Income Tax Appellate Tribunal - Mumbai
Alfa Distillieries P.Ltd, Mumbai vs Ito 2(1)(1), Mumbai on 9 February, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL "A", BENCH MUMBAI BEFORE SHRI R.C.SHARMA, AM & SHRI RAVISH SOOD, JM ITA No.5319/Mum/2014 (Assessment Year :2009-10) M/s. Alfa Distillieries Pvt. Vs. ITO - 2 (1)(1), Mumbai Ltd., Alfa House, 5, Varma Chambers, 11, Homji Street, Fort, Mumbai - 400 001 PAN/GIR No. AAAC A5488K Appellant) .. Respondent) Assessee by Ms. Neelam Jadhav Revenue by Shri A. Ramachandran Date of Hearing 10/11/2016 Date of Pronouncement 09/02/2017 आदे श / O R D E R PER R.C.SHARMA (A.M):
This is an appeal filed by the assessee against the order of CIT(A) for the assessment year 2009-10 in the matter of penalty imposed u/s.271(1)(c) of the IT Act.
2. Rival contentions have been heard and record perused.
3. Facts in brief are that assessee is engaged in manufacturing of Indian made foreign liquor. During the course of scrutiny assessment, AO made disallowance of Rs.22,74,300/- on account of license fee. For the disallowance so made, AO also levied penalty u/s.271(1)( c) against which assessee is in further appeal before us. 2 ITA No.5319/2014
Alfa Distilleries Pvt. Ltd.,
4. We have considered rival contentions and found from record that the Assessee Company is engaged in the business of manufacturing of Indian Made Foreign Liquor. The Assessee is holding PLL & RS2 licenses for manufacture of IMFL, These licenses are issued by Maharashtra State Government. The said licenses were holding since year, 1990. The renewal of licenses from various government bodies is required as per Bombay Prohibition Act, Sec. 49 & 54 and Part III (Foreign Liquor). The Assessee is being renewing the licensing, since last 2 decades. The liquor license was last issued in year 1984 and this license is not readily available therefore the Assessee needs to keep the licence alive.
5. During the year the Assessee had filed its Return of Income on 30.09.2009 declaring total loss at Rs.19,94,583/-. Assessing Officer passed an order observing that the expenditure incurred on renewal of license was not allowable in view of Sec. 43B(a) and also not be allowable as business expenses uls.37(1) of the Act. Thereafter he initiated penalty proceedings for furnishing inaccurate particulars.
6. After disallowing the claim, the AO also levied penalty u/s.271(1)( c) for the disallowance of license fee. During the Penalty Proceedings, the Assessee had filed following details:
Audited Accounts Notice dtd. 5/8/2011 asking details of License Fees along with Ledger during assessment proceedings. 3 ITA No.5319/2014
Alfa Distilleries Pvt. Ltd., Letter dated 17/08/2011 submitted before A.O. during assessment proceedings alongwith details of License Fees in assessment proceedings.
Letter dated 21/10/2011 explaining the provisions of section 43B(b) for disallowance of the License Fee in assessment proceedings.
7. By the impugned order CIT(A) confirmed the action of AO against which assessee is in further appeal before us.
8. We have considered the rival contentions and found from record that the Assessee has neither concealed nor filed any inaccurate particulars of income, levy of penalty was not justified. The Assessee had filed its application for renewal of its licence. This licence fees is payable on yearly basis and valid for one year. Similar disallowance was made by department A.Y. 2006 - 2007. However, on appeal the Hon'ble ITAT allowed the Assessee's Claim. The Assessee has not filed appeal mainly because the assessed income was less and tax liability was less payable. The PLL license Fees and RSII debited to the profit and loss account but it was not paid since the matter is in disputes with the Bombay High Court and with State Government. These Licence Fees are not in the nature of expenses specified u/s. 43B(a) since this is a liability arising due to application of renewal of licence. I is not in the nature of any duties or royalty or taxes which has become due to its usage during the year concerned. The nomenclature applied the amount for which the provision was made "fee" and not a tax and therefore the provision of section 43B, 4 ITA No.5319/2014 Alfa Distilleries Pvt. Ltd., in the year in question, were not attracted. Merely because there is a litigation pending in High Court wherein stay was granted, and necessary expenses incurred to keep alive the business assets cannot be disallowed and cannot be ground for levy of penalty on the same.
9. From the record we found that the claim made by the assessee was based on sound legal contention remains a claim and cannot be equated with supplying inaccurate particulars of income or concealing particulars of income, therefore, the provisions of s. 271(1)(c) is not applied. From the record we also found that in A.Y.2011-12 on the same addition the A.O. has deleted the penalty.
10. We also found that from A.Y. 2012 - 2013, the Assessee suo moto stopped making provisions for License Fees in the books of accounts. Therefore, the disallowance of license fees and penalty on the same not arose.
11. Hon'ble Supreme Court in the case of CIT vs. Reliance Petroproducts Pvt. Ltd. (2010) 322 ITR 158 (SC) held that making an Incorrect claim in law cannot tantamount to furnishing inaccurate particulars. There is no' concealment or furnishing of inaccurate particulars within Sec. 271(1)(c) & its Explanations. Explanations given by Assessee are bonafide based on documentary evidences produced at the time of assessment proceedings and the explanations of the Assessee are not found false.
12. In view of above discussion, we do not find any justification for imposing penalty u/s.271(1)(c).
5ITA No.5319/2014
Alfa Distilleries Pvt. Ltd.,
13. In the result, appeal of assessee is allowed.
Order pronounced in the open court on this 09/02/2017
Sd/- Sd/-
(RAVISH SOOD) (R.C.SHARMA)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Mumbai; Dated 09/02/2017
Karuna Sr.PS
Copy of the Order forwarded to :
1. The Appellant
2. The Respondent.
3. The CIT(A), Mumbai.
4. CIT
DR, ITAT, Mumbai
5. BY ORDER,
6. Guard file.
सत्यापित प्रतत //True Copy//
(Asstt. Registrar)
ITAT, Mumbai