Income Tax Appellate Tribunal - Panji
M/S M.Gulab Singh & Sons Pvt. Ltd, ... vs The Dy Commissioner Of Income Tax, ... on 11 October, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
AMRITSAR BENCH; AMRITSAR.
BEFORE SH. T. S. KAPOOR, ACCOUNTANT MEMBER
AND SH. N. K. CHOUDHRY, JUDICIAL MEMBER
I.T.A No. 180/(Asr)/2017
Assessment Year: 2013-14
PAN: AABCM6531G
M/s M. Gulab Singh & Sons Vs. Dy. C. I. T.,
Pvt. Ltd., MBD House, Central Circle-II,
Railway Road, Jalandhar. Jalandhar.
(Appellant) (Respondent)
Appellant by : Sh. Sudhir Sehgal
Respondent by: Sh. Rahul Dhawan (D. R.)
Date of Hearing: 14.09.2017
Date of Pronouncement: 11.10.2017
ORDER
PER T. S. KAPOOR (AM):
This is an appeal filed by assessee against the order of Ld. CIT(A), Jalandhar dated 17.02.2017 for Asst. Year: 2013-14.
2. The assessee has taken four grounds of appeal, however the crux of grounds of appeal is the action of Ld. CIT(A), by which he has upheld an addition of Rs.4,84,874/- which the Assessing Officer has made after rejecting the building repair and maintenance expenses by holding it be a capital expenditure.
3. At the outset, the Ld. AR submitted that the assessee had undertaken repair work in the factory premises at Maharajpur Delhi, it was submitted that the drainage system was installed to discharge the effluents/ dirty water generated from the assessee's premises and hence, 2 ITA No. 180(Asr)/2017 Assessment Year: 2013-14 it helped to maintain a clean and healthy working environment in addition to keeping the water pollution under check in the area. It was also submitted that drainage system formed part of the existing block of building and now, only the repairs were carried out. It was submitted that due to old drainage system the dirty water used to flowed back in the premises and created bad stink and thus started creating a huge risk of disease among the employees of the Assessee Company. Hence, due to such unhealthy environment caused by a single drainage system, the assessee company was left with no choice but to carry out repairs to the existing drainage system and due to excessive pressure on the single drainage system an additional sewage line was created which was connected to main drainage system of the area. The Ld. AR submitted that it has been held by various courts that repairs or contribution to sewerage lines/wiring are allowable as revenue expenditure and reliance in this respect was placed on the following judgments:
"COMMISSIONER OF INCOME TAX vs. NAVSARI COTTON & SILK MILLS (GUJARAT HC) (1982) 135 ITR 0546 COMMISSIONER OF INCOME TAX vs. CHOWGULE CHEMICALS PVT. LTD. (BOMBAYHC) (1995) 216 ITR 0234 COMMISSIONER OF INCOME TAX vs. ASSOCIATED CEMENT COMPANIES LTD. (SC) (1988) 172 ITR 0257 COMMISSIONER OF INCOME TAX vs. PANBARI TEA CO. LTD. (PUNJAB a HARYANA HC) (1985)151 ITR 0726 COMMISSIONER OF INCOME TAX vs. ANAND GUM INDUSTRIES (RAJASTHAN HC) (1985) 154 ITR 0680 3 ITA No. 180(Asr)/2017 Assessment Year: 2013-14 HINDUSTAN TIMES LTD. vs. COMMISSIONER OF INCOME TAX (DELHI HC) (1980)122 ITR 0977"
Without prejudice the Ld. AR submitted that it is well settled fact that expenditure incurred for improving the health or working environment for the employee and for reducing Air/Noise/Water Pollution are allowable as revenue expenditure even though benefit of enduring nature is obtained and reliance in this respect was placed on the following case laws:
"STEEL TUBES OF INDIA (P) LTD. vs. COMMISSIONER OF INCOME TAX (MADHYA PRADESH HC : INDORE BENCH)(1996) 130 CTR 0547 COMMISSIONER OF INCOME TAX vs. SAKTHI TEXTILES LTD. (MADRAS HC)(2001) 250 ITR 0449 COMMISSIONER OF INCOME TAX vs. SAKTHI TEXTILES LTD.* (MADRAS HC)(2003)262 ITR 0375 COMMISSIONER OF INCOME TAX vs. BELGACHI TEA CO. LTD.
(CALCUTTA HC) (1975) 99 ITR 0099"
The Ld. AR further placed his reliance on a number of cases laws for the proposition that any expenditure incurred for the running of business efficiently is allowable as revenue expenditure.
4. The Ld. DR on the other hand submitted that the assessee had incurred a huge expenditure and had carried out work for a significant period which continued for months and the expenditure has resulted an enduring benefit to the assessee and therefore the authorities below has rightly made the additions.
4 ITA No. 180(Asr)/2017
Assessment Year: 2013-14
5. We have heard the rival parties and have gone though the material placed on record. We find that assessee filed return of income declaring an income of Rs.1,85,06,87-/-. The Assessing Officer during assessment proceedings observed that assessee had incurred an expenditure of Rs.4,84,874/- on building repair and maintenance. On a query from the assessee, the Assessing Officer observed that the expenditure related to provisioning of UPVC line to the existing pipes and therefore assessee was show caused as to why the expenditure should not be capitalized. The assessee filed reply and submitted that expenditure was of revenue nature and relied on various case laws. However the Assessing Officer on the basis of descriptions mentioned on the bills arrived at the conclusion that since assessee had installed pump and drainage line and had also received warranty on the same therefore such expenditure was not one of recurring nature and there was an enduring benefit to the assessee and therefore he held it to be capital expenditure and allowed depreciation on it and made the addition accordingly. The Ld. CIT(A) upheld the action of Assessing Officer.
We find that the expenditure incurred by assessee might be of an enduring nature yet it cannot be said that the expenditure is of a capital nature. In our view no new asset has been acquired by the assessee and assessee carried out only the repair work to the existing drainage system by increasing its capacity with laying down of an additional sewerage line. Moreover the expenditure incurred by assessee will result benefit to the employees and to the population of local area, in view of better 5 ITA No. 180(Asr)/2017 Assessment Year: 2013-14 control on water pollution. The case laws relied on by Ld. AR specifically states that expenditure incurred on new pipeline for supply of water pollution is business expenditure. The Hon'ble Supreme Court of India in the case of CIT Vs. Associated Cement Companies Ltd. has held that cost of laying pipelines borne by assessee is allowable expenditure as revenue expenditure. Various courts has held that even though benefit of enduring nature is obtained by assessee even then the expenditure is allowed as revenue expenditure.
Therefore in view of the facts and circumstances of the case and case laws relied on by assessee, we are in agreement with the arguments of Ld. AR and therefore we reverse the order of Ld. CIT(A) and allow the appeal filed by assessee.
6. In nutshell, the appeal filed by assessee is allowed.
Order pronounced in the open court on 11.10.2017 Sd/- Sd/-
(N. K. CHOUDHRY) (T. S. KAPOOR)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated: 11.10.2017.
/GP/Sr. Ps.
Copy of the order forwarded to:
(1) The Assessee:
(2) The
(3) The CIT(A),
(4) The CIT,
(5) The SR DR, I.T.A.T.,
True copy
By Order