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 0]

Income Tax Appellate Tribunal - Mumbai

Vossolh Schwabe India P. Ltd, Mumbai vs Department Of Income Tax on 14 August, 2015

                                        1
                                                          M/s Vossloh Schwabe India Pvt. Ltd.
                                                                     ITA No. 3566/Mum/2011
                                                                     ITA No. 3796/Mum/2011

            आयकर अपीलीय अिधकरण "के " यायपीठ मुब
                                              ं ई म।

           IN THE INCOME TAX APPELLATE TRIBUNAL
                 MUMBAI BENCH "K", MUMBAI
                      ी बी. आर. बा करन, लेखा सद य एवं
                     ी अिमत शु ला, याियक सद य के सम ।
    BEFORE SHRI B R BASKARAN, ACCOUNTANT MEMBER
       AND SHRI AMIT SHUKLA, JUDICIAL MEMBER

                       ITA No. : 3566/Mum/2011
                        (Assessment year: 2005-06)
M/s Vossloh Schwabe India Pvt. Ltd., Vs         Dy. Commissioner of Income Tax
C/o MZS & Associates, Chartered                 - 3(3), Mumbai.
Accountants, 11, Raheja Chambers,
Level 11, Free Press Journal Road,
Nariman Point, Mumbai - 400 021
 थयी लेखा सं.:PAN: AAACV 5892 J
अपीलाथ (Appellant)                                यथ (Respondent)
                        Appellant by        :   Shri Jigar Saiya
                       Respondent by        :   Shri N Padmanaban
                       ITA No. : 3796/Mum/2011
                        (Assessment year: 2005-06)
Dy. Commissioner of Income Tax          Vs      M/s Vossloh Schwabe India Pvt.
- 3(3), Mumbai.                                 Ltd.,
                                                Nariman Point, Mumbai - 400 021
अपीलाथ (Appellant)                                यथ (Respondent)
                        Appellant by        :   Shri N Padmanaban
                       Respondent by        :   Shri Jigar Saiya

      सन
       ु वाई क तार ख /Date of Hearing               : 03-06-2015
      घोषणा क तार ख /Date of Pronouncement          : 14-08-2015

                                        आदेश
                                        ORDER

      अिमत शु ला, या. स.:
      PER AMIT SHUKLA, AM:

The aforesaid cross appeals have been filed by the assessee as well as revenue against the impugned order dated 04.02.2011, passed by CIT(A)-15, Mumbai for the quantum of assessment passed u/s 143(3) for the assessment year 2005-06.

ITA No. 3566/Mum/2011 : Assessee's appeal :

2. At the outset, the Ld. Counsel for the assessee submitted that Ground no. 3 relating to transfer pricing adjustment of Rs. 20,42,500/- is not pressed. The Ld. DR also does not have any 2 M/s Vossloh Schwabe India Pvt. Ltd.

ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011

objection. Accordingly, ground no. 3 is dismissed, being not pressed.

3. Effective grounds raised by the assessee before us, reads as under:

"1. On the facts and circumstances of the case, the learned Commissioner of Income Tax (Appeals) has erred in not treating the payment made to Mr. Shekhar Shah towards Non-Compete Rights as Intangible Asset and thereby disallowing the depreciation of Rs. 2,22,473/- on the said Non-compete Rights.
2. On the facts and circumstances of the case, the learned Commissioner of Income Tax (Appeals) has erred in disallowing the contractual payments made of Rs. 74,02,764 made to M/s Xylon Holdings Pvt Ltd".

4. Brief facts qua the issue raised in ground no. 1 is that the assessee company was incorporated in 1997 as M/s Vossloh Schwabe India P Ltd. Company with the objective of marketing and distributing the products of VOSSLOH VGE Group in India. The assessee company entered into a non-compete agreement with Mr. Shekhar K Shah to prevent him for starting a business in India in competition with the assessee. Not only that, the assessee employed him for carrying on its own business. By this agreement not only assessee-company obtained a restrictive advantage but also employed Mr. Shekhar K Shah to promote and carry on the business of the assessee company which was essentially enhancement of business by it. Mr. Shah was paid non-compete fee of Rs. 50 lakhs, which was capitalized in the books and depreciation was claimed. The claim has been rejected by the Assessing Officer on the ground that non-compete fee cannot be treated as intangible asset for the purpose of claiming deprecation. This action of the Assessing Officer has been affirmed by the CIT(A) also.

5. Before us, the Ld. Counsel submitted that this issue had come up for consideration before the Tribunal in the assessee's 3 M/s Vossloh Schwabe India Pvt. Ltd.

ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011

own case for AYs 2001-02 to 2005-06, wherein this issue has been allowed in favour of the assessee.

6. On the other hand, Ld. DR relied upon the orders of the Assessing Officer as well as CIT(A).

7. After considering the aforesaid submission, we find that the issue of claim of depreciation on non-compete right as intangible asset has come for consideration in earlier years, wherein it has been decided in favour of the assessee by the Tribunal. The Tribunal in assessee's own case for the assessment years 2003-04 to 2006-07 in ITA No. 3567 to 3569/Mum/2011 vide order dated 24.04.2015 has decided this issue after observing and holding as under :-

5. We have considered the rival contentions and carefully gone through the orders of lower authorities and found from record that the assessee company has paid an amount of Rs. 50,00,000/- to Mr. Shekhar Shah by entering non-compete agreement so as to prevent him from starting a business in India in completion with that of the assessee company. The assessee company, in addition to prevent him from carrying on competitive business also employed Mr. Shekhar Shah for carrying on its business. The genuineness of the agreement has not been doubted and actual payment has also been made. Thus by entering the non-compete agreement, the assessee company not only obtained a restrictive advantage but also employed Mr. Shekhar Shah to promote and carry on such business for the assessee company which was essentially an enhancement of business right.
6. The assessee's claim for depreciation on non-compete fee is covered by the decision of Hon'ble Karnataka High Court in the case of CIT vs. Ingersoll Rand 4 M/s Vossloh Schwabe India Pvt. Ltd.
ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011

International Ind. Ltd wherein the Hon'ble held as under:- "What is to be seen is, what are the nature of intangible assets which would constitute business or commercial rights to be eligible for depreciation. In this regard, it is necessary to notice that the intangible assets enumerated in section 32 effectively confer a right upon an assessee for carrying on a business more efficiently by utilizing an available knowledge or by carrying on a business to the exclusion of another assessee. A non-compete right encompasses a right under which one person is prohibited from competing in business with another for a stipulated period. It would be the right of the person to carry on a business in competition but for such agreement of non-compete. Therefore the right acquired under a non-compete agreement is a right for which a valuable consideration is paid. This right is acquired so as to ensure that the recipient of the non-compete fee does not compete in any manner with the business in which he was earlier associated. Generally, non-compete fee is paid for a definite period. The idea is that by that time, the business would stand firmly on its footing and can sustain later on. This clearly shows that the commercial right comes into existence whenever the assessee makes payment for non-compete fee. Here the doctrine of ejusdem generis would come into operation and therefore the non-compete fee vests a right in the assessee to carry on business without competition which in turn confers a commercial right to carry on business smoothly."

7. This issue is also covered by the decision of Hon'ble Madras High Court in the case of Pentasoft Technologies Ltd. vs. DCIT, 264 CTR 187 (Mad HC) 5 M/s Vossloh Schwabe India Pvt. Ltd.

ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011

wherein the Hon'ble Court held as under:- "The agreement between the parties is a composite agreement. Under the agreement, the transferor had transferred all its rights, copy rights, trade marks in respect of the trade mark 'Pentasoft' as well as the training and development division exclusively to be exploited by the assessee. In order to strengthen the aforesaid rights, there was a non compete clause by virtue of which the' transferor was restrained from using the same trade mark, copyrights, etc. Therefore, the non compete clause under agreement should be read as a supporting clause to the transferor of the copy rights and patents rather to strengthen the commercial right, which was transferred in favour of the assessee. Rejected the argument of revenue that non-compete fee is in the nature of a negative right and it cannot be of a commercial right of similar nature and the expression 'similar nature' shall be relatable to patents, copy rights and trade mark license or franchise or any other business."

8. We find that this issue is also covered by the decision of co-ordinate Bench of this Tribunal in the case of Ind Global Corporate Finance (P.) Ltd. vs. ITO, 19 ITR (T) 483 (Mumbai Trib) wherein it was held that non- compete right was an intangible asset u/s 32(1)(ii) of the Act.

9. In view of the above, we do not find any merit in the action of lower authorities declining the claim of depreciation on non-compete payment made for acquiring non-compete right which is an intangible asset eligible for claim for depreciation u/s 32(1)(ii) of the Act".

6

M/s Vossloh Schwabe India Pvt. Ltd.

ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011

8. Thus, respectfully following the same, we hold that, the assessee is entitled for depreciation for non-compete payment for acquiring non-compete right which is intangible asset, thus ground no. 1 as raised by the assessee is allowed.

9. In ground no. 2, the assessee has challenged the disallowance of contractual payment of Rs. 74,02,064/- made by M/s Xylon Pvt. Ltd.

10. Brief facts are that M/s Xylon Holdings P Ltd (Xylon) entered into Manufacturing Agreement with the assessee-company in March, 1998 for supplying of all parts, components and materials for the assembly and manufacture of the products. Xylon, was entitled to a fee of 5% of costs being incurred by it for manufacturing. In a way, Xylon acted as a toll manufacturer. Any liability incurred during the course of its operations, that is those of pertaining to the manufacturing operations were agreed to be taken over by the assessee company. Later, on termination of the manufacturing agreement, the assessee company has entered into agreement on 8th August, 2003 for taking over the liabilities of Xylon. In terms of the said agreement, the assessee agreed to take over from Xylon the finished and unfinished products i.e. inventories and related liabilities. The assessee thus took over the following:

Particulars                                               Amount(Rs. in lakhs)
Secured Loans GE Countrywide Ltd                           29.17
Current liabilities and Provisions
      -   Creditors of goods                              428.31
      -   Balance due to Appellant Co.                    173.56
      -   Creditors for expenses                           57.27
      -   Provisions for gratuity                           1.33
      -   Provisions for taxation                           9.29
      -   Deferred tax liabililty                         51.69
      -   Sales tax liability                               7.67
Total liabilities to be transferred                       758.29
Value of inventories                                      485.82
Net transfer of liabilities                               272.47
                              7
                                             M/s Vossloh Schwabe India Pvt. Ltd.
                                                        ITA No. 3566/Mum/2011
                                                        ITA No. 3796/Mum/2011

11. The said liability thus, also included income tax payable of Rs. 58.13 lakhs, which was raised upon Xylon during its carrying on the business. Besides this there was a demand of Rs. 15.90 lakhs raised by the Excise Department. The above amounts aggregating to Rs. 74,02,674/- was debited to the profit and loss account after taking over the liability and was claimed as deductible expenditure by the assessee company in the relevant assessment year. The Assessing Officer disallowed the said payments on the following reasons, which have been summarized by the CIT(A) in the following manner :-

Payment Amount (Rs.) Reason for disallowance Income Tax 58,13,845 Income Tax liability either of the Appellant Company or of anybody cannot be claimed as expenditure Excise Duty 15,90,229 Rs. 7,94,956 penalty paid by Xylon for violation of Excise Act and evasion of Excise Duties. Thus the same is disallowable under section 37 of the Act.
Also, the Excise liability has not actually been Paid and therefore not allowable as per section 43B of the Act.

12. The assessee's case before the Assessing Officer was that, it was not making any claim of income-tax liability of itself but it was only discharging its contractual liability. The assessee has compensated Xylon for an amount of Rs. 58,13,845/- being an amount equal to the income tax liability that Xylon has incurred during the course of transfer of stock and liabilities. Thus, income tax was only a measure of compensation and not discharge of tax liability of Xylon. Similarly, the assessee had also agreed to compensate Xylon for Rs. 15,19,229/- being demand raised on Xylon by Central Excise Department and hence, provisions of section 43B and section 37 would apply. All these contentions were rejected by the Assessing and Officer such a claim was disallowed.

8

M/s Vossloh Schwabe India Pvt. Ltd.

ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011

13. Before the CIT(A), in support of its contention, the assessee strongly relied upon the decision of P&H High Court in the case of Dashmesh Transport Co P Ltd. vs CIT, reported in 93 ITR 275. This decision, was though reviewed by the same High Court in the subsequent decision of the Dashmesh Transport Co. (P) Ltd. vs CIT, reported in 125 ITR 681, wherein the Hon'ble High Court has disallowed the said payment u/s 37(1) on the ground that the same were in the nature of capital expenditure. However, the assessee pointed out that the facts as given in the later decision was entirely different with that of the assessee. The Ld. CIT(A), noted that the assessee has taken income-tax liability of its joint venture partner amounting to Rs. 58,13,845 and excise duty liability, amounting to Rs. 15,90,229/-, out of which, Rs. 7,94,956/- relates to the penalty paid under Excise Duty Act and invasion of excise duties and further equal amount was imposed as additional duty. Hence same cannot be held to be allowable deductions being penal in nature. He rejected the assessee's contention and held that the Assessing Officer was right in disallowing the said payment towards the income-tax liabilities and also disallowance of excise duties.

14. Before us, the Ld. Counsel besides retreating the submissions made before the authorities below, submitted that what assessee has paid was purely on account of expense on account of discharge of contractual liability and, therefore, the same is allowable as business expense. Apart from relying on the Dashmesh Transport Co P Ltd., reported in 93 ITR 275, further reliance was placed on the decision of Mumbai Bench of the Tribunal in the case of Karan Johar vs DCIT reported in [2011] 46 SOT 21. The assessee has not paid its own income tax liability, but has undertaken the liability along with the stock and therefore provisions of section 40(a) will not apply.

9

M/s Vossloh Schwabe India Pvt. Ltd.

ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011

15. On the other hand, Ld. DR strongly relied upon the order of the CIT(A).

16. We have heard the rival submissions and also perused the relevant finding given in the impugned orders. By virtue of termination of manufacturing agreement with Xylon, the assessee had agreed to take over the inventories and also the liabilities. As per the terms of the agreement for taking over the liabilities, Xylon was compensated for income tax liability and also for the demand raised by the Excise Department, which was debited to the profit & loss account and claimed as deduction. The assessee's claim for deduction of income-tax liability was on the ground that it was not the income tax liability of the assessee but that of the Xylon and, therefore, provision of section 40(a)(ii) will not apply to said contractual payment. It is a trite law that income tax liability or income tax payments are not allowed as deductions in the computation of total income. This contractual liability if at all relates to income-tax liability of its joint venture Toll Manufacturer, Xylon which was entitled for cost plus mark-up fee of 5%. The tax liability was incurred by Xylon during the course of its manufacturing activities. Even if the assessee was under

contractual obligation to compensate for income-tax liability, then also same cannot be claimed as deduction, because it tantamounts to paying of sum on account of any rate or tax levied on the profits and gains of any business or profession as stipulated in section 40(a)(ii). Either the assessee pays the income-tax liability of the other person or pays by itself or compensates the same, will not make a difference as there cannot be distinction between such discharge of liability. That it cannot be held to be a allowable expenditure. So far as a decision of Dashmesh Transport Co P Ltd. vs CIT, reported in 93 ITR 275, it has been rightly observed by the Ld. CIT(A) that this decision itself has been reviewed and has not been followed by the same High Court in the subsequent decision. Thus, the finding of the CIT(A) that income-tax liability cannot be 10 M/s Vossloh Schwabe India Pvt. Ltd.
ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011
allowed as deduction is upheld. Similarly, regarding payment of excise duty, it has not been rebutted before us that same is not towards penalty for evasion of excise duty and that such a penalty is not "penal" but compensatory in nature. Thus, without any detail to controvert this finding of CIT(A), it can be inferred as relating to the evasion of duties and penal in nature. Accordingly, the said amount of Rs.15,90,229/- being amount of penalty and additional duty cannot be held to be allowable within the ambit of section 37(1). Thus, on this score also the decision of the Hon'ble CIT(A) is upheld.
ITA No. 3796/Mum/2011 : Revenue's appeal :

17. Now we will take-up revenue's appeal vide which following grounds have been raised:

1. "On the facts and in the circumstances of the case and in law, the learned CIT(A) erred in determining the ALP u/s 92C(2) at Rs. 20,42,500/- after granting 5% sale harbour as against Rs. 63,55,322/- determined by the TPO.
2. The appellant prays that the order of the CIT(A) on the above ground be set aside and that of the Assessing Officer be restored".

18. Before us it has been admitted by the Ld. Counsel that this issue is now stands covered against the assessee by virtue of several decision and also by the amendment brought in the Statute by the Finance Act, 2012.

19. Accordingly, we hold that the standard adjustment of ± 5% as given by the CIT(A) cannot be allowed as this controversy has been set at rest by Finance Act, 2012 with insertion of sub-section (2A) to section 92C with retrospective effect. With this amendment, it has been clarified that where variation by way of arithmetic mean comprised at which transaction has actually been 11 M/s Vossloh Schwabe India Pvt. Ltd.

ITA No. 3566/Mum/2011 ITA No. 3796/Mum/2011

undertaken, exists by 5% of the arithmetic mean, the assessee shall not be entitled to exercise the option. Accordingly, we hold that Ld. CIT(A) has not justified in granting standard adjustment of 5%. Thus, the ground raised by the revenue is allowed.

20. In the result, assessee's appeal stands partly allowed and that of the revenue stands allowed.

Order pronounced in the open court on 14th August, 2015.

               Sd/-                                                 Sd/-
     (बी. आर. बा करन)                                       (अिमत शु ला)
        लेखा सद य                                             याईक सद य
   (B R BASKARAN)                                      (AMIT SHUKLA)
 ACCOUNTANT MEMBER                                   JUDICIAL MEMBER

Mumbai, Date: 14th August, 2015

 त/Copy to:-

     1) अपीलाथ /The Appellant.
     2)   यथ /The Respondent.
     3) The CIT(A) -15, Mumbai.
     4) The CIT- 3, Mumbai.

5) िवभागीय ितिनिध "के ", आयकर अपीलीय अिधकरण, मुब ं ई/ The D.R. "K" Bench, Mumbai.

6) गाड फाईल \ Copy to Guard File.

आदे शानस ु ार/By Order / / True Copy / / उप/सहायक पंजीकार आयकर अपील य अ धकरण, मब ंु ई Dy./Asstt. Registrar I.T.A.T., Mumbai *च हान व.िन.स *Chavan, Sr.PS