Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 22, Cited by 0]

Income Tax Appellate Tribunal - Panji

M/S R. S. Shetye & Bros,Panaji vs Assistant Commissioner Of Income Tax, ... on 27 February, 2026

IN THE INCOME TAX APPELLATE TRIBUNAL PANAJI BENCH
                     PANAJI
BEFORE SHRI PAVAN KUMAR GADALE, JUDICIAL MEMBER &
    SHRI G D PADMAHSHALI ACCOUNTANT MEMBER
                I T A. No.37/PAN/2023
                              (A.Y.2016-17)
R.S.Shetye & Bros,                    Vs ACIT 1(1),
Flat.No.14, 1 st Floor,                . Aaykar Bhavan,
Trionara apartments,                       EDC, Patto,
New Muncipal Market,                       Panjim
Panaji-                                    Goa-403001.
Goa-403001.
                       PAN .No.AABFR9785N
      (अपीलार्थी/Appellant)                   (प्रत्यर्थी/Respondent)


  Assessee by                 Shri.R.K.Pikale.AR
  Revenue by                  Shri.Satish.M. CIT-DR


   सन
    ु वाई की तारीख/Date of Hearing          12.01.2026

   घोषणा की तारीख/Date of                   27.02.2026
   Pronouncement
                                ORDER
PER PAVAN KUMAR GADALE, JM:
The appeal is         filed by the assesse against the order of
the NFAC/CIT(A)         passed       u/sec143(3) and U/sec 250 of
the Act.   The assessee has raised the grounds of appeal
challenging     the    order    of   the   CIT(A)   sustaining      (i)the

disallowance of community development and village welfare expenses and(ii) disallowance of claim of expenses on stamp duty and registration charges of mining lease.

2. The brief facts of the case are that, the assessee is a partnership firm and is engaged in the business of mining 2 ITA. No.37/PAN/2023 R.S.Shetye and Bros.


of Iron Ore extraction and selling .The assesse has         filed
the return of income for        A.Y.2016-17 on 13.09.2016

disclosing a total loss of Rs.25,50,56,248/-.Subsequently the case was selected for scrutiny and notice U/sec 143(2) and u/sec 142(1) of the Act are issued calling for the explanations and evidences to substantiate the claims made in the return of income filed. Whereas the assessee has filed the information and details from time to time.

The assessing officer on perusal of financial statements find that the assessee has offered interest on FD and IDBI bonds and set off the expenditure debited and claimed loss of Rs.25,51,92,808/-. The assessee has filed letter dated 5.10.2018 mentioning that during the previous year and past 3 years the assessee has not made any extraction or sale of iron ore on account of complete ban of mining activities as Honble Supreme Court order dated 05.12.2012.

3.Whereas the A.O find, that (i) the assessee has claimed community development and village welfare expenses of Rs.8,66,910/- and the same was not incurred for the business. The assessee has filed letter dated 10.11.2018 explaining the nature of expenses towards community welfare and development by way of supply of water to villages and transport arrangement for school children from the villages.The A.O was not satisfied with the explanations and observed that expenditure relating to corporate social responsibility(CSR) referred to in section 3 ITA. No.37/PAN/2023 R.S.Shetye and Bros.

135 of the companies Act2013 shall not be deemed to be an expenditure incurred for the purpose of business and also the assessee has not proved that they are incurred /incidental to the business of the assessee and made disallowance of Rs.8,66,910/- (ii)the second disputed issue that the assessee has claimed expenses on stamp duty and registration charges of mining lease of Rs.9,71 ,25,310/-, the assessee has filed the submissions dated 16.11.2018 mentioning that such expenses are paid as part payment towards second renewal of mining lease for the period till F.Y.2026-27 and claimed entire expenditure in F.Y.2015- 16 as revenue expenditure. The A.O. was not satisfied with the explanations and relied on the judicial decisions and find that the "mining lease" right is a capital asset and transfer of such rights give rise to capital gains and such expenditure incurred for acquiring such lease hold right including expenditure towards renewal of mining lease is a capital expenditure. The A.O find that the stamp duty paid for the renewal of mining lease is towards the execution of the lease deed is a capital expenditure being the acquisition of capital asset u/sec2(14) of the Act and having enduring benefit and amortised the amount over a period of 10 years and allowed stamp duty and registration charges of mining lease to the extent of Rs.97,12,531/- for the impugned A.Y.2016-17 and balance amount of Rs.8,74,12,779/- was disallowed as capital expenditure. Similarly the A.O has made disallowance of dead rent expenses of Rs.9,62,328/- and also security 4 ITA. No.37/PAN/2023 R.S.Shetye and Bros.

charges and consultation fee of Rs.7,10,895/- and finally assessed the total loss of Rs.16,51,03,426/- and passed the order u/sec143(3) of the Act dated24.12.2018.

4. Aggrieved by the order, the assessee filed the appeal with the CIT(A).In the Appellate proceedings, the CIT(A) has considered the grounds of appeal, statement of facts , submissions and findings of the AO and has sustained the disallowance of

(i)community development and village welfare expenses and(ii) expenses on stamp duty and registration charges of renewal of mining lease. Whereas the CIT(A) has granted relief in the other grounds of appeal and partly allowed the assessee appeal. Aggrieved by the order of the CIT(A), the assessee has filed an appeal before the Hon'ble Tribunal.

5. At the time of hearing, the Ld.AR submitted that t he CIT(A) has erred in overlooking the facts and submissions filed in the proceedings. The Ld.AR emphasized that the assessee is a partnership firm, hence the provisions of section135 of the companies Act 2013 pertaining to CSR are not applicable and the community development and village welfare expenses consist of supply of water to villages and transport arrangement for school children from the villages and does not fall within the purview of explanation 2 to section 37 of the Act. and the Ld.AR substantiated the submissions with the ledger accoun t copies and judicial decisions and the Ld.DR relied on the findings of the CIT(A). On the second disputed issue of 5 ITA. No.37/PAN/2023 R.S.Shetye and Bros.

expenses    on   stamp     duty   and   registration     charges    of
renewal of mining lease, the Ld.AR mentioned that such
expenses are      paid as part payment towards second

renewal of mining lease for the period till F.Y.2026 -27 and claimed entire expenditure in F.Y.2015-16 as revenue expenditure. The revenue authorities have wrongly treated the payments are for the purpose of renewal of mining lease for the purpose of acquisition of capital asset and has disallowed the claim treating as capital expenditure to be amortized in 10 equal instalments in 10 years. Further the Ld.AR emphasized that such expenditure of payment of stamp duty and registrations charges are legal expenses in connection with the renewal of lease and is a revenue expenditure allowable under the Act. The Ld.AR has substantiated the pleadings with written submissions and the factual paper books filed in the hearing proceedings with supporting ledger account copies, payment receipts towards stamp duty and registration charges, circulars, clearance certificates and quantification of duty and judicial decisions and prayed for allowing the appeal Per Contra, the Ld.DR argued that the assessee has paid the stamp duty and registration charges and obtained the mining lease for 20 years period and such expenditure has a enduring benefit and cannot be treated as revenue expenditure as legal expenses and the Ld.DR relied on the order of the CIT(A).

6 ITA. No.37/PAN/2023

R.S.Shetye and Bros.

6. We have heard the rival submissions and perused the material on record. The crux of the disputed issue envisaged by the Ld.AR that the CIT(A) has erred in sustaining the disallowances overlooking the facts and material evidences. The assesse has filed the details before the lower authorities and the CIT(A) has not considered the documents and information supporting the claim of the assesse. On the first disputed issue of community development and village welfare expenses by way of supply of water to villages and transport arrangement for school children from the v illages. The Ld.AR emphasized that the assessee is a partnership firm, hence the provisions of section135 of the companies Act 2013 pertaining to CSR are not applicable. Prima facie the expenditure is incurred towards the welfare activities which is not disputed and the revenue authorities has erred in invoking the explanation 2 to section 37 of the Act which is applicable to the CSR in the case of the companies. Further the assessing officer has not doubted the genuineness of the expenditure but treated the same as not incidental to the business and made disallowance.

The Ld.AR highlighted the ledger account copies of expenditure and TDS was deducted on the contractor payments and is not disputed by the revenue. Hence considering the facts, submissions and judicial decisions relied, we set aside the order of the CIT(A) on this disputed issue and direct the assessing officer to delete the disallowance of community development and village welfare 7 ITA. No.37/PAN/2023 R.S.Shetye and Bros.

expenses and this ground of appeal allowed in favour of the assessee.

7.On the second disputed issue, the Ld.AR mentioned that the expenses on stamp duty and registration charges of renewal of mining lease, paid as part payment towards second renewal of mining lease for the period till F.Y.2026-27 and claimed entire expenditure in F.Y .2015-

16. Whereas the revenue authorities find that the "mining lease" right is a capital asset and transfer of such rights give rise to capital gains and such expenditure incurred for acquiring such lease hold right including expenditure towards renewal of mining lease is a capital expenditure.

The Ld.AR contentions are that the expenditure of payment of stamp duty and registrations charges are legal expenses in connection with the renewal of lease and is allowable as revenue expenditure. The Ld.AR highlighted the receipt of "sale of stamps" and receipt of "fees under the Indian registration Act 1908" " issued by the Government of Goa placed at page 79 & 81 of the paper book to claim as legal expenses. Whereas The Honble Income Tax Tribunal Panaji Bench in ITA.No.38/PAN/2025 dated 11-02-2026 Bandekar Brothers Pvt.Ltd Vs ACIT Goa dealt at Para 10 to 40 of the order on the subject matter of the expenses on stamp duty and registration charges of renewal of mining lease as under:

"10. We have heard the rival party's submission & arguments, subject to rule 18 of Income Tax Appellate Rules, 1963 ['ITAT-Rules'] perused the material placed on records and considered the facts 8 ITA. No.37/PAN/2023 R.S.Shetye and Bros.
of the case in the light of settled position of law which were primed to the respective parties for their rebuttal.
11. We note that, the appellant predominantly engaged in business of mining iron-ore minerals in the state of Goa over two categories of lands ['MINE AREA'] viz; (a) pieces of land owned by appellant etc., and (b) pieces of land owned by other private parties which are taken on long-term lease by the appellant. Admittedly, the Central or State Government leased no piece of land to the appellant for the purpose of mining/winning of iron-ore minerals. Though former twin types of lands were in complete possession & at the disposal of appellant, the prospecting of minerals or / and mining of minerals therefrom required a licence/permit which is regulated under the provisions of MMRDA. The mining licence was granted by entering into mining-lease agreement between the GoG and the appellant. The first renewal of mining licence granted to the appellant as solidified that it was expired in the year 2007.
12. The GoG allowed the appellant to continue mining operations that is winning of iron-ore minerals from mining area even after the expiry of mining licence in 2007 without their renewal till 2013. Subsequently, for post facto renewal of mining licence the GoG vide its office order dt. 21/02/2013 called upon the appellant to pay a sum equal to 15% of royalty to be payable on iron-ore minerals permitted to be extracted/winned over a period of term of renewal, subject to maximum ceiling of ten times of iron-ore minerals permitted to be extracted/winned over a period of term of renewal. The permissible extraction or winning of iron-ore minerals in the appellant case for the purpose of renewal was determined at 8Lakh Tonne Per Annam ['T/p.a.'] for a period of 20 years commencing from 22/11/2007 to 21/11/2027. Accordingly, on 06/03/2013 appellant paid sum of ₹16Crs being the maximum amount of consideration payable for renewal as contemplated in rule 3A of Indian Stamp Act ['ISA']. The said payment was discharged/paid by the appellant in the form of 'franking/stamp duty' to the GoG ex-chequer. Vide letter dt. 05/01/2015 second renewal of mining- lease was ordered post facto and was registered on 08/06/2015 wherefore a further sum of ₹80,00,413/- was incurred towards its registration. It is imperious to also note that in addition to aforestated considerations paid & expenditure incurred respectively for renewal of mining licence/lease & its registration, a periodic payment of royalty computed based on prescribed ad- valorem rate with reference to grade (quality) and actual quantity of extraction or winning of iron- ore minerals from the mining area, were also paid/discharged by the appellant in the respective years of extractions/winning of iron-ore minerals to the state ex-chequer.
9 ITA. No.37/PAN/2023
R.S.Shetye and Bros.
13. Coming to climax, we note that, the appellant contended former three payments as revenue in nature & character and claimed them respectively in the year of payments u/s 37(1) r.w.s. 43B of the Act by debiting the Profit & Loss A/c prepared for the respective years which were also subjected to audit under both the provisions of Companies Act, 1956/2013 and u/s 44AB of the Act as well. Out of these three payments, later sequential two payments pertaining to; (a) expenses/charges etc., paid for registration of second mining-lease renewal, & (b) periodic royalty payments etc., paid on the basis of actual extraction/winning of iron-ore minerals, present both the parties have no disagreement about their nature & character as 'revenue expenditure' and their consequential deductibility as general revenue expenditure in the year of payment u/s 37(1) r.w.s. 43B of the Act.
14. The dispute solely relates to former first payment of ₹16Crs made to the GoG by the appellant for renewal of mining lease. The appellant claims it as revenue in nature and thus deductible u/s 37(1) of the Act. Per contra, the Revenue refutes the appellant's claim contending it to be a capital expenditure, therefore not allowable u/s 37(1) of the Act. The appellant's claim for deductibility is founded on threefold premises viz; (1) the payment is for lease and is recurring in nature (2) the payment is made in the form of 'stamp duty' akin to legal expenditure and (3) renewal of lease did bring no new capital asset into existence for appellant, that is to say renewal of mining lease cannot be equated with acquisition of capital asset. Without prejudice to above claim, the appellant in its solitary ground of appeals, tendered an alternate claim for consequential depreciation u/s 32 of the Act, if same is held to be capital expenditure.
15. In our mindful understanding, nature & character of mining-lease entered, registered and executed between GoG and the appellant can solitarily determine nature & character of impugned stamp duty payment, thus deductibility thereof can be decided. In view thereof we first examined the mining lease transaction in the light of provisions of parental Mine Act, 1952 ['MA'] and MMRDA. We note that the parental Mine Act defines the term 'Mine' u/s 2(j) as 'means any excavation where any operation for the purpose of searching for or obtaining minerals has been or is being carried on' Whereas the term 'Minerals' is defined u/s 2(jj) (supra) to 'means all substances obtainable from the Earth through mining, digging, drilling, dredging, hydraulicing, quarrying, or any other operation. This definition explicitly includes mineral oils, which encompass natural gas and petroleum.
16. For the purpose of adjudication, parties to dispute also emphasized noting of certain terms 'Minerals', 'Mining-Lease' and 'Leased-area' from section 2 of MMDRA and same reproduced as; (a) 'Leased area'; means the area specified in the mining lease within which mining operations can be 10 ITA. No.37/PAN/2023 R.S.Shetye and Bros.
undertaken and includes the non-mineralised area required and approved for the activities falling under the definition of mine as referred to in clause (i); (aa) 'Minerals' means all minerals except mineral oils. (c) 'Mining Lease; means a lease granted for the purpose of undertaking mining operations, and includes a sub-lease granted for such purpose; (d) 'Mining operations' means any operations undertaken for the purpose of winning any mineral;
A. Mining-Lease, nature & character;
17. In the context of present dispute, a combine reading of former provisions of both MA & MMDRA reveals us that, excavation i.e., mining operations & more particularly winning of any mineral from specified area (referred as 'lease area') is permitted by way of grant of right in the form of licence/permit and such licence/permit is granted/conveyed through registered 'mining-lease' agreement. The registered mining-lease principally is a licence or permit authorising a lessee/licensee a right to undertake mining operations i.e., winning of minerals from leased-area. Therefore in substance such permit or licence per-se is a right granted u/s 4 of MMDRA because without such permit/licence, no person has any right to carry out any mining operations in any area, irrespective of ownership of land/area except under and in accordance with terms & conditions of permit or licence or a mining lease, granted under MMDRA & rules made thereunder. Further we also note that, such licence/permit granted in view of the enabling provisions of section 12A of MMDRA allows the lessee/licensee (i.e., holder of mining-lease) a right to transfer such mining-lease right.
18. This bolstered up clearly that, mining operations i.e., winning of minerals is a lawful right created under the provisions of MA & MMDRA which endows an enduring benefit over a certain period and conveys various rights including right to transfer. Such right is not a commodity to be traded as inventory but an asset capable of generating commodity or stock to be traded for generating regular revenue in the ordinary course of mining business. Therefore this mining/winning right whether granted originally (first time) or by way of renewal subsequently, at all given point of time in our considered view since possessed all the essential attributes of an capital asset including transferability, capable of generating circulating capital i.e., minerals-stock which in turn generated regular revenue for the mining business is uprightly a capital asset within the meaning of section 2(14) of the Act .
19. As to whether mining lease granted for a period of ten years is a capital asset and give rise to a capital gain came for consideration before the Hon'ble Patna High Court in a landmark case of 11 ITA. No.37/PAN/2023 R.S.Shetye and Bros.
'Traders And Mines Ltd. Vs CIT' [1955, 27 ITR 341 (Pat)] where assessee company after purchasing various pieces of land, leased them for a period of 99 years to surface right together with certain mica mines located therein. The indenture by which such land was leased with surface right held to be transfer of capital asset giving rise to gain tax. The former ratio subsequently found affirmed & followed by the Hon'ble Supreme Court in 'RK Palshikar (HUF) Vs CIT' [1988 38 Taxman 166 / 56 CCH 217 ISCC]. On a similar line the Hon'ble Apex Court in the case of 'AR Krishnamurthy & Anrs Vs CIT' [1989 176 ITR 417 / 57 CCH 170 ISCC], while holding grant of mining lease/licence as capital asset and thus surplus on transfer is exigible to taxation laid out a ratio that, 'transfer' in context of provisions of the Act not only include permanent transfer but also a temporary transfer of title to the property in question and lease of mine for any period would fall within the ambit thereof. A lease of land is transfer of interest in the land and creates a right in rem. Therefore, is a capital asset capable of transfer, in consequence sum arising on such of right in rem chargeable to gain tax.
20. In context of renewal giving rise to capital asset, we note that, considering former judicial precedents their Hon'ble lordships in 'Rajendra Mining Syndicate Vs CIT' [1961, 43 ITR 460 (AP)] have also echoed that, renewal of mining-lease endows enduring benefit for a term and confers various rights hence is not a commodity but an asset capable of generating commodity to be sold in mining business.
21. A similar ratio also laid down by the Hon'ble Apex Court in the landmark case of 'Aditya Minerals (P) Ltd. Vs CIT' [1999, 67 CCH 542] wherein their Hon'ble lordships while dealing with the issue of onetime advance payment for acquiring lease for fifteen years to use land for excavation & other allied purpose have reaffirmed the well settled principle that, any expenditure incurred in acquiring mining-lease right over land to win minerals is by very nature & character capital and not revenue.

Reiterating the ratio laid in 'Gotan Lime Syndicate Vs CIT' [1966, 59 ITR 718) their Hon'ble Lordships have also categorically held that, the payment does not lose its character as capital payment if the sum was determined to pay was capital in nature. Thus, the nature of sum continues to be character of sum payable/paid irrespective of mode and frequency of payment.

22. In view of aforestated discussion and respectfully following the judicial precedents (supra), we have no hesitation to hold the mining-lease acquired by the appellant through renewal for a period of 20 years effective from 2007 is and continues to be a capital asset in substance in terms of s/s (14) of section 2 of the Act. In result we find no error in actions of both the tax authorities below in construing the renewal of mining-lease in substance as a capital asset as defined by section 2(14) of the Act.

12 ITA. No.37/PAN/2023

R.S.Shetye and Bros.

B. Stamp Duty, nature & character;

23. Having decided the nature & character of mininglease including renewal of such mining lease granted by GoG to the appellant under MMDRA as capital asset, next arises as to whether the consideration paid by the appellant for such renewal in the form of 'stamp duty' by any chance alters the aforestated adjudication?

24. It is an ambler accounting law that, a consideration paid for acquisition of asset not meant for sale as 'inventory' but meant for generating commodity/inventory is to recognised & accounted as capital asset in books and carried as such over the period of its enduring benefit. In doing so, the form, of consideration could hardly influence determination of such transaction, but the substance of such consideration could. That is to say in determining a transaction to be capital or not; (a) a form & nature of consideration or (b) mode its discharged or (c) term or frequency of such payment (onetime, lumpsum or instalments) etc., in such capital transaction would not alter the determination of transaction as 'capital'. The capital transaction, irrespective of form & nature of consideration, is recognised & treated in books as 'capital asset' (fixed asset or non-current asset as the case may be) and is must in accounting & fiscal law.

25. In the present case, the consideration in acquiring mining-lease, a capital asset was discharged by the appellant in the form of 'frankingstamp duty'. Banging upon the 'form' of discharge, the Ld. Jr Deshpande claimed that such payment constitutes a legal expenditure hence deductible as 'revenue expenditure' in view of the decision rendered in 'CIT Vs Cinceita (P) Ltd.' (supra).

26. Acceptedly, there is no duality over the deductibility of stamp duty as legal expenditure in general, because such expenditure is incurred in executing a contract or an agreement so as to provide a legal authentication to such executed document which may be used/admissible as evidence in the court of law and thus making legally binding to the parties for settling their respective rights & liabilities.

27. In the present case, impugned stamp duty was paid not for executing registration of mining-lease but paid as a consideration for granting mining-lease licence as precondition for grant & its registration. Thus, in substance stamp duty was a consideration for acquiring capital asset (mining- lease right), which in turn permitted the appellant to carry out mining operations (winning of minerals) in terms of applicable provisions of MMDRA & MA.

13 ITA. No.37/PAN/2023

R.S.Shetye and Bros.

28. In fiscal law what prevails over form is substance. The form of payment though was 'stamp duty' but in substance it was a payment for acquiring of mininglease right being a capital asset. We continue to hold so because in fiscal law, 'substance over form' doctrine dictates that the economic reality and true nature of a transaction determine its tax liability/deductibility, rather than its legal form or appearance.

29. A reference can be made to 'Super Poly Fabrics Ltd. Vs CCE, [2008, 217 CTR (SC)] wherein the Hon'ble Supreme Court held that a contract or an agreement has to be read as a whole to understand the purpose and object of the parties agreeing to the laid down terms and conditions. Moreover, if the terms used in the agreement are not conclusive one has to look at the substance of the transaction over form such that it is not always possible that the name given to a transaction would depict the real nature of the transaction to ascertain valid fiscal impact.

30. In view of our former discussion and judicial precedents (supra) and applying the doctrine of 'substance over form', we are of the considered & firm opinion that the appellant's claim that impugned 'stamp duty' is legal expenditure is factually incorrect and without substance, therefore stands rejected.

31. We have given a thoughtful consideration to catena of judicial precedents relied upon by the appellant company and found them distinguishable greatly hence inapplicable to the facts & circumstances of the present case. We say so because, in 'CIT Vs Cinceita (P) Ltd.' (supra) the case was that the assessee leased entire floor of a standalone building and the expenditure was incurred in drawing up & registration of valid lease deed. The expenditure so incurred was treated as legal expenditure thus held as 'revenue'. Similarly is the case of 'CIT Vs Bank of India' (supra) wherein the Hon'ble Court placing reliance on 'CIT Vs Cinceita (P) Ltd.' (supra) reiterated that, legal expenditure incurred on renewal of lease on year-to-year basis being recurring in nature, therefore revenue in character. Further the stamp duty paid/incurred in executing lease deed for two consecutive periods of ten years each on same terms came for 'Richardson Hindustan Ltd. Vs CIT' (supra), wherein their lordship first held that, taking of premises for a period ranging from five to twenty years did not amount to acquisition of a capital assets nor an advantage of enduring nature, therefore the legal expenditure incurred in executing a lease cannot partake the character of capital but 'revenue' for the purpose of deduction under the provisions of the Act. Insofar as the decision rendered in 'Plantation Corporation of Kerala Ltd. Vs CAIT' is concerned, we note that, State Government of Kerala leased a piece of rubber plantation land to assessee for twenty years which was meant exclusively for rubber plantation. Therein their lordships following the catena of judicial precedents 14 ITA. No.37/PAN/2023 R.S.Shetye and Bros.

reiterated that, irrespective of period of lease any expenditure incurred on stamp duty & registration etc., in executing the lease of rubber plantation land, still continues to be an expenditure to facilitate the business to be carried out more efficiently therefore recurring & revenue in nature. In case of 'CIT Vs Gopal Associates' (supra) the stamp duty & registration charges were incurred/paid for securing lease of fruit processing plant which generated the circulating capital in the form of processed food.

32. Insofar as the impact of frequency of payment is concerned, we note an interesting issue of annual protection fees paid for undertaking not to grant any lease, permit or prospecting licence regarding limestone to any other party without a condition that no limestone should be used for manufacturing of cement, came for consideration in 'Assam Bengal Cement Co. Ltd. Vs CIT' [1955, 27 ITR 34 (SC)], wherein their Hon'ble Lordship vide para 6 held that, consideration had an advantage or benefit for such whole period of lease was an enduring benefit for the benefit of whole of business. The annual recurring payment is immaterial because one had got to look to nature of payment which in its turn was determined by the nature of the asset which assessee acquired.

33. In view of former judicial precedents, it is abundantly clear that the nature & substance of transaction determines the substance of expenditure incurred in conducting such transaction. Inversely, it shall be pertinent to note that in deciding the substance, nature and character of expenditure and its consequential deductibility under the provisions of the Act, neither the form, nor the mode and further nor the frequency (lump-sum or instalment) of such payment is a material factor but the nature and substance alone.

34. The appellant drew our attention to no such decision which could dismantle the Revenue's case and inversely hardly could support the case of the appellant in claiming the consideration paid in acquiring licence/lease to excavation iron-ore as revenue in nature & character.

35. On the contrary, with the support of judicial precedents(supra), the respondent Revenue has satisfactorily established on record that; (a) the impugned mining-lease is not a lease as defined u/s 105 of the Transfer of Property Act and also not a lease that is otherwise understood in common parlance, but is an indenture by which right to extract/win iron-ore minerals was granted to the appellant, (b) such right to extract since not a commodity or inventory to be traded but an asset of enduring benefit which in turn used to generate circulating commodity/inventory therefore brought in existence an asset falling within the ambarella of 'capital asset' of s/s 14 of section 2 of the Act and (c) the impugned sum of ₹16Crs paid by the appellant in the form of 'stamp duty' is in nature & 15 ITA. No.37/PAN/2023 R.S.Shetye and Bros.

substance was a consideration paid for acquiring such capital right to extract/win iron-ore minerals from leased area under a mining-lease term of 20 years commencing from 2007. In view thereof, the appellant contention that renewal did bring no new capital asses in existence finds no legal leg to stand, hence rejected in very terms. In summation, all the contentions but the alternate claim for depreciation stands rejected as devoid of merits.

B. Alternate Claim for Depreciation

36. Capital asset under the provisions of the Act could be classified into twin type, depreciable and non-depreciable. Though the Act defined no term as 'depreciable asset' however, the terminology is associated to assessee's engagement with business or profession. The inherent meaning is that the capital asset is exploited by assessee in pursuit of business objectives or professional service. The normal wear and tear of such capital assets over a period of time, known as 'useful life ', a depreciable asset would reach the status of being a scrap. The capital asset may further fall into two class by their very attributes in term of section 2(11) of the Act which defines the term 'block of assets' means a fixed assets classified into (a) tangible and (b) intangible assets. The intangible assets are know-how, patents, copyrights, trademarks, licences, franchises or any other business or commercial rights of similar nature. Perhaps as a safeguard measure Explanation 3 to section 32(1) is pari-materia of section 2(11) to cover both tangible and intangible assets for depreciation.

37. Section 32 of the Act on the other hand, allows a deduction for depreciation on tangible (buildings, furniture & fixture and Plant & machinery) as well as on intangible assets (know-how, patents, copyrights, licenses, franchises) owned and used for business or professional purposes.

38. In the present case, the impugned 'stamp duty' payment disallowed is already decided and attained finality as a consideration paid for acquisition of licence to extract iron-ore minerals. The consideration so paid in law represents cost of acquisition of capital asset, consequently, qualifies for depreciation u/s 32 of the Act r.w.r. 5 of Income Tax Rules, 1962['the rules']. The said licence being an intangible asset therefore to fall in the later class of block of assets eligible for depreciation @ prescribed in part B of Appendix to section 32 of the Act r.w.r. 5 (supra).

39. While pushing for alternate claim the Ld. AR requested for allowing entire balance in the same year on the premise that, the Hon'ble Supreme Court by an order suspended the mining operations. In this context we note that, the deductibility of expenditure incurred towards acquisition of mining lease or sub lease thereof does not depend upon the operations, therefore claim of the appellant is 16 ITA. No.37/PAN/2023 R.S.Shetye and Bros.

meritless, thus rejected. This our view finds fortified in 'Salgaonkar Mining Industries Vs CIT'. [1997, 228 ITR 183(Bom)]. The solitary ground thus stands partly allowed.

40. In result, the appeal of the assessee is PARTLY ALLOWED in a forestated terms. "

8.Therefore, considering the facts, circumstances, submissions and the ratio of the judicial dec isions dealt in the above issue and also follow the judicial precedence.
Accordingly, we concurred with the findings of the CIT(A) that the stamp duty is a cost incurred to acquire a capital asset and direct the assessing officer (i) to allow the deduction of claim of fees paid under the Indian registration Act 1908 of Rs.46,25,310/- and (ii) similarly to allow depreciation u/sec 32 of the Act on the licence fee paid i.e. stamp duty for acquisition of licence to extract iron-ore minerals on similar directions as discussed in the above mentioned paragraphs 36 to 40 of the order.
Accordingly the grounds of appeal                                 are partly allowed in
favour of the assessee.

9. In the result, the appeal filed by the assessee is partly allowed Order pronounced in the open court on 27.02.2026.
                Sd/-                                                  Sd/-
       (GD PADMAHSHALI)                                    (PAVAN KUMAR GADALE)
     ACCOUNTANT MEMBER                                        JUDICIAL MEMBER
Panaji Dated: 27/02/2026
       17
                                                        ITA. No.37/PAN/2023
                                                       R.S.Shetye and Bros.

Copy of the Order forwarded to:
1. The Appellant,
2. The Respondent
3. The CIT(A)-
4. CIT
5. DR, ITAT,
6. Guard file.

//True Copy//


                                                     BY ORDER,
                                               (Asstt. Registrar)ITAT,
                                                       Panaji

                                                            Initial
                                               Date

1.         Draft dictated on                                             PS

2.         Draft placed before author                                    PS



3.         Draft proposed & placed before                                PS
           the second member

4.         Draft discussed/approved       by                             PS
           Second Member.

5.         Approved Draft comes to the                                   PS
           Sr.PS/PS

6.         Kept for pronouncement on

7.         File sent to the Bench Clerk

8.         Date on which file goes to the
           AR

9.         Date on which file goes to the
           Head Clerk.

10.        Date of dispatch of Order.

11.        Dictation Pad is enclosed
 18
     ITA. No.37/PAN/2023
     R.S.Shetye and Bros.