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 23, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

City & Industrial Development ... vs Pr. Cit-15, Mumbai, Mumbai on 28 September, 2020

                  THE INCOME TAX APPELLATE TRIBUNAL
                            "C" Bench, Mumbai
               Shri Shamim Yahya (AM) & Shri Ravish Sood (JM)

            I.T.A. No. 1278/Mum/2020 (Assessment Year 2015-16)

        City and Industrial Development             Principal CIT-15
        Corporation of Maharashtra Ltd. V s .       Room No. 516
        "Nirmal", 2 n d Floor                       5 t h Floor
        Nariman Point                               Aayakar Bhavan
        Mumbai-400 021.                             M.K. Road
                                                    Mumbai-400 020.
        PAN : AACCC3303K
        (Appellant)                                 (Respondent)

               Assessee by                Shri Madhur Agarwal
               Department by              Shri A. Mohan
               Date of Hearing            24.09.2020
               Date of Pronouncement      28.09.2020

                                   ORDER

Per Shamim Yahya (AM) :-

This is an appeal by the assessee directed against the order of learned CIT under section 263 of the I.T. Act dated 12.12.2018 and pertains to A.Y. 2015-16.

2. In the grounds of appeal the assessee has challenged the order of learned CIT passed under section 263 of the I.T. Act.

3. Brief facts of the case are that the learned CIT in this case observed that the company claimed exemption u/s.10(20A) of the Act till A.Y. 2002-03. That Section 10C20A) of the Income Tax Act was omitted by the Finance Act w.e.f. 01.04.2003. That therefore, under income Tax Act, 1961, no exemption is available to the company. That following the omission of section 10(20A) of the I.T.Act, 1961, the income of the assessee is taxable as per the provisions of the I.T. Act under various heads. The order passed by the ITO-15(1)(3) u/s. 143(3) on 28.12.2017 is erroneous in so far as it is prejudicial to the interest of revenue, following the omission of section 10(20A) of the I.T. Act 1961, the 2 income of the is taxable as per the provisions of the IT. Act under various heads. That the order by the ITO-15(1)(3) u/s. 143(3) on 28.12.2017 is erroneous in so far as it is prejudicial to the interest of revenue. Accordingly notice to assessee u/s. 263 was issued.

4. After receiving the response of the assessee learned CIT passed the following order :-

"I have carefully considered the submission of the assessee that tax cannot be levied as the assessee is considered as an agent of the State. I find that by virtue of Article 289(1) of the Constitution, 4he property and income of the State is exempt from Union Taxation. Therefore, in my view, before concluding that the income of the is not taxable, it is necessary to arrive at the conclusion that the assesses is the surrogate of the State Government and surrogate is performing the tasks of the Government and, therefore, the surplus accruing to the State Government are not taxable as per the provisions of section 289(1) of the Constitution of India.
7.1 Article 289 of the Constitution of India1949 is reproduced below:
289 - Exemption of property surf of a State-from Union Taxation 1 The property and income of a State shall be exempt from Union Taxation.
2 Nothing in clause (1) shall prevent the Union from imposing, or authorizing the imposition of, any tax to such extent, if any, as Parliament may by law provide in respect of a trade or business of any kind carried on by, or on behalf of, the Government of a State, or any operation connected therewith, or any property used or occupied for the purposes of such or business, or any income accruing or arising in connection therewith.
3. Nothing in clause (2) apply to any trade or business, or to any class of trade or business, which Parliament may by law declare to be incidental to the ordinary
8. I have carefully considered the submissions of the but I am of the view that the is not an of the Government and, therefore, the tasks performed by the cannot be equated with the tasks performed by the State Government, Further, Article 289(2) of the Constitution of India levy of Union Taxation on Stats Government owned companies and, therefore, any income accruing to the must be to the provisions of the Income Tax Act, 1961, The is a company there is not dispute that the company is a person as per the provisions of section 2(31) of the income Tax Act, 1961. As per the provisions of section 4, the income of the previous year of every person is chargeable to income tax.

As per the provisions of section 5, the total income of any previous year of a person who is resident will include all income from whatever sources derived 3 which is received or to be received in India, accrues or arises or deemed to accrue or in India or accrues or arises to him outside India during the previous year. Taken into consideration together, it can be said that any income of a person who is in India received, accrues or arises in India, or India during the previous year is taxable as per the provisions of the income Tax Act, 1961. The incorporated as a Company on 19.03.1970 with which was wholly and exclusively subscribed by the Government of Maharashtra with the object of creation of New Town of Navi Mumbai, New Aurangabad, New Nasik etc. Therefore, In® is a company which is incorporated as a Company on 17.03.1970 with the subscribed by the Government of Maharashtra, But this fact riot prove that the tasks performed by this company are the of the Government, Even if the company is fully owned by the Government, it cannot be held that it is performing the tasks of the Government. Development of new towns during the contemporary India is not the exclusive task of the Government. It is the task which is being performed by the private with efficiency and competence. As per provisions of the Competition Act, 2002, no favourable treatment could be given even if the company is owned by the Government, it is the provisions of the Competition Act 2002, Once the company is incorporated by the Government, it will have to compete with other in the and the playground should be even and for this it is necessary that ail the conditions including taxability of income should be same without any discrimination with the companies owned by the Government or in private sector.

8.1 Therefore, development of the township cannot be considered as the task of the Government. It is not reserved for the Government alone. There are various models for development of townships in India. Some are State owned, yet others are by the non Government and yet others are joint ventures of the Government the private sectors which is in common parlance known as Private Public Partnerships (PPP), The various case laws which have been cited by the or by the Hon'ble Tribunal in its order are not considered as supporting the view that the company is the surrogate of the State Government and, therefore, tax cannot be imposed on the surrogate as per the provisions of Article 289(1) of the Constitution of India.

9. With due respect to the Tribunal and other Courts, as the decision are not considered applicable in the case of the appeal has been filed by the Department against the order of Hon'ble ITAT in A.Y, 2006-07 and 2007-08 before the Hon'ble Bombay High Court.

10. It is also considered necessary to clarify here that wherever the order of the Assessing Officer or the Hon'ble Tribunal are the stand taken by the Department in A.Y. 2008-07, remedial action if. available is being taken in consonance to the stand of the Department in A.Y. 2006-07 which is that the income of the after omission of section 10(20A) is taxable w.e.f. A.Y. 2003-04. If in any such order, remedial action cannot be taken, then it is due to technical reasons that action cannot be taken but it does not represent the acceptance of such orders which ere deviating from the by the Department in AY 2006-07.

4

11. Other replies of the appearing on 8 to 11 are in respect of certain components of income mentioned in show notice u/s. 263 which are not considered relevant to take the decision as to whether the order passed by the Assessing Officer is erroneous in so far as it is prejudicial to the interest of revenue. In the order by the Officer u/s. 143(3) on 28.12.2017 is considered as erroneous, in so far as it is prejudicial to the interest of revenue, in response to the notice u/s.283 dated 12.12.2018 then, suitable directions will be given in respect of these aspects also.

12. At last on 11, the assessee has cites the Judgement of Hon'ble Supreme Court of India in the case of India in the case of Malabar Industrial Company Ltd. Vs. Commissioner of Income Tax 243 ITR 81 and CIT vs Max India Ltd. 295 ITR 282. The judgements of the Hon'ble Supreme Court are full respect to the judgements, it is submitted that in the case of the assessee only one view is possible and that is the acts of the assessee company are not the acts of the State and, therefore, the income of the company must be subject to the provisions of the Income Tax Act, 1961 and income Tax Rules, 1962.

13. The company is stated to be appointed as a New Town Development Authority for developing the Navi Mumbai Area u/s. 113(3A) of the Maharashtra Regional and Town Planning Act of 1966 (i.e.MRTP Act) and as Special Planning Authority for other notified u/s.40(1)(b) with 113(3A) of MRTP Act for carrying out its as New Town Authority and Special Planning Authority as per the provision of 113(3A) 40(1)(b) r.w.s.113(3A) and various Government Resolutions (GRs) and Notification by the Government of Maharashtra. In for A ,Y 2007-08, it was mentioned that the Government Resolution 24.01.1972 and 11,01.1974 were passed appointing the company as the New Town Development Authority for Navi Mumbai, However, the Government Resolutions nowhere speak of appointing the company as an agent of the Government of Maharashtra. In the instant case, the company claiming exemption u/s,10(20A) of the Act till A.Y. 2002-03, With the deletion/omission of the said section, no exemption remained to the company Return of income have been filed by the company for A.Y, 2003-04 to 2008-07 either u/s.139 or in response to notice u/s,148 of the l.T.Act. It is only withdrawal of exemption u/s.10(20A) of the Act and further declaring income in its own hands in its return fifed for A.Y. 2003-04 to A.Y,2005-06 that assesses company has come out with a novel claim that its Income to the Government of Maharashtra and the assessee company was acting merely as an agent of the State Government. Thus it is the contention of being an agent is just an after-thought a ruse to escape the fax liability as per the provisions of the Income Tax Act, 1961. The company has gone with a claim of TDS credit in the return filed for A.Y. 2015-18. This further confirms that the corresponding income belongs to the Assesses Company itself and is, therefore, taxable in its hands only. The assessee company was in appeal for the similar in earlier assessment years. Thus matter was subjudice.

14. The Apex Court in the of APSRTC reported in (1984) 052 ITR 0524 (SC) holds that is not an arm of the Government and, its income cannot be considered as the income of the Government and thus the claim of the in 5 DOT, Circle 1(1) Vs Andhra Pradesh (ITA No.360 & 417/Hyd/201S in December, 2016 that privilege fee by the petitioner to the Government would be taxable. Section 40(iib) of the income Tax Act has amended to provide any amount paid by way of fee, etc. shall not be allowed as deduction to such undertaking under the gains of the business.

15. The company is taking a that if is an Agent of the Government and that the remuneration of Rs.5,00,000/- is the only taxable income in its hands. This proposition is totally wrong as there is no exemption available under the income Tax Act for the to claim any sort of exemption of the income out of its operations, In fact, the assesses was duty bound to cast the balance sheet and profit and loss account so as to reflect the exact and true account of the incomes arising out of such invitees being performed by the assessee. The assessee has not adhered to the accounting standards and instead choose to show the entire income accrued as transferred to the State, The taxability of such an income in the hands of the before apportionment to the State Government is the precise issue which is the subject matter of the revision under 263.

16. Therefore, I consider the order by the Assessing Officer u/s.143(3) on 28.12,2017 as erroneous and in so far as it is prejudicial to the interest of revenue and, therefore, the order passed by the Assessing Officer is set with a direction to pass the order denovo after giving an opportunity of being heard before passing an order in determining the total income of the assessee under various heads of income. The Assessing Officer will not hold the task performed by the assessee as actions of the Government and, therefore, the provisions of Article 289(1) of the Constitution of India will not be applicable in this case.

The order u/s.263 is passed accordingly."

5. Against this order assessee is in appeal before us.

6. We have heard both the counsel and perused the records. Learned Counsel of the assessee Shri Madur Agarwal submitted that in identical 263 order passed in the case of the same assessee for A.Y. 2014-15 this Tribunal has set aside the order of learned CIT dated 16.10.2019.

7. Per contra, learned CIT-Departmental Representative Shri A. Mohan could not dispute the proposition submitted by learned AR.

8. Upon careful consideration and perusal of record, we note that this Tribunal has set aside the order of learned CIT for A.Y. 2014-15 by holding as under :-

"23. Considering the rival submission and material placed on record as well as order passed by Pr.CIT u/s 263 of the Act, we observe that assessee is a 6 statutory body and incorporated on 17.19.70 with the entire share capital subscribed by the Govt. of Maharashtra and Govt. of Maharashtra appointed the assessee as new town developer and spl. planning authority for the development of Mumbai City. In the resolution passed by the Govt. of Maharashtra, assessee was appointed in exercise of powers conferred u/s 113(3A) MRTP Act 1966 as an agent and to function on behalf of Govt. of Maharashtra. The Hon'ble High Court of Bombay in the case of Percival Joseph Pareira, both single bench as well as divisional bench has held that the assessee is an agent of Govt. of Maharashtra as per section 113(3A) of the MRTP Act. The question arose whether the assessee should be treated as agent by relying on the decision of the Hon'ble High Court of Mumbai in the several cases. Pr. CIT has rejected the contention of the assessee by relying on the several appeal filed before Hon'ble Bombay High Court as there is no decision from the Hon'ble High Court in the Income Tax Act. He acknowledged the Coordinate Bench of ITAT has held that the assesse is an agent of Govt. of Maharashtra in the AY 2006-07 and Pr. CIT has expressed his view not to follow the decision of the order of Jurisdictional ITAT. From the facts brought out by the Ld. Sr. Counsel that in the previous assessment years commencing from AY 2003-04 to 2013-14 except AY 2006-07 and 2007-08, in all the AYs, the revenue has accepted that assessee is an agent of the Govt. of Maharashtra and completed the assessments, that means in all AYs commencing from AY 2003-04 except AY 2006-07 and AY 2007-08 , the department has accepted the assessee is an agent and whatever income offered by the asessee as agent was accepted by the department. The addition in the previous AY 2013-14, the assessment was completed u/s 143(3) by accepting the assessee as agent and income offered by the assessee as income from the business.
24. From the order passed by Pr. CIT u/s 263, we noticed that he intends to correct the assessments made by the AO u/s 143(3) by observing that the case of the assessee fall under Article 289(1) and presumed that assessee is claiming the exemption under Article 289(1), whereas all these years, assessee has filed the return of income and declared income earned from the Govt. of Maharashtra as an agent. As per the resolution passed by the Govt. of Maharashtra, the remuneration fixed at Rs. 5 lakhs per annum and the same was declared by the assessee over the years and the department has accepted the stand taken by the assessee from AY 2003-04 to 2013-14 other than AY 2006-07 and 2007- 08 in which department is in appeal before High Court. When the AO accepted the assessee is an agent and completed the assessment u/s 143(3) over the years, it means that the AO completed the assessment with one particular view, whereas Pr. CIT intends to correct the above view and presumed that the case of assessee falls under Article 289(1) and come to a conclusion that assessee is not comes under Article 289 and subjected to tax under Income Tax Act, therefore, in our view, this is another view in the case of assessee. Therefore, Pr. CIT cannot invoke the provision of section 263 of the Act when two views are possible as held in the case of CIT vrs. Max India Ltd, wherein it was held as under:-
1. In our view at the relevant time two views were possible on the word "profits" in the proviso to Section 80HHC(3). It is true that vide the 2005 amendment the law has been clarified with retrospective effect by 7 insertion of the word "loss" in the new proviso. We express no opinion on the scope of the said amendment of 2005. Suffice it to state that in this particular case when the order of the Commissioner was passed under Section 263 of the Income Tax Act, 1961, two views on the said word "profits" existed. In our view the matter is squarely covered by the judgment of this Court in the case of Malabar Industrial Co. Ltd. v. CIT reported in (2000) 243 ITR 83; as also by the judgment of the Calcutta High Court in the case of Russell Properties P. Ltd. v. A. Chowdhury, Addl. CIT.
2. At this stage we may clarify that under paragraph 10 of the judgment in the case of Malabar Industrial Co. Ltd. v. CIT (2000) 243 ITR 83 this Court has taken the view that the phrase "prejudicial to the interests of the revenue " under Section 263 has to be read in conjunction with the expression "erroneous" order passed by the assessing officer. Every loss of revenue as a consequence of an order of the assessing officer cannot be treated as prejudicial to the interests of the revenue. For example, when an Income Tax Officer adopted one of the courses permissible in law and it has resulted in loss of revenue ; or where two views are possible and the Income Tax Officer has taken one view with which the Commissioner does not agree, it cannot be treated as an erroneous order prejudicial to the interests of the revenue , unless the view taken by the Income Tax Officer is unsustainable in law.......
25. Respectfully, following the above decision, in our considered view that Pr.

CIT has adopted one possible view in the present case and the order passed by Pr. CIT u/s 263 of the Act is accordingly dismissed as assessment order may be prejudicial but not erroneous. Further, the main dispute arouse due to whether assessee is an agent or not. In the civil appeal, Hon'ble high court held that assessee is an agent as per Section 113(3A) of MRTP Act. PCIT refused to consider this decision as it is not adjudicated under Income Tax Act. We cannot neglect the Hon'ble high court findings, we have to accept the definition/meanings by higher court and most of the time, meanings and definitions are adopted from other law or from wisdoms of higher courts in Income Tax proceedings. PCIT has taken a strange stand not to follow the Judicial precedents in order to defend his proceedings u/s 263. Accordingly order u/s 263 is set aside.

9. Since the facts are identical following the aforesaid precedent, we set aside the order of learned CIT.

10. In the result, assessee's appeal is allowed.

Order pronounced under Rule 34(4) of the ITAT Rules on 28.9.2020.

                  Sd/-                                  Sd/-
              (RAVISH SOOD)                        (SHAMIM YAHYA)
            JUDICIAL MEMBER                     ACCOUNTANT MEMBER

Mumbai; Dated : 28/09/2020
                                    8


Copy of the Order forwarded to :

     1.   The Appellant
     2.   The Respondent
     3.   The CIT(A)
     4.   CIT
     5.   DR, ITAT, Mumbai
     6.   Guard File.

                                           BY ORDER,
                //True Copy//

                                       (Assistant Registrar)
PS                                        ITAT, Mumbai