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 13, Cited by 0]

Income Tax Appellate Tribunal - Delhi

J.P. Stone Crusher (P) Ltd, Haldwani vs Department Of Income Tax

                                                               ITA NO. 3872/DEL/2009
                                                                         A.Y. 2006-07

                   IN THE INCOMETAX APPELATE TRIBUNAL

                        DELHI BENCH "D": NEW DELHI

              BEFORE SHRI C.L. SETHI, JUDICIAL MEMBER &
               SHRI SHAMIM YAHYA, ACCOUNTANT MEMBER

                          ITA No. 3872/Del/2009
                               A.Y. : 2006-07

Dy. Commissioner of Income Tax,      vs.    M/s J.P. Stone Cursher (P) Ltd.,
Income Tax Office,                          Rampur Road, Haldwani
Haldwani,                                   (PAN: AABCJ5662M)
Distt. Nainital Uttaranchal
PIN - 263 139
(Appellant)                                 (Respondent)

                 Assessee by :       Sh. Tarun Kumar, Adv.
                 Department by :     Shri Anoop Kr. Singh, Sr. DR

                                   ORDER

PER SHAMIM YAHYA : AM This appeal by the revenue is directed against the orders of the ld. CIT(A) dated 19.06.2009 pertaining to assessment year 2006-07.

2. The ground raised is that ld. CIT(A) erred in deleting addition of Rs. 1836804/- on account of claim u/s 80IB ignoring the fact that assessee is a stone crusher and not manufacturer at all, and also in ratio of decision in the case of Lucky Minmat Pvt. Ltd. vs. CIT 116 Taxman 1 (SC) and other case laws on the subject.

3. In this case the assessee company claimed exemption under section 80IB of the IT Act. AO referred to the provisions of section 80IB(2)(iii) and held as under:-

1
ITA NO. 3872/DEL/2009 A.Y. 2006-07 "In the business of the assessee firm, boulders are broken into small pieces i.e. grits. What was broken is stone and the result of this breaking is again stone. There is only a change in shape of stone. It was changed from bigger size to smaller size. Grits or stone chips do not loose the basic character of stone which was in boulders even after crushing them to small sizes. The composition of boulders and the stone grits is the same. There is only one change in the physical property i.e. the shape of the stone. The term stone also includes its various forms like grits, kanker, stone ballast, boulders etc. and these various forms of stone continue to carry the substantial characteristics or its original substance. Further, the conversion of stone boulders into grits/stone is only processing. To become manufacture, something more is essential and this is degree of processing in order to bring into existence a new article different from the oringianl not only in physical property but in composition, characteristics and use.
The assessee company is doing the same job with the help of machines on large scale what the labourers do on the road side with hands. The labourers also convert the bigger stones do on the road side with hands. The requirement but that activity does not amount to manufacture. How then the same activity with the help of machines and on larger scale can amount to manufacturing activity.
Reliance may be placed on following case laws:
(a) Central Excise vs. Amba lal Sarabhai Enterprise [43 ELT 214 (SC)]
(b) Arihant Tiles and Marble (P) Ltd. vs. ITO (2006) 10 SOT 225 (Jodhpur TM) (Conclusion : cutting of marble blocks into marble slaps and tiles and selling the same 2 ITA NO. 3872/DEL/2009 A.Y. 2006-07 after polishing does not amount either production or manufacturing of any article or things).

Therefore, claim of the assessee regarding exemption u/s 80IB of the IT Act, 1961 are hereby rejected."

4. Upon assessee's appeal ld. CIT(A) accepted the contention that it is only after the blocks of the stone have been cut to sizes that they become marketable. It was the process of crushing / breaking the stone boulders into small pieces that the same became marketable. The stone boulders cannot be used for the same purpose as the stone grits and after the stone boulder have been cut into different sizes, the end products simultaneously cannot be used as a block. Accordingly, CIT(A) has allowed the assessee's appeal by inter-alia placing reliance upon ITAT decision in the case of Mallikarjun Georesources Associates.

5. Against this order the revenue is in appeal before us. It has been inter-alia urged that the decision of the Hon'ble Apex Court in the case of Lucky Minmat Pvt. Ltd. vs. CIT 116 Taxman 1 (SC) is applicable.

5.1 Ld. counsel of the assessee on the other hand submitted that the issue is covered in favour of the assessee by the catena of decisions in this regard. He referred to the following case laws:-

i) CIT vs. M.R. Gopal 58 ITR 598. In this case Hon'ble Madras High Court held that the assessee was engaged in converting boulders into small chips of stones with the aid of labour and machinery it was a manufacturing process and the assessee engaged in such activities is an industrial undertaking 3 ITA NO. 3872/DEL/2009 A.Y. 2006-07 entitled to relief under section 15C (which correspondence to section 80J of the IT Act, 1961);
ii) CIT vs. Sesa Goa Ltd. 271 ITR 331 (SC). In this case it was held that mining activity for extracting iron ore - Extraction and processing of ore amounts to "production" within the meaning of s. 32A(2)(b()(iii). It was also held that extraction and processing of granite amounts to "production" within the meaning of s.80-I of the IT Act.
iii) CIT vs. Sophisticated Marbles and Granite Industries ITA No. 519-2009 Delhi High Court orders dated 11.8.2009. In this case it was held that when assessee was purchasing blocks and slabs of marbles and cutting them in proper sizes. The activity fall within the definition of 'manufacturing process'.
iv) ITAT, Delhi decision in ITA No. 5000/Del/04 (A.Y. 2003-04) in the case of DCIT vs. Mallikarjun Georesources Associates order dated 31.3.2008. In this case the assessee's acitivites of mining and crushing of boulders and sale of excavated materials and stone grits was held to be manufacturing and processing of articles and things as to entitle deduction under section 80IB.
v) ITO, Udaipur vs. M/s Arihant Tiles and Marbles (P) Ltd. in Civil Appeal no. 8036 of 2009 order dated 2.12.2009. In this case the Larger Bench of the Hon'ble Apex Court comprising three of their Lordships have taken into account the judgement of the Hon'ble Apex court in the case of Lucky Minmat Pvt. Ltd. vs. CIT (2001) 9 SCC 669. The Hon'ble 4 ITA NO. 3872/DEL/2009 A.Y. 2006-07 Court elaborately considered the issue and the Hon'ble Apex Court earlier decision on the subject and held as under:-
"Applying the above tests laid down by this court in Budharaja's case (supra) to the facts of the present cases, we are of the view that blocks converted into polished slabs and tiles after undergoing the process indicated above certainly results in emergence of a new and distinct commodity. The original block does not remain the marble block, it becomes a slab or tile. In the circumstances, not only there is manufacture but also an activity which is something beyond manufacture and which brings a new product into existence and, therefore, on the facts of these cases, we are of the view that the High Court was right in coming to the conclusion that the activity undertaken by the respondents-assessee did constitute manufacture or production in terms of Section 80IA of the Income Tax Act, 1961.
Before concluding, we would like to make one observation. If the contention of the Department is to be accepted, namely that the activity undertaken by the respondents herein is not a manufacture, then, it would have serious revenue consequences. As stated above, each of the respondents is paying excise duty, some of the respondents are job workers and the activity undertaken by them has been recognized by various Government Authorities as manufacture. To say that the activity will not amount to manufacture or production 5 ITA NO. 3872/DEL/2009 A.Y. 2006-07 under section 80IA will have disastrous consequences, particularly in view of the fat that the assesses in all the cases would plead that they were not liable to pay excise duty, sales tax etc. because the activity did not constitute manufacture. Keeping in mind the above factors, we are of the view that in the present cases, the activity undertaken by each of the respondents constitutes manufacture or production and, therefore, they would be entitled to the benefit of Section 80IA of the Income Tax Act, 1961."

5.2 From the above case laws, it is evident that the issue involved is covered in favour of the assessee. We may quote the observations of the tribunal's decision in ITA No. 5000/Del/04 - DCIT vs. Mallikarjun Georesources Associates cited above in identical case as under on which the ld. CIT(A) has also relied.

"12. We, after having going through the chart of process of production placed at page 5/PB are of the view that this process of production amounts to manufacturing inasmuch as in this case also the original commodity boulders could not be used for building/ road purpose as such until it is broken into small pieces i.e, grits to be used as building/road material. It is only by the process of breaking the boulders into grits that it is made marketable. The boulders cannot be used for the same purpose as the grits can be used and after boulders have been broken into grits, the end product by putting it simultaneously cannot be used as a boulder. The boulder as a mineral produced/ excavated from riverbed or by blasting rocks by itself is not usable for any purpose, therefore, to make it usable, various processes which could not be applied to bring it to that stage would amount to manufacturing. Obviously so far as physical characteristic of boulders and grits may have same 6 ITA NO. 3872/DEL/2009 A.Y. 2006-07 physical properties i.e., stone. Thus, keeping in view the decision in the case of Arihant Tiles Marbles (P) Ltd. (supra), Kores India Ltd. (supra) and Mysore Mineral Ltd. (supra). We hold that the assessee is engaged in the activity of manufacture or produce of article or thing and as such, entitle to deduction u/s 80IB. Hence, we uphold the order passed by the CIT(A)."

13. The decision in the case of Lucky Minerals (P) Ltd. vs. CIT 116 Taxman 1(SC) relied by the ld. DR is distinguisable from the present case. in the said case. Hon'ble Supreme Court has observed that it has not been found by the Tribunal that the assessee company converted the boulders into powder, chips or any other article commercially known by another name and used as a different article. Thus, the Court held that the activities carried on by the assessee company did not amount to manufacture. Similarly, other decisions relied upon by the Revenue are distinguishable on facts."

6. In view of the aforesaid discussion, following the precedent we uphold the order of the ld. CIT(A) and decide the issue in favour of the assessee.

7. In the result, the revenue's appeal is dismissed.

Order pronounced in the open court on 18/02/2010 upon conclusion of the hearing.

       Sd/-                                                 Sd/-
 [C.L. SETHI]                                           [SHAMIM YAHYA]
JUDICIAL MEMBER                                     ACCOUNTANT MEMBER
Date: 18/02/2010

SRB
Copy forwarded to: -
1.     Appellant       2.   Respondent 3.  CIT      4.     CIT (A) 5.    DR, ITAT
                                 TRUE COPY
                                               Deputy Registrar, ITAT, Delhi Benches


                                           7