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 8, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Krishak Bharati Cooperative Ltd.,, New ... vs Acit, Circle- 30(1), New Delhi on 4 January, 2022

              IN THE INCOME TAX APPELLATE TRIBUNAL
                    DELHI BENCH: 'F' NEW DELHI

            SHRI K.NARASIMHA CHARY, JUDICIAL MEMBER
                               AND
             SHRI B.R.R. KUMAR, ACCOUNTANT MEMBER

                        ITA No.5711/Del./2017
                       Assessment Year: 2012-13

M/s. Krishak Bharati Cooperaive           ACIT, Circle -30(1),
Ltd., A-60, Kailash Colony,          vs   Room No.1302, 13th Floor,
New Delhi - 110 048.                      Civic Centre,
PAN AAAAK0203G                            New Delhi.



                        ITA No.5754/Del./2017
                       Assessment Year: 2012-13

ACIT, Circle -30(1),                      M/s. Krishak Bharati
Room No.1302, 13th Floor, Civic      vs   Cooperaive Ltd., A-60, Kailash
Centre,                                   Colony,
New Delhi.                                New Delhi - 110 048.
                                          PAN AAAAK0203G



                       Assessee by : Shri KVSR Krishna, Advocate
                       Revenue by : Shri Kipgen, CIT-DR


                  Date of Hearing : 15.11.2021
          Date of Pronouncement : 04.01.2022
                                     2

                                           ITA.Nos.5711 & 5754/Del./2017
                                 Krishak Bharati Cooperative Ltd., New Delhi.



                                 ORDER

PER K. NARASIMHA CHARY, JM:

Challenging the order dated 13.04.2016 passed by the learned Commissioner of Income Tax (Appeals)- 10, New Delhi ("Ld. CIT(A)"), in the case of M/s. Krishak Bharati Co-operative Ltd ("the assessee"), for the assessment year 2012-13, both the assessee and Revenue preferred these appeals.

2. Brief facts of the case as could be culled out from the record and the arguments are that, the assessee is a co-operative Society registered in India under the provisions of Multistate Co-operative Societies Act, 2002 under the administrative control of Department of Fertilizers, Ministry of Agriculture and Cooperation, Government of India with its principal business of manufacture of Fertilizers like Urea and Ammonia.

3. For the assessment year 2012-13 the assessee filed its return of income on 26.09.2012 showing loss of Rs.62,47,36,376/-. Assessment under section 143(3) of the Income Tax Act, 1961 (for short "the Act") was however, completed by order dated 28.03.2016 with the additions by way of disallowance under section 14A of the Act read with Rule 8D of the Income Tax Rules1962 ("the Rules"), in respect of amortization of lease rent and the dividend amount received from OMIFCO.

4. Aggrieved by such an action of the learned Assessing Officer, assessee preferred appeal before the Ld. CIT(A) and the Ld. CIT(A), by way of impugned order deleted the addition made on account of the dividend income received by the assessee from OMIFCO, Oman and also 3 ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

allowed the consequential demo tax credit relief under the Indo Oman Double Taxation Avoidance Agreement (DTAA), upheld the disallowance of amortization of lease payment to the tune of Rs.45,75,672/- claimed as business expenditure and granted relief in part in respect of the disallowance under section 14A of the I.T. Act, 1961 read with Rule 8D of the Rules.

5. Assessee preferred appeal in ITA No.5711/del/2017 challenging the addition of Rs.45,75,672/- as upheld by the Ld. CIT(A) in respect of the amortization of lease payment, sustaining the disallowance to the tune of Rs.1,12,50,439/- out of the disallowance by invoking section 14A of the I.T. Act, 1961 read with Rule 8D of the Rules; whereas the Revenue challenged in ITA No.5754/Del./2017, the deletion of the dividend income received by the assessee from OMIFCO, Oman and the consequential allowance of the demo tax credit under the Indo Oman DTAA and also the deletion of the balance disallowance under section 14A of the Act read with Rule 8D of the Rules.

6. Coming to ground Nos.1 and 2 of assessee's appeal in respect of the disallowance of Rs.45,75,672/-being the amortisable portion of lease premium payment, it could be seen from the record that out of such payment an amount of Rs.6,17,364/- was in respect of the land at Noida wherein the office building of the assessee is situated, and the balance of Rs.39,58,308/- was in respect of the land at Visakhapatnam for construction of Rural Godown leased from Port Trust, Visakhapatnam and also the land Tuticorin for construction of Godown leased from the Port Trust, Tuticorin.

4

ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

7. Insofar as the amortisable portion of the lease taken from the Noida Authority is concerned, Ld. AR fairly admitted that this issue is covered against the assessee by the order of the Hon'ble Delhi High Court in ITA No.205/2010 dated 12.07.2012 pertaining to the assessment year 2004-05, and though the assessee is in appeal before the Hon'ble Supreme Court on that issue, as the things stand today the assessee is bound by the order of the Hon'ble Delhi High Court.

8. Assessee is, therefore, confining the challenge in respect of the land at Visakhapatnam into Tuticorin, which issue is quite different from the issue relating to the Noida land. On this aspect it is the submission of the Ld. AR that in assessee's own case for the assessment year 2008-09 in ITA numbers.2304 and 2321/Del./2012, a Coordinate Bench of this Tribunal considered the same and after careful consideration thereof it was observed that the nature of lease, the location of the land, the terms and conditions of lease etc, for example, it is located in the Porto premises, the entry and exit of which is with Port Security, land used only for storage during transit etc., that the assessee has in its long time lease with Visakhapatnam Port trust is different from the terms and conditions of lease from Noida Authority; that the principle on the issue whether the rent in question is to be allowed as Revenue expenditure or not, is laid down by the Hon'ble High Court in assessee's own case for earlier assessment years and this depends on the facts of each case; that the issue was to be examined in the interest of Justice; that no prejudice would be caused to the Revenue in examining the matter once again; and therefore, the issue was set aside to the file of the learned Assessing Officer for considering the arguments of the assessee de novo in 5 ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

accordance with law.

9. Ld. AR, in all fairness, submits that the same course as adopted for the assessment year 2008-09 may also be followed for this assessment year in restoring the issue to the file of the learned Assessing Officer for considering the facts and circumstances relevant for this particular assessment year and to take a call de novo. Ld. DR reports no objection for sending it back to the learned Assessing Officer. Recording the same, we allow this ground for statistical purpose, by restoring the issue to the file of the learned Assessing Officer to take a view de novo for this particular assessment year after hearing the assessee de novo in accordance with law.

10. Ground Nos 3 to 5 of assessee's appeal and Ground Nos. 4 and 5 of Revenue's appeal relate to the disallowance under section 14A of the Act read with Rule 8D of the Rules.

10.1. Brief facts relating to the issue are that during the year the assessee earned dividend income of Rs.3,42,56,718/- and claimed exemption under section 10(34) of the Act. The entire dividend was earned from 2 companies only, namely, Rs.1 crore from Nagarjuna Fertilisers and Chemicals Ltd and Rs.2,42,56,718/- from Gujarat State Energy Ltd. Other investments either have not yielded any dividend are that if any dividend was earned, it was offered to tax.

11. Learned Assessing Officer, however, computed the disallowance under 14A of the Act read with Rule 8D of the Rules at Rs. 10,35,89,041/- but restricted to the quantum of dividend received, i.e., at Rs.3,42,56,718/- by disallowing a sum of Rs.5,51,76,156/- under rule 6 ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

8D(2)(ii) of the Rules towards the interest, and Rs.4,84,12,885/- under rule 8D(2)(Iii) of the Rules towards administrative expenses at half percent on the total investments made by the assessee during the year.

12. Ld. CIT(A), however, while upholding the disallowance made by the assessing officer by invoking section 14A of the Act read with Rule 8D of the Rules, has confined the working of disallowance only in respect of those tax-free income building investments in two companies and reached the quantum of disallowance at Rs.1,12,50,439/-which he upheld, by granting relief to the tune of Rs.2,30,06,275/-.

13. Grievance of the assessee is two-fold. Firstly, that the learned Assessing Officer has not recorded any satisfaction to discard the assessee's explanation and to embark upon the determination of the disallowance by invoking section 14A of the Act read with Rule 8D of the Rules and secondly, that the learned Assessing Officer should not have disallowed any interest component under rule 8D(2)(ii) of the Rules inasmuch as the assessee has own funds and secondly that only tax-free income yielding investments alone should have considered under rule 8D(2)(iii) of the Rules.

14. Per contra, it is the submission on behalf of the Revenue that the learned Assessing Officer had elaborately considered the submissions made by the assessee vide paragraph numbers 3 to 10 of his order and more particularly he observed that inasmuch as the assessee claims to have incurred no expenditure at all to earn the exempt income, it is not necessary to pinpoint the expenditure, and he, therefore, while recording that the contentions of the assessee are not acceptable in view of his 7 ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

discussion made on the various investments made by the assessee and illegal consequences thereof, learned Assessing Officer went on to determine the disallowance under the provisions of section 14A of the Act read with Rule 8D of the Rules. He therefore submits that, merely because the learned Assessing Officer did not advert to various expenditure mentioned in the P & L Account of the assessee to say that he is not satisfied that the assessee incurred no expenditure whatsoever in earning the exempt income.

15. We have gone through the orders of the authorities below in the light of the submissions made on either side. It could be seen from the assessment order that the learned Assessing Officer called upon the assessee to furnish the details of income claimed as exempt and expenditure incurred for earning thereof in order to ascertain the allowability of expenses under section 14A of the Act read with Rule 8D of the Rules, besides asking the assessee to submit their computation of disallowance under such provisions, and also to furnish the explanation why section 14A of the Act may not be applied in respect of the expenses incurred for earning these exempt income in accordance with rule 8D of the rules. Assessee furnished elaborate information, as extracted by the learned Assessing Officer vide paragraph No. 2 of the order.

16. Learned Assessing Officer recorded that he had considered the entire submissions of the assessee and went on to discuss the legal position on section 14A of the Act. Then the assessing officer advert to the P & L Account and the interest expenditure debited therein to the tune of Rs.24,92,66,283/- for the assessment year 2012-13. Then the assessing officer adverted to the entries in the Balance Sheet in order to 8 ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

find out the total investments to the tune of Rs.12,77,29,22,584/- as on 31/3/2011 and Rs.13,16,29,22,584/- as on 31/3/2012. Then the assessing officer proceeded to record his comments in respect of all the investments with reference to the case law in respect of such entries. Lastly, he recorded that the contention of the assessee that they have not incurred any expenditure whatsoever to earn the exempt income is not acceptable, and in such scenario the pinpointing of the expenditure is not necessary.

16. It is not a case where the learned Assessing Officer proceeded to determine the quantum of disallowable expenditure straightaway in a mechanical manner. Learned Assessing Officer sought the explanation of the assessee along with the details on the applicability of the provisions under section 14A of the Act read with Rule 8D of the Rules, obtained the details and the explanation from the assessee, considered the same, elaborately discussed the investment and elaborate of the expenditure concerning them. At the end, learned Assessing Officer recorded that the contention of the assessee that no expense was incurred for earning the exempt income, cannot be accepted and, therefore, he proceeded to determine the proportionate expense attributable to the earning of the exempt income that should be disallowed in accordance with rules 8D(2)(ii) and 8D(2)(iii) of the Rules. It is, therefore, clear that the learned Assessing Officer advocated to the P & L Account and the Balance Sheet of the assessee and not being satisfied with the claim of the assessee that no expenditure was incurred for earning the exempt income, he proceeded to determine the proportionate expenses attributable to the earning of the exempt income. We are, therefore, of the considered 9 ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

opinion that it is not a case of where the reasons are not recorded but is only a case where the dissatisfaction of the learned Assessing Officer inevitably follows.

17. Coming to the alternative plea of the assessee, insofar as the interest component under rule 8D(2)(ii) of the Rules is concerned, the plea taken by the assessee is that the assessee invested their own funds and, therefore, no interest expense could be disallowed. On this aspect no material is produced before us to establish that the assessee invested out of its own funds comprising of share capital and reserves and no interest-bearing funds were invested during the year, or to show that there is no nexus between the deployment of the interest-bearing loans and investments. It is a verifiable fact. We, therefore, direct the learned Assessing Officer to verify whether the own funds of the assessee exceed the investments during the year, and whether the borrowed funds were utilised for the purpose for which they were borrowed during the year and in either case let there not be any disallowance on account of rule 8D(2)(ii) of the Rules. Insofar as the disallowance under rule 8D(2)(iii) of the Rules is concerned, we do not find any ground to interfere with the same.

18. Now coming to grounds No. 1 to 3 and 6 to 9, which relate to the dividend income received by the assessee from OMIFCO Oman and the consequential deemed tax credit relief allowed by the Ld. CIT(A) under the Indo Oman DTAA, at the outset, it is the submission by the Ld. AR that the issue is squarely covered in favour of the assessee by the orders of the Hon'ble Delhi High Court in the case of assessee for the assessment years 2010-11 and 2011-12. Ld. 10 ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

19. DR does not dispute this factual submission made on behalf of the assessee.

20. We have gone through the order dated 21/4/2017 in ITA No. 578 and 579/2016 of the Hon'ble Delhi High Court reported in (2017) 395 ITR 572 (Delhi) in assessee's own case wherein the Hon'ble High Court considered at length the question whether the dividend income was taxable but exempt under Omani law to entitle the assessee to the benefits of the Indo Oman DTAA and upheld the findings of the learned Assessing Officer therein to the effect that the assessee is entitled for the tax credit for the deemed dividend tax by virtue of the provisions of DTAA read with section 90 of the Act to delete the clarification issued by the Sultanate of Oman and the assessment made under the Omani laws.

21. For the sake of completeness, we deem it necessary to reproduce the relevant observations of the Hon'ble High Court, which read thus,-

27. As far as the submission of the revenue, that the assessee did not have a Permanent Establishment in Oman is concerned, this court is of opinion that admittedly, for about 5 years, i.e 2002 to 2006, a common order was made under Article 26 (2) (b) of the Income Tax Law of Oman. The opening para of this order reads as under:

"We refer to the returns of income and determine the taxable income as under:
Kribhco Muscat is a permanent establishment supported by M/s. Krishak Bharati Cooperative Limited, a multi- state cooperative society registered in India. As per the accounts, Kribhco-Muscat is in receipt of dividend income from Omifco, a joint stock company registered in Oman, and that dividend income is connected with the investment of Kribhco-Muscat. The dividend income is, however, exempt from tax in accordance with Article 8 (bis) (1) of the Company Income Tax Law.
11
ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.
The tax exemption on dividend is granted with the objective of promoting economic development within Oman by attracting investments."

That order first included dividend income (in the total income determined) and thereafter granted deduction. For later years as well, assessments were made similarly. The ITAT also noticed as follows:

"Up to the tax year 2011 dividend has been first included in the total income and thereafter deduction has been granted. The facts mentioned above clearly establish that the Assessee Society is entitled to getting credit for the deemed dividend tax by virtue of the provisions of DTAA read with Section 90 of the Income Tax Act, 1961 together with the clarifications issued by the Sultanate of Oman and the assessment made under the Omani Laws. In view of the above it is respectfully submitted that on merits also Assessee Society is entitled for the tax credit which has been rightly allowed by the Assessing Officer and, therefore, the Ld. PCIT has completely erred in giving directions to the Assessing Officer under Section 263 to withdraw the said tax credit."

These findings are, in this court's opinion, in consonance with logic and reason and do not call for interference. Both questions of law are answered in favour of the assessee; the appeals fail and are, therefore, dismissed.

22. Facts for this year also being similar, while respectfully following the decision of the Hon'ble jurisdictional Delhi High Court, we find that the assessee is entitled to the credit for deemed tax on the dividend income received by them by virtue of the provisions of DTAA read with section 90 of the Act as well as the clarification issued by the Sultanate of Oman and the assessment made under the Oman Law as well as the orders passed in the case of assessee for the earlier assessment years. Findings of the Ld. CIT(A) are, therefore, do not suffer any illegality or irregularity and do not warrant any interference. Consequently, we uphold the same and dismiss these grounds of appeal of the Revenue.

12

ITA.Nos.5711 & 5754/Del./2017 Krishak Bharati Cooperative Ltd., New Delhi.

22. In the result, both the appeals are allowed in part and for statistical purpose.



        Order pronounced in the Open Court on 04.01.2022


    Sd/-                                   Sd/-
   (B.R.R. KUMAR)                         (K. NARASIMHA CHARY)
ACCOUNTANT MEMBER                           JUDICIAL MEMBER

Dated: 04.01.2022.

VBP/-

Copy forwarded to:

1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT
                                              ASSISTANT REGISTRAR
                                                    ITAT NEW DELHI