travancore.
However, in the case of assessee, it has not debited any interest for the amount given to Bhansali Associates nor the said firm has credited account of the assessee by the amount of interest payable. No suspense account has been created as was done in aforesaid two cases. No entry in the books of accounts for charging any such interest/ compensation was passed at all. The aforesaid two decisions relied upon by the assessing officer are not similar to the facts of the assessee and hence the same cannot be applied in case of the assessee in wrong manner. Further, it is the decision of the 12 partners not to charge interest considering the facts and circumstances.
(f) With regard to other decisions relied upon by the assessing officer, the assessee has stated as under: -
"Appellant further states that decision of Western India Paints and Colour company vs. CIT 206 ITR 359 relied on by assessing officer is not applicable to present facts of case of appellant because, in such case correspondence regarding waiver of interest was made even after six months after expiry of accounting year whereas in case of appellant, decision regarding not to charge/ recover, interest had been made in the month of March 2003. Further, no accounting entry for such interest has been passed in the books of account therefore no question of waiver comes in case of appellant firm. Even in case of CIT Vs. Hindustan Motors Limited 202 ITR 839 relied on by assessing officer is not applicable as decisions regarding non chaining of interest on advance given to sister concern was made in the meeting of board of directors which was subsequent to the date of financial year whereas in case of appellant, same was made during the financial year."
13(g) The assessee has lastly stated that in such circumstances, income cannot be assessed only because it is following mercantile system of accounting and as income has not at all accrued to it and even, no entry has been made in the financial account, addition of such accrued interest made by the assessing officer requires to be deleted.
5. The learned CIT (A) considering the submission of the assessee and material on record in the light of the finding of the A O deleted the addition. His findings are reproduced as under:
"I have carefully considered observations and findings of the AO in the assessment order and the arguments of the Ld. Authorized representative for the appellant. I have also carefully gone through the various case laws relied upon by both the sides. The appellant has advanced loans to M/s Bhansali Associates since the assessment year 2000-2001. Earlier the appellant has been charging interest from M/s Bhansali Associates. However for the assessment year under consideration no interest has been charged. Thee argument of the appellant is that interest has not been charged by the appellant as mutually agreed between M/s Bhansali Associates and the appellant in the month of March. The payment of interest was to be decided depending on the profitability of the other party. The financial position 14 of M/s Bhansali Associates was not good and that party was not in a position to pay interest. I find force in the arguments of the counsel for the appellant that interest did not accrue to appellant at all and for this reason the interest income amounting to Rs. 14.09 crores is not liable to income-tax. I am in agreement with the counsel that in the absence of written agreement for charging of interest, it does not mean there was no understanding. The A.O. has not been able to bring any material on record to contradict the contention of the appellant that there was a mutual agreement between the two parties in the month of March every year and also with regard to the financial position of M/s Bhansali Associates. I agree with the appellant that interest had not at all accrued to the appellant and hence hypothetical income should not be taxed. The AO has stated that relinquishment of income after accrual does not make it unreal. The advances have not become sticky and the assessee does not say there was improbability of recovery of advances. This argument of the AO is not correct since there is no accrual of income. The relinquishment of income occurs only after accrual. It is not the appellant's case that the advances have become sticky. The appellant has argued that interest income has not accrued at all.15
There is force in the argument of the counsel that during survey u/s 133A M/s Bhansali Associates stated that no interest has-been paid by them to the appellant and have not claimed any liability on that account and hence there is no concealment of interest income on the part of the appellant. There is force in the argument of the counsel that further advances have been given to M/s Bhansai Associates in order to recover the principle amount. I agree with the appellant that only the real income can be taxed and the mercantile system of accounting comes into play only when the income accrues to the appellant. Since the income has not al all accrued it cannot be brought to tax under the mercantile system of accounting. The system of accounting only determines when the income accrues or arises to an assessee. The system of accounting cannot bring to tax hypothetical income.
The decision of the Calcutta High Court in the case of Shri Keval Chand Bhagri Vs ITO 183 ITR 207 relied upon by the appellant is applicable to the appellant's case.
The counsel for the appellant has also distinguished the case laws relied upon by the A.O. in the assessment order. In the case of Stale Bank of Travancore Vs CIT 158 ITR 10 (SC) which has been relied upon by the AO, the bank had debited the interest to the account of the debtors but did not credit this interest to the P&L account but took the same to the suspense account in the balance sheet.16
The Supreme Court held that conduct of the Bank in the said case clearly showed that it had treated the interest income as having accrued to it. The appellant has not debited the account of M/s Bhansali Associates and hence this decision is not applicable. The appellant has also distinguished the other case laws relied upon by the A.O. I, therefore, hold that the income has not accrued to the appellant. No such entry has been made by the appellant in its books of account. The addition of Rs. 14.09 crores made by the AO is therefore, deleted. This ground of appeal is allowed".
6. Learned D R relied upon order of the A O. The learned D R submitted that assessee raised loan from bank and paid interest. The amount is given to the sister concern M/s. Bhansali Associates. Interest was charged in earlier years and the A O disallowed interest u/s 36(1) (iii) of the IT Act but one addition is made on this head. Same mercantile system is followed by the assessee. Learned D R further submitted that apart from advances given in earlier years, further advances are also paid in the assessment year in question. Learned D R submitted that the facts would show it was mutual understanding to avoid payment of taxes. There was no evidence that financial position of M/s. Bhansalai Associates was not good to repay the advance. There was no written agreement at the time of giving advances or at the time of relinquishment of the interest. There was no improbability of recovery of advances, therefore, income accrued to the assessee. Learned D R submitted that the decision of the 17 Hon'ble Calcutta High Court in the case of Kewal Chand Bagri (supra) relied upon by the learned CIT (A) is not applicable to the facts in the case. The learned D R submitted that the entries in the books of account would not affect taxability of income. In the absence of evidences rule of consistency may be followed. He has submitted that the department is not aware of parties for non-charging of interest. Learned D R submitted that it was a colorable device to avoid payment of tax, therefore, A O rightly taxed the interest income on accrual basis.
7. Learned Counsel for the assessee reiterated the submissions made before the authorities below. He has submitted that in the case of M/s. Bhansali Associates they have not claimed any deduction of the expenditure on account of impugned interest. He has relied upon the decision of Hon'ble Punjab & Haryana High Court in the case of Shiv Praklash Janakraj & Co. Pvt. Ltd. Vs CIT 112 ITR 872 in which it was held that no interest had actually been paid to the assessee company nor had it made any debit entry in its books of account. No date was fixed in the agreement of loan regarding the payment of interest. In these circumstances, even if the assessee company had adopted the mercantile system of accounting, it cannot be said that income from interest had actually accrued to it. He has also submitted that parties agreed not to charge interest prior to close of the year and it was only old agreement. He has referred to decision of Hon'ble Supreme Court in the case of CIT Vs Shiv Prakash Janakraj & Co. 222 ITR 583 and referred to the findings therein in which it was held that interest on loan given up after expiry of relevant accounting 18 year. Finding by the Tribunal that waiver was not based on commercial consideration - interest accrued and was assessable in the hands of the assessee. He has referred observation in this case and submitted that in principle one departmental appeal was not pressed in the year 1968-69 because prior to the close of the year no interest was noted in the books of account and resolution was passed before expiry of the accounting year, therefore, no interest could be charged. He has submitted that the same principle was considered by ITAT Ahmedabad "A" Bench in the group cases of M/s. Jhagadia Copper Ltd. Vs DCIT & Ors, ITA No. 3741/Ahd/2007 etc. dated 13- 11-2009 in which it was held that since resolution of waiver of interest was passed on 08-11-2003 before close of the accounting year relevant to the assessment year 2004-05, therefore, there is a force in the contention of the assessee that no interest can be assessed (copy of the order is filed). He has also relied upon decision of Hon'ble Supreme Court in the case of Godhra Electricity Co. Ltd. Vs CIT 225 ITR 746 on the proposition that income tax is a levy on income and not on hypothetical income. He has submitted that since the parties before the close of the accounting year decided not to charge interest/pay interest, therefore, learned CIT (A) rightly deleted the addition. He has submitted that due to the above decision, both parties have not charged interest in their books of account. He has submitted that in earlier year interest was charged on the last date of close of the financial year because it was decided to charge/pay interest. There is no evidence on record whether M/s. Bhansali Associates paid any interest to other parties. He has referred to PB - 78 and 79 (A Y 2004-05), statement of facts in which it was also 19 explained before learned CIT (A) that assessee company noted that in earlier year also financial position of M/s. Bhansali Associate was not good and shown their inability to pay the interest and as such with the mutual understanding no interest was charged. He has submitted that written correspondence was exchanged between the parties and copies of such correspondence were also enclosed with the statement of facts filed before learned CIT (A). He has submitted that on the basis both the parties have decided not to pay/charge interest on such loans given by the assessee. He has therefore, submitted that learned CIT (A) rightly deleted the addition.
8. We have considered the rival submissions and material on record. Hon'ble Allahabad High Court in the case of Jwala Prasad Radhakrishna 198 ITR 415 held as under:
"We are clearly of the view that in the absence of any agreement, whether in writing or otherwise, whether express or implied, interest could not be added to the income of the assessee. Broadly, interest can accrue in favour of the assessee either under or by virtue of some statute or under agreement which may be either express or implied. The position in the present case is that there is no material whatever to show that any such agreement existed. On the contrary, from the correspondence exchanged between the assessee and the Department and other material on the record, it is apparent that 20 the assessee and the debtor-companies were sister concerns and that the assessee had stopped charging interest from the debtor-companies with effect from June 30, 1969, for the simple reason that the debtor-companies had run into financial straits and, consequently, the assessee had stopped charging any interest on the advances. The debtor- companies had also stopped claiming any interest by way of deduction.
Further, the fact that the assessee had been paid interest by the debtor-companies for a few years could not by itself and without more justify the inference that there was some agreement between the parties for payment of interest. That being so, interest could not be said to have accrued in favour of the assessee. The Tribunal, therefore, rightly set aside the orders of the Income tax Officer and the Appellate Assistant Commissioner".
8.1 Hon'ble Delhi High Court in the case of CIT Vs Goyel M. G. Gases Pvt. Ltd. 303 ITR 159 considering the decision of Hon'ble Supreme Court in the case of Godhra Electricity Co. Ltd. 225 ITR 746 held as under:
(ii) That both the Commissioner (Appeals) as well as the Tribunal had come to the conclusion that 21 there was no real accrual of interest. It had been noted that the interest had not even been recorded by the assessee in its books of account. The assessee had also issued a notice to the parties under section 138 of the Negotiable Instruments Act, 1881, for dishonour of cheques issued by all (except one of the debtors) followed by initiation of appropriate proceedings. The debts were written off as bad debts and were also allowed by the Assessing Officer in the subsequent years. Therefore, realization of even the principle amount was in jeopardy and, therefore, there could not be said to be any real accrual of income by way of interest.
8.2 Hon'ble Delhi High Court in the case of CIT Vs Eicher Ltd. 320 ITR 410 held as under:
"The Assessing Officer made an addition of Rs.68,25,000 being the interest accrued on interoperate deposit given by the assessee to L. The Assessing Officer observed that the assessee did not declare any interest accrued and that the assessee followed the mercantile system of accounting. The assessee on being asked, explained that the loan had become irrecoverable and so no interest could be said to have really accrued thereupon. This was 22 because according to the assessee, the loan which was given to L by agreement dated March 17,1993 was duly credited in the books of account on year to year basis up to March 31, 1999, which was duly assessed to tax, though interest was actually received only for the first two years and no interest was received thereafter till March 31,1999, and the board of directors of the assessee company took a decision not to account for the interest income in the books. The further facts which emerged on record were that the total outstanding amount of Rs.617 lakhs including the principal amount of Rs.350 lakhs and interest amount of Rs.267 lakhs was ultimately settled at Rs.480 lakhs (principal Rs.350 lakhs and interest Rs.130 lakhs) by a one-time settlement agreement dated December 15,2003, of the assessee with L which amount was to be paid by January 31, 2004. By a deed of assignment dated December 30, 2003, the assessee-company had assigned the settled debt of Rs.480 lakhs to be recovered from L to E for a consideration of Rs.470 lakhs. The Tribunal deleted the addition. On appeal:
Held, dismissing the appeal, that on the basis of the facts on record the Tribunal had rightly held that actual income in fact never accrued to the assessee and the assessee in fact had already paid tax on 23 interest income actually accrued by it. The Tribunal, therefore, rightly deleted the addition of accrued interest as income of the assessee."
8.3 Hon'ble Punjab & Haryana High Court in the case of Shivprakash Janakraj & Co. Pvt. Ltd. Vs CIT 1112 ITR 872 held as under:
"No interest income accrued to the assessee even following mercantile system of accounting who has waived the same after the end of the relevant accounting period as neither interest was actually paid nor the assessee made any entries in its account books, nor any date was fixed for payment of interest".
8.4 ITAT Ahmedabad "A" Bench in the group cases of M/s. Jhagadia Copper Ltd. Vs DCIT in ITA No.3741/Ahd/2007 and others vide order dated 13-11-2009 in which one of us (learned AM) held in Para 33 as under:
"33. The other contention that after the waiver of the interest, no interest can be assessed also has fore. The resolution was passed on 8-11-2003 and it stated that the interest for the period from 1-4-2002 to 17-4-2004 stood waived. This is relevant for the appeal for the assessment year 2004-05, for which the accounting period ended on 31-3-2004. For the period 24 from 1-4-2003 to 31-3-2004 no interest can be assessed because the resolution waiving the interest was passed on 8-11-2003, that is to say even before the accounting year came to an end. However, for the assessment year 2003-04, the resolution will be of no effect because it was passed after the end of the accounting year viz 31-3-2003. Even so, in view of our decision that the debt due from Shalimar got wiped out from 1-4-2003, no interest can be assessed on accrual basis even for the assessment year 2003-04.
9. The assessee explained before learned CIT (A) that it has started advancing loan to M/s. Bhansali Associates in assessment year 2000-01. When the assessee had given loan to the said firm, it was agreed between both parties that M/s. Bhansali Associates will compensate assessee by way of its share of profit either in the form of mutually agreed lump sum amount to be determined at the end of the working of the financial year or in the form of interest at the rate to be mutually agreed between the parties at the end of the working of financial year i.e. in the month of March of every year depending upon the profitability of the other party. Such mutual understanding between the parties was present from the very first day when assessee had advanced money. Up to assessment year 2002-03 M/s. Bhansali Associates paid the amount/interest to the assessee on product basis. However, on the close of the financial year relevant to the assessment year under appeal it was decided not to charge/pay interest. Such facts explained before the learned CIT (A) have not 25 been disputed through any material on record. It is also admitted fact that there was no written agreement existed between the parties on such understanding. Therefore, the mutual understanding agreed to between the parties explained by the assessee have been rightly appreciated by the learned CIT (A) while deciding the issue. The A O also admitted that there was no written agreement between the parties. It is also admitted fact that neither of the parties has recorded any interest in the books of account on the close of the books of account relevant to the assessment year under appeal. It is also not disputed that entries of interest were always made in the books of account in earlier years in the end of the accounting year as per mutual understanding of the parties. Therefore, M/s. Bhansalai Associates paid interest up to preceding assessment year 2002-03. The assessee referred to the correspondence between it and M/s. Bhansali Associates before learned CIT (A) for not charging the interest on the same understanding, therefore, on such facts as were coming from the earlier years, the A O should not have doubted the explanation of the assessee. Since both the parties before close of the financial year relevant to the assessment year under appeal decided not to charge/pay interest and no actual entries are made in the books of account would support the explanation of the assessee. In the survey u/s 133A of the IT Act also M/s. Bhansalai Associates admitted that no interest was paid to the assessee and no liability claimed of interest. M/s. Bhansalai Associates did not claim deduction of interest in their case in the assessment year under appeal. Further advances were given by the assessee to recover the earlier advances and decision was taken in commercial expediency. The 26 conduct of both the parties prior to the close of the accounting year not to charge/pay interest is relevant factor to uphold the findings of the learned CIT (A). Moreover, no date was fixed for charging of interest, therefore, contention of the assessee is justified that every year charging of interest was dependent upon profitability of M/s. Bhansali Associates on mutual understanding. It is also not in dispute that no loan could be recovered during the assessment year under appeal by the assessee. It may also be noted here that when on same oral understanding interest charged in earlier year is believed by the revenue department and taxed, there was no reason to disbelieve the same statement of the assessee that no interest accrued in the end of financial year under appeal on same oral understanding. It may also be noted here that assessee is a firm, so passing of the resolution by the Board of Directors as in the case of company for waiver of interest may not arise and would not be relevant in the case of firms. The facts and circumstances and conduct of the parties shall have to be seen in such circumstances in the case of the firm. Since both the parties prior to close of the financial year decided not to pay/charge interest and no entry has been made in the books of account would support the case of the assessee that the interest stood waived for the assessment year under appeal. The A O has not brought any evidence on record that there was no mutual understanding between parties in the month of March of every year to charge or not to charge interest. The interest had not accrued to the assessee and no hypothetical income could be taxed in the hands of the assessee. Merely, interest was charged in earlier year is no ground to make addition in the assessment year 27 under appeal. It may also be noted here that Hon'ble Supreme Court in the case of Godhra Electricity Co. Ltd. (supra) quoted a passage from its earlier decision in the case of CIT Vs Shoorji Vallabhdass & Co. 46 ITR 144, where it had been stated as follows:
"Income-tax is a levy on income. No doubt, the Income-tax Act takes into account two points of time at which the liability to tax is attracted, viz. the accrual of the income or its receipt; but the substance of the matter is the income. If income does not result at all, there cannot be a tax, even though in book-keeping, an entry is made about a 'hypothetical income', which does not materialize."
The principle that the Hon'ble Supreme Court applied was that even if the accounts are maintained in the mercantile system, what has to be seen is whether income can be said to have really accrued to the assessee. The above discussion and facts of the case would clearly show that no interest was charged on commercial consideration as per mutual understanding between the parties before the accounting year came to an end. No material is produced to rebut the findings of the learned CIT (A). We accordingly, do not find any justification to interfere with the order of the learned CIT (A) in holding that income has not accrued to the assessee. There is no merit in the appeal of the revenue. This ground is accordingly dismissed.
2810. On ground No.2, revenue challenged the order of the learned CIT (A) in deleting disallowance of interest u/s 36(1) (iii) though specifically has not been granted as no separate addition was made.
10.1 The facts on this issue are that in Para 6 of the assessment order the A O discussed, that the assessee had debited huge interest expenses amounting to Rs.24,95,84,322/-. The assessee was requested to furnish details of interest expenses which were furnished. The interest expenses were on FBT, PCL, interest on unsecured loans and other interest. In response to the query of the AO the assessee had furnished detailed reply which is reproduced by the A.O. from pages 11 to 15 of the assessment order. In Para 7 of the assessment order it is observed by the A.O. that the assessee had advanced huge amounts to M/s. Bhansali Associates right from A.Y. 2000-01 and during the year under consideration also further amounts were advanced. It is stated by him that these amounts have been given out of interest bearing funds. It is stated that the assessee had no interest free funds available at any point of time which can be advanced to others. He has slated that the assessee's financial statement shows that it had given monies from borrowed funds. It is further stated by the A.O. that the assessee's alternate contention that keeping in view the ITAT decision in the case of Torrent Financers reported at 73 TTJ 624, at the most interest to the extent of Rs.82,03,429/- only could be disallowed, is not accepted. The A.O. has staled that this is for the reason that the assessee had made advances to Bhansali Associates as business transactions with the motive to earn interest income. It is not the case of diversion of 29 interest bearing funds to non-business purpose. It is staled that for the sake of argument if the assessee's contentions are accepted that it is a case where the assessee had interest bearing fund which were advanced to the said concern, the interest free fund available to assessee were not so large but it was fixed in business assets as investment. Therefore, the fund transferred to Bhansali Associates was from circulating fund withdrawn from the bank. It is stated that had there not been any transfer of such fund the assessee would have to pay less interest to the banks and others. The assessee had during the year paid interest of Rs.24.93 crores, this could have been curtailed. The assessee is carrying on business to earn profit and it cannot make charity by not charging interest from the interest bearing loans. It is staled that this intention is to reduce income, ignoring the method of accounting and commercial expediency. Hence the interest expenses attributable to such fund are not deductible u/s.36 (1)(iii).The A O has relied upon the Madras High Court decision reported at 238 ITR 939. It is held that the assessee had failed to charge interest from others and therefore, interest expenses attributable to such amounts are not admissible. It is observed by him that interest if to be disallowed it would be equal to the amount chargeable from Bansali Associates, as the loan was advanced from interest bearing funds. In view of this, it is held that interest expenses attributable to such advances to the extent of Rs. 14,09,11,659/- as chargeable interest, are not deductible u/s.36(l)(iii) and are alternatively disallowed. It is stated that as only one addition is to be made and since the addition is made on account of accrual of 30 interest, it covers the disallowance of, interest expenses, and no further addition is made out of interest expenses.
10.2 The findings of the A O were challenged before learned CIT (A) and the assessee in this connection, without prejudice to the ground No. l submitted that it was not established by the A.O. that the advances made by the assessee were not for the purpose of business. There is also nothing in the assessment order to establish that the funds borrowed for the business were not for the said purpose. It is not established by the A.O. that the borrowed funds on which interest has been paid were transferred for advancing interest free fund. The assessee referred to section 36(l)(iii) and staled as under:
"As per said section 36(l,)(iii), for allowance of a claim for deduction of interest paid in respect of capital borrowed is that following three conditions should be fulfilled.
(i) The capital must have been borrowed or taken for the purpose of business or profession.
(ii) The interest should have been payable.
(iii) Borrowing should be made for the purpose of business.
Once these three conditions are satisfied the claim of interest payment simply cannot be rejected. It would not be out of place to go 31 into the various judicial decisions establishing the ratios for the purpose of allowing deduction for the interest paid by the assessee. The Supreme Court in the case of Madhav Prasad Jatia vs CIT (1979) 118 ITR 200 has laid down at page 208 as under:
"....... we may point out that under s. 10(2)(iii), three conditions are required to be satisfied in order to enable the assessee to claim a deduction in respect of interest on borrowed capital, namely, (a) that money (capital) must have been borrowed by the assessee, (b) that it must have been borrowed for the purpose of business, and (c) that the assessee must have paid interest on the said amount land claimed it as a deduction......"
The principle of law after going through the various decisions such as,
i) Madhya Pradesh High Court in the case of Birla Gwalior Pvt. Ltd. v/s. CIT (1962) 44 ITR 847
(ii) The Madras High Court in the case of CIT v/s. Pudukottal Co. (P) Ltd (1972) 84 ITR 788
(iii) The Madhya Pradesh High Court in the case D & H Secheron Electrodes Pvt. Ltd. v/s. CIT 142 ITR 528 (ivj) The I.T.A.T., Ahmedabad Bench, in the case of Sahibaug Enterprise vs. I.T.O. 32 is that once it is found that the capital is borrowed for the purposes of business, the assessee is entitled to claim the interest paid thereon as deduction u/s. 36(l)(iii) of the Income-tax Act regardless of the fact that the assessee himself charges interest at the lower rates on moneys advanced out of such borrowed loans or even provides interest free advances to the Sister concerns etc. The only condition which sec. 36(l)(iii) of the I.T. Act prescribes is that (the capital must be borrowed for the purposes of business and the assessee must have paid the interest on the said amount and claimed it as a deduction. In the present case borrowings were for the purpose of business."
The assessee further submitted that apart from the above position, in law, it had interest free fund available in form of partners capital and interest free borrowings for giving amount to Bhansali associates for Rs. 64,91,40,315/-. Therefore interest on borrowed funds cannot be disallowed. In this connection, the assessee stated that if it calculates interest payable on interest free funds available with it and interest receivable on interest free amount given to Bhansali Associates, no disallowance of interest can be made u/s. 36(l)(iii) of the Act. The same is worked out as under:
33Interest Payable on interest free Amount Rs.
funds Unsecured loan 99,82,690 Creditors for Expense ' 93,415 Creditors 6,86,44,550 Partners Capital 5,03,89,880 Other Liabilities 2,94,66,534 TOTAL INTEREST PAYABLE 15,85,77,069 Interest receivable Loans and Advances 14,09,11,659
In this connection, the assessee stated that it has interest free funds available with it for giving interest free advances, proportionate interest on advances cannot be disallowed. In this connection, the assessee relied on the decision of Torrent Financiers Vs. ACIT 73 TTJ 624, where Ahmedabad Tribunal has held as under"
"The Assessee having adequate interest-free funds, entire interest-free funds available with the assessee is to be considered- If the total interest-free advances including debit balance of partners of assessee-firm do not exceed the total interest-free funds available with the assessee, no interest is disallowable. If it exceeds, proportionate disallowance can be made.34
The entire interest-free funds include owner's own capital, accumulated profits and other interest-free creditors and loans, if total interest-free advances including debit balances of partners do not exceed the total interest-free funds available with the assessee, no interest is disallowable on account of utilisation of fund for non-business purposes".
The assessee further relied on the decision of CIT Vs. Radico Khaitan Limited 142 Taxman 681, where Hon'ble Allahabad High Court has decided the issue in favour of the assessee and has held as under:
"The Principle for allowing the amount of interest paid in respect of capital borrowed is that the following three conditions should be fulfilled(i) The Capital must have been borrowed or taken for the purpose of business or profession, (ii) the interest should have been payable
(iii) if the borrowing is not for the business purpose and is for private purpose or not connected with the business, interest paid on such borrowing cannot be allowed as deduction u/s. 36(l)(iii) of the Act.
Applying the said principal to the facts of the instant case, the Tribunal had recorded a finding that there was sufficient fund available with the assessee company in the form of capital share, share application money, reserve and surplus other than the borrowed money for diverting a 35 sum of Rs. 17.19 lakhs, Thus, it could not be said that the amount of loan advanced to the sister concern was out of the borrowed funds"
In view of aforesaid decisions, it is stated that the assessee has interest funds to cover the advances made therefore no disallowance of interest can be made u/s. 36(l)(iii) of the Act. During the course of appellate proceeding the assessee's counsel further submitted a chart showing date-wise amounts paid to Bhansali Associates during the year and immediate source thereof and on that basis stated that most of amounts are paid from interest free funds and the interest referable to interest bearing funds used would work out to Rs.54,67,563/- and hence, disallowance of interest could not exceed that amount.
11. The learned CIT (A) considering the submission of the assessee and in the light of the findings of the A O deleted the addition. His findings are reproduced as under:
"I have carefully considered argument of the counsel and observation of the A.O. The counsel for the appellant has argued that once it is established that the funds have been borrowed by the assessee for the purposes of business or profession, interest has, been paid on the same and the borrowings are for the purpose of the business then interest u/s 36
(l)(iii) has to be allowed. There is force in the 36 argument of the counsel that once these three conditions are satisfied the claim of interest payment cannot be rejected. The AO has not been able to establish that the advances made by the appellant were not for the purpose of the business. There is nothing in the assessment order to establish that the funds borrowed for the business were not used for the said purpose. In fact the AO has mentioned on page 15 of the assessment order that the advances made by the assessee to M/s Bhansali Associates were made as business transactions and with the motive to claim interest. It is not a case of diversion of interest bearing funds to non business purposes.
The counsel has rightly placed reliance on the decision of the Supreme Court in the case of Madhav Prasad Jatia Vs CIT 118 ITR 200 which is applicable to the appellant's case. The counsel for the appellant has rightly placed reliance on a number of other decisions of the various High Courts and the IT AT Ahmedabad in the case of Sahibaug Enterprises Vs ITO in support of his contention which has been discussed supra.
The counsel for the appellant has taken alternative plea that it had sufficient interest free funds available in the form of partner's capital and interest free borrowings for giving" advance to M/s 37 Bhansali Associates and hence interest cannot be disallowed on this ground. The counsel has placed reliance on the decision of 1TAT, Ahmedabad in the case of Torrent Financial Vs ACIT 73 TTJ 624 and also on the decision of the Allahabad High Court in the case of CIT Vs Radico Khaitan Ltd. 142 Taxman 681. I do not find any force in the alternate plea of the counsel in view of the decision of the Punjab & Haryana High Court in the case of CIT Vs Abhishek Industries Pvt Ltd. 286 ITR 1. In view of the Punjab & Haryana High Court decision had the appellant not advanced interest free loan to M/s Bhansali Associates, there was no need for the appellant to raise interest bearing loans and to that extent, the appellant's interest liability would have been lesser. Thus the alternate plea of the appellant is rejected.
However, keeping in view the facts, that the appellant has raised interest bearing loans for the purpose of business and interest has been paid on the same disallowance of interest u/s 36(l)(iii) cannot be made. The A.O. has himself mentioned in the assessment order that the advances made by the assessee to M/s Bhansali Associates were made as business transactions and with the motive to earn interest. Hence the borrowed funds were for business purposes. The various case laws relied upon by the 38 counsel are applicable to, the facts of the appellant's case. In view of the discussion above, this ground of appeal is allowed. However the appellant would not get any relief since no separate addition has been made by the A.O. on this account."
12. The learned D R relied upon the order of the A O and submitted that if on ground No.1 assessee succeeds then disallowance is to be made u/s 36 (1) (iii) of the IT Act. He has submitted that assessee borrowed interest bearing funds of about Rs.80 Crores and paid substantial interest of Rs.24.93 Crores. Substantial amount is paid to M/s. Bhansali Associates from whom no interest is charged. Interest on funds used for non-business purposes cannot be allowed.
13. On the other hand, learned Counsel for the assessee reiterated the submissions made before authorities below and submitted that there was no borrowing in this year. Borrowed monies taken in earlier year spent for business purposes cannot be treated in third year as amounts spent for non-business purposes because no interest is charged form M/s. Bhansali Associates in the year under appeal. He has referred to page 13 of the assessment order which shows that interest free funds available with the assessee is Rs.15,85,77,069/- which is sufficient to advance loans to M/s. Bhansali Associates. He has submitted that the differential amount is only Rs.82,03,429/-. He has relied upon order of ITAT "B" Bench Ahmedabad in the case of DCIT Vs Core Health Care Ltd., ITA No.85 and 86/Ahd/2007 dated 16-10-2009 in which on the same facts departmental appeal has 39 been dismissed. He has submitted that in this case the decision of Hon'ble Supreme Court in the case of Munjal Sales Corporation was relied upon which followed decision in the case of Abhishek Industries. Hon'ble Supreme Court subsequently, reversed the decision in the case of Munjal Sales Corporation, therefore, decision of the High Court in the case of Abhishek Industries is no longer a good law. He has submitted that CIT (A) in the present appeal rejected the alternate contention of the assessee by following decision of Punjab & Haryana High Court in the case of CIT Vs Abhishek Industries Pvt. Ltd. (supra). However, the said decision is now superceded by the decision of Hon'ble Supreme Court in the case of Munjal Sales Corporation 298 ITR 298. Therefore, even on alternate contention, the appeal of the assessee should have been allowed by the learned CIT (A).
14. We have considered the rival submissions and material available on record. ITAT Ahmedabad Bench in the case of Core Health Care Ltd. (supra) relied upon decision of the Hon'ble Supreme Court in the case of S. A. Builders Vs CIT 288 ITR 1, according to which, if interest free advances are given for business purposes, then no disallowance of interest is required to be made irrespective of whether they are given out of interest free capital or interest bearing funds. The Tribunal, considering the identical facts dismissed the departmental appeal. The learned CIT (A), therefore, rightly noted that the conditions of section 36(1) (iii) of the IT Act are satisfied in this case. On ground NO.1 it is held that the amounts/advances have been given to M/s. Bhansali Associates in earlier years on which 40 interest was also charged. Therefore, at the time giving the advances it was clearly given for the purpose of business. It was also held that in the assessment year under appeal interest was not charged due to commercial expediency on mutual understanding. The A O also noted in the assessment order that such advances were given as business transactions and with the motive to earn interest. The A O also admitted that it is not a case of diversion of interest bearing funds to non-business purposes. On ground No.1, we have confirmed the findings of the learned CIT (A) in deleting the addition and it was also held that advance was given for commercial consideration. Hon'ble Supreme Court in the case of S. A. Builders Ltd. Vs CIT 288 ITR 1 held that in order to decide whether interest on funds borrowed by the assessee to give an interest free loan to sister concern should be allowed as a deduction u/s 36 (1) (iii) of the IT Act, one has to enquire whether the loan was given by the assessee as a measure of commercial expediency. The expression "commercial expediency" is one of wide import and includes such expenditure as a prudent business man incurs for the purpose of business. The expenditure may not have been incurred under any legal obligation, but, yet it is allowable as business expenditure if it was incurred on ground of commercial expediency. Since substantial loan was given in earlier years therefore, learned CIT (A) on proper appreciation of facts rightly deleted the addition. Though, learned CIT (A) noted in the impugned order that sufficient interest free funds are available with the assessee for giving advance to M/s. Bhansali Associates, the learned CIT (A) should not have rejected the claim of the assessee by following the decision in the case of Abhishek Industries Pvt. Ltd.
41(supra) which is no longer a good law in view of the decision of the Hon'ble Supreme Court in the case of Munjal Sales Corporation 298 ITR 298. Considering the above discussions, we do not find any infirmity in the order of the learned CIT (A) in deleting the addition. In the result, this ground of appeal of the revenue is dismissed.
15. On ground No. 3, revenue challenged the order of the learned CIT (A) in deleting the addition of bad debts amounting to Rs.1,49,18,720/-.
15. This issue has been discussed by the AO in Para 10 of the assessment order. It is observed by the A.O. that total amount of Rs. 1,54,84,949/- was debited to the Profit and Loss Account as miscellaneous expenses being excess provision written back. This included the following amounts:
Rs. 583379 Interest income.
Rs. 14918720 DEPB and Advance Licenses
Rs. 16150 Less: Rent Expenses
Rs. 15485949 Total
The Assessing Officer has out of the above amount disallowed
Rs. 1,49,18,720/-. The assessee had contended before the A.O. that it had offered DEPB license and advance license received during the earlier ears as income and corresponding debit was given to export incentives receivable. However, certain licenses were not utilized even after lapse of 4 to 5 years and hence the same were surrendered to DGFT. Apart from that, validity of certain licenses had expired and the assessee was unable to utilize the same. Hence, the 42 amount of Rs. 1.49 crores was written off in the Profit & Loss Account. This explanation has not been accepted by the A.O. It is stated by him that the assessee had merely furnished JV entries from the books for writing off such receivables. No further details in this regard were brought on record with supporting evidence. He has further observed that in the earlier years the income was subjected to deduction U/s. 80 HHC. Thus the income being exempt no tax was paid thereon and the amount written back cannot be allowed as expenses/ loss or bad debt. He has further stated that the term bad debt is not defined in the Act but is a condition that it has to be shown that it becomes bad to get the deduction. In the assessee's case the amount was for licenses obtained which from DGFT which could not be utilized. Surrendering of licenses due to non use cannot be treated as bad debt. In this connection the assessee referred to explanation given to the A.O. in assessment proceedings on this issue as under:
"In this connection, assessee submits that it has offered DEPB license and advance license received during earlier years as income and corresponding debit was given to Export Incentive receivable. However, certain licenses were not utilized by assessee even after lapse of 4 to 5 years hence assessee has to surrender advance license to DGFT. Further, validity of some other licenses was expired and assessee was unable to utilize the said licenses. Therefore, assessee has written off licenses of Rs.1.49 Crores in Profit and loss account and claimed as 43 revenue expenditure. Assessee encloses following documents to support its claim of licenses written off during the year.
(1) Journal Vouchers showing accounting entries passed in books of account for A.Y, 2003-2004 regarding excess provision written back.
(2) Detailed working showing income was offered in earlier years & licenses were not utilized by assessee since then.
(3) Letters received from DGFT regarding surrender of license.
As the assessee had offered income arising from licenses in the return of income filed for said years, expenditure arising on non utilization of such licenses is claimed as business expenditure in A.Y. 2003-2004. It is submitted that the appellant had produced necessary details to justify the claim and the observation of the A.O. that the appellant had not furnished any details was not correct. The appellant further referred to section 36(1) (vii) and slated that the bad debt written off as irrecoverable in the account is allowable subject to the following conditions:
44(a) The debt has been taken into account in computing the income of the assessee of previous year or
(b) It represents money lent in the ordinary course of business of money lending which is carried on by the assessee.
As in the case of appellant, income arising from DEPB/ advance licenses are already considered as part of income in earlier years, writing off of such income as bad debt because such licenses have been expired/ non usable or surrendered to DGFT is allowable business expenditure u/s. 36(l)(vii) of the Act. The following decisions support the arguments of appellant:
(i) CIT vs. Girish Bhagwatprasad reported at 256ITR page 772 (Gujarat High Court)
(ii) ITO vs. Anil H. Rastogi reported at 86 ITD 193 (Mumbai IT AT) (in)
(iii) New Deal Fin. Invest. Ltd 74 ITD 469 (Chennai ITAT) As regards the observations of the AO that deduction u/s. 8O HHC was availed and hence the amount written off is not allowable deduction, it is stated that in the previous assessment, first of all, above referred income has been considered as income by the appellant in return of income 45 and from such income, permissible deduction u/s. 80HHC has been claimed. It is not the fact that entire income is exempt income from inception as stated by assessing officer. Further, to claim any bad debt, it is necessary that receipts which are written off should have been considered as income in earlier years which in case of appellant has been done so by including such income as part of Gross total income. It is immaterial whether any deduction has been claimed on such income or not for claiming deduction of bad debt u/s. 36(1) (vii) of the act.
As the appellant has satisfied all the conditions laid ,down u/s. 36(1) (vii) r. w. s. 36(2) of the Act for claiming bad debt out of income from business or profession, disallowance made by assessing officer is required lo be deleted.
The appellant further submitted that if the above amount is held to be not allowable u/s.36 (2), the same is representing loss arising directly in the course of business and is admissible u/s.28 as business loss. In this connection the following cases are relied upon:
A. Madras High Court decision in Devi Films Private Ltd. v. CIT (75 ITR 301) "THE STATUTORY PROVISION RELATING TO THE ALLOWANCE OF A BAD DEBT IS NOT EXHAUSTIVE. A debt becomes bad for purposes of deduction in the 46 computation of total income if facts objectively considered reasonably point to an inference that, having regard to the circumstances of the debtor, it has become difficult or impossible of recovery. Whether a debt is of such a nature is always a question of fact which has to be determined in the light of the evidence and circumstanced of each case. There is no presumption in the matter and it is for the assessee to establish it. A TRADING LOSS HAS A WIDER CONNOTATION THAN A BAD DEBT. THERE MAY BE A BAD DEBT WHICH MAY NOT FALL WITHIN THE PURVIEW OF SECTION 10 (2)(XO BUT MAY WELL BE REGARDED AS ONE ELIGIBLE TO DEDUCTION IN THE COMPUTATION OF THE NET PROFITS CHARGEABLE TO TAX BECAUSE SUCH BAD DEBTS WILL HAVE TO BE TAKEN INTO ACCOUNT ON THE SIDE OF DEBIT WHICH WILL REDUCE THE NET PROFITS.
But whether allowance can be given in that way may sometimes depend on whether the outgoing, or what is regarded as bad debt resulting in a loss, is on the capital or revenue account. Most trading losses incurred in the course of carrying on of business in a particular year will also come under that category and will naturally enter into computing the net total income as the real profits chargeable to tax cannot be arrived at without setting off of legitimate trading loss..................................."
B. Supreme Court decision in Ramchandar Shivnarayan v. CIT (111 ITR 263) (SC) 47 Under section 10(1) of the Indian Income-tax Act, 1922, hereinafter called the 1922 Act, the assessee was required to pay tax in respect of the profits or gains of any business carried on by him. The corresponding provision in the 1961 Act is to be found in section 28. Sub-section (2) of section 10 of the 1922 Act prescribed the method for computation of profits or gains after making the allowances enumerated in the various clauses of that sub-section. The corresponding section 29 of the 1961 Act says:
"The income referred lo in section 28 shall be competed in accordance with the provisions contained in sections 30 to 43A."
In terms no specific provision is to be found in either of the two Acts for allowing deduction of a trading loss of the kind we are concerned with in this case. But it has been UNIFORMLY laid down that a trading loss not being a capital loss HAS GOT TO BE TAKEN INTO ACCOUNT while arriving at the true figures of the assessee's income IN THE COMMERCIAL SENSE. The list of permissible deductions in either of the Acts is not exhaustive. We may just refer lo section 10(2) (xv) of the 1922 Act corresponding to section 37 of the 1961 Act. The relevant words of the said provision, namely, "any expenditure ... not being in the nature of capita! expenditure or personal expenses of the assessee laid out or expended wholly and exclusively for 48 the purpose of such business..." occurring in either of the two provisions has not been able to take within its ambit loss of property or money by theft or dacoily as it is not an expenditure which has an element of volition, but a forced loss. The cases have laid down (hat sue!; a loss is a trading loss in the commercial sense and has got to be taken into account for ascertainment of true taxable profits."
From page 269 of the report:
"The principle applicable in India is more or less the same. If there is a direct and ' proximate nexus between the business operation and the loss or it is incidental to it, then the loss is deductible, as, without the business operation an<-l doing all that is incidental to it, no profit can be earned. It is in that sense that from a commercial standard such a loss is considered to be a trading one and becomes deductible from the total income, although, in terms neither in the 1922 Act nor in the 1961 Act, there is a provision like section 51(1) of the Australian Act."
C. Supreme Court decision in Badridas Daga v. CIT (34 ITR
10) D. Supreme Court decision in CIT v. S. C. Kothari (82 ITR
794) 49 The assessing officer may be directed to allow the trading loss incidental to business u/s 36 (1) (vii) of the Act."
16. The learned CIT (A) considering the submission of the assessee and findings of the A O deleted the addition. His findings are reproduced as under:
"I have carefully considered observations and findings or the AO in the assessment order and the arguments of the Id. Authorized representative for the appellant. I have also carefully gone through the various case laws relied upon by both the sides. The A.O. has made disallowance of Rs 1,49,18,7207/- which has been claimed by the appellant as a bad debt- on account of DEPB license and advance license. The disallowance has been made by the A. O. on the ground that the appellant has enjoyed deduction u/s 80HHC on the DEPB License and advance license income. Since the income was exempt the bad debt on account of these licenses cannot be allowed. On the other hand the counsel has mainly argued that the debt has been taken into account in computing the income of the assessee of the previous year. Therefore writing off such income as bad debt; because these licenses have expired or have been surrendered to DGFT is allowable as business expenditure u/s 36(1) (vii). The counsel has also placed reliance on some case laws in this regard which have been discussed supra, I find force 50 in ' the arguments of the counsel that the income from these licenses has been considered as income by the appellant and from such income deduction u/s 80HHC has been claimed and that the entire income is not exempt from inception. The, counsel slated that the appellant is satisfying the condition that to claim any bad debt the receipts which are written off should have been considered as income in the earlier years which in the case of the appellant has been done by including such income as part of gross total income. The cases laws relied upon by the counsel are also applicable to the facts of the appellant's case. Tie A.O. has not allowed the bad debts on the understanding that the entire income is exempt since inception which is not the correct view. Thus in view of the argument of the counsel for the appellant the addition made by the A.O. on account of disallowance of bad debt is deleted. This ground of appeal is allowed."
17. The learned D R relied upon the order of the A O and submitted that assessee claimed bad debt on DEPB and advance licenses. Assessee should prove that it should be debt as well as bad. It was writing off of only because assessee enjoyed deduction u/s 80 HHC in the earlier years.
18. On the other learned Counsel for the assessee reiterated the submissions made before authorities below and relied upon decision of the Hon'ble Bombay High Court in the case of Lords Dairy Firm 51 Ltd. Vs CIT 27 ITR 700 in which it was held "(i) that as it was necessary for the assessee to employ the cashier and to depute to him the duty of withdrawing moneys from the bank, the loss directly arose from the necessity of deputing that duty to the cashier and therefore loss caused by the embezzlement was a trading loss and the assessee was entitled to claim deduction;
(ii) that, as there was no evidence on the record except the fact that the assessee wrote off this amount in the year of account, the court was entitled to presume that the amount became irrecoverable when the assessee wrote it off in its books of account and that therefore the assessee was entitled to claim the sum of Rs.32,000 as a trading loss in the assessment year 1947-48."
He has also relied upon the decision of the Hon'ble Gujarat High Court in the case of CIT Vs Abdul Razak & Co. 136 ITR 825 in which it was "Held, on the facts, that the Tribunal had overlooked the statements of the assessee and the debtor - firm where it had been clearly stated that these advances were asked for and made in fact, having regard to the commercial relations between the parties and the commercial relations were admittedly of principal and commission agents. The Tribunal was not justified in holding that the advance to M/s. M.P. was not in the ordinary course of business of the assessee-firm. The debt owed by M/s. M.P. was one which sprang directly from the business of the assessee and was allowable as a bad debt and consequently, therefore, as a trading loss under s. 28(1)."
52He has also relied upon recent decision of the Hon'ble Supreme Court in the case of T. R. F. Ltd. Vs CIT 323 ITR 397 in which it was held as under:
"This position in law is well-settled. After 1st April, 1989, it is not necessary for the assessee to establish that the debt, in fact, has become irrecoverable. It is enough if the bad debt is written off as irrecoverable in the accounts of the assessee. However, in the present case, the Assessing Officer has not examined whether the debt has, in fact, been written off in accounts of the assessee. When bad debt occurs, the bad debt account is debited and the customer's account is credited, thus, closing the account of the customer. In the case of Companies, the provision is deducted from Sundry Debtors. As stated above, the Assessing Officer has not examined whether, in fact, the bad debt or part thereof is written off in the accounts of the assessee. This exercise has not been undertaken by the Assessing Officer. Hence, the matter is remitted to the Assessing Officer for de novo consideration of the above-mentioned aspect only and that too only to the extent of the write off."
He has also relied upon order of ITAT Ahmedabad C Bench in the case of Chirag Plasts Vs ITO in ITA No.2196/Ahd/2009 dated 18-09- 2009 and further submitted that the conditions of section 36 (1) (viii) 53 are satisfied in this case, therefore, deduction on account of bad debts is rightly allowed by the learned CIT (A) and submitted that even the same is allowable as business loss.
19. We have considered rival submissions and do not find any infirmity in the order of the learned CIT (A) in deleting the addition. The facts noted by the learned CIT (A) have not been disputed. It is admitted fact that income from these licenses have been considered as income by the assessee and from such income deduction u/s 80 HHC have been claimed as per law. It would, therefore, show that the entire income of the assessee was not exempt from beginning. The assessee has satisfied the conditions of the claim of bad debts. Even otherwise, when the assessee offered income on above account in earlier year and corresponding debit was given to export incentives receivables therefore, because of non-utilization of the licenses, value was surrendered because of the validity expired and assessee was unable to use the same. Therefore, it could be considered as business loss to the assessee also. It would fall in category of business loss also because of the licenses connected with the business activity of the assessee. Therefore, examining the case of the assessee from every possible angle, we do not find any justification to interfere with the order of the learned CIT (A). We confirm his finding and dismiss this ground of appeal of the revenue.
20. On ground No.4, revenue challenged the order of the learned CIT (A) in deleting the disallowance of Rs.1,00,000/- made by the A O as previous year's expenses.
5421. The A O noted in Para 12 of the assessment order that the same expenditure did not relate to the current year and was disallowed. Assessee explained that during the current assessment year, it has received professional bill of Rs.1,00,000/- pertaining to preceding assessment year 2002-03. As the financial statement for assessment year 2002 were finalized prior to date of receipt of the bill, therefore, claim of expenditure was made in the assessment year under appeal because such expenditure has been crystallized during the year which is allowable u/s 37 of the IT Act. The assessee relied upon decision of Hon'ble Gujarat High Court in the case of Saurastra Cement & Chemical Industries Ltd. Vs CIT 213 ITR 523 in which it was held that the assessee followed mercantile system of accounting
- expenditure relating to earlier year - liability arising in relevant previous year, expenditure is deductible. The assessee further explained that in case expenditure is not allowed deduction in the assessment year under appeal, the same should be allowed in the earlier year.
22. The learned CIT (A) considering explanation of the assessee and material on record noted that the expenditure has been incurred by the assessee and the decisions cited by the assessee support the contention of the assessee and accordingly deleted the addition.
23. On consideration of the rival submissions we do not find it to be a fit case for interference. The assessee admittedly received bill during the current assessment year, therefore, liability of the assessee to pay the amount is crystallized during the assessment 55 year under appeal. The learned CIT (A) rightly deleted the addition by following the decision of the Hon'ble Gujarat High Court above, because the liability arises during the assessment year under appeal. There is no merit in this ground of appeal of the revenue. Same is accordingly dismissed.
24. Ground No.5 and 6 are general and need no adjudication. No other point is argued or pressed.
25. In the result, the appeal of the revenue in ITA No.2033/Ahd/2007 for assessment year 2003-04 is dismissed.
ITA No.600/Ahd/2009 (A Y: 2004-05)(Departmental appeal)ITA 601/Ahd/2009 (A Y: 2005-06)(Departmental appeal)
26. Both the above departmental appeals are directed against the common order of learned CIT (A)-XVI, Ahmedabad dated 17-12-2008 for assessment years 2004-05 and 2005-06.
27. The revenue in assessment year 2004-05 on grounds No.1 and 2 challenged the deletion of addition of Rs.13.71 Crores being accrued interest on borrowed funds advanced to M/s. Bhansali Associates. On grounds No.3 and 4, deletion of disallowance of Rs.13.71 crores on account of interest u/s 36(1) (iii) on alternate ground is challenged. Grounds No.5 and 6 are general.
28. The revenue in assessment year 2005-06 on grounds No.1 and 2 challenged the deletion of addition of Rs.19.14 Crores being accrued interest on borrowed funds advanced to M/s. Bhansali 56 Associates. On grounds No.3 and 4, deletion of disallowance of Rs.19.14 crores on account of interest u/s 36(1) (iii) on alternate ground is challenged. Grounds No.5 and 6 are general.
29. The learned CIT (A) decided all the grounds in favour of the assessee by following his order for assessment year 2003-04. The learned representatives of both the parties submitted that learned CIT (A) followed the order for assessment year 2003-04 for the purpose of deleting the above additions and the order in that case may be followed in this year also.
30. On consideration of the above facts, we find that in both the appeals of the revenue the grounds of appeals are same which have been considered and decided in assessment year 2003-04 in ITA No.2033/Ahd/2007 and departmental appeal has been dismissed on all these grounds. By following the same reasons for decision, we do not find any merit in all the grounds of appeal of the revenue. All grounds are accordingly dismissed.
31. Ground No.5 and 6 are general and need no adjudication. No other point is argued or pressed.
32. In the result, the appeals of the revenue in ITA No.600/Ahd/2009 and ITA No. 601/Ahd/2009 for assessment years 2004-05 and 2005-06 are dismissed.
5733. In the result, all the departmental appeals are dismissed. Order pronounced in the open Court on 22-10-2010.
Sd/- Sd/-
(N. S. SAINI) (BHAVNESH SAINI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Date : 22-10-2010
Lakshmikant/-
Copy of the order forwarded to:
1. The Appellant
2. The Respondent
3. The CIT concerned
4. The CIT(A) concerned
5. The DR, ITAT, Ahmedabad
6. Guard File
BY ORDER
Dy. Registrar, ITAT, Ahmedabad