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 9, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Natco Pharma Ltd., Hyderabad vs Assessee on 9 January, 2009

              IN THE INCOME TAX APPELLATE TRIBUNAL
                 HYDERABAD BENCH 'B', HYDERABAD

        BEFORE SHRI N.R.S. GANSAN, JUDICIAL MEMBER AND
          SHRI CHANDRA POOJARI ACCOUNTANT MEMBER

                           ITA.36/Hyd/2009
                     Assessment Year 2004-05
The Dy. CIT, Circle 16 (1),        Vs M/s Natco Pharma Ltd.,
Hyderabad                             Hyderabad
                                      (AAA CN 6927 A)
           (Appellant)                         (Respondent)

                        ITA.60/Hyd/2009
                    Assessment Year 2004-05
M/s Natco Pharma Ltd.,          Vs The Dy. CIT, Circle 16 (1),
Hyderabad                          Hyderabad
(AAA CN 6927 A)
           (Appellant)                      (Respondent)

                 Appellant by       :   Smt. Vasundhara Sinha, DR
                 Respondent by      :    A.V. Raghu Ram


                               ORDER

Per: Chandra Poojari, Accountant Member:

These two Cross Appeals one by the Revenue and another by the assessee are directed against the order passed by the CIT(A)-V, Hyderabad and pertains to the assessment years 2004-05.

2 The main grievance in the Revenue appeal is :

The CIT(A) ought to have held that deduction u/s 80HHC is not allowable while computing income under section 115JB as the assessee has brought forward losses and unabsorbed depreciation to be set off against current year's income, thereby resulting in NIL income for the year.

3. We have heard both the parties and perused the material available on record. The departmental representative relied on the ITA Nos.36 & 60/H/2009 M/s Natco Pharma Ltd judgement of Bombay High Court in the case of CIT Vs. Ajantha Pharma Ltd. (318 ITR 352) (Bom.). On the contrary the authorized representative for the assessee relied on the judgement of Madras High Court in the case of CIT Vs. Rajanikant Schnelder & Associates (P) Ltd. (2008) (302 ITR 22 ) (Mds.). He also relied on the judgement of the Madras High Court in the case of CIT Vs. Ambika Cotton Mills Ltd. (321 ITR 448) (Mad.) wherein it was held:

That dismissing the appeal, that the Tribunal was right in law in holding that the disallowance of deduction u/s 80HHC of the Income Tax Act is to be worked out on the basis of the adjusted book profits u/s 115JB.
3.1. He also relied on the judgement of Hon'ble Supreme Court in the case of Vegetable Products Ltd. (88 ITR 192) (Hon'ble Supreme Court) for the proposition that when there are two conflicting views of different High Courts, the view which favours the assessee has to be adopted. Admittedly, there are two conflicting judgements from different high courts. Further, the Special Bench of the Tribunal in the case of DCIT Vs. Syncome Formulations (I) Ltd., (292 ITR 144) (Mum) was over ruled by the Bombay High Court. There is a latest judgement from the Madras High Court wherein it was held that deduction u/s 80HHC has to be computed on the adjusted book profit. Therefore in view of the judgement of the Apex Court in the case of Vegetable Products cited supra, we are inclined to decide the issue in favour of the assessee. The deduction u/s 80HHC has to be computed on the adjusted book profit u/s 115JB. The departmental representative strongly relied on the earlier order of the Tribunal which is in favour of the department stating that there should be consistency in the judicial proceedings. However, in view of the latest judgement of Madras High Court, we are unable to appreciate the argument of the learned 2 ITA Nos.36 & 60/H/2009 M/s Natco Pharma Ltd departmental representative. Accordingly we dismiss the appeal of the Revenue.
4. Now we will take up the Cross appeal filed by the assessee.

The assessee raised the following grounds in its cross appeal :

4.1. Ground Nos. (2a, b, c) are against sustaining the disallowance of Rs.2,44,45,338/- being interest free advance to the group companies. The same issue was considered by the Tribunal in assessee's own case for the assessment years 2002-03 in ITA No.341/Hyd/2006 vide the Tribunal in its order dated 9/1/2009 and decided the same in favour of the assessee by holding as follows:

44. We have carefully considered the submissions of the rival parties and perused the material available on record. We find that it has been consistently contended by the assessee that the said advances were made out of the company's own generation of funds and no additional borrowings were made to finance the advances to the group concerns. The assessing officer while observing that the assessee incurred excess interest expenditure on account of business of the group companies and not for its own business has made proportionate disallowance of interest of Rs.1,51,84,680/-. The learned CIT(A) while observing that even if the assessee had sufficient funds to lend interest free advances to its group companies, the proportionate disallowance of interest made by the assessing officer is justified and accordingly upheld the disallowance.
45. From the above, we find that there is no dispute that the advances were made by the assessee company of its own generation of funds and not out of borrowed funds and there is no nexus between the interest free advances and interest bearing funds. We further find that it is also not in dispute that the assessee had incurred excess interest expenditure on account of business of the group companies. Thus the assessee has proved that the said advances were made to its group companies as a measure of commercial expediency.
46. In CIT Vs. Baby Co. (2002) 254 ITR 248 (Ker) relied on by the revenue it has been held (page 250). That therefore so long as the assessee is not the beneficiaries of the investments made by the partners, their relatives and the sister concerns and so long as the advances were interest free, the assessing officer was justified in disallowing in proportion to the advances made'.
47. Whereas in the case us there is no dispute that the interest free advances were made by the assessee company to its group companies on account of business of the group companies, hence there was a commercial expediency 3 ITA Nos.36 & 60/H/2009 M/s Natco Pharma Ltd and therefore following the ratio of the decision of the Hon'ble Supreme Court in SA Builders Vs. CIT (2007) 288 ITR I (Hon'ble Supreme Court) the decision relied on by the revenue is distinguishable and not applicable to the facts of the present case.
48. The other two decisions relied on by the learned departmental representative in CIT Vs. Abhishek Industries Ltd. (2006) 286 ITR 1 (P&H) and in CIT Vs. Munjal Sales Corporation (2008) 294 ITR 294 (P&H), the Hon'ble Supreme Court in Munjal Sales Corporation Vs.CIT and Another (2008) 298 ITR 298 (Hon'ble Supreme Court) while holding at page 305 that 'the profits earned by the assessee during the relevant year were sufficient to cover the impugned loan of Rs.5 lakhs', has decided the issue in favour of the assessee.
49. In SA Builders Vs. CIT (supra) their Lordships while observing that 'what is relevant is whether the assessee advanced such amount to its sister concern as a measure of commercial expediency' has held as under (Pages 9-

10):

We wish to make it clear that it is not our opinion that in every case interest on borrowed loan has to be allowed if the assessee advances it to a sister concern. It all depends on the facts and circumstances of the respective case. For instance, if the directors of the sister concern utilize the amount advanced to it by the assessee for their personal benefit, obviously it cannot be said that such money was advanced as a measure of commercial expediency. However, money can be said to be advanced to a sister concern for commercial expediency in many other circumstances (which need not be enumerated here). However, where it is obvious that a holding company has a deep interest in its subsidiary, and hence if the holding company advances borrowed money to a subsidiary and the same is used by the subsidiary for some business purposes, the assessee would, in our opinion, ordinarily be entitled to deduction of interest on its borrowed loans".
In view of the matter and respectfully following the ratio of the above decisions, we are of the view that the assessee is entitled to the deduction of interest as claimed by it and the CIT(A) was not justified in upholding the order of the assessing officer in disallowing proportionate amount of interest of Rs.15184680/- and accordingly the disallowance of interest Rs.15184680/- is deleted. The grounds taken by the assessee are therefore allowed.
4.2. The facts and circumstances of the present case is similar to that one considered by the Tribunal in its order on earlier occasion in assessee's own case. In view of the decision of this Tribunal, we are inclined to allow the claim of the assessee. The addition is deleted and this ground of the assessee allowed.
4

ITA Nos.36 & 60/H/2009 M/s Natco Pharma Ltd 4.3. Ground Nos.(3a, b) is relating to sustaining of disallowance of Rs.4,02,276/- being salary advance.

4.4. In ground Nos.(4a, b) is relating to sustaining of disallowance of Rs.87,88,478/- on account of written off of tour advances to staff.

4.5. In ground Nos.(5a, b) is relating to sustaining of disallowance of written off of bad debt at Rs.15,45,7889/-. At the time of hearing the assessee's counsel filed additional evidence in the form of ledger account and sub ledger copies for the purpose of disposal of the claim made by the assessee.

4.6. In ground Nos.6a, b is relating to sustaining of disallowance of written off of advance of given to Chakkilam Construction (P) Ltd. at Rs.13,30,411/-

5. Further, the assessee made plea that on account of inadvertence and due to communication gap, these ledger account copies could not be able to file before the lower authorities and prayed to admit the same which is placed at Paper Book from Pages No.1-56. The departmental representative strongly opposed the admission of additional evidence and placed reliance on the judgement in the case of CIT Vs. Sas Educational Society (Punjab & Haryana) (319 ITR 65 ) wherein it was held that:

Allowing the appeal, that despite there being a finding that the assessee had been given a sufficient number of opportunities, the Tribunal had passed the order without recording any finding that sufficient opportunities had not been given. The Tribunal could not direct the assessing officer to provide further opportunity to the assessee without recording a finding whether the assessee was denied sufficient opportunity. For justifying its direction for giving further opportunity, the Tribunal had to record a finding of denial of 5 ITA Nos.36 & 60/H/2009 M/s Natco Pharma Ltd opportunity. Thus, the order of the Tribunal was set aside and the mater was remanded to the Tribunal.

6. We have considered the argument of both the parties. In our opinion, the assessee due to its inadvertence not able to produce the additional evidence before the lower authorities. This evidence is very important for proper disposal of the claim made by the assessee. Accordingly, we admit the additional evidence furnished by the assessee in the form of ledger and sub ledger and remit back the issue to the file of assessing officer for fresh consideration in the light of the above evidence.

7. The grounds in 3(a) & (b), 4 (a) & (b), 5(a) & (b), 6(a) &

(b) are set aside to the file of assessing officer for fresh consideration in the light of the additional evidence filed by the assessee during the course of hearing before us.

8. The next ground (Nos.7a, b), is relating to sustaining of disallowance of Rs.3,40,864/- paid to the Controller of Patent stating that the said fees is in the nature of capital expenditure. The facts of the issue are that the assessee paid additional drug license fee of Rs.4, 19,736/-. The assessing officer observed that this amount was paid towards fee for new product. According to the assessing officer, the amount was incurred for production of new product and it would give enduring benefit and treated the expenditure as capital expenditure and disallowed the same. The contention of the assessee counsel is that this amount was incurred not for the purpose of registration of new products it was for carrying out search activity to see whether this new product which the assessee intended to produce has already registered or not. It was paid to Controller of Patent in India for filing and processing 6 ITA Nos.36 & 60/H/2009 M/s Natco Pharma Ltd international applications for patents under Patent Cooperative Treat (PCT) to be paid at International Bureau, would intellectual property organization, Geneva and International Searching Authorities at Australia, China, Sweden, USA and European Patent Offices towards basic fee, designation fee and search Fee.

9. We have heard both the parties and perused the material available on record. We have also gone through the case. As gathered from the arguments of the assessee's counsel, the element purpose is to do registration of Patent Right at the level of Patent Cooperative Treat (PCT) to be paid at International Bureau, world intellectual property organization, Geneva. Being the element objective is to acquire patent right, the expenditure incurred in connection with acquiring the patent right cannot be construed as Revenue expenditure as it brings enduring business to the assessee. Accordingly we confirm the order of the CIT(A) on this issue.

10. The next ground Nos.(8a,b) is with regard to disallowance of contribution to group gratuity and risk premium paid at Rs.3,40,864/-. At the time of hearing the assessee submitted that the CIT subsequently given approval for gratuity Trust Fund retrospectively, as such suitable direction be given to allow claim. We are agreed with the arguments of the assessee's counsel. Since the assessee's Group Trust fund was approved by the CIT retrospectively, the assessee's claim to be allowed.

11. The next ground Nos.(9a,b) is with regard to disallowance of finance charges at Rs.10,74,410/-. This ground was not pressed before us by the assessee's counsel on account of smallness of tax effect. Hence this ground is dismissed as not pressed.

7

ITA Nos.36 & 60/H/2009 M/s Natco Pharma Ltd

12. In the result, the assessee's appeal is partly allowed.



            Order pronounced in the open Court       23. 7.2010



         Sd/-                                          sd/-
       N.R.S. GANESAN                    CHANDRA POOJARI
      JUDICIAL MEMBER                   ACCOUNTANT MEMBER

Dated the   23rd       July, 2010

Copy forwarded to:

1. M/s Natco Pharma Ltd., Natco House, Road No.2, Banjara Hills, Hyderabad.

2. The DCIT, Circle 16(1), Basheer Bagh, Hyderabad

3. CIT(A)-V Hyderabad.

4. CIT, Hyderabad

5. The D.R., ITAT, Hyderabad.

Np 8