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 7, Cited by 15]

Income Tax Appellate Tribunal - Mumbai

M. W. Infra Developers Ltd., Mumbai vs Ito - 4(3)(3), Mumbai on 4 July, 2017

                 आयकर अपीलीय अधिकरण, मुंबई न्यायपीठ 'जे', मुंबई ।
 IN THE INCOME TAX APPELLATE TRIBUNAL "J", BENCH, MUMBAI
      सर्व श्री राजेन्द्र, लेखा सदस्य, एवुं , राम लाल नेगी न्यायिक सदस्य के समक्ष

    BEFORE SHRI RAJENDRA, AM AND SHRI RAM LAL NEGI, JM
           आिकर अपील सं ./ITA No. 4772/Mum/2016
            (धििाा रण वर्ा / Assessment Year: 2010-11)

     M/s M.W. Infra Developers Ltd., Vs. The Income Tax Officer -
     99 Niranjan, Ground Floor,              4(3)(3),
     Marine Drive,                           Aayakar Bhavan,
     Mumbai - 400002                         Mumbai - 400002
     स्थािी ले खा सं ./जीआइआर सं ./PAN/GIR No. : AAECS3701M
             (अपीलाथी /Appellant)        ..       (प्रत्यथी / Respondent)
                                       &
                आिकर अपील सं./ITA No. 4773/Mum/2016
                (धििाा रण वर्ा / Assessment Year: 2011-12)

     M/s M.W. Corp Pvt. Ltd.,           Vs. The Deputy Commissioner of
     99 Niranjan, Ground Floor,              Income Tax - 4(3),
     Marine Drive,                           Aayakar Bhavan,
     Mumbai - 400002                         Mumbai - 400002
     स्थािी ले खा सं ./जीआइआर सं ./PAN/GIR No. : AAFCM1365G
             (अपीलाथी /Appellant)        ..      (प्रत्यथी / Respondent)



यनर्ाव ररती की ओर से /Assessee by :   None
राजस्व की ओर से /Revenue by :         Ms. Arju Garodia


सुनर्ाई की तारीख / Date of Hearing :             05/04/2017
घोषणा की तारीख/Date of Pronouncement:            04/07/2017


                               आदे श / O R D E R
PER RAM LAL NEGI, JM

These appeals have been preferred by the assessee against two orders dated 30/03/2016 passed by the Ld. CIT (A)-9, Mumbai pertaining to the Assessment Years 2010-11 & 2011-12 respectively, whereby the Ld. CIT (A) has 2 ITA Nos. 4772 & 4773/MUM/2016 Assessment Years: 2010-11 & 2011-12 dismissed the appeals filed by the assessee against assessment orders passed by the AO under section 143(3) of the Income Tax Act, 1961(for short 'the Act.) Since, both the appeals pertain to the same assessee and some of the issues are common, both the appeals were clubbed, heard together and are being disposed of by this common order for the sake of convenience.

ITA No. 4772/MUM/2016 (Assessment Year: 2010-11)

2. Brief facts of the case are that the assessee company engaged in the business as builder, developer and contractor etc., filed its return of income for the relevant assessment year, declaring the total income of Rs. 7,08,798/-. Since, it was seen from the notes to accounts that the assessee had two projects at hand and it had added back WIP of Rs. 78.84 lakhs and 3.21 crores respectively to the said projects, the AO asked the assessee to explain as to why the expenses have been debited to the profit and loss account despite the fact that no business activities were carried out during the relevant year. In response thereof the authorized representative of the assessee made a written submissions stating that the assessee company has carried on the business during the year under consideration. Since, the projects are still in progress, all the expenses incurred on the project have been capitalized in the capital work in progress. It was further stated that out of the total expenses of Rs. 12,98,670/- debited, the assessee company has itself disallowed expenses to the extent of Rs. 7,62,015/- in the computation of income. Out of the remaining expenses share transfer expenses of Rs. 1,19,670/- and audit fees of Rs. 32,500/- were inadvertently remained to be disallowed while filing the return of income. The AO did not accept the contention of the assessee and disallowed the entire expenses of Rs. 12,98,670/- and added the same to the income of assessee holding that the assessee company did not carry out any business during the year under consideration and since the assessee has 3 ITA Nos. 4772 & 4773/MUM/2016 Assessment Years: 2010-11 & 2011-12 entered into construction contract, the entire expenditure is relatable to the work in progress.

3. Feeling aggrieved by the assessment order, the assessee challenged the same before the First Appellate Authority. The First Appellate Authority after hearing the assessee upheld the findings of the AO and dismissed the assessee's appeal. Still aggrieved, the assessee is in appeal before the Tribunal.

4. The assessee has raised the following effective grounds of appeal against the impugned order passed by the Ld. CIT (A):-

1. a. "The Commissioner of Income Tax Appeal-9 (hereinafter referred as "CIT") has erred in confirming the disallowance of revenue expenses debited to the Profit & Loss Account of the Appellant to the tune of Rs. 5,36,246/- (total disallowance of expenses of Rs.

12,98,261/- out of which the expenses to the extent of Rs. 7,62,015/- has already been disallowed by the Appellant in the Computation while filing the Return of Income and Rs. 1,52,170/- were admitted to have been remained to be disallowed in Computation of Income).

b. Further, the CIT has failed to appreciate the submissions and explanations offered by the Appellant. Further, the CIT has erred in wrongly accepting the decision taken by learned assessing officer that there was no business activities carried on by the Appellant Company during the year under consideration. Break-up of expenses disallowed are as under:

              Professional Fess                    Rs. 79,996/-
              Travelling & Lodging Expenses        Rs. 1,21,991/-
              Taxes and Duties                     Rs.    7,105/-
              Bank Charges                         Rs.    1,139/-
              General Expenses                     Rs. 22,831/-
              Motor Car Expenses                   Rs. 1,51,014/-
              Total                                Rs. 3,84,076/-
                                    4
                                                      ITA Nos. 4772 & 4773/MUM/2016
                                                   Assessment Years: 2010-11 & 2011-12




It can therefore be seen that all the above expenses are incurred in relation to continued business and therefore, it is prayed that such expenses should be allowed in full.

2. It is submitted that learned assessing officer has erred in making addition of exempt income earned on account of Share of Profit from a Partnership Firm of Rs. 34,331/- during the year under consideration. It is submitted that while calculating the assessed income of the Appellant, the learned Assessing Officer has failed to take into consideration the exempt income earned u/s 10 of the Income Tax Act, 1961 and thereby made the addition to the total income without understanding the nature of income for the year under consideration. It is therefore prayed that such exempt income should be reduced from the total income and treat it as tax free income for the year under consideration."

5. This case was fixed for hearing on 04.01.2017, however, the hearing was adjourned to 14.02.2017 at the request of the assessee. On 14.02.2017 the assessee again short adjournment. Accordingly, the case was fixed for 21.02.2017. On 21.02.2017 none appeared on behalf of the assessee. The case was adjourned to 23.02.2017. On 23.02.2017 again the assessee did not appear. Fresh notice to the assessee was issued for 05.04.2017. On 05.04.2017 again neither the representative of assessee appeared nor any application for adjournment was received on behalf of the assessee. We noticed that the assessee has been given sufficient opportunity to pursue its case and despite that the assessee failed to appear on three successive dates. We are satisfied that the assessee is not interested in pursuing its appeal. Accordingly, we decided to proceed with the case and dispose of the appeal on the basis of material on record after hearing the Departmental Representative (DR).

6. Before us, the Ld. DR relying on the order passed by the Ld. CIT (A) submitted that since the assessee has failed to establish that it had carried out 5 ITA Nos. 4772 & 4773/MUM/2016 Assessment Years: 2010-11 & 2011-12 the business activities during the year under consideration, the AO has rightly disallowed the expenses claimed by the assessee and the Ld. CIT (A) has rightly affirmed the action of the AO. Hence, there is no merit in the appeal of the assessee and the same is liable to be set aside.

7. We have gone through the entire record pertaining to this appeal including the orders passed by the authorities below. We do not find any evidence on record which establishes the assessee had carried out the business activities relating to the projects Hindon River Mills Project and Hydro Project, during the financial year relevant to the assessment year under consideration. The AO has specifically mentioned that from the notes to accounts and the WIP expenditure break up it is amply clear the expenses incurred on the projects are not on account of any factual constructions related activities and the same indicates that the project is in the preliminary stage and since the assessee has entered into a construction contract the entire expenditure is relatable to the work in progress. The Ld. CIT (A) has confirmed the disallowance made by the AO after considering the entire factual matrix of the case. The assessee did not produce any evidence even during the appellate proceedings to establish that business activities had commenced during the financial year relevant to the assessment year under consideration. The Ld. CIT (A) has based his findings on the judgments of Hon'ble Supreme Court passed in Tuticorin Alkali Chemicals and Fertilizers Ltd. Vs. CIT 227 ITR 172 (SC) and Bengal and Assam Investors Ltd. 59 ITR 547 (SC). Since, no material fact was brought to our notice in order to create any doubt in the findings of the authorities below, we are inclined to agree with the Ld. CIT (A). We accordingly uphold the findings on the Ld. CIT (A) and dismissed the appeal of the assessee.

6

ITA Nos. 4772 & 4773/MUM/2016 Assessment Years: 2010-11 & 2011-12 ITA No. 4773/MUM/2016 (Assessment Year: 2011-12) Brief facts of the case are that the assessee company engaged in the business of investment and financing, filed its return of the income for the assessment year 2011-12 declaring the total income of Rs. 30,87,552/-. On the basis of information received from ADIT (Inv.) (AIU), New Delhi to the effect that enquiry was conducted in respect of chartered flights given on rent by M/s Span Air Pvt. Ltd. to the assessee company and it came to the notice that assessee company had availed services of non scheduled flights during the year under consideration and the assessee company had used these chartered flights for the personal purposes. Hence, in order to verify the business expediency of using non scheduled flights, the assessee was asked to file the details of transactions entered with M/s Span Air Pvt. Ltd. In response thereof the assessee company made written submissions. The assessee in support of its claim filed copy of ledger account, chartered invoice and ledger copy of travelling expenses. Notice u/s 143 (6) was issued to M/s Span Air India Ltd. calling for details such as nature and quantum of services provided, mode of payment through which payment has been proceeds, copy of agreement entered with the assessee company and copy of return of income along with schedules. In response thereof M/s Span Air Pvt. Ltd. filed copy of ledger and bank statements on perusal of the details it was observed that the assessee incurred Rs. 53,60,400/- towards charges related to chartered flights and the same has been capitalized in Hydro Project. The assessee was asked to explain the business expediency of the expenditure incurred toward chartered flights but the assessee submitted that it has carried out transactions with M/s Span Air Pvt. Ltd. only and failed to establish the expediency accordingly the AO disallowed 15% of the total expenses of Rs. 66,47,036/- and added the same to the income of the assessee.

7

ITA Nos. 4772 & 4773/MUM/2016 Assessment Years: 2010-11 & 2011-12

2. Feeling aggrieved by the assessment order, the assessee carried the matter before the Ld. CIT (A). The Ld. CIT (A) after hearing the assessee confirmed the findings of the AO and dismissed the appeal of the assessee. The assessee is in appeal before the Tribunal against the impugned order passed by the Ld. CIT (A).

3. The assessee has raised the following effective grounds of appeal against the impugned order passed by the Ld. CIT (A):-

1. "The Commissioner of Income Tax Appeal-9 (hereinafter referred as "CIT") has erred in confirming the contention of the Learned Assessing Officer in reducing the Cost of work in progress in respect of Hydro Project by an amount of Rs. 53,60,400/- which has been incurred on chartered flights through M/s Span Air Ltd. by considering the same as personal Expenses and not incurred for the wholly and exclusively for the purpose of business. It is submitted that such disallowance is made based on assumptions and presumptions and without considering the facts and circumstances of the case that such expenses are incurred for the purpose of Business. It is therefore prayed that necessary direction should be given in this regard.
2. The CIT erred in confirming disallowance of Rs. 9,97,055/-

made by the Learned Assessing Officer being 15% of the total Travelling Expenses incurred of Rs. 66,47,036/- on the pretext that personal element in such expenses cannot be ruled out. It is submitted that such disallowance was made on ad-hoc basis on the assumptions and presumptions without considering the facts and circumstances of the case. It is therefore prayed that such expenses should be allowed in full."

4. Before us, the Ld. DR submitted that since the assessee has failed to establish the expenses of Rs. 53,60,400/- was incurred wholly and exclusively for the purpose of business, the AO has rightly disallowed the said amount 8 ITA Nos. 4772 & 4773/MUM/2016 Assessment Years: 2010-11 & 2011-12 and revised value of Hydro Project. As regards, second issue the Ld. DR submitted that since the assessee has failed to furnish substantial evidence that the travelling expenses had been incurred exclusively for business and further its direct nexus with the development of projects or nature of technological assistance provided to companies abroad, the AO has rightly disallowed 15% of the total expenses of Rs. 66,47,036/- and added to the income of the assessee. The assessee has failed to furnish any evidence in this regard even during the appellate proceedings. Hence, the order passed by the Ld. CIT (A) does not warrant any interference.

5. We have perused the material placed on record including the orders passed by the authorities below. We noticed that during the assessment proceedings, the AO asked the assessee to file the details of transactions done with M/s Span Air Pvt. Ltd. the assessee made written submissions. The relevant portion of the reply reads as under:-

"assessee company has made payments to the said concern against its bills for hiring of charter planes during the year. In this regard, we are enclosing herewith the copy of the ledger account of the said concern as appearing in the books of accounts of the assessee company for the year under consideration alongwith the copies of bills/invoices. It is submitted that the said expenses have not been debited to the P&L A/c but have been capitalized in the Project-in-progress (Hydra Project) by the assessee company..."

6. From the reply aforesaid it can be inferred that the assessee has failed to prove that the expenses of Rs. 53,60,400/- have been incurred wholly and exclusively for the business purpose and as per the provisions of section 37 (1) of the Act which contemplates that any expenditure not being expenditure of the nature described in sections 30 to 36 and not being in the nature of capital 9 ITA Nos. 4772 & 4773/MUM/2016 Assessment Years: 2010-11 & 2011-12 expenditure or personal expenses of the assessee or expanded wholly and exclusively for the purposes of the business or profession shall be allowed in computing the income chargeable under the head Profits and gains of the business of profession. The Ld. CIT (A) has confirmed the action of the assessee holding as under:

"During the appellate proceeding also the appellant was required to explain and substantiate the genuineness of travelling expense with regard to the business purpose. It is seen that the appellant has incurred Rs. 53,63,400/- towards the charges related to the chartered flights and which has been capitalized by the appellant in Hydro Project. However, this action of the appellant to capitalize the amount of Rs. 53,63,400/- cannot be accepted because the appellant has not been able to prove that the amount to spent out of the companies fund was meant for the business of the company, irrespective whether it was regular expenditure or capital expenditure. Even for capital expenditure the appellant has to prove the genuineness of business purpose for travelling abroad in a chartered flight by demonstrating the nature of business activities involved and the benefits accruing to the company. Accordingly, the action of the AO in reducing Rs. 53,63,400/- out of the capitalized value of Hydro Project and revising the net value of Hydro Project of Rs. 6,59,88,938/- is upheld as justified. Accordingly, the appellants ground of appeal on this issue is Dismissed."

7. Since, the assessee has failed to justify that the travelling expenses was incurred wholly and exclusively for the business purposes before the authorities below and since no material was brought before us to substantiate its claim. We do not find merit in the appeal of the assessee. We therefore, uphold the findings of the Ld. CIT (A) and dismissed this ground of appeal of the assessee.

8. So far as the second ground is concerned, we noticed that during the assessment proceedings as well as the appellate proceedings, the assessee could not satisfy the authorities that the Directors visited abroad for the 10 ITA Nos. 4772 & 4773/MUM/2016 Assessment Years: 2010-11 & 2011-12 purpose of exploring the new technology and technological assistance for their ongoing power plant set up. The Ld. CIT (A) has confirmed the action of the AO holding as under:-

"6.3 I have considered the stand of the AO as well as submission filed by the appellant. It is seen that the AO has debited Rs. 66,47,036 under the heading conveyance, tour and travel. Incidentally, on verification it is found that this expense of Rs. 66,47,036/- is in addition to the amount of Rs. 53,60,400/- which has been capitalized by the appellant. It means that the Directors and employee of the appellant company have spent Rs. 1,20,436/- has been spent out of companies fund. For which the management of the appellant company has to justify the genuineness of such expenses as well as to demonstrate that Rs. 66,47,036/- was wholly and exclusively utilized for the purpose of business and was fully allowable u/s 37(1). During the appellate proceeding also the appellant has not been able to demonstrate on facts that how these were wholly and exclusively used for business purpose even when the Hydro Project was in progress. In view, of this I find that the holistic approach taken by the AO in the present facts of the case by making disallowance as reflected in para 4 &5 of the assessment order is justifiable and therefore, the same is upheld."

9. Since, no material was brought to our notice, on the basis of which conclusion can be drawn that the findings of the authorities below are contrary to the facts and evidence on the record, we do not find any reason to interfere with the findings of the Ld. CIT (A). We, therefore, uphold the findings of the Ld. CIT (A) and dismiss this ground of appeal of the assessee.

In the result, appeals filed by the assessee for assessment years 2010-11 & 2011-12 are dismissed.

Order pronounced in the open court on 4th July, 2017.

          Sd/-                                          Sd/-
      (RAJENDRA)                                 (RAM LAL NEGI)
     ACCOUNTANT MEMBER                         JUDICIAL MEMBER
                                 11
                                                  ITA Nos. 4772 & 4773/MUM/2016
                                               Assessment Years: 2010-11 & 2011-12




 मुंबई Mumbai; यदनां क Dated: 04/07/2017
Alindra, PS



आदे श प्रधिधलधप अग्रेधर्ि/Copy of the Order forwarded to :

1. अपीलाथी / The Appellant
2. प्रत्यथी / The Respondent.
3. आिकर आिुक्त(अपील) / The CIT(A)-
4. आिकर आिुक्त / CIT
5. यर्भागीि प्रयतयनयर्, आिकर अपीलीि अयर्करण, मुंबई / DR, ITAT, Mumbai
6. गार्व फाईल / Guard file.

आदे शािसार/ BY ORDER, सत्यायपत प्रयत //True Copy// उप/सहायक पुंजीकार (Dy./Asstt. Registrar) आयकर अपीलीय अधिकरण, मुंबई / ITAT, Mumbai