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 6, Cited by 1]

Income Tax Appellate Tribunal - Hyderabad

Vasavi Prosoft Transcription Limited, ... vs Ito., Ward-3(2), Hyderabad, Hyderabad on 21 June, 2017

              IN THE INCOME TAX APPELLATE TRIBUNAL
                 HYDERABAD BENCH "B", HYDERABAD

      BEFORE SMT. P. MADHAVI DEVI, JUDICIAL MEMBER
     AND SHRI S. RIFAUR RAHMAN, ACCOUNTANT MEMBER

               ITA Nos. 1726/Hyd/2014, 987 & 988/H/16
             Assessment Year: 2009-10, 2010-11 & 2011-12

Vasavi Prosoft       Transcription Vs.     Income-tax Officer,    Ward   -
Ltd., Hyderabad.                           3(2), Hyderabad.

PAN - AABCV 4564 E

            (Appellant)                            (Respondent)

                      Assessee by :       Shri Amrit Kumar Kota
                       Revenue by :       Smt. N. Swapna

                   Date of hearing    :   08-06-2017
           Date of pronouncement      :   21-06-2017


                                 ORDER
PER S. RIFAUR RAHMAN, A.M.:

These appeals filed by assessee are directed against the orders of CIT(A)-IV, Hyderabad, all dated, 05/09/2014. As identical issue is involved in these appeals, the same were clubbed and heard together and, therefore, a common order is passed for the sake of convenience.

2. To dispose of these appeals, we refer to the facts from AY 2009-10.

3. Briefly the facts of the case are that the assessee company is engaged in the business of medical transcription services. The assessee company filed its return of income for the AY 2009-10 on 23/09/2009 declaring income at Rs. 1,855/- after claiming exemption u/s 10B of the Act amounting to Rs. 29,83,701/-. The return of income 2 ITA No. 1726/H/14 and 9 87 & 988/H/16 Vasavi Prosoft Transcription Ltd.

was processed u/s 143(1) of the Act on 09/12/2010. The case was taken up for scrutiny for which notices u/s 143(2) and 142(1) of the Act were issued.

3.1. During the course of assessment proceedings, it was submitted that the assessee company is a 100% EOU registered with STPI, Hyderabad and that the assessee company was into the business of medical transcription. As per the information on record, the assessee company is contracted with M/s Prosoft Systems Inc., USA to provide standard support for GEHC databases. As seen from the information on record, the assessee company had a net profit of Rs. 29,83,701/- from these operations as per the Profit & Loss a/c. After claiming the depreciation of Rs. 13,04,181/- on the fixed assets, the gross total income of the assessee was Rs. 29,85,631/-. The assessee claimed a deduction of Rs. 29,83,701/- u/s 10B of the Act on the said gross total income and offered to tax a total income of Rs. 1,860/-.

3.2 In support of its claim vis-a-vis it being approved as a 100% EOU under the STP Scheme for the development of Computer software at its premises at 6-3-712/135, Badeti's Mansion, Panjagutta Colony, Hyderabad, the authorized Representative filed before AO, a copy of the letter issued by the Director, Software Technology Parks of India (STPI), Hyderabad dated 14.11.2007. The items of production were "Medical Transcription". This being the case, the assessee company claimed an amount of Rs. 29,83,701/- derived from this unit as deduction u/s 10B of the Income Tax Act, 1961.

3.3. As per the information filed by the assessee before AO, the assessee had raised 88 invoices for a total amount of US $ 7,88,800.49/- translating to Rs. 3,42,93,574/-. The Indian Overseas Bank account extract was submitted in support of the claim.

3 ITA No. 1726/H/14 and 9 87 & 988/H/16

Vasavi Prosoft Transcription Ltd.

3.4. During the course of the assessment proceedings and vide notice u/s 142(1) of the Income tax Act, 1961, dated 14-07-2011 and 19-10-2011, the assessee company was asked to substantiate its claim in respect of the deduction u/s 10B of the Income tax Act, 1961, with necessary documentary evidences in respect of its eligibility for the deduction. The assessee was asked the details of the foreign remittances along with the copy of the approval of the Board appointed by Central Government in exercise of the powers conferred by section 14 of the Industries (Development and Regulation) Act, 1951 (65 of 1951), and the rules made under that Act., in accordance with the provisions of clause iv to explanation 2 to section 10B.

3.5. The AO asked the assessee company to submit the ratification by Inter Ministerial Standing Committee (Board) appointed by the Ministry of Industry, Department of Industrial development as envisaged in Clause-IV to explanation 2 to section 10B for allowing the claim u/s 10B of the Income tax Act, 1961. The assessee company Vide its reply dated 24/10/2011, submitted a copy of the STPI registration approval, Copies of SOFTEX forms along with invoices and copies of FIRCs. The AO noted that however the assessee company did not file the necessary approval of the Board or ratification of the decision of the Development Commissioner as required as per explanation 2(iv) to section 10B of the Income tax Act, 1961. The AO observed that though several opportunities were afforded to the assessee company to file the documentary evidence vis-a-vis explanation 2(iv) to section 10B of the Act, the assessee company failed to furnish necessary approval from the Board appointed by Central Government in exercise of the powers conferred by section 14 of the Industries (Development and Regulation) Act, 1951 (65 of 1951), and the rules made under that Act. It has therefore failed to fulfill the conditions laid down u/s 10B of the Income tax Act, 1961, and justify its eligibility in respect of the claim for the said deduction.

4 ITA No. 1726/H/14 and 9 87 & 988/H/16

Vasavi Prosoft Transcription Ltd.

3.6. The assessee company Vide its letter dated 10-08-2012 filed a copy of the clarification dated 22.11.2011 issued by the Deputy Director, S.T.P.I, Hyderabad, to substantiate its claim that it is eligible for the deduction u/s 10B of the Income tax Act, 1961, and that the said claim was allowed in the earlier years also. The assessee company also quoted Instruction No.1/2006 dated 31-03-2006, which pertains to claim u/s 10A and not 10B of the Income tax Act, 1961. In conclusion, the Authorized Representative stated that the STPI is duly authorized on behalf of Inter Ministerial Standing Committee to grant registration of the units under the scheme of STPI and that the benefit u/s 10B should not be denied to the assessee only on the ground that registration has been granted by the Directors of STPI. The Authorized Representative enclosed a copy of the clarification issued by the Deputy Director, S.T.P.I. 3.7. The AO observed that as seen from the letter issued by the Deputy Director, STPI, Hyderabad that even this letter mentions about the powers of S.T.P.I. to grant approval for setting up of S.T.P. units under the S.T.P. scheme and that the S.T.P. scheme policy terms and conditions are applicable to the S.T.P. units registered under the S.T.P. scheme. It is never in doubt that the S.T.P.I. has the powers to recognize/approve units as 100% EOU under the provisions of STP Scheme. However, as required under the Provisions of explanation 2(iv) to Sec. 10B of the Income tax Act, 1961, the said decision has to be approved by the Board appointed in this behalf by the Central Government in exercise of the powers conferred by section 14 of the Industries (Development and Regulation) Act, 1951 (65 of 1951), and the rules made under that Act, to treat an undertaking as a hundred per cent export-oriented undertaking for allowing the deduction u/s 10B of the Income tax Act, 1961.

5 ITA No. 1726/H/14 and 9 87 & 988/H/16

Vasavi Prosoft Transcription Ltd.

3.8. The AO observed that accepting for a moment without conceding to the contention of the assessee company that since it has been approved by the S.T.P.I. as 100% EOU under the STP Scheme and that the deduction u/s 10B of the Income tax Act, 1961, has to be allowed, the explanation given in the Act becomes redundant and will be left with no relevance. The legislative intention behind the explanation is to make the issue more clear and leave no ambiguity in interpreting the section. Allowing the deduction without Complying to the provisions of sec. 10B in toto, would render the explanation redundant and allowing the deduction incorrect as per law.

3.9. In view of the above observations, the AO held that the submissions made by the assessee Company vide letter dated above, do not fulfil the conditions laid down by the Income tax Act as per explanation 2(iv) to section 10B of the Income tax Act, 1961, for allowing the claim as such. Therefore, it is clear that the assessee has failed to establish fulfilling the legal obligations vis-a-vis its eligibility for deduction u/s 10B of the Income tax Act, 1961, with necessary documentation as required in accordance with the Provisions of the Income tax Act, 1961 and, hence, the deduction claimed u/s 10B of the Income tax Act, 1961, is disallowed, which is Rs. 47,87,048/-.

4. Aggrieved by the order of the AO, the assessee preferred an appeal before the CIT(A) and the CIT(A) following the decision of the Hon'ble Delhi High Court in the case of CIT Vs. Valiant Communications Ltd. 353 ITR 326 confirmed the disallowance made by the AO.

5. Aggrieved by the order of the CIT(A), the assessee is in appeal before us raising the following grounds of appeal:

6 ITA No. 1726/H/14 and 9 87 & 988/H/16
Vasavi Prosoft Transcription Ltd.
"The ld. CIT(A) erred in disallowing exemption u/s 10B of Act by relying on the judgment of Delhi High Court in the case of Valiant Communication Ltd."

5.1 The assessee has raised the following additional ground:

"It is unjustifiably erred in disallowing the deduction u/s 10B of the IT Act, 1961 for no fault of the assessee. Since the company is in the business of software and is a 100% EOU, the assessee company can claim deduction u/s 10A of the Act, 1961 also. Hence, alternatively the deduction u/s 10A be given."

6. Before us the ld. AR of the assssee submitted that the Assessee Company is in the business of Software and 100% EOU and the Assessee Company has fulfilled all the requirements and conditions as stipulated by the Director of Software Technology Parks of India. He submitted that the company is eligible to claim deduction u/s 10B and also alternatively u/s 10A of the Income Tax Act. 1961. He submitted that the approval by Software Technology Parks of India comes under the Ministry of Communication & Information Technology which is a competent authority to grant approval to such units for claiming benefits u/s 10A & 10B as 100% EOU. He submitted that the disallowance of deduction u/s 10B is unjustified for no fault of the Assessee. He submitted that since the assessee has fulfilled the requirement for deduction, deduction 10A may be allowed alternatively as per the pronouncements given by the various Tribunals including Hyderabad Income Tax Appellate Tribunal. The assessee has filed additional evidence before us claiming deduction u/s 10A. Assessee has filed Form 56F duly certified by a Chartered Accountant.

7. Ld. DR, on the other hand relied on the orders of revenue authorities.

8. Considered the rival submissions and perused the material facts on record as well as the orders of revenue authorities. The assessee has claimed deduction u/s 10B but failed to follow the procedure as 7 ITA No. 1726/H/14 and 9 87 & 988/H/16 Vasavi Prosoft Transcription Ltd.

laid down in the section 10B, particularly, Explanation 2(iv) to section 10B. However, alternatively assessee can claim deduction u/s 10A by filing proper form as per the provisions as laid down by the various judicial precedents in this matter. Before us, assessee has filed additional evidence by filing Form 56F duly certified. We are inclined to remit this matter back to the file of the AO to verify the claim of the assessee and, if, found proper and records are in order, the deduction u/s 10A can be granted. The assessee may be given proper opportunity of being heard.

9. As the grounds and facts are materially identical in ITA Nos. 987 & 988/Hyd/2016 for AY 2010-11 & 2011-12 to that of ITA No. 1726/Hyd/2014, following the conclusions drawn therein, we remit the grounds raised in these appeals to the file of the AO with identical directions.

10. In the result, all the appeals under consideration are treated as allowed for statistical purposes.

Pronounced in the open court on 21 st June, 2017.

                Sd/-                                      Sd/-
       (P. MADHAVI DEVI)                      (S. RIFAUR RAHMAN)
        JUDICIAL MEMBER                      ACCOUNTANT MEMBER

Hyderabad, Dated: 21 st June, 2017.
kv
Copy to:-

1) Vasavi Prosoft Transcription Ltd., House No. 6-3-712/135, Badeti's Mansion, Punjagutta Colony, Hyderabad - 500 082.

2) ITO, Ward - 3(2), Aayakar Bhavan, Hyderabad.

3) CIT(A) - IV, Hyderabad

4) CIT - III, Hyderabad

5) The Departmental Representative, I.T.A.T., Hyderabad.

6) Guard File