Punjab-Haryana High Court
Commissioner Of Income Tax-I vs M/S Arora Knit Fab Pvt. Ltd on 19 April, 2012
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
ITA No. 14 of 2012 (O&M)
Date of Decision: April 19, 2012
Commissioner of Income Tax-I, Ludhiana
...Appellant
Versus
M/s Arora Knit Fab Pvt. Ltd., Ludhiana
...Respondent
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
KUMAR
HON'BLE MR. JUSTICE ALOK SINGH
Present: Mr. Rajesh Katoch, Advocate,
for the appellant.
1. To be referred to the Reporters or not?
2. Whether the Judgment should be reported in the
Digest
M.M. KUMAR, J.
1. The revenue-appellant has filed the instant appeal under Section 260A of the Income Tax Act, 1961 (for brevity, 'the Act'), against the order dated 24.8.2011, rendered by the Income Tax Appellate Tribunal, Chandigarh Bench 'B' (for brevity, 'the Tribunal'), passed in ITA No. 514/CHANDI/2011, in respect of Assessment Year 2007-08. The Tribunal has upheld the order of the Commissioner of Income Tax (Appeals), deleting the additions of `1,12,44,952/-, which were made by the Assessing Officer on account of deemed dividend under Section 2(22)(e) of the Act.
2. Brief facts of the case are that the assessee-respondent filed its return of income for the assessment year 2007-08 on 15.11.2007 declaring income of `29,65,142/-. The case was ITA No. 14 of 2012 (O&M) 2 selected for scrutiny and the assessment was completed under Section 143(3) of the Act at an income of `1,57,87,650/- on 29.12.2009, which included the addition of `1,12,44,952/-, made on account of deemed dividend under Section 2(22)(e) of the Act. The assessee-respondent challenged the order of the Assessing Officer, dated 29.12.2009, before the CIT (A). The appeal was allowed by the Commissioner holding that the provisions of Section 2(22)(e) of the Act would not apply. It has been observed that only the share holder can be assessed on account of deemed dividend and not the Company under Section 2(22)(e). In support of the aforesaid view the CIT (A) placed reliance on CIT v. Universal Medicare (P) Ltd., Ltd., (2010) 190 Taxman, 144 (Bom) and the view of the Rajasthan High Court in the case of CIT v. Hotel Hilltop, Hilltop, (2009) (2009) 313 ITR 116 (Raj).
(Raj)
3. The CIT (A) further held that there cannot be any clubbing of different share holders such as individual, HUF, minor and wife. It has reached the conclusion that none of the share holder who is the beneficial owner of the share, holding not less than 10% of the voting power of the assessee company holds substantial interest in M/s AFPL (Arora Fabric Private Ltd.). Ms. Neena Arora is holding 58.84% share in the assessee company but she had only 9.32% shares in M/s AFPL, which is below 10%. Likewise, Ms. Harjit Kaur had 9.26% share holding in the assessee company, which is less than 20% and she has 63.54% share holding in AFPL. If the share holding in the assessee company is less than 20% then it cannot be said that the person has substantial interest in the company to whom loans and advances were given. The CIT (A), thus, concluded that the condition laid down in Section 2(22)(e) ITA No. 14 of 2012 (O&M) 3 with regard to minimum share holding by the share holder in the assessee company vis-a-vis M/s AFPL is not fulfilled. The share holding of different persons cannot be clubbed to decide the issue of fulfilling the conditions laid down in Section 2(22)(e) of the Act. On the basis of the aforesaid analysis, the CIT (A) allowed the appeal of the assessee-respondent and decided the matter against the revenue-appellant.
4. Feeling aggrieved, the revenue preferred appeal before the Tribunal, which has upheld the order of the CIT(A) holding that the Commissioner Appeals has recorded a categorical finding in para 4.3 of the appellate order that the basic conditions and ingredients postulated by Section 2(22)(e) of the Act with regard to minimum share holding by the share holders in the assessee company vis-a-vis M/s AFPL were not fulfilled and that the share holders of different holdings, cannot be clubbed to decide the issue of fulfillment of the conditions laid down therein. The Tribunal also approved the reasoning of the Commissioner Appeals that only the share holder can be assessed on account of deemed dividend and not the company under Section 2(22)(e) of the Act.
5. We have heard learned counsel for the revenue- appellant. During the course of hearing we asked a pointed question to the learned counsel for the revenue about the status of the judgments rendered by the Bombay High Court and Rajasthan High Court in the cases of Universal Medicare (P) Ltd. (supra) and Hotel Hilltop (supra) respectively, on which reliance has been placed by the Commissioner Appeals and the Tribunal. There was no satisfactory answer. Learned counsel has not been able to point ITA No. 14 of 2012 (O&M) 4 out that the assessee-respondent fulfilled the basic ingredients of Section 2(22)(e) of the Act so as to warrant addition of `1,12,44,952/- on account of deemed dividend. We find that no substantive question of law warranting admission of appeal would arise, particularly when the revenue-appellant has not challenged the judgments of Bombay and Rajasthan High Courts. The aforesaid interpretation of Section 2(22)(e) of the Act would not, therefore, be open to challenge. The appeal is wholly without merit. Dismissed.
(M.M. KUMAR) JUDGE (ALOK SINGH) SINGH) April 19 19, 2012 2012 JUDGE PKapoor