Income Tax Appellate Tribunal - Ahmedabad
Dy.Commissioner Of Income Tax, ... vs The Serendipity Apparels Pvt.Ltd.,, ... on 3 January, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
AHMEDABAD "D & C" BENCH AHMEDABAD
BEFORE, SHRI PRAMOD KUMAR, ACCOUNTANT MEMBER
AND SHRI S. S. GODARA, JUDICIAL MEMBER
ITA No. 3345/Ahd/2015
(Assessment Year: 2011-12)
D.C.I.T.,
Circle - 4(1)(2), Ahmedabad Appellant
Vs.
The Serendipity Apparels Pvt. Ltd.
Arvind Mill Premises, Naroda
Road, Ahmedabad Respondent
PAN: AAACT7017K
&
ITA Nos. 3429/Ahd/2015
(Assessment Year: 2012-13)
D.C.I.T.,
Circle - 4(1)(2), Ahmedabad Appellant
Vs.
The Serendipity Apparels Pvt. Ltd.
Arvind Mill Premises, Naroda
Road, Ahmedabad Respondent
PAN: AAACT7017K
राज व क ओर से / By Revenue : Shri V. K. Singh & Shri Prasoon
Kabra, Sr. D.R.
आ वेदक क ओर से / By Assessee : Bandish Soparkar, A.R.
ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.)
A.Ys. 2011-12 & 2012-13 -2-
सन
ु वाई क तार ख/Date of Hearing : 18.12.2017 & 01/01/2018
घोषणा क तार ख/Date of
Pronouncement : 03.01.2018
ORDER
PER S. S. GODARA, JUDICIAL MEMBER
These two Revenue's appeals for assessment years 2011-12 & 2012-13 arise against the CIT(A)-XIV & 8, Ahmedabad's order dated 18.09.2014 & 27.10.2015, in case nos. CIT(A)-XIV/DC.Cir.8(OSD)/333/2013-14 & CIT(A)- 8/179/14-15, reversing Assessing Officer's identical action disallowing depreciation claims of Rs.54,57,582/- and Rs.46,96,856/-; respectively on the ground that the relevant leased assets could not be treated as to have been used in assessee's business followed by his directions to the Assessing Officer for allowing carried forward MAT credit pertaining to earlier years (in former assessment year only), in proceedings u/s.143(3) of the Income Tax Act, 1961, hereinafter 'the Act'.
Heard both the parties. Case file(s) perused. We heard these two cases in "D" & "C" bench on 18/12/2017 & 01/01/2018; respectively. There is no dispute that similar issues are involved in both cases. Therefore, we dispose of these appeals by the instant common order for the sake of convenience and brevity.
2. We come to the former issue of depreciation disallowance. This assessee is a company earning income from lease rent pertaining to its leased movable and immovable assets. The assessee had characterized its relevant income to be as income from other sources. It also raised its depreciation claims in the two assessment years qua the leased assets in question. The Assessing Officer went into a detailed discussion of the relevant statutory provisions enshrined in Section 32(i)& (ii) r.w.s. 57 of the Act to conclude that once the assets had been leased out and income therefrom is stated to be under other sources, it would not be held that ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 -3- the said assets are being used for its business purposes. He therefore disallowed assessee's above depreciation claims.
3. The CIT(A) reverses Assessing Officer's action in former assessment year as under:
"5.1 Ground No. 1 to 7 (Ground No. 1 to 5 in concise ground) are interlinked and against the disallowances of depreciation of Rs. 54,57,582.
(a) In the grounds appellant contended that
(i) Appellant was owner of the assets and leasing out of such assets cannot be held as assets not used, for appellant's business.
(ii) The conditions of provision of section 32(1) r.w.s. 38 and section 57(ii) are fulfilled by appellant.
(iii) The depreciation being not a claim but deduction to be provided for the assets owned and used and such deduction is available under section 57(ii) of the Act for the income under the head 'Income from other sources' which interalia is the income from leasing out such assets. As per the purpose & scheme of section 57(11) of the Act, for the lease rent income and leased out assets, it cannot be held that assets are not used for the purpose of business of appellant.
(iv) The A.O. has not commented on various case laws relied on by appellant.
Further A.O. relied on irrelevant case laws. The appellant relied on Hon'ble Supreme Court judgement in the case of Mysore Minerals (Supra)
(v) In earlier years, on the same issue and similar facts & contention, disallowances of depreciation were made but ld. CIT(A) in the order for A.Y. 09-10 & 10-11 allowed such deduction. The Appellant in grounds of appeal submitted relevant para of ld. CIT(A) order dt. 10.07.12 for A.Y. 09-10 in this regard.
(b) It has been examined and verified that issue of disallowances of depreciation with facts & contentions were similar in previous year with that of earlier year asst. order. It is important to note here that appellant after establishing a textile weaving unit in 2005, leased out the factory with plant and machinery to M/s. Arvind Mills Ltd. (AMI) for eight years and regularly reflecting lease rent income under the head 'Income from other sources'. The books of accounts are audited and appellant submitted tax audit report as required U/S.44AB of the Act in Form 3CB & 3CD, where tax auditor computed such eligible deduction of depreciation. It is only from A.Y. 2009-10 that depreciation so claimed were disallowed in view of provisions of section 57(ii) of the Act. read with section 32 and 38 of the Act. The major contention of A.O. during previous year is the two fold i.e. the lease deed enter into by appellant with M/s.AML was a finance lease and transactions were in the nature of "Seal and lease back". Secondly, these transactions are not entitled for depreciation on assets so leased out in view of section 38 of the Act. read with section 57 (ii) of the Act. because leased assets cannot be treated as used for the purpose of appellant's business. The A.O. after rejecting detailed explanation from appellant (Already discussed at para 4A above) held that the assessee is not the real owner of the assets which has been leased out because all such assets were initially owned/ purchased by M/s AMI and M/s. AMI given finance to appellant to purchase these asset and taken back on lease in the form of transaction of "Sale & lease back". The A.O. relied on Hon'ble ITAT Mumbai order in the case of M/s. Indusind Bank Ltd (Supra) to emphasize that lessor has to provide only finance while all other things are dictated by lessee. The A.O. there after relied on Hon'ble Supreme Court case of Liquidators ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 -4- of Pursa Ltd. (Supra) and Hon'ble Gujarat high Court in the case of New India Industries Ltd. (Supra) to emphasize that word used in section 32 as 'used for the purpose of the business or profession' means "used for the purpose of enabling the owner to carry on the business or profession and earn profits in the business or profession" and not for letting out of assets. The A.O. thereafter considered provisions of section 57(ii) of the Act and section 38 of the Act and disallowed the depreciation.
(c) In appeal processing's, appellant reiterated contention as that were submitted before A.O( Already discussed at para 4B). Since during previous year apart from the contention taken in earlier years and adjudicated in appeal for this issue, there were contention of A.O. for transaction of lease in the nature 'Sale & lease back', details were called from appellant and same were submitted as mentioned at para 4C above.
(d) After examination and verification of these details following important fact required consideration
(i) As per lease deed dt. 13/12/2005 between appellant company being "The lessor" and M/s Arvind Mills Ltd. being "the lessee" the first & foremost preface is The lessee (M/s Arvind Mills Ltd.) had initiated certain action, deeds and things for setting up a project in the nature of Textile Park in Village Vadsar, Mr. Kathrej Chokdi, Tal. Kalol, Dist. Gandhinagar to attract the investment by other entrepreneurs and enable them to setup textile units who shall exclusively take up the manufacturing process either on job work basis for the requirement of the lessee (M/s Arvind Mill Ltd.) or offer such manufacturing facilities on operating lease basis to be utilised by the lessee."
This reflect that M/s Arvind Mill Ltd. being one of the leading textile manufacturer and processors was interested to develop ancillary unit which can fed them continuously qualify products so to unsure regular supply and uniform quality of ultimate product. This was with the object of reduction of the cost of such inter mediatory products of uniform quality for which M/s Arvind Mills Ltd. was otherwise dependent on other such unit outside Ahmedabad. As clearly mentioned in this preface / preamble that choice was given to entrepreneur who is interested to have such unit in textile park that either they manufacture for M/s Arvind Mills Ltd. on jobs work basis or leased out such facility on "operating lease basis". In the said deed, it is clear that appellant company was in possession & ownership of factory building, plant & machinery, pipes, fitting, furniture & fixture with other such rights as available for the "Textile weaving unit".
(ii) As per terms & conditions of lease deed, the deed was for 8 years for a monthly rent of Rs. 8,33,000/- per month from 01/10/2005 to 30/09/2013. But, there was a provision of "additional rent" on fulfilling certain condition of utilisation of such factory, machinery etc. As per CL. 2 of the agreement reflecting terms & conditions for lease rent, these provisions are mentioned. At cl. 2 (c) it is clarified that "It is clearly understood by both the parties that solely with a view to enable the lessor to discharge its loan repayment obligations, on a purely provisional and adhoc basis, the lessee shall release an "on account" monthly additional rent, if any, only if the preceding months utilisation of the Textile weaving unit had exceeded 84 percent usage."
(iii) Appellant submitted a letter dt. 02/02/2006 from Export Import Bank of India (Ref. No. EOU:D-18:33) for sanctioning of loan (Rupee Term Loan) of Rs. 7.68 crore under Technology Upgradation Funds Scheme (TUFS) to the Serendipity Apparels Pvt. Ltd. Ahmedabad (SAPL) i.e. appellant for part financing the cost of setting up of a dedicated weaving unit for Arvind Mills Ltd., Ahmedabad under lending Programme for Export Oriented Units.
ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 -5- It is therefore appellant borrowed the fund from Exim Bank to setup such unit and it is on the basis of assurance from M/s Arvind Mill Ltd. about repayment of such loan being the unit so set up as export oriented unit will be dedicatedly used for M/s Arvind Mill Ltd. export. It is in this regard, the viability of appellant's unit for this loan was linked to lease rent. Further such loan was sanctioned under govt. plan & policy for TUF scheme as well as promotion to export oriented unit.
As per special conditions for sanction of such loan for imported weaving machines (looser), the Exim Bank requested to have a Tripartite Agreement between appellant, Arvind Mills Ltd. and Exim Bank whereby both appellant and AML under take not to terminate the lease during the subsistence of the loan facility and on request from Exim Bank the base rental will be paid by AML directly to Exim Bank. The other condition is M/s AML has to give an under taking that unsecured loan of Rs. 1.91 crore given to appellant will not be withdrawn till the currency of Exim Bank's loan.
(iv) The appellant submitted list of major machinery purchased, copies of bills and details from whom the same is purchased. Out of total plant & machinery of Rs. 6.95 crores, appellant purchased 24 set of gammex loom costing Rs. 6.32 cr. from M/s Arvind Mill Ltd. as high sea purchase. Other plant & machinery were purchased by appellant from other parties.
From the above details it can be concluded that appellant established its own weaving unit for which it has borrowed the money from Exim Bank. But for viability of this unit, the Exim Bank ensure that there be leasing out of this unit to M/s Arvind Mill Ltd. so that realisation of loan can be ensured. On the other hand, for upgradation of technology, M/s Arvind Mill Ltd. negotiated for imported looms which were sold to appellant with other such unit in the park. This act was to ensure quality machine & quality product by M/s Arvind Mills.
(e)(i) It is therefore, I am not inclined with A.O. that merely on the facts that machineries were purchased from M/s Arvind Mills as high sea purchase, the lease agreement between appellant & M/s Arvind Mills Ltd. can be treated as finance lease or transaction of "sale & lease back". The ratio in the case of Indusand Bank Ltd. as relied on by A.O. was inter-alia based on the Hon'ble Supreme Court judgment in the case of Asian Brown Boveri where Hon'ble Supreme court observed that such lease first to be examined from the view point of finance lease or operation lease. In the case of fiance lease or transaction of sale & lease back, the "lessee" either having plant & machinery (assets) as ownership but for finance sold the same & take back on lease i.e. the assets are remained with "lessee" but on account of sale, finance comes into the stream. As against this, the 'lessee' who was not required the deduction of depreciation interalia pay the lease rent in the form of interest on such finance. In other such finance lease, the lessor is well sufficient of finances, transfer or sale the assets for which lease rent received till the total finance cost realized and after that such assets ownership transfer to lessee. In the case of appellant both those two types are missing. The appellant borrowed the money for purchase of assets and established the unit i.e. not having finance capacity. On the other hand M/s Arvind Mills Ltd. was not the owner of such assets but initiated certain actions, deeds and things for setting up a project in the nature of Textile park so that uninterrupted supply of raw material at cheeper cost is available for its exports. As discussed above, such vertical and horizontal integration of ancillary units to boost export as well as efficiency for quality product cannot be viewed as tax planning of 'Finance lease' or 'sale & lease back' transaction.
(ii) As pointed out by appellant that my predecessor vide order No.CIT(A)XIV/ DCIT(OSD)/Cir.8/ 150/2012-13 dated 25.04.2013 in appellant's own case for A.Y.2010-11 held as under:
ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 -6-
"I have carefully perused the assessment order and the submissions given by the appellant. The Assessing Officer has disallowed the claim of depreciation from income from other sources u/s. 56(2) (ii) as it was held by him that the assets were not used for the purpose of business of the appellant after applying the provisions of section 32(1) of the Act r.w. section 38(2) of the Act. The appellant has submitted that the appellant has failed to appreciate the correct factual and legal position. The provisions of section 38(2) are not applicable in the case of the appellant and entire depreciation claim should be allowed.
To understand the controversy, it would be appropriate to reproduce the provisions of section 57(ii), 32(1) and 38(2).
Section 57(ii) in the case of income of the nature referred to in clauses (ii) and (iii) of sub- section (2) of section 56, deductions, so far as may be, in accordance with the provisions of sub-clause (ii) of clause (a) and clause (c) of section 30, section 31 and sub-sections (1) and (2) of section 32 and subject to the provisions of section 38; Section 32(1) In respect of depreciation of -
(i) buildings, machinery, plant or furniture, being tangible assets;
(ii) know-how, patents, copyrights, trademarks, licences, franchises or any other business or commercial rights of similar nature, being intangible assets acquired on or after the 1st day of April, 1998, owned, wholly or partly, by the assessee and used for the purposes of the business or profession, the following deductions shall be allowed--
Section 38(2) Where any building, machinery, plant or furniture is not exclusively used for the purposes of the business or profession, the deductions under sub-clause (ii) of clause
(a) and clause (c) of section 30, clauses (i) and (ii) of section 31 and clause (ii) of sub-section (1) of section 32 shall be restricted to a fair proportionate part thereof which the Assessing Officer may determine, having regard to the user of such building, machinery, plant or furniture for the purposes of the business or profession.
An examination of provisions of section 56(2) (ii) show that the income from letting on hire machinery, plant or furniture which is not chargeable under the head profit and gains of business or profession shall be charged under the head income from other sources. Further, the provisions of section 57(ii) provides that in case of income referred to in 56(2)(ii), the deductions u/s. 32(1) subject to the provision of section 38 shall be allowed. Further examination of section 32(1) show that it is a deduction on account of depreciation on certain assets owned by the assessee and used for the purpose of business or profession. Section 38 restrict the depreciation, in case it is not exclusively used for the purpose of business or profession and the deduction eligible as per the provisions of section 32 shall be restricted to a fair proportionate part. Therefore, if the appellant is able to prove that the machinery is owned by him, it is leased out and none of the part of the machinery is used by him or not used for the purpose of business, the claim of the appellant shall be allowed. The facts show that the appellant has leased out the plant and machinery to some other person. The income is not assessed to tax under the head business or profession and the asset has been used for the purpose of business or profession. The claim of the appellant is, therefore, apparently allowable.
The A. O. has interpreted the provisions of section 38 to mean that the asset must be used for the purpose of assessee's business of profession. He has interpreted that the depreciation claimed would be allowable, if the asset is owned by the appellant 'and' used for the purpose of assessee's business or profession. In my opinion, the interpretation taken by the A. O. is not justified. By interpreting the provisions of ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 -7- section 38 in this manner, the very purpose of bringing the income from machinery, plant and furniture under the head income from other sources and providing deduction on account of depreciation on it will be defeated. The appellant has let out the machinery and the asset has been used for the purpose of business by the lessee and no part of the leased out assets have been used by the assessee for his use or for non - business purpose. It is evident that the assets have been used for the purpose of hiring by the assessee and the lesser has used it for its business. I am inclined to agree with the explanation given by the appellant for the term 'so far as may be' to mean that the provisions may be generally followed to the extent possible. In case of machinery leased out, it is the lessor who uses the machinery and not the lessee. It would, therefore, be incorrect to apply the provisions of section 38 to mean that the assessee or the lessor should use the leased out machinery. The purpose of section 38 is to restrict the depreciation to the extent it was not used for the purpose of business. In present case, it would have been applicable if it was established that the machineries were used by the lessor for some purpose other than business. By applying the provisions of section 38, the A. O. has made the provisions of section 57(ii) redundant as in accordance with this interpretation, the claim of depreciation cannot be allowed, if the assets are used for hire or leased out. The reliance placed by the appellant on the judgment of Honourable ITAT, Pune in the case of Kasat Textiles Pvt. Ltd. [61 TTJ 724] and the decision of ITAT, Chennai Bench in the J. Farm House [ITA No.310 to 313/MDS/2011] also supports the above view. Reliance is also placed on jurisdictional ITAT order dated 08/08/2012 in the case of ACIT (OSD), Circle - 4, Ahmedabad Vs. Jay Infa Trade Pvt. Ltd. Similar ratio is laid down in the cases of:-
1. CIT vs Kotak Mahindra Finance Ltd 227 CTR (Bom) 596
2. CIT vs Sundaram Finance Ltd (2012) 205 taxman 37 (Mad) In view of the above discussion, the correct interpretation of section 57(ii) would be that, to the extent, assets are leased and wholly used by the assessee, depreciation on such assets would be fully allowable and only if such assets are also partly used by the assessee for personal purposes other than the purpose of hiring, a portion of depreciation can be disallowed. Therefore, the appellant is entitled for depreciation as claimed by it. In view of these facts and respectfully following the decision of my predecessor for A. Y. 2009-10, the disallowance made by the A.O. is deleted. The grounds of appeal are accordingly allowed.
(iii) It is therefore, I am not inclined with A.O. that depreciation deduction as claimed by appellant from leased out assets to M/s. AML are required to be disallowed u/s 57(ii) r.w.s. 38 of the Act. and in view of" Sale & lease back" kind of transaction. The appellant was allowed such deduction since A.Y. 06-07 consistently by the department and in appeal order by my predecessor in A.Y. 09-10 & A.Y. 10-11 allowed such deduction. The distinguishing facts about lease deed had already examined by me with facts & evidences, where it cannot be held that M/s. AML is defacto owner of these assets. It is therefore, such disallowances of Rs. 54,57,582 are directed to be allowed. The A.O. is directed to delete the addition so made. All the grounds are treated as allowed."
4. We have heard both the parties reiterating their respective stands and in support of the CIT(A)'s order deleting the impugned depreciation disallowance as reproduced hereinabove. There is no dispute that the very issue had arisen in the ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 -8- past as well in assessment years 2009-10 and 2010-11. A co-ordinate bench has already rejected Revenue's identical arguments in assessment years 2006-07, 2009-10 & 2010-11 in ITA Nos. 2438 & 2501/Ahd/2010 as well as ITA Nos. 2211/Ahd/2012 and 1885/Ahd/2013 thereby holding the assessee to be entitled for the impugned depreciation as follows:
"9. It is not in dispute that the lease rental income has been taxed under the head "Income from other sources". The relevant provision invoked by the A.O. is Section 56(ii) and (iii) of the Act, which reads as under:-
(ii) Income from machinery, plant or furniture belonging to the assessee and let on hire, if the income is not chargeable to income-tax under the head "Profits and gains of business or profession";
(iii) where an assessee lets on hire machinery, plant or furniture belonging to him and also buildings, and the letting of the building is inseparable from the letting of the said machinery, plant or furniture, the income from such letting, if it is not chargeable to income-tax under the head Profits and gains of business or profession".
10. Section 57 allows certain deductions from such income. Under clause (ii) of Section 57 it is provided that only in cases falling under clauses (ii) and (iii) of sub-section 2 of Section 56, deductions u/s. 30, 31 and 32 of the Act would be allowed.
11. The main contention of the revenue in disallowing the claim of depreciation is that Section 30, 31 & 32 fall under part B of the Act which deal with the computation of income under the head "Profits and gains of business or profession".
12. We find that Under Clauses (ii) and (iii) of Section 57 in cases of income arising out of hiring of machinery, plant and furniture, the Legislature intended to confer the same benefit on the same terms as was available in respect of income under the head "Profits and gains of business or profession" on account of certain specified items of expenditure or deduction. The scheme appeared to be not to allow all deductions available for computing the income under the head "Profits and gains of business or profession" in respect of income arising out of letting out of plant, machinery and furniture but to allow deductions under certain specified heads which had a direct relationship with plant, machinery, etc. The deductions allowed were in the nature of expenditure on account of repairs, insurance and also deduction in respect of depreciation on the plant and machinery. Whether the income from such plant and machinery arose under the head "Profits and gains of business or profession" or "Income from other sources", the intention of the Legislature was to confer the same benefits on account of expenditure directly connected with the plant and machinery. Under Section 57, the applicability of Section 32 was not restricted to Sub-section (i) of the said latter section. Sub-section (2) of Section 32 was also specifically included. By reason of the express provision of Section 57, the contention of the Revenue that unabsorbed depreciation relating to plant and machinery for the earlier years cannot be allowed would be contrary to the express provisions of Section 57 and would render the inclusion of Section 32(2) in Section 57 redundant. This interpretation should not be followed.
ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 -9-
13. The Hon'ble Supreme Court in the case of Smt. Tarulata Shyam and Others 108 ITR 345 has laid down the ratio "There is no scope for importing into the statute words which are not there. Such importation would be not to construe, but to amend, the statute. Even if there be a casus omissus the defect can be remedied only by legislation and not be judicial interpretation."
14.The Hon'ble Supreme Court in the case of Padmasundara Rao and Others in 255 ITR 147 has held "The court cannot read anything into a statutory provision which is plain and unambiguous. A statute is the edict of the Legislature. The language employed in a statute is the determinative factor of legislative intent. The first and primary rule of construction is that the intention of the legislation must be found in the words used by the Legislature itself.
The court only interprets the law and cannot legislate. If a provision of law is misused and subjected to the abuse of the process of law, it is for the Legislature to amend, modify or repeal it, if deemed necessary. Legislative casus omissus cannot be supplied by judicial interpretative process. "
15. The Hon'ble Supreme Court in the case of Hindustan Bulk Carriers 259 ITR 449 PP 465 has held "The provision of one section of the statute cannot be used to defeat those of another unless it is impossible to effect reconciliation between them. Thus a construction that reduces one of the provisions to a "useless lumber" or "dead letter" is not a harmonized construction. To harmonise is not to destroy."
16. Coming back to the allowability of depreciation from the income taxed under the head "Income from other sources" in the light of the afore-stated discussions, in our considered opinion, the A.O. ought to have allowed depreciation as per the provisions of the law.
17. Section 32 (1) (iia) contains the provisions for the allowability of additional depreciation. As mentioned elsewhere, u/s. 57(ii) deductions are allowed as provided in Sections 30, 31 & 32 of the Act and since the legislature has not specified any provision in respect of any sub-clause in these sections, all the deductions provided in these sections have to be allowed accordingly. The ratios laid down by the Hon'ble Supreme Court mentioned elsewhere squarely apply to this issue also. We accordingly held that the assessee is entitled for additional depreciation and the A.O. is directed accordingly."
Learned Departmental Representative fails to dispute all these intervening developments during the pendency of instant lis. We therefore adopt consistency to affirm CIT(A)'s findings under challenge in both these assessment years holding the assessee entitled for depreciation relating to its leased assets. The ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 - 10 -
relevant issue is adjudicated in asessee's favour accordingly. Revenue's latter appeal ITA No.3429/Ahd/2015 raising this sole substantive ground is declined.
5. We revert back to the Revenue's former appeal raising second substantive ground challenging correctness of CIT(A)'s direction to the Assessing Officer to allow the assessee carry forward MAT credit of earlier years. Its case is that assessee's tax payable under normal provisions already turns out to be more than its MAT liability. It is evident in this backdrop that the CIT(A)'s directions under challenge read as under:
"5.2 Ground No. 8 is (Ground No. 6 in concise ground) is in respect of non granting of brought forward MAT credit for A.Y. 07-08 to A.Y. 10-11 in view of the provisions of section 115 JAA of the IT. Act claimed by the appellant in IT. Return. The impugned asstt.order is silent on this issue because after computing total income at Rs. 1,36,56,9007- under normal provisions , the A.O. has not computed book profit u/s 115JB of the Act and dealt with provisions of MAT. But as mentioned at first para of impunged asstt.order that appellant filed a return of income at total income NIL, the return must be having computation of book profit u/s 115JB of the Act. Further, the A.O. at para 5 of impugned order disallowed brought forward unabsorbed depreciation claim of Rs. 1,05,92,473/-. The A.O. while computing total income under normal provision started with Total income of Rs. 81,99,320/- before set off of b/f. depreciation allowance.
The appellant in computation of income for previous year (copy filed) reflected Book profit u/s 115JB of the Act at Rs. 81,49,154/-. It is therefore considering the fact that no set off of unab. dep. for A.Y. 06-07 available to appellant and relief granted at para 5.1 above, the total income under normal provisions as well as book profit u/s 115JB of the Act will be at Rs. 81,99,320/- and Rs. 81,49,154/- respectively. Therefore total income under normal provisions are required to be taken as assessed income. The Income tax computation form as attached by appellant in appeal memo reflect that no such MAT credit is given. As per provisions of section 115JAA of the Act, such credit is to be granted. The A.O. is directed to grant such credit after verification of earlier year case record for such carry forward MAT credit from the tax so determined in previous year. This ground is treated as allowed."
6. Heard both the parties. It is clear from the above extracted lower appellate findings that the CIT(A) has directed the Assessing Officer to grant MAT credit to the assessee subject to factual verification of earlier years' records. We do not see any injustice or prejudice caused to the Revenue more particularly in view of the fact that both parties have been litigating in preceding assessment year as well (supra) qua various issues. We therefore affirm CIT(A)'s findings under ITA Nos. 3345 & 3429/Ahd/2015 (DCIT vs. The Serendipity Apparels Pvt. Ltd.) A.Ys. 2011-12 & 2012-13 - 11 -
challenge qua the instant latter issue as well. Revenue's former appeal ITA No.3345/Ahd.2015 is also rejected being devoid of merit.
7. These two Revenue's appeals are accordingly dismissed.
[Pronounced in the open Court on this the 3rd day of January, 2018.] Sd/- Sd/-
(PRAMOD KUMAR) (S. S. GODARA)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Ahmedabad: Dated 03/01/2018
True Copy
S.K.SINHA
आदे श क त ल
प अ े
षत / Copy of Order Forwarded to:-
1. राज व / Revenue
2. आ वेदक / Assessee
3. संबं धत आ यकर आ यु!त / Concerned CIT
4. आ यकर आ यु!त- अपील / CIT (A)
5. )वभागीय ,-त-न ध, आ यकर अपील य अ धकरण, अहमदाबाद /
DR, ITAT, Ahmedabad
6. गाड3 फाइल / Guard file.
By order/आ दे श से,
उप/सहायक पंजीकार
आ यकर अपील य अ धकरण, अहमदाबाद ।