Delhi High Court
Commissioner Of Income Tax vs Enable Exports Pvt. Ltd. on 14 September, 2011
Author: A.K.Sikri
Bench: A.K. Sikri, M.L. Mehta
#24
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ ITA No.1072 of 2011
% Decision Delivered On:14th September, 2011
COMMISSIONER OF INCOME TAX . . . APPELLANT
Through: Mr. N.P. Sahni, Sr. Standing
Counsel.
VERSUS
ENABLE EXPORTS PVT. LTD. . . .RESPONDENT
Through: Mr. C.S. Aggarwal, Sr.
Advocate with Mr. Prakash
Kumar, Advocate.
CORAM :-
HON'BLE MR. JUSTICE A.K. SIKRI
HON'BLE MR. JUSTICE M.L. MEHTA
1. Whether Reporters of Local newspapers may be allowed
to see the Judgment?
2. To be referred to the Reporter or not?
3. Whether the Judgment should be reported in the Digest?
A.K. SIKRI, J. (ORAL)
1. The assessee company filed return of income for the Assessment Year 2007-08 declaring income of `20,23,243/-. The case of the assessee was selected for scrutiny and notice under Section 143(2) of the Income Tax Act (hereinafter referred to as „the Act‟) was issued and served upon the assessee. Assessment under Section 143(3) of the ITA No.1072 of 2011 Page 1 of 7 Act was completed by the Assessing Officer (AO). During the course of assessment proceedings, it was observed by the AO that the assessee had claimed exemption under Section 10B of the Act. During the course of scrutiny proceedings, the AO observed that certain necessary conditions which are required to be fulfilled for claiming exemption under the said Section are not fulfilled by the assessee company. After considering the submissions of the assessee in this regard, the AO denied the exemption under Section 10B of the Act to the assessee company and made disallowance of `1,00,22,725/- in the total income of the assessee. Reasons given by the AO were as under:
"(i) That the assessee has been granted 100% EOU status from the board specifically constituted under Section 14 of Industries (Development and Regulation) Act, 1951, which is a requirement under the provisions of the Act.
(ii) That the assessee is using the old machinery/computers which is in contravention of the provisions of 10B(2)(iii) of the Act.
(iii) That the assessee company is not maintaining separate books of accounts as mandated by the provisions of Section 10B(2) of the Act.
In view of the above, the claim of assessee under Section 10B of the I.T. Act is not allowed."
2. Aggrieved by the order of the AO, the assessee filed appeal before the CIT (A). The CIT (A) allowed the appeal of the ITA No.1072 of 2011 Page 2 of 7 assessee. CIT (A) was of the opinion that the assessee fulfilled all the conditions for claiming the benefit of Section 10B of the Act. The CIT (A) found that through power to grant approval to 100% EOUs initially invested in the Board constituted under Section 14 of the Industries (Development and Regulation) Act, the Government in a series of measures aimed at speeding up the approval process, had delegated the power for approval to the assessee.
3. The CIT (A) also turned down the second reason given by the AO observing that the AO did not appreciate that the claim for deduction under Section 10B of the Act was made for the first time in the Assessment Year consequent upon the conversion of DTA to 100% EOU. Thus, it was neither formed by the splitting up or the reconstruction of a business already in existence and was not formed by the transfer to a new business profession used for any purpose.
4. Likewise, the CIT (A) was not convinced that the third reason given by the AO holding that the observations of the AO that the assessee was not maintaining books of accounts was based on a misappreciation of fact. The CIT (A) re-emphasized that the assessee operated as DTA unit till 31.7.2006. With effect from 01.8.2006, it started operating ITA No.1072 of 2011 Page 3 of 7 as 100% EOU (SEZ) unit. There was no mention under Section 10B(2) of the Act of any requirement for maintaining separate books of account and it was not necessary to maintain separate books of account for claiming deduction under that provision.
5. The Revenue challenged the aforesaid order by filing appeal before the Income Tax Appellate Tribunal (hereinafter referred to as „the Tribunal‟), which has been dismissed by the Tribunal.
6. Still dissatisfied, the Revenue has come in appeal in this Court. We may record that the entire emphasis of Mr. Sahni, learned counsel appearing for the Revenue, was on the first reason given by the AO while denying the benefit of Section 10B of the Act to the assessee. His submission was that it‟s the Board alone constituted under Section 14 of the Industries (Development & Regulation) Act, which is competent to give the approval and therefore, approval of no other Authority is mandated.
7. After hearing the counsel for the parties, we are of the opinion that the Tribunal has rightly decided the issue and no substantial question of law arises in the matter. Our reasons for the same are given hereunder: ITA No.1072 of 2011 Page 4 of 7
On 05.6.2006, the assessee company had applied for conversion from a Domestic Tariff Area (DTA) to 100% EOU application for setting up EOUs in Special Economic Zone. The aforesaid application of the assessee company was accepted by the Development Commissioner, Noida, SEZ and letter of permission dated 15.6.2006 was issued to the assessee. Legal agreement dated 07.7.2006 for EOU Units was entered between the assessee company and the President of India acting through the Development Commissioner. The aforesaid legal agreement was accepted by the Development Commissioner, Noida, SEA and approval under 100% EOU was granted to the assessee respondent on 11.7.2006.
8. Thereafter, the assessee was issued Green Card No.120 on 11.7.2006 by the Development Commissioner, Noida SEZ. Licence for the Private Bonded Warehouse under Section 58 of the Customs Act, was also granted to the assessee on 31.7.2006.
9. Learned counsel for the assessee is right in his submission that the power to grant approvals to 100% EOUs initially vested with the Board specifically constituted under Section 14 of the Industries (Development & Regulation) Act, 1951. ITA No.1072 of 2011 Page 5 of 7 However, the Government in a series of measures aimed at speeding up the approval process, had delegated the powers for approval to the Development Commissioner. Thus, CBDT in its Circular F.N. 178/19/2008-ITA dated 09.3.2009 issued clarification regarding deduction under Section 10B of the Act, which reads as under:
"The matter regarding validity of approvals given by Development Commissioner has been examined in the Board. It has been decided that an approval granted by the Development Commissioner in the case of an hundred percent export oriented unit will be considered valid, once such an approval is ratified by the Board of Approval for EOU scheme.
(emphasis supplied)"
10. The aforesaid Circular was issued by the CBDT in view of the request made by the Export Promotion Council for EOUs & SEZs, these EOUs have been approved by the Development Commissioner under delegated powers of the Board of Approval and are entitled for exemption from the Act. In view of the aforesaid, CBDT issued the aforesaid Circular clarifying that the approval granted by the Development Commissioner is valid for claiming deduction under Section 10B of the Act. It is further submitted that the approval granted by the Development Commissioner has also been ratified by Board of Approval for EOU scheme. ITA No.1072 of 2011 Page 6 of 7
11. We are, therefore, of the opinion that the approval granted by the Development Commissioner was valid for the purpose of claiming deduction under Section 10B of the Act. This appeal is dismissed in limine.
(A.K. SIKRI) JUDGE (M.L. MEHTA) JUDGE SEPTEMBER 14, 2011 pmc ITA No.1072 of 2011 Page 7 of 7