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 10, Cited by 0]

Income Tax Appellate Tribunal - Rajkot

The Asstt. Commr. Of Income Tax, ... vs Shri Vasant Manji Thakker,, Gandhidham on 15 February, 2018

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                          RAJKOT BENCH, RAJKOT

               Before: Shri Rajpal Yadav , Judicial Member
              and Shri Amarjit Singh, Accountant Member

                 [Conducted through E-Court at Ahmedabad]

                        ITA Nos. 442 & 443/Rjt/2016
                          A.Y. 2012-13 & 2013-14


      ACIT,                                         Shri Vasant Man ji
      Gandhidham Circle,                            Thakker,
      Gandhidham-Kutch                        Vs    Gandhidham
      (Appellant)                                   PAN: ABCPT4282E
                                                    (Respondent)



        Reve nue by:          Smt. Us ha N. Shro te, Sr. D. R.
        Assessee by:           Shri Kalpesh Doshi , A.R.

        Date of hearing                   :        12-01-2018
        Date of pronounce ment           :         15-02-2018

                                  आदेश /ORDER

PER : AMARJIT SINGH, ACCOUNTANT MEMBER:-

These two Revenue's appeals for A.Y. 2012-13 & 2013-14, arise from order of the CIT(A)-3, Rajkot dated 12-09-2016, in proceedings under section 143(3) of the Income Tax Act, 1961; in short "the Act".

2. The revenue has raised the following grounds of appeal:-

ITA No. 442/Rjt/2016
"1) The Ld. CIT(A) has erred in deleting the addition of Rs.41,03,160/- made by the A.O. on account of disallowance of depreciation on windmill.
2) The Ld. CIT(A) has erred in deleting the addition of Rs.14,29,419/- made on account of business income being profit of sale of land.

I.T.A Nos. 442 & 443/Rjt/2016 A.Y. 2012-13 & 2013-14 Page No 2 ACIT vs. Shri Vasant Manji Thakker It is therefore prayed that the order of Ld. CIT(A) be set aside and that of AO be restored to the above extent."

ITA No. 443/Rjt/2016
"1) The Ld. CIT(A) has erred in deleting the addition of Rs.49,23,792/- made by AO on account of disallowance of depreciation on windmill.

It is therefore, prayed that the order of Ld. CIT(A) be set aside and that of AO be restored to the above extent."

3. As the facts of ground no. 1 of both ITA 442 & 443/Ahd/2016 for assessment year 2012-13 and 2013-14 are identical therefore for the sake of convenience both are adjudicated together by taking ground no.1 of ITA442/Ahd/2016 as a lead case.

ITA Nos. 442/Rjt/2016 & 443/Rjt/2016 (Ground No. 1)

4. The assessee has filed return of income declaring loss of Rs.- 4,27,79,774/- on 11th September, 2012. Subsequently, the case was selected under scrutiny by issuing of notice u/s. 143(2) of the act on 7th August, 2013. On scrutiny, the assessing officer noticed that the assessee has claimed depreciation on wind mill @ 80% in respect of entire wind mill including the civil work foundation, electrical items, common power evacuation, lease land, nacelle, hub etc. The wind mill was commissioned on 29th March, 2012. The assessee has claimed depreciation @ 40% on wind mill at Rs. 12,60,68,175/-. The depreciation chart for the wind mill as provided in para 5 of the assessment order is reproduced as under:-

     S.No     Item                     Cost                Dep. Claimed for WDV as on
                                                           FY              31.03.2012
                                                           2011-12 @
                                                           40%
 I.T.A Nos. 442 & 443/Rjt/2016    A.Y. 2012-13 & 2013-14                  Page No         3
ACIT vs. Shri Vasant Manji Thakker


    1           Civil work and foundation 61,01,485        24,40,594       36,60,891


    2           Electrical items,          44,67,900       17,87,160       26,80,740
                Components installation


    3           Common Power               69,48,900       27,79,560       41,69,340
                Evacuation


    4           Consideration for lease    33,09,000       13,23,600       19,85,400
                land


    5           Component &                3,23,79,000     12951600        1,94,27,400
                Accessories of renewable
                Energy Devices


    6           Necelle, Hub & Blades,     6,99,61,000     2,79,84,400     4,19,76,600
                Controller, Tower &
                Hardware


    7           Labour related work for    29,00,890       11,60,356       17,40,534
                installation of WTG


    Total                                  12,60,68,175    5,04,27,270     7,56,40,905




While examining the claim of depreciation on wind mill the assessing officer observe that the following components cannot be treated as part of the asset related to wind mill:-

   (i)      Civil work and foundation
   (ii)     Electrical item components installation
   (iii)    Component and accessories renewable energy devices
   (iv)     Necelle, nub and blades, controller tower and hardware
   (v)      Labour related work for installation of WTG.
   (vi)     Consideration for lease land
 I.T.A Nos. 442 & 443/Rjt/2016    A.Y. 2012-13 & 2013-14                            Page No           4
ACIT vs. Shri Vasant Manji Thakker


(vii) Labour related work for installation of wind mill Consequently, the assessing officer has disallowed the claim of depreciation on the above components of the wind mill to the amount of Rs. 4,103,160/-.

5. Aggrieved assessee filed appeal before the ld. CIT(A). The ld. CIT(A) has allowed the appeal of the asssessee by observing as under:-

"3.4 Decision (Ground No.1) ''3.4.1 This issue is basically arising from the AO's non acceptance of appellant's claim of depreciation@ 80% on the entire windmill assembly including common evacuation charges etc. and sub-lease right and right to access. Basically it is related to disallowance of depreciation on 2 items of expenses incurred and related to windmill installation i.e. amounts paid as contribution to common power evacuation charges and for right to access the lease land. The AO has ruled that these items do not fall under the specific entry provided in the Depreciation Schedule on windmill and thus they are not eligible for higher rate of depreciation. The AO has not agreed with the contention of the appellant that the work undertaken by the implementing agency towards civil construction like lying of foundation, fitting of various electrical items etc. for evacuation of power and acquiring rights for access to the land including surrounding lands for installation of the windmill proper is part and parcel of the entire windmill structure without which windmill cannot operate and these items will have no value if the windmill is dismantled and therefore they are also eligible for the same higher rate of depreciation as available to the windmill. It was argued by the appellant that the facility of power evacuation is necessary for making the windmill project operative and there are unavoidable in establishing the windmill unit and therefore they are part and parcel of the windmill. The AO gave the main reason for his disagreement over these items as them not falling in the specific entry provided for depreciation on windmill. Thus the AO has not disputed the fact of incurring expenses on the impugned items and therefore the grievance is purely legal in nature. 3.4.2 It is apparent from the submissions of the Ld. AR which has been reproduced earlier in tins order that he has forcefully and emphatically argued that AC) has taken a very restrictive and unreasonable view blinding himself to the fact that the impugned items of common evacuation charges (basically infraslmctural in nature) and right to access the land are part and parcel of the windmill unit, they are not capable of separate and independent existence and that the windmill cannot be installed and operated without these items. I agree with Ld. AR. In the judgement of CIT vs. Madras Auto Service (P) Ltd. 1998 233 ITR 468 (SC) it has been stated that every outlay is deemed to be capital in nature when it is made and is necessary for initiation of a business and has been incurred for bringing into existence an asset or advantage which is enduring in nature. Ld. AR has implicitly argued that the expenses incurred on the items involved in the controversy fulfill all the above criteria. He has argued that higher rate of depreciation is meant to the entire windmill assembly and not merely to the components like windmill turbine because a stand alone windmill turbine without supporting infrastructure (including infrastructure for evacuation for power) is of no use!! I tend to agree with the Ld. AR that the word used in the applicable Income Tax Rule "windmill" has a wide meaning and it cannot be confined to generator or gear box, etc only. Any act or deed necessary to bring wind turbine in active use of power generation has to be treated as a part of windmill otherwise active use of wind turbine will not be possible and all'standing equipments will become bald and useless. Power evacuation is a critical function without which the energy produced by the windmill cannot be utilized as it can't flow to the grid. Similarly possession of lease right & access to the land on which I.T.A Nos. 442 & 443/Rjt/2016 A.Y. 2012-13 & 2013-14 Page No 5 ACIT vs. Shri Vasant Manji Thakker windmill turbine/ generator has to be installed is critical. Unless this right to access is acquired by the agency it cannot move in its machinery and equipments to install the windmill turbine and hence booking expenses in these counts on the cost of the asset per se is not only reasonable but it essential for proper accountancy. The Ld. A.R. had also submitted the vouchers and bills related to installation to windmill and it includes bills with following descriptions :
        Particulars                                                                  Amount

        Contribution towards Power Evacuation infrastructure cost incurred           63,00,000
by us for evacuating the power from your windmill for Location No. BSR-- 018 of 2.1 MW at Rajaslhan to main grid Category of Service:
Supply of Tangible goods for use service Labour charges for Final Testing and Commssioning of one WTG for ,00,000 your 2.1 MW Windmill at location No. BSR 18 at above site address. Category of Service: Erection, Installation or Commissioning Service Providing sub lease rights of land and rights of suitable access of 30,00,000 surrounding (including free access, right of way etc.) for windmill purpose for your 2.10 MW WTG land at Location No.BSR-018 for your windmill project in the state of Rajasthan as per above mentioned site address Category of Service : Renting of Immovable Property 3.4.3 The work required to erect common power evacuation is essential for installing the windmill and to bring it to the functional level. These expenses cannot be treated as revenue expenditures which incidentally will be beneficial to the appellant. These expenses are capital in nature without any doubt giving enduring benefit to the appellant and I am in full agreement with the Ld. AR that depreciation will be available on this itemat the same rate with which it is available to the windmill per se. The AO has unnecessarily adopted a very restrictive view wherein he has resorted to dissect the purchase value of the entire windmill assembly in various sub components i.e. machinery, labour charges, right to access, etc. and has opined that 80% depreciation will be available only to the windmill proper mentioned in the Depreciation schedule in the IT Rules. Erecting and operating windmill assembly is not limited to installing a windmill turbine only Bringing, windmill in existence and making it operational requires fulfillment of various sub components like installing and fabricating accessory machineries, electric fitting, civil constructions, hiring labours, getting permissions, getting access to the land, getting power connection, getting power output connection, getting access to pooling station, etc. It will not be proper to adopt a dissective approach to limit the claim of higher depreciation only on the main machine of windmill turbine/generator. Reliance is placed on CIT vs. Madras Auto Service (P) Ltd. (1998) 233 ITR 468 (SC), ACIT (OSD) vs. Parry Engineering and Electronics Pvt. Ltd. by ITAT Ahmedabad Bench in ITA No.3317/AHD/203(2011), Enercon Wind Farms (Jaisalmer) P. Ltd. vs. Department Of Income Tax, ITA No. 6402 to 6405/Mum/2010, D.Murugesh. Karur vs Department of Income Tax, I.T.A. No. 1938/Mds/2011, M/s. Asian Handloom Vs. DCIT (I.T.A. No. No.2291/Mds/2008 dt.20.11.09), Trumac Engineering Co. (P.) Ltd. v. ITO Mumbai ITA NO. 55S/Mum/2003 dated 27-6-2008 and Asst. Comm. IT Circle 1 Ludhiana Vs. Rakesh Gupta 36 TAXMANN 546 (2013). Further there is contradiction in AO's observation that common power evacuation facility is not an asset acquired by appellant and thus I.T.A Nos. 442 & 443/Rjt/2016 A.Y. 2012-13 & 2013-14 Page No 6 ACIT vs. Shri Vasant Manji Thakker appellant is not entitled to depreciation on the same. In that case appellant becomes entitled to the claim of entire expenses. This observation is not worth prolonging any further. More so ever, the appellant has definitely acquired right to use the facility of the common evacuation charges which is an integral part of the windmill per se. Therefore I rule that appellant is eligible for the depreciation on the evacuation charges (a), 80% and the denial of depreciation of Rs. 27,79,560/- is therefore deleted. Balance disallowance depreciation of Rs. 13,23,600/- is on account of disallowance of depreciation on the payments towards acquisition of sub-lease rights and rights to access. The ruling in respect of the common evacuation charges will equally be applicable on these components also as they are vital for the meaningful installation and functioning as well as part and parcel of the entire windmill assembling. In the relied upon decision of DC1T vs. Vippy Solvex Products Pvt. Ltd. 164 Taxman 483, it has been held by the Hon'ble Madhya Pradesh High Court that expenses incurred for the foundation of platform, erection, installation of plant and machinery, preparation of crane platform etc. for the main purpose of assembling of windmill are integral part of windmill and same are entitled to the same rate of depreciation as available to the windmill. I therefore hold that the appellant was justified in claiming depreciation @ 80% on these items of acquisition of sub-lease rights and right to access towards the land and surroundings for installation of windmill. The disallowance of Rs. 13,23,600/- is therefore deleted. In effect Ground No. 1 is allowed."

6. During the course of appellate proceedings before us, the ld. departmental representative has supported the order of assessing officer and contended that ld. CIT(A) has erred in allowing the depreciation on the aforesaid components of the wind mills. On the other hand, the ld. counsel has submitted paper book containing information relating to submission made before the ld. CIT(A), copy of audit report, invoices of wind mill and judicial pronouncements etc. He has also supported the order of the Ld. CIT(A).

7. We have heard the rival contentions of both the parties and perused the material on record carefully. The CIT(A) has allowed the entire claim of depreciation on wind mill after placing reliance on the decision of the jurisdictional High Court in the case of CIT vs. Parry Engineering & Electronics Pvt. Ltd. 49 taxmann.com 252 (Gujarat) and other jurisdictional pronouncements as elaborated in detail in his order. After considering the above facts and judicial findings,we observe that the civil and electronic work, infrastructure costs and incidental charges and other components cited supra are an integral part of the windmill project and the windmill cannot function without such civil structure, electric fittings and equipments etc. Therefore, we are of the view that these components cannot be separated for the purpose of applying depreciation at I.T.A Nos. 442 & 443/Rjt/2016 A.Y. 2012-13 & 2013-14 Page No 7 ACIT vs. Shri Vasant Manji Thakker different rates. After considering the facts of the case and the legal findings as elaborated in the order of the ld. CIT(A), we are inclined with the decision of ld. CIT(A). Therefore, the ground no. 1 of appeals of revenue vide ITA 442 & 443/Ahd/2016 are stands dismissed.

8. In the result, the appeals of revenue for both the years on this issue are dismissed.

Ground No. 2 of ITA 442/Ahd/2016

9. During the course of assessment proceedings, the assessing officer has noticed that assessee has shown profit of Rs. 14,29,419/- from sale of agricultural land bearing survey no. 14P-2, Survey No. 17 and Survey No. 496 P- 3 respectively. On questioning, the assessee has explained that agricultural land was purchased in the year 2007 for doing agricultural activities. However, the land was sold in the year 2011 because of shortage of water in the land. The assessing officer has not accepted the explanation of the assessee . He observed it was the intention of the assessee to sold the impugned land for profit. Therefore, he treated the transaction of sale of agricultural land by the assessee as adventure in the nature of trade and assessed the surplus arising from sale of land as business income.

10. Aggrieved assessee filed appeal before the ld. CIT(A). The ld. CIT(A) has allowed the appeal of the assesssee by observing as under:-

"4.2.6 Both the observations of the A.O. i.e. land not /being Used for agriculture purposes and that appellant is in the business of trading estate, are without any basis and evidence. Nothing has been reproduced in this respect in the assessment order to show that appellant has in past or present derived income from the trading in real estate. Only on the basis of a single transaction of sale of a properly which is clearly agricultural land bought 3- 5 years back it cannot be said that the appellant is in the business of trading estate. Further, the A.O. has mentioned that : ".....the series of transactions narrated above clearly leads any person of normal prudence to believe that this is apparently nothing but a pre planned scheme of evading tax on the above profit through dubious and colourable devise....." This again is a very harsh statement made without any reasonable basis. There is no doubt in the actual purchase of the agriculture land and sale of the I.T.A Nos. 442 & 443/Rjt/2016 A.Y. 2012-13 & 2013-14 Page No 8 ACIT vs. Shri Vasant Manji Thakker same after three to five years. The kind of transaction and the time span involved therein do not at all suggest any such motive on the part of the appellant. 4.2.7 It is apparent that this case does not fit into the category of a trading business transaction in land. The profit from this transaction has to be treated as gain arising out of sale agricultural land. Considering the landmark decisions of CIT vs. Siddharth J Desai 28 CTR (Gujarat) 148 and CIT vs. Rewasanker A Kothari 201 ITR (Gujarat) 510 and respectfully following the same 1 delete the AO's action of treating the profit from the said transaction as business income. Ground No. 2 is allowed."

11. During the course of appellate proceedings before us, the ld. counsel has furnished paper book containing sale deed, letter from Panchayat, copy of form 12, copy of form 7/12, 8A and details of judicial pronouncements. He contended that the assessing officer has wrongly treated profit on sale of agriculture land as in the nature of trade. On the other hand, ld. departmental representative has supported the order of assessing officer.

12. We have heard both the sides and perused the material on record carefully. This is undisputed facts that as per copy of 7/12 enclosed in the paper book, the aforesaid land was classified as agricultural land . The assessee has purchased the impugned agricultural land in the year 2007 & 2008. The land was not converted into non-agricultural land before it sold by the assessee. After going through the material on record we observe that the assessing officer failed to substantiate with relevant material that how the sale of the land can be treated as adventure in the nature of trade. Therefore, in totality, we are inclined with the findings of the ld. CIT(A) and the decision of the assessing officer of treating the profit from sale of agricultural land as business income is not justified. Accordingly, the appeal of the revenue is dismissed.

13. In the combined result, both the appeals of the revenue are dismissed.

            Order pronounced in the open court on 15-02-2018


           Sd/-                                            Sd/-
  (RAJPAL YADAV )                                     (AMARJIT SINGH)
 JUDICIAL MEMBER                                   ACCOUNTANT MEMBER
Ahmedabad : Dated 15/02/2018
 I.T.A Nos. 442 & 443/Rjt/2016    A.Y. 2012-13 & 2013-14    Page No       9
ACIT vs. Shri Vasant Manji Thakker


आदेश क त ल प अ े षत / Copy of Order Forwarded to:-
1. Assessee
2. Revenue
3. Concerned CIT
4. CIT (A)
5. DR, ITAT, Ahmedabad
6. Guard file.
                                                                  By order,

                                                       Assistant Registrar,
                                             Income Tax Appellate Tribunal,
                                                                    Rajkot