Income Tax Appellate Tribunal - Delhi
Acit, Uttrakhand vs Unique Hotel & Restaurants Pvt. Ltd., ... on 5 April, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "D", NEW DELHI
BEFORE SHRI H.S. SIDHU, JUDICIAL MEMBER
AND
SHRI L.P. SAHU, ACCOUNTANT MEMBER
I.T.A. Nos.1726 & 2271/DEL/2013
A.YRS. : 2009-10 & 2010-11
ACIT, CIRCLE-2, VS. UNIQUE HOTEL &
13-A SUBHASH ROAD, RESTAURANTS PVT. LTD.,
DEHRADUN 98, RAJPUR ROAD,
UTTRAKHAND DEHRADUN (UTTRAKHAND)
(PAN: AAACU6531D)
(ASSESSEE) (RESPONDENT)
Revenue by : Sh. Umesh Chand Dubey, Sr. DR
Assessee by : Sh. Sanjeev Sapra, Adv.
ORDER
PER H.S. SIDHU : JM The Revenue has filed these Appeals against the impugned Orders dated 23.1.2013 and 20.2.2013 of the Ld. CIT(A)-I, Dehradun relevant to assessment year 2009-10 and 2010-11 respectively. Since the issues involved in these appeals are common and identical, hence, the appeals were heard together and are being disposed of by this common order for the sake of convenience, by dealing with assessment year 2009-10.
2. The grounds raised in both the Revenue's Appeals are similar and common, hence, we are only reproducing the grounds in respect of assessment year 2009-10 as under:-
1. Whether the Ld. CIT(A) has erred in law and on facts in allowing the claim of deduction under section 80IC of the I.T. Act, 1961 without being satisfied that the assessee hotel was an eco-tourism hotel and not simply a commercial hotel located in a city following eco friendly measures.
2. Whether the Ld. CIT(A) has erred in law and on facts in allowing the claim of assessee and not appreciating the fact that rejection of deduction u/s. 80IC(2) was not based on just on failure to obtain NOC from the Pollution Control Board but it was based on several other facts as well.
3. Whether the Ld. CIT(A) has erred in law and on facts in not appreciating the fact that eco tourism is the 'condition precedent' to be complied with for hotels for claiming deduction u/s. 80IC of the I.T. Act, 1961. 2
4. Whether the Ld. CIT(A) has erred in law and on facts in holding that deduction should be allowed if the assessee satisfied the following conditions:-
a) It is a hotel,
b) It has a valid license
c) NOC from the Pollution Control Board has not been denied to it.
3. The facts narrated by the revenue authorities are not disputed by both the parties, hence, the same are not repeated here for the sake of brevity.
4. Ld. DR relied upon the Order of the AO and reiterated the contentions raised in the grounds of appeal. Moreover, Ld. DR has stated that the facts narrated by the Ld. Counsel for the assessee were not available with the Ld. CIT(A), therefore, question of deciding the issue in favour of the Assessee does not arise. He further requested that the issue in dispute may be set aside to the file of the AO, because the Hon'ble High Court of Uttrakhand as well as ITAT in many cases has set aside the similar issue in dispute to the AO. In support of his contention, he filed the copy of the order of the Hon'ble Uttrakhand High Court in the case of CIT, Dehradun 3 vs. Anchal Hotels Pvt. Ltd. reported in 287 CTR 233 whereby the matter was remanded back by the Hon'ble High Court to the file of AO, who will afford opportunity to all the assesses and pass fresh orders taking note of the observations which were made by the Hon'ble High Court of Uttrakhand.
5. On the contrary, Ld. Counsel of the assessee stated that there is no need to set aside the issue to the AO because subsequent to the order of Hon'ble Uttarakhand High Court in assessee's own case, Ld. CIT(A) has given its finding that all such criteria / parameters are being met and assessee is entitled to the deduction / benefit u/s. 80IC of the I.T. Act. He requested that the present Appeal of the Department may be dismissed. In support of his contention, he filed the Synopsis dated 30.3.2017.
6. We have heard both the parties and perused the relevant records, especially the orders of the revenue authorities and the order of the Hon'ble High Court of Uttrakhand in the case of CIT vs. Anchal Hotels Pvt. Ltd. (Supra). We find that the Hon'ble High Court of Uttrakhand in the aforesaid case vide para nos. 33 to 38 has held as under:-
"33. We are of the view that it is not the intention of the Legislature that any person who sets up a hotel within the time limits indicated in the State of 4 Uttarakhand, without any regard to the exact location, and the manner in which it operates, its impact on the nature (environment), its relationship with the local people (local community), what it does for the people there, indiscriminately, all such hotels should be entitled to claim the benefit. It is true that the word "Ecotourism" includes hotels among other activities. We would think that in the context of this case, we would not be unjustified if we interpret the word "hotel" taking color and assistance from the word "Ecotourism". The word "Ecotourism", it must be noted, appears at the beginning of the provision. Obviously confronted with the obstacle it causes to the acceptance of the respondents argument, Mimansa Principles invoked in the decision of Ispat's case are relied on by Shri Pulak Raj Mullick. We have already extracted the relevant passage. Even applying the Mimansa Principles, we are at a total loss as to how any assistance would be derived from the principles laid down in the Mimansa Principle of Interpretation. The argument appears to be that subordinate accessory must be rendered subservient to the principle. There can be no quarrel with the same but that involves an answer to the question which is the principle. In fact, the acceptance of the assessee's argument would render it necessary for us to delete the word "Eco".
5
34. We would think that neither the blue pencil theory nor the Mimansa theory can be of any assistance to the assessee. The blue pencil theory is premised on the principle of severance and it is true that it is evolved to separate that which is illegal from that which would pass muster. In such circumstances, it is at the heart of the doctrine of severability. We can have no quarrel with the said principles, but its application to the facts of this case is totally without foundation when the Legislature has deliberately intended Ecotourism to be at the heart of its decision to give a deduction. We are at a loss as to how it can be itself done away in order to provide for deduction to a hotel, which is merely engaged in tourism and not Ecotourism. In other words, we are of the view that in the setting in which Entry 15 of 14th Schedule appears, it should yield the following result. Only hotels, which were set up as Ecotourism units or having set up as Ecotourism or units, were expanded as such, would be entitled to the benefit of 80-IC. We would think that the soul of the provision is Ecotourism. Various forms, in which Ecotourism may be practised and operated, are enumerated after the general word "Ecotourism". The activities mentioned specifically must share one common feature, i.e., they must be pursued as part of Ecotourism. This in our humble view is the interpretation, which would do justice to the words, 6 the context and object of the statute. Certainly, the mere procurement of a No Objection from the Pollution Control Board cannot be determinative of a question, whether the hotel fulfils the requirement under Section 80-IC of the Act. May be, it is not in dispute, in fact, according to Shri Pulak Raj Mullick that for all hotels of a particular type, satisfying a particular requirement, no objection is required from the Pollution Control Board. In this context, we bear in mind the argument of Shri H.M. Bhatia, that Pollution Control Board actually gives no objection consent to operate in the context of air and water Pollution. By no means, can this be the sole determinant of the question, as to whether the hotel is engaged in Ecotourism.
35. Therefore, necessarily the order passed by the Tribunal cannot be sustained. The receipt of the subsidy cannot be a hurdle in our taking the view, which we are taking as we are called upon to decide the actual scope of the provision in this appeal. While we do not discount the fact that subsidy may have been given the actual interpretation of the provision is a task, which we cannot abdicate.
36. Even regarding the sites of the activities, we would think that it must have something to do with areas close to nature. No doubt, in the State of Uttarakhand, the area of natural beauty and areas close to nature, often overlapped in close proximity 7 with developed areas. These are all matters we would leave to the authority. In view of the same, the order of the tribunal cannot be sustained and the matter must be redone. Accordingly, the impugned orders in all these cases will stand set aside. A request is made by the learned counsel for the assessee that if the matter is set aside and remanded, it be remanded not to the Tribunal but to the Assessing Officer. Learned counsel for the revenue Mr. H.M. Bhatia does not object to this course of action. In such circumstances, in view of the fact that the matter must be redone, we set aside the impugned orders. The matter is remanded back to the Assessing Officer, who will afford opportunity to all the Assessees and pass fresh orders taking note of the observations, which we have made.
37. The answer to the substantial question of law no.1 is given in favour of the revenue/appellant by holding that merely because a No Objection Certificate has been obtained from the Pollution Control Board, the conditions under Section 80-IC will not be fulfilled.
38. In view of the above, the appeals stand disposed of."
6.1 We are also reproducing the contention made in the Synopsis by the Ld. Counsel of the Assessee as under:-
8"Assessee Co. is running a hotel in the name and style of 'Madhuban' located in Dehradun.
Deduction u/s 80-IC of the Income-tax Act ("Act") was initially claimed in assessment year 2004-05 and the same was allowed by the Dept. till assessment year 2008-09 vide orders passed u/s 143(3) of the Act. AO: Vide order passed u/s 143(3) in AY 2009-10 AO has disallowed the deduction u/s 80-IC of Rs.39,78,476/- as claimed. Similarly, vide order passed u/s 143(3) in A Y 2010-11 AO has disallowed the deduction u/s 80-IC of RS.38,05,564/- as claimed.
CIT(A): Vide its order dated 23/01/2013 in AY 2009-10 and order dated 20/02/2013 in AY 2010-11, the Ld. CIT(A) allowed Assessee's appeals and directed the AO to allow such deduction u/s 80-IC as claimed in both these years to the Assessee. While giving its findings, the Ld. CIT(A) followed the Hon'ble ITAT's judgments on similar facts in the cases of Bidhi Chand Singhal and Anchal Hotels. Against such CIT(A) orders in both the years, Revenue is now in appeal before the Hon'ble ITAT. Our contention:
9
1. The Ld. DR has filed a copy of Uttrakhand High Court order in the case of CIT, Dehradun vs. Anchal Hotels Pvt. Ltd. as also reported in 287 CTR 233 whereby the matter was remanded back by the High Court to the file of AO, who will afford opportunity to all the Assessees and pass fresh orders taking note of the observations which were made by the High Court.
2. Uttrakhand High Court vide the above mentioned order in the case of Anchal Hotels Pvt. Ltd. had laid down certain criteria/parameters to be looked into for determining whether the hotel can be considered to be engaged in eco-tourism and consequently is entitled to benefit u/s 80-IC of the Act.
3. Subsequent to the above mentioned order dated 16/06/2016 of Uttrakhand High Court, these criteria/parameters were examined in Assessee's own case by the Id. CIT(A) in subsequent assessment year 2013-14 where the Ld. CIT(A) has given its findings that all such criteria/parameters 10 are being met and hence, the Assessee's is entitled to deductions/benefits u/s 80-IC of the Act.
4. Copy of Chart listing out the criteria/parameters laid down by Uttrakhand High Court in Anchal Hotel's case and the reference to the findings of CIT(A) in Assessee's own case in AY 2013-14 with regard to such criteria/parameters is enclosed as Annexure - I. Copy of CIT(A) order dated 27/02/2017 in Assessee's own case for AY 2013-14 is also enclosed as Annexure-II to these Synopsis.
5. Assessee relies on the findings as recorded by the Ld. CIT(A) while deleting the disallowances u/s 80-
IC in both the years viz. AY 2009-10 and 2010-11.
6. Based on such facts and circumstances of the case, both the appeals as filed by the Revenue deserve to be dismissed."
7. After carefully perusing the decision of the Hon'ble High Court of Uttrakhand, as aforesaid as well as the Synopsis dated 30.7.2017 filed by the Ld. Counsel of the Assessee, we set aside the issue in dispute to the file of the AO and direct the AO to consider the contention raised by the Ld. Counsel of the Assesee made in the 11 Synopsis dated 30.3.2017 as reproduced above and also keeping in view of the directions given by the Hon'ble Uttrakhand High Court in the case of CIT vs. Anchal Hotels Pvt. Ltd. (Supra) and then decide the issue in dispute accordingly,
8. Following the consistent view as taken in the assessment year 2009-10 as aforesaid, the issues involved in Appeal No. 2271/Del/2013 (AY 2010-11) also set aside to the file of the AO with the same directions, as given in para no. 7 above.
9. In the result, both the Revenue Appeals are allowed for statistical purposes.
Order pronounced in the Open Court on 05/04/2017.
SD/- SD/-
[L.P. SAHU] [H.S. SIDHU]
ACCOUNTANT MEMBER JUDICIAL MEMBER
Date 05/04/2017
SRBHATNAGAR
Copy forwarded to: -
1. Assessee -
2. Respondent -
3. CIT
4. CIT (A)
5. DR, ITAT TRUE COPY
By Order,
Assistant Registrar, ITAT, Delhi Benches 12