Income Tax Appellate Tribunal - Delhi
M/S. Shankar Trading Co. (P) Ltd., New ... vs Dcit, New Delhi on 31 January, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "C" NEW DELHI
BEFORE SHRI G.D. AGARWAL, VICE PRESIDENT
AND
SHRI AMIT SHUKLA, JUDICIAL MEMBER
I.T.A. No.5510/DEL/2014
Assessment Year: 2011-12
Shankar Trading Co. (P) vs. Deputy Commissioner
Ltd., of Income Tax,
A-55, Group Industrial Circle-8(1),
Area, New Delhi.
Wazirpur, Delhi.
TAN/PAN: AAACS 9302A
(Appellant) (Respondent)
Appellant by: Shri K. Sampath, Adv.
Respondent by: Shri Amit Katoch, Sr.D.R.
Date of hearing: 24 01 2019
Date of pronouncement: 31 01 2019
ORDER
PER AMIT SHUKLA, J.M.:
The aforesaid appeal has been filed by the assessee against the impugned order dated 21.07.2014, passed by ld. Commissioner of Income Tax (Appeals)-XI, New Delhi, for the quantum of assessment passed u/s.143(3) for the Assessment Year 2011-12. In the ground of appeal the assessee has raised the following grounds of appeal;-
1. That the Commissioner of Income tax (Appeals)["CIT(A)"] erred on facts and in law in sustaining disallowance of lease rent paid to Mehta Charitable Prajanalaya Trust (MCPT) in respect of factory taken on lease, holding a part of such lease rent to be capital expenditure following the appellate order passed by the Hon'ble Delhi High Court in the appellant's case for earlier years.
2. That the Commissioner of Income Tax (Appeals) erred on facts and in law in not appropriately bifurcating the lease rent as attributed toward the non-complete I.T.A. No.5510/DEL/2014 2 covenant undertaken by MCPT and instead upholding the working/methodology adopted by the assessing officer while giving effect to the order passed by the Hon'ble Delhi High Court in this regard.
3. That the Commissioner of Income-tax (Appeals) erred on facts and in law in considering the escalation in fixed lease rent @ 5% p.a instead of 11% considered by the appellant.
3.1That the Commissioner of Income-tax (Appeals) erred on facts and in law in considering rent attributable to improvement and modernization of plant and machinery @ 12% as against 18% considered by the appellant. 3.2That the commissioner of Income tax (Appeals) erred on facts and in law in considering part of lease rent attributed to right to purchased @ 10% of the average purchase price as against 15% considered by the appellant.
4. That the commissioner of Income tax (Appeals) erred on facts of the case and in law in upholding the computation mechanism adopted by the assessing officer in respect of disallowance of part of lease charges, in pursuance to observation of the Delhi High Court in the matter of appellant in respect of said issue, as against appellant's method in respect of computation of such part disallowance of lease charges.
4.1 That the commissioner of Income Tax (Appeals) erred on facts of the case and in law in not appreciating/ignoring the appellant's method of computation of part disallowance of lease charges without providing any cogent reasons for doing so."
2. At the outset, learned counsel submitted that this precise issue has been decided by the Tribunal in assessee's own case vide order dated 24.10.2008 right from the Assessment Years 1992-93 to 2010-11, wherein after detailed discussion the Tribunal has set aside the issues to the Assessing Officer with certain directions.
3. Learned Department Representative also admitted that this issue is squarely covered by the decision of Tribunal and matter can be sent back to the Assessing Officer to be decided in line of the direction given by the Tribunal.
I.T.A. No.5510/DEL/2014 34. From the perusal of the impugned orders, it is seen that both Assessing Officer and ld. CIT (A) have followed the earlier year orders.
5. The brief facts and background of the case are that the assessee is a company engaged in the business of manufacturing and sale of Kattha and Cutch. It has taken a factory on lease from Mehta Charitable Prajnalaya Trust (hereinafter referred to as 'Trust') w.e.f. 01.06.1978. The Trust was also engaged in business of manufacturing of the same products. From time to time vide separate lease deed executed between the assessee company and the Trust, a lease rental were regularly increased. Earlier it was Rs.25,000/- per month and prior to year 1989, it was enhanced to Rs.50,000/-. Later on vide lease deed dated 01.04.1989, the monthly lease rent was increased to Rs.1 lac and after 18.01.1992 again, the lease rent were enhanced to Rs.6,75,000/- per month and finally w.e.f. 01.04.1997 lease rent was further enhanced to Rs.7,50,000/- within annual increment. The lease rental paid by the assessee company was claimed as expenditure in the P&L account. The Assessing Officer was of the opinion that, firstly, the assessee company had claimed benefit of an enduring nature and accordingly, disallowed the increase amount of rent on the ground that it is in the nature of capital expenses; secondly, he also invoked provision of Section 40A(2). Similar disallowances were made in the all the years.
6. Right from Assessment Year 1992-93 to Assessment I.T.A. No.5510/DEL/2014 4 Year 2007-08, the issue involved had travelled up to the Hon'ble Delhi High Court, wherein Their Lordships after detailed discussion had remanded back the matter to the file of the Assessing Officer after examining the nature of agreement amongst the parties and discussing various judgments on the issue of capital expenditure vs. revenue expenditure and applying the test laid down therein, the Hon'ble High Court held that:-
"1. That part of the enhancement of lease rent, which is attributable to Mehta Charitable Trust surrendering its right to purchase khair wood in favour of the assessee company constitutes revenue expenditure,
2. That part of the enhancement of lease rent, which is attributable to improvement and modernization of plant and machinery carried out by the Trust in the year 1989-90, constitutes revenue expenditure.
3. The enhancement in lease rent, if any, which is attributable to normal appreciation, if any, in line with the lease rentals prevailing in the market constitutes revenue expenditure.
4. The enhancement in lease rent, which is attributable to Mehta Charitable Trust agreeing not to indulge in competition with the assessee within a radius less than 1000 kms from the demises property, constitutes capital expenditure.
5. Since, the trust is not an "association of persons", the provisions of Section 40A(2) of the Income Tax Act are not attracted to the transaction between the trust and the assessee company."
7. Hon'ble High Court has thus held that, firstly, provision of Section 40A(2) is not attracted to the transaction involved; and secondly, the lease rental has to be bifurcated under four I.T.A. No.5510/DEL/2014 5 categories, the three of which were held to be constituting revenue expenditure, i.e., i) part of enhancement of lease rent which is attributable to the Trust surrendering its right to purchase khair wood; ii) part of enhancement of lease rent which is attributable to the improvement and modernization of plant and machinery carried out by the Trust in the year 1989-90 will construe revenue expenditure; and iii) enhancement of the lease rent which is attributable to normal appreciation in line with prevailing market rate would also construe revenue expenditure. However, in so far as the enhancement of lease rent attributable to the Trust agreeing not indulge in competition with the assessee within a radius of less than 1000 km from the demise property would constitute capital expenditure, i.e., some kind of 'non compete fee'. With this direction, Assessing Officer was directed to apportion the lease rent in various categories and to pass a fresh assessment order in terms of apportionment made by him.
8. The Tribunal after detailed discussion had decided this issue in the following manner:
"9. We have heard the rival submissions made by the parties, perused the relevant findings given in the impugned orders as well as material referred to before us. The main issue before us in all the appeals is, how the enhancement of lease rent given by the assessee company to the Trust is to be allocated in terms of directions given by the Hon'ble High Court, which is, firstly, the part of the enhancement for surrendering the right to purchase khair wood would constitute revenue expenditure; secondly, part of the rent would be attributable to improvement and I.T.A. No.5510/DEL/2014 6 modernization of plant and machinery carried out by the Trust in the year 1989-90 would be revenue expenditure; thirdly, enhancement which is attributable to normal appreciation in line with prevailing market right of lease rent would constitute revenue expenditure; and lastly, enhancement in lease rent attributable for not indulging in competition, i.e., non compete fee would construe capital expenditure. Thus our entire endeavor in all the years is to allocate the capital expenditure on account of 'non-compete fee', i.e., Trust agreeing not to indulge in the competition within a specific radius from the demise property.
10. As regards the right of purchase of khair wood, the assessee has claimed that 15% of the average purchases can be taken for the purpose of compensation which Assessing Officer has held that it should be @ 10% of the average purchases. How he has taken it 10% has not been provided by him. On the other hand, ld. counsel for the assessee, Shri K. Sampath has filed copy of the assessment orders for the Assessment Years 1989-90 to 1992-93 in the case of Trust, i.e., M/s. Mehta Charitable Prajnalaya Trust and pointed out that in Assessment Year 1989-90 the gross profit rate on sale of kattha by the Trust was 21%; for the Assessment Year 1990-91 it was 13.81%; for the Assessment Year 1991- 92 it was 14.8%; and for the Assessment Year 1992-93 it was 20.04% which averages to 17.4%. Such an assessment order in the case of the Trust constitutes a valid basis for estimating the average purchase of the khair wood.
11. On the other hand, learned Senior DR strongly relied upon the order of the Assessing Officer and ld. CIT (A) and submitted that the working given by the assessee is purely based on estimate which cannot be upheld for the reason that from Assessment Year 2004-05 onwards the amount of rent attributable to capital expenditure has gone into negative which is against the mandate and the direction of the Hon'ble High Court, therefore, the working given by the Assessing Officer needs to be upheld.
I.T.A. No.5510/DEL/2014 712. After considering the entire facts and the submissions made by the parties, we find that Assessing Officer has applied rate of 10% of the average purchases on right to purchase of khair wood surrendered in favour of the assessee by the Trust. The Assessing Officer has not given any reason as to why allowance @10% of the average purchases should be given. On the contrary, the assessee before us has demonstrated that in the case of the Trust the gross profit rate on similar product was more than 17%. The assessee has claimed rate of 15% of the average purchases as its compensation for the purpose of allocation of enhanced rent towards capital expenditure. Such a rate of 15% is inconsonance with the average GP rate in the case of the Trust, therefore, allowance of 15% is held to be quite reasonable. Accordingly, we direct the Assessing Officer to treat part of the lease rent fee for surrendering the right to purchase @15% of average purchases of khair wood.
13. As regards enhancement of the lease rent in line of the prevailing market rate, the assessee before the Assessing Officer as well as before the ld. CIT(A) has submitted that it has taken similar lease of a processing unit from Himachal Pradesh Marketing Corporation which is an undertaking of Government of Himachal Pradesh, to whom assessee has paid sum Rs.30 lac per annum by way of lease rental to the said government undertaking which is much smaller in size and if same is compared then it is at arm's length transaction. Following comparability analysis of the area of land and sale of annual product was given:
MCPT HPMC
(1) Investment in Fixed Assets 56,18,414 6,49,177
(2) Area of land 21800 sq. mt. 2000 sq. mt.
(3) Sale of Annual Product in
F.Y. 1993-94 14.82 crore 2.98 crore
14. Based on this comparability analysis, it was contended that lease rent cannot be held to be excessive. The assessee had requested to allow I.T.A. No.5510/DEL/2014 8 normal escalation in the fixed lease rent @11% per annum of the last year, whereas the learned Assessing Officer has held that it would be reasonable to adopt lease rental @5% per year.
15. Before us, the learned counsel submitted that the normal appreciation in rent in the case of commercial property is more than 10%, whereas the learned DR submitted that assessee could not produce any evidence from any competent local authority which can supply input, and therefore, such an escalation of 10% or 11% is not supported by any proper evidences.
16. From the judgment of the Hon'ble High Court, it is seen that the Hon'ble High Court held that the portion attributable to normal appreciation in line the lease rental prevailing in the market should be allowed for which the assessee has claimed should be 10% to 11% of the lease rent charged on last year as a escalation and Assessing Officer has restricted to 5%. Since, it is lease of a commercial property; therefore, the annual escalation would normally be more than the residential property. The assessee has given a comparison of property taken on lease with HPMC to show that comparatively assessee is paying more HPMC, and therefore, keeping in that benchmark the escalation of 10% to 11% is reasonable. Though, both the parties have been unable to give annual rate prevailing in the market, however, on the facts and circumstances of the case and looking to the fact that assessee is paying percentage- wise more rent to the government undertaking on a similar lease of commercial property, therefore, we hold that 10% of annual escalation would be reasonable from Assessment Year 1992-93 onwards.
17. Now coming to the issue of enhancement which is attributed to improvement and modernization of plant and machinery carried out by Trust, we find that assessee has given detail of expenditure made by the lessor Trust for the modernization and improvement towards plant and machinery which has been tabulated in the following manner:
I.T.A. No.5510/DEL/2014 9 SI. Name of the FY FY 1990- FY FY 1992- FY FY Total
No. Assets 1989-90 91 1991-92 93 1993-94 1995-96
1 Building 2,34,664 3,26,545 - 4,28,176 4,58,383 30,605 14,78,373
2 Machinery 3,25,518 9,43,530 1,92,701 6,65,001 57,598 - 21,84,644
3 Shed 1,06,863 5,04,255 45,296 6,61,751 1,34,842 6,86.671 21,39,678
4 Land - 2.31,772 - - 42.021 1,16,000 3,89,793
5 Refrigeration - - - 14,88,143 - - 14,88,143
Plant
Total 6,67,341 20.06,102 2,37,991 32.43,071 6,92,844 8,33,276 76,80,631
17.1 Assessee has claimed 18% of its investment done by the Trust
for modernization and improvement of plant and machinery, building, etc. out of lease rent, whereas the Assessing Officer has restricted it to 12% on the ground that 12% of interest on investment is the proper benchmark.
18. Before us, the ld. counsel for the assessee had given SBI BPLR to point out that 1992-93 when lending rate was 12% and in Assessment Year 2010-11 it was 13%. He pointed out that if the wholesale price index is taken into consideration then annual variation of 18% is very reasonable.
19. The learned Department Representative on the other hand submitted that PLR takes into account inflation and devaluation of rupees taken on account and WPI cannot be made applicable here in this case. Thus, rent attributed by the Assessing Officer @12% is reasonable.
20. After considering the rival submissions and on perusal of the material facts on record, we find that the Hon'ble High Court has directed that enhancement of lease rent which is attributable to improvement and modernization of plant and machinery, building, etc. by the Trust has to be worked out. The basis given by the Assessing Officer that 12% on interest on investment should be given into account. If one goes by SBI Prime Lending Rate right from the Assessment Years 1992-93 to 2010-11, it is seen that it ranges between 10.25 to 17%. The average of which worked out to more than 15%, because up till Assessment Year 1998-99 the PLR rate was more than 13% and after 2006-07 also it is ranging between 12 to 14%. Thus, 12% rate as taken by the Assessing Officer I.T.A. No.5510/DEL/2014 10 seems to be on a very lower side even though this could not be proper base. Since substantial investment was done by the Trust in various years, therefore, looking to quantum of investment made and escalation over the period of time the rate of 18% claimed by the assessee seems to be quite reasonable and accordingly, we direct the Assessing Officer to take rent attributable to improvement and modernization of plant and machinery, building, etc during the Assessment Years 1989-90 to 1995- 96 @18%.
21. Another very important submission made by Mr. K. Sampath before was that the capital expenditure attributable to 'non-compete fee' or amount received for not carrying out any activity in relation to business or profession comes within the ambit of certain kms. Amounts to commercial rights being intangible assets, and therefore, depreciation u/s. 32(1)(ii) which is applicable w.e.f. 01.14.1998 should be allowed @25% per annum. Apart from that, after 01.04.2003 the 'non compete fee' or money received for not carrying out any activity in relation to any business is treated as revenue received in the hands of the person receiving the same which inter alia means that it has to be treated as revenue expenditure in the hands of the assessee-company, therefore, he submitted that direction may be given to the Assessing Officer to allow such statutory claim on the capital expenditure and/or allow such non- compete fee to be revenue expenditure.
22. Learned Department Representative strongly objected to such a proposition and submitted that once the Hon'ble High Court has held that certain portion of lease rent is to be treated as capital expenditure, now the same cannot be held to be allowable as revenue expenditure.
23. After considering the aforesaid submissions, we find that in so far as the claim of the learned counsel that depreciation should be allowed on such a capital expenditure, because it is in the nature of intangible asset, we find substance in such a contention because part of the lease rent has been held to be on account of payment made to the Trust for not indulging I.T.A. No.5510/DEL/2014 11 in competition, i.e., it is in the form of 'non-compete fees' and such a 'non- compete fee' ostensibly falls in the category of commercial rights as defined in Section 32(1)(i), therefore, assessee is liable for depreciation from 1st April, 1998. In so far as the claim for entire non compete fee should be treated as revenue expenditure because of amendment brought w.e.f. 01.04.2003 in Section 28(va), we direct the Assessing Officer to examine this aspect and what is allowable as per the statute in respect of certain payment then the same needs to be allowed.
24. In view of the finding given above, our direction to the Assessing Officer is summarized hereunder:-
i. Part of the enhanced lease rent paid for surrendering the rise to purchase the khair wood should be taken @15% of the average purchases price.
ii. The normal escalation on fixed rent should be taken @10% of the lease charges per year.
iii. The rent attributable to modernization and improvement plant and machinery should be taken @18%.
iv. The Assessing Officer should allow depreciation w.e.f. 01.04.1998 on the portion of the rent which is held to be capital in nature in accordance with law and also examine the assessee's contention that whether the non compete fee can be allowed as an expenditure in terms of amendment in the statute w.e.f. 01.04.2003.
25. Based on the aforesaid direction, the Assessing Officer should work out the net disallowable expenditure for the various Assessment Years. Accordingly, all the appeals of the assessee are treated as partly allowed for statistical purposes."
9. Accordingly, based on similar directions, we direct the Assessing Officer to work out the net disallowable expenditure for this assessment year. This assessment year is also in line with the direction given by the Tribunal in earlier years.
I.T.A. No.5510/DEL/2014 1210. In the result, the appeal of the assessee is partly allowed for statistical purposes.
Order pronounced in the open Court on 31st January, 2019.
Sd/- Sd/-
[G.D. AGARWAL] [AMIT SHUKLA]
VICE PRESIDENT JUDICIAL MEMBER
DATED: 31st January, 2019
PKK: