Income Tax Appellate Tribunal - Delhi
Maruti Suzuki India Ltd., New Delhi vs Dcit, Circle-16(1), New Delhi on 16 January, 2019
Stay No. 970/Del/2018
(IN ITA No. 8009/Del/2018)
Maruti Suzuki India Ltd.
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCHES: 'I-1', NEW DELHI
BEFORE SHRI R.K. PANDA, ACCOUNTANT MEMBER AND
SMT. BEENA A PILLAI, JUDICIAL MEMBER
Stay No. 970/Del/2018
(IN ITA No. 8009/Del/2018)
AY: 2014-15
Maruti Suzuki India Ltd. vs. DCIT, Circle- 16(1),
Plot No. 1, Nelson Mandela Room No. 312, C.R. Building
Road, Vasant Kunj, New Delhi.
New Delhi, Pin- 110070.
PAN: AAACM0829Q
(Appellant) (Respondent)
Assessee by : Shri Ajay Vohra, Sr. Adv.
Mr. Rohit Jain, Adv.
Ms. Tejasavi Jain, Adv.
Department by : Sh. Sandeep Kr. Mishra, Sr.D.R.
Date of Hearing : 16/01/2019
Date of Pronouncement : 16/01/2019
ORDER
PER BEENA A PILLAI, JUDICIAL MEMBER
Present stay application has been filed by applicant, seeking stay of outstanding demand inclusive of interest amounting to Rs.15,95,19,13,370/-.
2. Ld.Counsel submitted that huge demand arises on account of various additions/disallowances made in the assessment order aggregating to Rs.3405.77 crores out of which certain additions/disallowances are covered in favour of applicant by Page 1 of 6 Stay No. 970/Del/2018 (IN ITA No. 8009/Del/2018) Maruti Suzuki India Ltd.
orders for preceding assessment years, passed by Hon'ble Delhi High Court in assessee's own case, or by order of this Tribunal. He submitted that except for issue relating to disallowance of CS are expenditure, treatment of mutual fund income and disallowance on purchase of Maruti Suzuki Corporation, for non- deduction of tax, all other issues stands fully covered in favour of assessee. Referring to a chart placed at page 72.1-72.2 being Annexure-B of stay application, Ld.Counsel submitted that, all these issues are recurring issues and are pending before this Tribunal from assessment year 2010-11 onwards.
3. He referred to paper book wherein, stay orders passed for earlier assessment years has been placed. Ld.Counsel submitted that this Tribunal was pleased to keep the entire outstanding demand in abeyance for recovery. He therefore stated that balance of convenience shifts in favour of assessee and therefore stay of entire outstanding demand deserves to be granted to assessee.
4. On the contrary, Ld.Sr.DR submitted that, there is no financial hardship established by assessee and therefore assessee may be directed to pay at least 50% of outstanding demand in view of this application.
5. We have perused submissions advanced by both sides in the light of the records placed before us.
6. Referring to Annexure-B placed at page 72.1-72.2 of stay application, it is observed that additions on account of disallowance under section 43B, disallowance under section 14 a, disallowance of royalty paid and cess on royalty TP adjustment on account of Brand royalty, disallowance on account of foreseen Page 2 of 6 Stay No. 970/Del/2018 (IN ITA No. 8009/Del/2018) Maruti Suzuki India Ltd.
price increase, disallowance on account of warranty claimed, sales tax exemption, computational errors while adding disallowance in business income stands fully covered in favour of assessee either by decision of Hon'ble Delhi High Court or by decision of this Tribunal in assessee's own case.
7. Further the remaining disallowances in respect of CSR expenditure, claim of deduction under section 35 (2AB), disallowance of purchases on account of non-deduction of tax from payments made to SMC, income from trading in mutual funds which has been treated as business income and not as long-term/short term capital gain by Ld.AO are the only issue that needs to be addressed by the parties and considered by this Tribunal. The major addition amongst the undecided issues pertains to disallowance of claim of deduction under section 35 (2AB) amounting to Rs.13,12,93,58,876/- and remaining contested disallowances are small as compared to disallowance of claim of deduction under section 35 (2AB). Further it is already recorded in stay application No. 20/del/2016 in ITA No. 289/del/2016 for assessment year 2011-12 that Hon'ble Delhi High Court in earlier years has stayed recovery on account of disallowance of claim of deduction under section 35 (2AB). Further Ld.Sr.DR has not been able to bring out on record any distinguishing feature to take a different view. Under such circumstances, we are not inclined to accept submissions of Ld.Sr.DR for part payment of outstanding demand. Respectfully following stay orders passed in preceding assessment years on similar facts and circumstances, we are inclined exercise are discretion by grantin stay of (180 days) recovery of outstanding Page 3 of 6 Stay No. 970/Del/2018 (IN ITA No. 8009/Del/2018) Maruti Suzuki India Ltd.
demand for a period of 6 months or till disposal of appeal, whichever is earlier.
8. Ld.Counsel submitted that, appeals for preceding assessment years have been fixed for hearing on 31/01/2019. Accordingly we direct registry to fix present appeal being ITA No. 8009/del/2018 on 31/01/19. Needless to say that assessee shall not take any adjournments without there being any cogent reason, or else the stay granted, would stand vacated.
9. In the result stay application filed by assessee stands allowed.
Order pronounced in the open court on 16/01/2019.
Sd/- Sd/-
(R.K. PANDA) (BEENA A PILLAI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dt. 16/01/2019
Bidhan
Page 4 of 6
Stay No. 970/Del/2018
(IN ITA No. 8009/Del/2018)
Maruti Suzuki India Ltd.
Copy forwarded to: -
1. Appellant
2. Respondent
3. CIT
4. CIT(A)
5. DR, ITAT
- TRUE COPY -
By Order,
ASSISTANT REGISTRAR
ITAT Delhi Benches
Page 5 of 6
Stay No. 970/Del/2018
(IN ITA No. 8009/Del/2018)
Maruti Suzuki India Ltd.
S.No. Details Date
1 Draft dictated on Dragon 16/01/19
2 Draft placed before author 16/01/19
Draft proposed & placed 16/01/19
3
before the Second Member
Draft discussed/approved 16/01/19
4
by Second Member
Approved Draft comes to
5
the Sr. PS/PS
6 Kept for pronouncement 16/01/19
7. Order uploaded on
8 File sent to Bench Clerk
Date on which the file
9
goes to Head Clerk
Date on which file goes to
10
A.R.
11 Date of Dispatch of order
Page 6 of 6