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 15, Cited by 0]

Income Tax Appellate Tribunal - Kolkata

Balrampur Chini Mills Ltd., Kolkata vs Assessee on 23 February, 2011

                आयकर अपीलीय अधीकरण, Ûयायपीठ - " ǒब" कोलकाता,
      IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH: KOLKATA
     (सम¢)Before ौी महावीर िसंह, Ûयायीक सदःय एवं/and ौी, ौी लेखा सी.डȣ.राव सदःय)
          [Before Hon'ble Sri Mahavir Singh, JM & Hon'ble Shri C. D. Rao, AM]
                        आयकर अपील संÉया / I.T.A No. 504/Kol/2011
                           िनधॉरण वषॅ/Assessment Year : 2008-09

M/s. Balarampur Chini Mills Ltd.              Vs   Deputy Commissioner of Income-tax,
(PAN AAACB 9373 Q)                                 Central Circle-XIX, Kolkata.
 (अपीलाथȸ/Appellant)                          (ू×यथȸ/Respondent)

                       For the Appellant: Shri S. K. Tulsiyan
                       For the Respondent: Shri Sumanta Sinha

                                         आदे श/ORDER

Per Mahavir Singh, JM ( महावीर िसंह, Ûयायीक सदःय)

सदःय This appeal by assessee is arising out of the order of CIT(A), Central-II, Kolkata in Appeal No.90/CC-XIX/CIT(A)C-II/10-11 vide dated 23.02.2011. The assessment was framed by DCIT, Central Circle-XIX, Kolkata u/s. 143(3) of the Income Tax Act, 1961 (hereinafter referred to as "the Act") for Assessment Year 2008-09 vide his order dated 10.11.2010.

2. The first issue in this appeal of assessee is against the order of CIT(A) confirming the action of AO disallowing expenditure attributable to exempted income, dividend, by invoking provisions of section 14A of the Act r.w.s. Rule 8D of Income-tax Rules, 1962 (hereinafter referred to as "the Rules"). For this, the assessee has raised following ground nos. 1, 2 and 7:

"1. That, on the facts and in the circumstances of the case, the Ld. CIT(A) erred in confirming the Ld. A.O.'s order disallowing a sum of Rs.3,90,63,218, as expenditure attributable to exempt dividend income of Rs.1,08,72,574 in terms of Sec.14A of the I.T. Act, 1961, read with Rule-8D of the I.T. Rules,1962.
2. That on the facts and in the circumstances of the case, the Ld. CIT(A) erred in confirming Disallowance of Rs.3,90,63,218/- U/s.14A of the Income Tax Act, 1961, by applying Rule-8D of the Income Tax Rules, 1962, disregarding the computation of Disallowance made by the Assessee at Rs. 1,49,995/- duly supported by the Certificate obtained from its Statutory Auditors.
7. That, on the facts and in the circumstances of the case, the Ld. CIT(A) erred in sustaining the addition of Rs.3,90,63,218 being the disallowance u/s.14A of the Act/Rule 8D of the Rules to the Net Profit of the assessee company for the purpose of computation of its Book Profit under the provisions of Sec. 115JB of the I.T. Act, 1961."

2 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09

3. The brief facts leading to the above issue are that the assessee company is engaged in the business of manufacture and sale of sugar, industrial alcohol, bio-compost fertilizers and generation of power in the form of steam and electricity. Its head office is at Calcutta but its factories, power undertakings, distillery undertaking etc. are located at various places in U.P. The AO during the course of assessment proceedings noticed that the assessee has claimed exempt income of dividend at Rs.1,08,72,574/- and offered a sum of Rs.1,49,995/- as expenses attributable to such exempt income and disallowed from its claim under the provisions of section 14A of the Act and this was supported by certificate from its statutory auditors. The AO noted that the assessee company has not computed the disallowance in accordance with Rule 8D of the Rules and accordingly, by invoking Rule 8D(ii) of the Rules made disallowance by stating that in the immediate preceding year, the assessee's claim is also disallowed by invoking the provisions of section 14A of the Act r.w.s. Rule 8D of the Rules. It was also noted by AO that the assessment order for AY 2007-08 was upheld by CIT(A), Central-II, Kolkata vide his order dated 06.07.2010. The AO following the decision of CIT(A) for AY 2007-08 computed disallowance as per Rule 8D2(ii) and 8D2(iii) of the Rules and made disallowance at Rs.3,90,63,218/-. Aggrieved, assessee preferred appeal before CIT(A). The CIT(A) also confirmed the action of the AO vide para 4.1 and 4.2 of his appellate order as under:

"4.1. I have gone through the assessment order and submissions of appellant. The undersigned is not empowered to decide the validity of Rule D or admit such an appeal of appellant u/s. 246A of the I. T. Act. The constitutional validity of Rule 8D can be challenged vide petition under Article 226 of the Constitution before the empowered courts. Therefore the issue of unreason ability of Rule 8D in this ground of appeal of appellant is ignored.

4.2. Appellant has itself admitted that some expenditure has been incurred to earn exempt dividend income and appellant estimated such expenditure at Rs.1,49,995/-. No method of estimation or determination of such expenditure of Rs.1,49,995/- has been given by the appellant except for stating that this expenditure has been certified by statutory auditor. Appellant has not maintained accounts in such a manner where all exempt incomes, the corresponding expenditures, the corresponding funds and the corresponding investments have been separately maintained and such separate Profit & Loss account and balance sheet have been certified by any auditor. Non maintenance of separate accounts in respect of exempted income and the fact that appellant has made its own estimation of expenditure to earn exempt income is sufficient reason for satisfaction of Assessing Officer having regards to the accounts of appellant to estimate expenditure u/s. 14A(2) of the I. T. Act read with Rule 8D of the I. T. Rules. Further a certified estimate of such expenditure by a statutory auditor cannot override the estimation of expenditure as prescribed in Income Tax Rules. In view of these facts and position of law, I hold that Assessing Officer has rightly disallowed the expenditure of Rs.3,90,63,218/- consisting of interest of Rs.3,38,47,524/- and indirect expenditure of Rs.52,15,694/- to earn exempt income u/s. 14A of the I. T. Act."

Aggrieved, assessee came in appeal before Tribunal.

3 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09

4. We have heard rival contentions and gone through facts and circumstances of the case. The first argument made by the Ld. Counsel before us was that the assessee admittedly earned dividend income at Rs.1,08,72,574/- and claimed exempt u/s. 34/35 of the Act. Ld. Counsel for the assessee stated that it has incurred expenditure to the sum of Rs.1,49,995/- as expenditure was relating to earning of exempt dividend income and this was disallowed suo motu by the assessee in view of certificate of its statutory auditors. Ld. Counsel for the assessee stated that there is no other expenditure except disallowed by assessee which is relatable to exempted income and the lower authorities i.e. neither AO nor CIT(A) has proved any nexus or expenditure attributable to exempted income despite the fact that all books of account and other details explaining that none of the expenditure is relatable to exempted income is disallowable. The Ld. Counsel for the assessee, first of all, filed a statement showing sources of funds and its utilization during the FY 2007-08 relevant to this AY 2008-09. The relevant statement is being reproduced as it is:

"Balarampur Chini Misss Limited Assessment Year 2008-09 Statement showing Sources of Fund and its utilization during the Financial Year 2007-08 Sources of Fund Calculat Amount Utilisation of Fund Calculat Amount ion (Rs. in ion (Rs in Sheet Lacs) sheet Sl. Lacs) Sl. No. No Average Owned Capital 1 98542.26 Average Investments 6 10431.39 Employed acquired out of Owned Funds Average Net Fixed 7 88110.87 Assets acquired out of Owned Capital Average Rupee Term 2 78503.34 Average Net Fixed 7 78503.34 Loans/ECBs Employed for Assets acquired out of Projects Rupee Term Loans/ECBs Cash Credit Facilities/ 3 69124.26 Average Net Current 8 65417.70 Bank Borrowings for Assets financed by Cash Working Capital Credit Facilities/ Bank (lncluding Excise Loans Borrowings For from Bank) Working Capital (Including Excise Loans from Bank) Average Working 7 3706.56 Capital utilised for Modernisation/ Expansion 4 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 Book Entry for Deferred 4 12951.91 Average Net Fixed 7 12630.71 Tax Liability Assets amount blocked out of the same. (In form of Depreciation) Average Amount of 321.20 9 Misc. Exp. Not W/Off 259121.75 Average Application of 259121.75 Average Sources of Funds 5 10 Funds as Per Audited as Per Audited Balance Balance Sheet as on 31 Sheet as on 31 .03.2008 .03.2008
1) Average Net Fixed Assets - (Rs.88110.87 + Rs. 78503.34 + Rs. 3706.56 + Rs. 12630.71)Lacs = Rs. 182951.48 Further, Ld. Counsel also filed calculation sheet of opening application of funds and closing application of funds for the entire FY 2007-08 relevant to this Assessment Year. This calculation sheet is being reproduced as it is:
Balarampur Chini Mills Limited Assessment Year 2008-09 Calculation Sheet Sl. Particulars Calculation Particulars Calculation Workings (Rs Amount No. in Lacs) (Rs in Lacs) 1 Average Owned Capital (Op. Share Capital & (10271844+94366.07)/2 98542.26 Employed Reserves and Surplus plus Cl. Share Capital & Reserves and Surplus)/2 2 Average Rupee Term (Op.Secured Loans + (142900.22+109934.96- 78503.34 Loans1ECBs Employed Cl, Secured Loans- 11643-510-37616.52-

for Projects Excise Loans and CC 1359.52-45619.47+920)/2 Facilities from Banks + Deposit against Conv.

                           Warrants)/2
3    Cash Credit Facilities /     (Op.CC Facilities+ Cl. (45619.47 + 38976.04 +7 69124.26
     Bank Borrowings       for    CC Facilities +        500 + 34000 + 11643 +
     Working           Capital    Op. Unsecured Loans 510)/2
     (lncluding Excise Loans      from Banks +
     from Bank)                   Cl. Unsecured Loans
                                  from Banks + Excise
                                  Loans from Banks)/2
4                                                     Tax (12483.9+13419.91)/2                      12951.91
     Book Entry for Deferred (Op. Deferred
     Tax Liability           Liability    +            Cl.
                             Deferred                 Tax
                             Liability)/2

5 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 5 Average Sources of Funds (Op.Sources of Funds (293022.56+225220.94)/2 259121.75 + Cl. Sources of Funds)/2 6 Average Investments (Op. Investments + Cl. (20562.12+300.65)/2 10431.39 acquired out of Owned lnvestments)/2 Funds 7 Average Net Fixed Assets (Op. Net Fixed Assets (191908.44+173994.51)/2 182951.4 + Cl. Net Fixed Assets)/2 8 Average Net Current (Op.Net Current (80302.35+50533.04)/2 65417.70 Assets financed by Cash Assets + Cl. Net Credit Facilities / Bank Current Assets)/2 Borrowings for Working Capital (including Excise Loans from Bank) 9 Average Amount of Misc. (Op. Misc. Exp Not (249.65+392.74)/2 321 .20 Exp. Not W/Off W/Off + Cl. Misc.Exp Not W/Off)12 10 Average Application of (Op. Application of (293022.56+225220.94)/2 259121.75 Funds + Cl.

     Funds
                                 Application       of
                                 Funds)/2



The Ld. Counsel for the assessee filed Balance Sheet for the year ending 31st March, 2008 and compared the same with the balance sheet for the year ending 31st March, 2007 and showed that the reserve and surplus as on 31st March, 2007 was at Rs.94366.07 (in lacs) and as against the same reserves and surplus (including share capital) becomes at Rs.102718.44 (in lacs). The Ld. Counsel for the assessee also referred to loan funds and the position was stated as under:

LOAN FUNDS 31.03.2008 31.03.2007
a) Secured Loans 142900.22 109934.06
b) Unsecured Loans 34000.00 7500.00 176900.22 117434.96 Ld. Counsel for the assessee also stated that even there is reduction in deferred tax liability from 31st March, 2007 at Rs.13419.91 (in lacs) to Rs.12483.90 (in lacs) as on 31st March, 2008.

Ld. Counsel also stated that no loan amount is put in investment as is clear from the above position as the investments in the net fixed asset has increased in assessment year 2008-09 from 2007-08 as under:

6 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 31.3.2008 31.03.2007 NET FIXED ASSET 191908.44 (In lacs) 173994.51 (in lacs) INVESTMENTS 20562.12 (In lacs) 300.65 (in lacs) NET CURRENT ASSET 80302.35 (In lacs) 50533.44 (in lacs) MISCELLANEOUS EXPENDITURE 249.65 (in lacs) 392.74 (in lacs) In view of these facts, Ld. Counsel for the assessee stated that there is no expenditure attributable to exempted income qua administrative expenses, interest expenses or any other directly related expenditure. Ld. Counsel for the assessee accordingly stated that in the present case Rule 8D of the Rules invoked b y the lower authorities is without any basis. He stated that in view of the above facts the picture is very clear that there is no investment from interest free or interest bearing loans and there is no directly related expenses relating to exempted income i.e. dividend income. Hence, he urged the bench to delete the addition.
5. On the other hand, the Ld. DR stated that the Rule 8D of the Rules is now mandatory and Hon'ble Bombay High Court in the case of Godrej Boycee has upheld the validity of this Rule and it is applicable for and from AY 2008-09 as held by Hon'ble Bombay High Court.

He state that the AO and CIT(A) has rightly computed the disallowance by invoking the provisions of section 14A of the Act and Rule 8D of the Rules. But the Ld. DR could not point out any defect in the statement showing sources of fund and its utilization filed by the assessee as also the calculation sheet of opening application of funds and closing application of funds.

6. We find that during the previous year ended on 31.03.2008 assessee earned Dividend Income of Rs. 1,08,72,574/- which was exempt U/s. l0(34)/(35) of the Income Tax Act, 1961and assessee in its Return of income offered for Disallowance a sum of Rs. 1,49,995/- as reasonable expenditure relating to earning of its exempt Dividend Income. However, Assessing Officer disallowed a sum of Rs.3,90,63,218/- of Dividend Income earned by the assessee, in terms of Section 14A by applying Rule 8D of the Rules, while assessing the total income of the Assessee. The break-up of the said Disallowance as per Rule-8D made by the Assessing Officer is as under:

i) Interest Expenditure disallowed as per Rule-8D 3,38,47,524.00
ii) 0.5% of Average value of Investments disallowed 52,15,694.00 under Rule 8D 3,90,63,218.00 We find that the computation so made by Assessee was certified by its Statutory Auditors and this fact has been recorded by AO as well as CIT(A). We find from the orders of the lower authorities that none of them had pointed out any defect in the correctness of the Assessee's

7 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 claim of expenditure amounting to Rs. 1,49,995/- as certified by its Auditors. We find from the above statement showing sources of funds and its utilization during FY 2007-08 that assessee borrowed money primarily for its main business activities of manufacture and sale of Sugar, Industrial Alcohol, Fertilizer, Generation and Distribution of Power etc and no part of borrowed money had any direct link or nexus with the investments made by assessee company, which had yielded tax-free Dividend Income. The Assessee had substantial Capital of its own i.e., Share Capital plus Reserves amounting to Rs.94,366.07 Lakhs (as on 31.03.2007) and Rs.102,718.44 Lakhs (as on 31.03.2008) averaging at Rs.98,542.26 Lakhs which is more than 9 times of the Average value of Investments, amounting to Rs. 10431.39 Lakhs computed by the AO in the Assessment Order itself. We have taken note from the said Statement that the Assessee had utilized its entire borrowings in the form of Term Loans/ECBs for setting-up Greenfield Projects / Expansion of existing Projects, similarly, borrowings in the form of Cash Credit Facilities were utilized for its day to day requirements of Working Capital to run the business. As per fund flow statement it is clear that entire amount of Investments, yielding tax- free Dividend Income to the Assessee, were acquired from its Owned Funds represented by the Share Capital and Free Reserves and neither Long Term Borrowings in the form of Term Loans ECBs etc. nor Short Term Borrowings in the form of Cash Credit Facilities etc. were used for the purpose of acquisition of Investments at any time during the previous year as is evident from Statement prepared on the basis of Audited Balance Sheet as at 31.03.2008.

7. In view of the above facts, now we have to go to Rule 8D of the Rules, which is being reproduced as it is:

8D. (1) Where the Assessing Officer, having regard to the accounts of the assessee of a previous year, is not satisfied with--
(a) the correctness of the claim of expenditure made by the assessee; or
(b) the claim made by the assessee that no expenditure has been incurred, in relation to income which does not form part of the total income under the Act for such previous year, he shall determine the amount of expenditure in relation to such income in accordance with the provisions of sub-rule (2). (2) The expenditure in relation to income which does not form part of the total income shall be the aggregate of following amounts, namely :--
(i) the amount of expenditure directly relating to income which does not form part of total income;
(ii) in a case where the assessee has incurred expenditure by way of interest during the previous year which is not directly attributable to any particular income or receipt, an amount computed in accordance with the following formula, namely:-
AxB C

8 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 Where A = amount of expenditure by way of interest other than the amount of interest included in clause (i) incurred during the previous year;

B= the average of value of investment, income from which does not or shall not form part of the total income, as appearing lit the balance sheet of the assessee, on the first day and the last day of the previous year;

C= the average of total assets as appearing in the balance sheet of the assessee, on the first day and the last day of the previous year;

(iii) an amount equal to one-half percent of the average of the value of investment, income from which does not or shall not form part of the total income, as appearing in the balance sheet of the assessee , on the first day and the last day of the previous year.

(3) For the purposes of this rule, the 'total assets' shall mean, total assets as appearing in the balance sheet excluding the increase on account of revaluation of assets but including the decrease on account of revaluation of assets."

From rule 8D of the Rules, it is clear that, the AO can invoke this rule in case he is not satisfied with regard to the account of assessee that the claim of expenditure made by assessee is not correct and the claim made by assessee that no expenditure has been made in relation to income which do not form part of total income under the Act, he shall determine the amount of expenditure in relation to such income in accordance with the provisions of Rule 8D(2) of the Rules. Even the provisions of section 14A(2) clearly states that the AO shall determine the amount of expenditure incurred in relation to such income which does not form part of total income under this Act in accordance with such method as prescribed (under rule 8D of the Rules), if the AO having regard to the account of the assessee is not satisfied with the correctness of the claim of the assessee in respect of such expenditure in relation to income which does not form part of total income under the provisions of this Act. The provisions of section 14A was enacted by the Finance Act, 2001 by retrospective effect, w.e.f. 1.4.1962, which postulated that for the purpose of computing the total income no deduction shall be allowed in respect of expenditure incurred in relation to income which do not form part of total income under the Act by an assessee. The memorandum explaining the provision in the Finance Bill, 2001 provides reasons for insertion of section 14A in the Act and the same are reported in (2001) 248 ITR (St.)192 and at page 195 and 196, which are as under:

"Certain incomes are not includible while computing the total income as these are exempt under various provisions of the Act. There have been cases where deductions have been claimed in respect of such exempt income. This in effect means that the tax incentive given by way of exemptions to certain categories of income is being used to

9 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 reduce also the tax payable on the non-exempt income by debiting the expenses incurred to earn the exempt income against taxable income. This is against the basic principles of taxation whereby only the net income, i.e., gross income minus the expenditure is taxed. On the same analogy, the exemption is also in respect of the net income. Expenses incurred can be allowed only to the extent they are relatable to the earning of taxable income.

It is proposed to insert a new section 14A so as to clarify the intention of the Legislature since the inception of the Income-tax Act, 1961, that no deduction shall be made in respect of any expenditure incurred by the assessee in relation to income which does not form part of the total income under the Income-tax Act.

The proposed amendment will take effect retrospectively from April 1, 1962 and will accordingly, apply in relation to the assessment year 1962-63 and subsequent assessment years."

From the above memorandum explaining the provisions of Finance Bill 2001 clearly suggests that the expenses incurred can be allowed only to the extent that they are relatable to earning of the taxable income and expenses relatable to exempted income are to be disallowed.

8. Here in the present case, there is no linkage or nexus between the funds borrowed by assessee and the impugned investments, hence, no interest expenditure can be disallowed by mechanically applying the Provisions of Rule 8D of the Rules. The assessee has explained that the share capital and reserves, that is its own funds, were utilised for the purpose of investment in shares for earning dividend income and this has not been negated by lower authorities i.e. neither CIT(A) nor AO. The assessee has explained each and every investment with sources of funds and its utilization as well as opening application of funds and closing application of funds as noted above. It is an admitted position in law that expenditure can be disallowed U/s.14A of the Act if and only if it is incurred in relation to income which does not form part of total income. From the facts of the present case, it is clear that there is no link with expenditure for earning of dividend income incurred by the assessee and once the facts are clear, no disallowance can be made by invoking rule 8D of the Rules. Neither the AO nor CIT(A) has recorded any finding that having regard to the account of the assessee, they are not satisfied with the correctness of the claim of expenditure made by assessee or the claim made by assessee that no expenditure has been incurred in relation to income which do not form part of the total income under the Act for the relevant assessment year. In the absence of any such finding, facts of the present case shows that the investment in shares was made out of own capital employed and not from borrowed funds, no disallowance on account of interest expenditure can be made by invoking rule 8D of the Rules. Accordingly, in the given facts and circumstances, we delete the addition and allow this issue of assessee's appeal.

10 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09

9. The next issue in this appeal of the assessee is against the order of CIT(A) in confirming the action of AO in reducing the claim of deduction U/s.801A of the Act, by deducting proportionate head office expenses on turnover basis. For this, the assessee has raised following ground nos. 3 to 6:

3. That, on the facts and in the circumstances of the case, the Ld.CIT(A) erred in sustaining the Ld. A.O.'s order reducing the assessee's claim of deduction u/s.80-IA of the I.T. Act, 1961, from Rs.109,61,26,467 to Rs.107,14,75,223 after deducting proportionate Head Office expenses of Rs.2,46,51,244 on turnover basis.
4. That, on the facts and in the circumstances of the case, the learned CIT(A) erred in sustaining the Ld. A.O.'s order reducing the assessee's claim of deduction u/s.80-IB of the I.T. Act, 1961, from Rs.5,13,91,657 to Rs.4,63,56,020 after deducting proportionate Head Office expenses of Rs.50,35,637 on turn-over basis.
5. That, while sustaining the Ld. A.O.'s order reducing the assessee's claim of deduction u/s.80-1A/80-IB of the I.T. Act, 1961 as in Ground Nos. 3 and 4 above, the Ld. CIT(A) arbitrarily rejected the assessee's submissions supported by several judicial decisions holding that indirect expenses or expenses which have a remote connection should be ignored and only expenditure directly relatable to or have direct nexus with the industrial unit should be deducted.
6. That, while dismissing the assessee's submission that the H.O. expenses should not be disallowed, the Ld. CIT(A) erred in observing that the assessee had not identified the direct H.0. expenses or that it itself worked out the pro-rata allocation of H.O. expenditure of Rs. 16.89 crores on the basis of turnover.

10. The AO disallowed deduction u/s. 80IA of the Act after deducting proportionate head office expenses on turnover basis. The CIT(A) also confirmed the action of AO exactly on same facts and same reasoning, as under:

"4. I have gone through the assessment order and submissions of appellant. I have decided same issue with almost identical facts in my appellate order for Assessment Year 2007-08 in appeal no 133/CC-XIX/CIT(A)-C-I1/KOL/09-10. The only addition in the argument of appellant in the current appeal is that that the Assessing Officer should have bifurcated the direct or indirect expenditures out of HO expenses which were allocated towards 80IA/ 80IB units and the Assessing Officer should have considered only the direct expenditure on 801A/ 801B units out of HO expenditures. However, I find that appellant itself has also not identified the H.O. expenditures which may be considered as direct expenditure towards 80IA/80IB units either on the basis of specific identification method or on the basis of any reasonable method of estimation. Appellant has taken the same argument as in Assessment Year 2007-08 that none of the H.O. expenditures are for any of the 80IA/ 80IB units and this presumption is not supported by any evidence or even probability. In fact appellant had itself worked out the pro rata allocation of entire HO expenditure of Rs. 16.89 crore on the basis of turnover of each eligible unit u/s 80IA or 80IB during the assessment proceedings. I therefore do not find any reason to disturb the allocation of HO expenses made towards eligible 80IA and 80IB units during the assessment proceedings for running such units by the Assessing Officer following my own appellate order for Assessment Year 2007-08 in appeal no l33/CC-XIX/CIT(A)-C-II/KOL./09-10. I confirm the action of Assessing Officer to allocate H.O. expenses of Rs. 2,46,51,244/- being the proportionate H.O. expenses towards eligible 80IA units and I also confirm the action of the Assessing Officer in reducing the appellant's claim of deduction u/s.80IB by its proportionate H.O. expenses

11 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 of Rs. 50,35,637/- and reducing the claim of deduction of appellant u/s 801B of the I. T. Act accordingly, I must add here that even after reducing the claim made u/s 80IA and 80IB by the appellant, Assessing Officer has determined the allowable claim u/s 80IA at Rs. 107. 14 crore and claim u/s 80IB at Rs. 4.64 crore. The Gross total Income of appellant has been determined a loss of Rs.(-)189,13,04,166 by the Assessing Officer and therefore such reduction in allowable claim of deduction u/s 80IA or u/s 80IB will not make any difference to the total income of appellant which is determined at NIL by the Assessing Officer.

11. At the outset, the Ld. Counsel for the assessee stated that similar issues was involved in the Assessee's own case for the Assessment year 2007-08 before ITAT, 'A' Bench, Kolkata, in ITA No.1650/KOL/2010 and Tribunal vide order dated 24.6.2011 has decided the issue in favour of the assessee exactly on similar facts. Ld. Sr. D.R however, conceded that the facts in the present year are exactly identical, hence Tribunal can decide the issue. We find that the Tribunal has decided the issue as under:

"11. We have heard the rival submissions and perused the material available on record. On a careful consideration of the same we are of the view that the claim of the assessee has to be allowed. In order to arrive at the said conclusion we would first refer to the undisputed facts on record.
11.1. The undisputed facts on record are that the assessee made a claim u/s 80IA/80IB of the Act duly supported by the auditors report and Form No.10CCB. It is also an undisputed fact that identical claims qua these undertakings in the very same manner and the very same set-up have been allowed u/s 143(3) proceedings. 11.2. It is also an undisputed fact that the assessee following the earlier years constant practice has reduced from the profits of these undertakings the expenditure directly related to these undertakings.
11.3. It is seen that in the course of assessment proceedings the AO specifically directed the assessee to submit calculation in a certain manner making the pro rata disallowance of the expenditure on the basis of its turn over. A perusal of the assessment order shows that the said calculations were given by the assessee under protest repeating that direct expenses of the undertakings had already been accounted for. The AO as per record choses not to negatively comment on it and merely insist for providing calculations in a certain manner. Compliance made under protest has been held against the assessee since relying on same the deductions claimed were reduced to Rs.98,80,78,140/- u/s 80IA of the Act and 64,81,301/- u/s 80IB of the Act as against the claim of Rs.101,55,74,745 and Rs.2,74,96,600/- respectively. The assessee has all along been contesting that the direct expenses incurred in the specific undertakings had already been reduced by the assessee from the profits of the said undertakings which was duly supported by the auditors report and Form No.10CCB. It is also a matter of record that identical claims made by the assessee in an identical manner have been allowed to the assessee. For these very undertaking over the years at times as old as since 2000-01 assessment year. It is also an undisputed fact that the authorities have nowhere pointed out that any expenditure which had been incurred by the head office pertain directly to the undertakings for which deduction u/s 80IA/80IB of the Act had been claimed. It is seen that the tax authorities have proceeded on the footing that some expenses must have been incurred by the head office suspicion cannot supplant evidence. Since there is no short coming pointed out in the accounting of the assessee no effort has been made to show that any specific expenditure incurred under the Head office actually pertained to the undertakings for which deduction is being wrongly claimed. This action purely based 12 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 on suspicion ignoring the facts on record is not in accordance with law. Accordingly in the peculiar facts on record we find that the orders of the AO and the CIT(A) deserve to be set aside.
11.4. In arriving at the conclusion arrived at we have also taken into consideration the various case laws relied upon by the parties before the Bench we are fortified by the principle laid down in the order of the Kolkata Bench of the Tribunal in the case of M/s. Tide Water Oil (I) Ltd which on facts fully supports the case at hand as the Co-ordinate Bench has on the facts available before it has held that deduction u/s 80IA allowed by the CIT(A) was to be restored by the Tribunal to the file of the AO in view of Rule 46A violations giving directions that direct expenses had to be reduced from the Silvasa Unit and since fresh evidence had been entertained by the CIT(A) without furnishing the same to the AO. The facts were required to be verified. Thus this direction of the Tribunal fully supports the case at hand as there can be no two opinions on the principle that direct expenses pertaining to the eligible units had necessarily to be reduced from the profits of the said units so as to arrive at the deduction claimed. In the second round it is seen that on record it was evident that head office had accounted for office expenditure of Silvasa unit as such reduction of the said direct expenses from the profit of Silvasa unit had to be done, this does not mandate that in a case where direct expenses have already been accounted for in the eligible units even then a proportion of head office expenses on the basis of suspicions must be further reduced. The order of the Co-ordinate Bench has been completely mis-applied on facts. In order to reduce the profits of the eligible unit and burden the assessee it is first necessary to show that specific expenditure relatable to the units were incurred by the head office whether the connection is direct or remote can be looked into only after that here no efforts whatsoever have been made to show that any specific expenditure incurred by the head office in fact pertained to the eligible unit. When the ratio laid down by the Apex Court in the case of Liberty India Ltd. is considered then it is eminently clear that direct connection with the eligible profits is necessarily to be there for income as considered by the Apex Court. In the facts of the present case all the relevant details are available before the AO before whom it is repeatedly agitated that expenses directly connected to the units have already been accounted for. Necessary evidences, Auditors certificate, books of accounts separately maintained for the units and the head office are available the AO refuses to look into the same and insists on applying proportionate disallowance on a pro-rata basis and when the assessee again agitates providing the details by way of a chart made available to the CIT(A) from the same evidence. The AO again refuses to look into it and insists that it is nearly impossible. This obdurate attitude of repeatedly refusing to look into necessary facts is unfortunate. No doubt if the accounts of an assessee are unreliable or are not in the manner as per the requirements of the law then in such a situation at times it becomes incumbent to resort to pro-rata proportionate disallowance of expenses. As it may in certain situations be the best possible method. However in order to apply the same it is first and foremost necessary to hold that the accounts are not reliable/maintained as per law which is not the fact in the present proceedings. To apply such a method to the facts at hand would be a travesty of justice as the repeated stand of the assessee all along has been that the expenses directly connected with these units have already been accounted for in computing the income of the eligible unit. No fault or shortcoming has been pointed out by the department. The law requires that the profit of every unit had to be computed as if it were the only source of income of the assessee during the relevant previous years and such expenditure incurred by the head office to the extent it is relating to the business unit eligible for deduction us 80IA/80IB should be deducted while determining profit of the said unit as eligible deduction u/s 80IA/80IB. This principle has been followed by the Co-ordinate Bench in the first round as well as in the second round in the case of Tide water. No material has been placed on record to show that the assessee in the year under consideration has not followed this principle.
13 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 11.5. Coming to the other judgements referred to before us, it is seen that the Hon'ble Apex Court in the case of Pandian Chemicals Limited vs CIT 267 ITR 278 has dwelt at length on the wording "derived from" and "attributable to" their Lordships in the case of Liberty India Ltd. 218 ITR 317 although in the context of Duty Draw back and DEPB incentives also had an occasion to hold that connotation of the words "derived from" is narrower in meaning as compared to that of the words "attributable to" by using the expression "derived from" Parliament intended to cover source not beyond the first degree. The principle laid down by the Apex Court in the said judgement fully supports the claim of the assessee. Considering the general Head office expenses which are not as per record directly incurred for the said specific units they cannot be said to be such expenses whose connection to the unit is of the first degree. As such these expenses on a proportionate basis cannot be used to reduce the profits of the said undertakings purely based on suspicion. It is the duty of the department to place material on record on the basis of which the claim of the assessee can be rejected. Accordingly it is seen that the judgements of the Apex Court in the case of Liberty India Ltd. and Pandian Chemicals Ltd. fully support the case of the assessee. The facts and circumstances pertaining to the order of the Tribunal in the case of M/s. Tide Water Oil (I) Ltd. as has been observed therein have been wrongly applied to the facts of the present case. The principle laid down in fact fully supports the case of the assessee. Accordingly in terms of the detailed reasons given herein above on facts and position of law the claim of the assessee in ground no.3 and 4 are allowed."

We find that the issue is squarely covered in favour of assessee and against revenue in assessee's own case for AY 2007-08, taking a consistent view and respectfully following the same, we allow this issue of the assessee's appeal.

12. The next issue in this appeal of the assessee is against the order of CIT(A) confirming levy of Interest U/s.234B & 234C of the Act.

13. The charging of interest u/s. 234B and C of the Act being consequential relief only, AO is directed to re-compute the Interest after giving effect to the Order of Tribunal. Hence, need no adjudication.

14. In the result, the appeal of assessee is partly allowed.

Order pronounced in open court on 29.7.2011.

        Sd/-                                                              Sd/-
सी.डȣ
सी डȣ.राव
   डȣ राव लेखा सदःय                                                महावीर िसंह, Ûयायीक सदःय
(C. D. Rao)                                                               (Mahavir Singh)
Accountant Member                                                        Judicial Member

                                तारȣख)
                                तारȣख) Dated 29th
                               (तारȣख                    day of July, 2011

वǐरƵ िनǔज सिचव Jd.(Sr.P.S.)

14 ITA 504/K/2011 M/s. Balarampur Chini Mills Ltd.. A.Y.08-09 आदे श कȧ ूितिलǒप अमेǒषतः- Copy of the order forwarded to:

1. अपीलाथȸ/APPELLANT - M/s. Balarampur Chini Mills Ltd., 234/3A, A.J.C. Bose Road, FMC Fortuna, Kolkata-700 020 2 ू×यथȸ/ Respondent, DCIT, CC-XIX, Kolkata.
3. आयकर किमशनर (अपील)/ The CIT(A), Kolkata
4. आयकर किमशनर/CIT, Kolkata
5. वभािगय ूितनीधी / DR, Kolkata Benches, Kolkata स×याǒपत ूित/True Copy, आदे शानुसार/ By order, सहायक पंजीकार/Asstt. Registrar.