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 12, Cited by 0]

Income Tax Appellate Tribunal - Jaipur

Kanhaiyalal Kalyanmal, Jaipur vs Department Of Income Tax on 23 January, 2014

   IN THE INCOME TAX APPELALTE TRIBUNAL : JAIPUR BENCH : JAIPUR

         BEFORE SHRI HARI OM MARATHA, JUDICIAL MEMBER AND
                SHRI N.K. SAINI, ACCOUNTANT MEMBER.


                      ITA No.135, 760 &136/JP/2013
                    (A.Ys. 2007-08, 2008-09 & 2009-10)

ACIT, Circle-6,                   Vs.        M/s. Kanhaiyalal Kalyanmal,
Jaipur.                                      K.K. House, Bharat Mata
                                             Path, Jamna Lal Bajaj Marg,
                                             C- Scheme, Jaipur.

                                             PAN No. AACFK 9796 K
(Appellant)                                  (Respondent)


                       C.O. Nos.15, 57 &16/JP/2013
                     (ITA Nos.135, 760 &136/JP/2013)
                    (A.Ys. 2007-08, 2008-09 & 2009-10)

M/s. Kanhaiyalal Kalyanmal,       Vs.        ACIT, Circle-6,
K.K. House, Bharat Mata                      Jaipur.
Path, Jamna Lal Bajaj Marg,
C- Scheme, Jaipur.

PAN No. AACFK 9796 K
(Appellant)                                  (Respondent)


                  Assessee by            :   Shri Rajiv Pandey.
                  Department By          :   Shri D.C. Sharma - D.R.
                       Date of hearing       :    23/01/2014.
                  Date of pronouncement      :     26/01/2014.
                                      2


                                ORDER
PER HARI OM MARATHA, J.M

The Revenue has filed appeals for A.Ys. 2007-08, 2008-09 & 2009-10 and the corresponding Cross Objections have been filed by the assessee against the orders passed by the Ld. CIT(A)-II, Jaipur. In all these appeals, almost identical issues are involved. Therefore, for the sake of congruence, brevity and convenience, we are proceeding to decide them by a common order.

2 In all the Revenue's appeals, a common issue regarding to deletion of addition made on account of deposition of PF/ESI contribution of employees beyond the prescribed time but before filing of the returns for respective assessment years is involved. The Assessing Officer has not allowed, but Ld. CIT(A) has allowed as per section 36(1)(va) of the I.T. Act, 1961 (hereinafter referred to as 'the Act' in short). Another common issue is regarding deletion of addition made by the Assessing Officer by disallowing 80% depreciation on complete structure of Wind Turbine Generator (WTG) machine. For the sake of convenience, we will narrate facts obtaining in the A.Y. 2007-08.

3

3. The assessee is engaged in the business of manufacturing and exports of readymade garments. For A.Y. 2007-08, the assessee-firm filed its return of income on 19/10/2007, declaring total income of Rs. 5,85,49,410/-. As per Annexure-B to the Form 3CD, it was noticed that the employees contribution to PF/ESI has been deposited late. The assessee was asked to explain as to why this delayed payment should not be disallowed. In response to the same, the assessee submitted as under:-

"Assessee submitted that it has given details of PF and ESI contribution of employees deducted and paid. The due date of deposit of PF & ESI is 15 days from date of payment of wages etc. which in assessee's case is 7th day of the month following immediate previous month i.e. wages of March are paid by 7th April and so on. As such the due date of payment of PF & ESI was due on 21st of the month i.e. March dues are payable by 21st April and so on. On account of above annexure "B" of Tax Audit Report may be perused and all deposits are in time. The assessee firm is diligent in depositing the payments by 15th of each month however on account of holiday/non-banking day the date sometimes exceeds 15th of the month. The assessee firm has always paid the amount deducted before due date i.e. 21st of the month. Since the amount has been paid before filing of Return of Income and hence nothing should be disallowed. We rely on Allied Motors Pvt. Ltd. Vs. CIT 224 ITR 677 (SC); 298 ITR 141 (Kar)."

However, the Assessing Officer was not agreeable and after mentioning that deduction on account of any deemed income is available only as per section 36(1)(va) of the Act and if such income is credited by the assessee to the employees account in the relevant fund or funds on or 4 before due date. According to Assessing Officer, due date does not mean due date of filing of return but it means the date which is prescribed in the corresponding PF/ESI Act, by which the amount should be deposited with that fund. Accordingly, he has disallowed the late deposited amount of Rs. 82,098/- as the assessee has failed to comply with the provisions of section 36(1)(va) of the Act and this amount has been treated as assessee's deemed income under section 2(24)(x) of the Act.

4. However, this addition has been deleted by Ld. CIT(A) by following the settled position of law on this issue. It is a settled position of law that even if the employees contribution is paid belatedly, but before the due date of filing of the return, it cannot be disallowed under section 36(1)(va) of the Act. Admittedly, the payments were made before filing of return of income in all the years. Ld. CIT(A) has relied on the Tribunal's order rendered in the case of this assessee for A.Y. 2005-06. A copy of this order is also available in the assessee's paper book.

5. Before us both the parties have reiterated their earlier arguments. The Ld. D.R. did not deny the fact that this issue stands covered in the favour of the assessee by the T.O. in assessee's own case for A.Y. 2005- 06, but he has justified the action of the Assessing Officer. After 5 considering the rival submissions we are satisfied that the law on the issue stands settled that in case assessee deposits PF/ESI employees contribution before the due date of filing of return, it cannot be disallowed under section 36(1)(va) of the Act. We have gone through the decision of the Tribunal inter-alia, therefore, by respectfully following the same specifically the Tribunal's order in assessee's own case, for A.Y. 2005-06 dated 13/01/2011, we confirm the impugned deletion and cannot allow ground No. (i) of the Revenue's appeal.

6. The other common ground raised, as ground No.(ii) is regarding allowance of 80% depreciation on the complete structure of Wind Turbine Generator Machine (WTGM) by the Ld. CIT(A) as against not allowed by the Assessing Officer.

7. Facts of this ground are that the assessee has claimed depreciation on the entire WTGM of Rs. 1,77,20,157/- @ 80% i.e. half rate which comes to Rs. 78,70,222/- by treating the civil construction and other parts as the essential parts of WTGM. The Assessing Officer, however, disallowed depreciation to the tune of Rs. 19,32,923/- which pertained to civil construction and other allied parts which are not found by him as eligible for depreciation @ 80%. However, ld. CIT(A) has held that the 6 expenditure incurred on installation and commission on WTGM cannot be segregated as has done by the Assessing Officer. The ld. CIT(A) has followed the decision of ITAT, Jaipur Bench, rendered for A.Y. 2005-06 & 2006-07 in assessee's own case where depreciation on wind mill including civil construction and other allied activities has been allowed @ 80% without segregating the building and the plant.

8. Before us similar arguments were reiterated. It was submitted by ld. A/R that this issue stands covered in the favour of the assessee by the order of this very Bench rendered in this assessee's own case. This position has not been denied by ld. D.R. But in the reference to Assessing Officer's order he has tried to support his ground of appeal. We have found it for a fact that this issue stands fully covered by the order of ITAT dated 13/01/2011 in the case of this very assessee rendered for A.Y. 2005-06 & 2006-07 in I.T.A.Nos. 935 & 936/Jaipur/2010. Accordingly, we do not find any reason to deviate from the Tribunal's order rendered in earlier assessment years. Accordingly, we cannot allow ground No. (ii) of the Revenue's appeal.

9. The assessee has filed cross objection No. 15/Jaipur/2013, in which no material ground has been raised. The CO has been filed in support of 7 Ld. CIT(A)'s findings given in regard to the above 02 issues. Therefore, the CO also stand dismissed.

10. Resultantly, the appeal of the Revenue and CO of the assessee stand dismissed.

11. I.T.A.No. 760/Jaipur/2013 for A.Y. 2009-10 and CO 57/Jaipur/2013. This appeal is directed against the order of Ld. CIT(A) dated 26/07/2013. In this Revenue's appeal, the following grounds have been raised:-

"1. (i) Whether on the facts and in the circumstances of the case and in law the Ld. CIT(A) as erred in deleting addition of Rs. 1,14,871/- made for depositing the employee's contribution to ESI & PF beyond the prescribed time limit provided in the respective Acts.
(ii) Whether on the facts and in circumstances of the case and in law the Ld. CIT(A) has erred in holding that employees contribution to ESI & PF are governed by the provision of section 43B and not by section 36(1)(va) r.w.s. 2(24)(x) of I.T. Act.
2. (i) Whether on the facts and in the circumstances of the case and in law the Ld. CIT(A) has erred in deleting addition of Rs.

16,38,227/- made by the AO on account of disallowance of excess depreciation claimed on Wind Turbine Generator Machine.

(ii) Whether on the facts and circumstances of the case and in law the Ld. CIT(A) has erred in holding that depreciation @ 80% has to be allowed on Wind Turbine Generator Machine without segregation investment on building part and on electric item 8 without appreciation that depreciation @ 80% is allowable on Wind Turbine Generator Machine and not on electrical fittings and building etc.

3. The appellant craves its right to additional, amend or alter any of the grounds on or before the hearing."

12. In the CO, no material ground has been raised and it simply supported with the finding of Ld. CIT(A). After hearing both sides, we are of the opinion that the grounds raised by the Revenue in this year also are same and similar. Therefore, with the similar reasoning, we dismiss grounds Nos. 1 & 2 of Revenue's appeal. The CO being simply supported has to be dismissed either.

13. Accordingly, the appeal of the Revenue and CO of the assessee stand dismissed.

14. I.T.A.No. 136/Jaipur/2013 and CO No. 16/Jaipur/2013 are directed against the order of Ld. CIT(A) dated 27/11/2012. In Revenue's appeal, the following grounds have been raised:-

"(i) Deleting addition of Rs. 2,94,463/- made on account of depositing the PF/ESI contribution of employees beyond the prescribed time despite the fact that as per section 36(1)(va) employees contribution should have been deposited in time as prescribed in the relevant law.

Section 43B permits delayed payment if paid before filing ROI as per section 139(1) in case of employer's contribution not in the case of employee's contribution.

9

(ii) Deleting the addition of Rs. 1,25,39,326/- made by the AO by treating 'forward cancellation charges' as speculation loss.

(iii) Deleting the addition made by the AO by disallowing the 80% depreciation on complete structure of Wind Turbine Generator Machine."

In Cross objection, the following grounds have been raised:-

1. The respondent submits that the deletion by Ld. CIT(A) are correct and as per law namely:-
(i) Deleting addition of Rs. 2,94,463/- made on account of depositing the PF/ESI contribution of employees.
(ii) Deleting the addition of Rs. 1,25,39,326/- made by the AO treating forward cancellation charges as Speculation Loss.
(iii) Deleting the disallowance of depreciation claimed on Wind Turbine and allowing rate of depreciation @ 80% claimed on complete Wind Mill.

2. The respondent submits that Ld. CIT(A) has erred in confirming disallowance of expense amounting to Rs. 82,583/- in terms of S. 14A being expenditure incurred on exempt income and in not following provisions of law."

15. We have heard rival submissions on the above grounds. From the very perusal of the grounds raised by the Revenue particularly grounds No. (i) & (iii), it is revealed that these are in relation to employees contribution towards PF & ESI and depreciation on WTGM. Except for the amounts of addition involved therein all other facts are similar and identical to the earlier years. Therefore, on similar reasoning, we cannot 10 allow grounds No. (i) & (iii) of the Revenue's appeal and dismiss the same. Likewise, the grounds No. 1(i) to 1(iii) of assessee's CO have been raised in the support of Ld. CIT(A)'s findings. Therefore, they do not require any adjudication to that extent. However, in Revenue's appeal one more ground i.e. ground No. (ii) has been raised which relates to the deletion of addition of Rs. 1,25,39,326/- made by the Assessing Officer by treating 'forward cancellation charges' as speculation loss.

16. This deletion has been supported by the assessee vide ground No. 1(ii) of its cross objection. Similarly, the assessee has raised one more ground as ground No.2 in its CO, which pertains to disallowance of expenses under section 14A of the Act.

17. The facts apropos ground No. (ii) of Revenue's appeal are that from the bank interest charged and debited in the P & L account amounting to Rs. 1,56,99,642/- which included amount debited by way of forward cancellation charges amounting to Rs. 1,27,50,914/- and Rs. 2,11,588/- which were debited and credited respectively were noticed by the Assessing Officer. The Assessing Officer sought explanation from the assessee-firm, who was exporting fashionable readymade garments. The 11 assessee explained that in order to protect against volatility of Dollar price which could be downward anytime, the assessee entered into a forward contract with the Bank of Baroda, IBB Branch, Jaipur, and has assessee incurred a loss of Rs. 1,25,39,326/- (Rs. 1,27,50,914/- - Rs. 2,11,588/-), but the Assessing Officer has disallowed this net amount of Rs. 1,25,39,326/- on the reasoning that it is a speculation loss, which is not covered under the proviso appended to section 43(5) of the Act which defines 'speculative transaction' to mean a transaction in which a contract for the purchase or sale of any commodity, including stocks and shares is periodically, are ultimately settled otherwise than by the actual delivery or transfer of the commodity or scripts. According to Assessing Officer, the forward contract is a contract between two parties in which under one party agrees to buy a commodity or financial asset on a date in the future at a fixed price while the other agrees to deliver the commodity or asset at the pre-determined price. He has treated the forward contract in the nature of derivatives which are commonly used as insurance cover against certain types of business risks such as fluctuations in the rate of foreign exchange etc. As per Assessing Officer, the definition of speculative transaction under section 43(5) of the Act except as defined in clause (d) of the proviso to that section, all transactions in 12 derivatives are speculative transactions. He has treated the forward contract only as a speculative transaction. As against the above, Ld. CIT(A) has reversed the finding of the Assessing Officer by observing that the assessee delivers readymade garments to buyers in USA and thus, the assessee is engaged in merchanting business which is covered under clause (a) of Proviso to section 43(5) of the Act. As per Bank of Baroda certificate, the assessee used to purchase forward contract for the sale of US Dollar to offset their export proceeds to hedge the fluctuation risk of foreign currency. According to Ld. CIT(A), the case laws cited by the Assessing Officer are in relation to speculation whereas this is not the case of the assessee because the assessee does not deal in the foreign exchange and has involved the Bank of Baroda to protect its interests in the eventuality of fluctuations in the price of Dollars.

18. Before us, both the parties reiterated their same and similar arguments. After considering the rival submissions, we are also satisfied that the case of the assessee is covered under the Proviso (a) appended to 43A (5) of the Act and accordingly the amount of Rs. 1,25,39,326/- cannot be treated and added as a speculation loss. In this regard, the decision of Hon'ble Supreme Court rendered in the case of CIT Vs. Elecon 13 Engineering Company Ltd. (2010) 322 ITR 20(SC) and that of Bombay High Court rendered in the case of CIT VS. Badridas Gauridu (P) Ltd. 261 ITR 256 (Bom) and that of Hon'ble Calcutta High Court rendered in the case of CIT Vs. Soorajmull Nagarmull 129 ITR 169 (Cal) are relevant. In all these cases, it has been held that where the foreign exchange contracts were only incidental to the assessee's regular course of business, these cannot be treated as disallowance in Foreign Exchange resulting in speculation loss. Accordingly, we are also satisfied with the findings of Ld. CIT(A) and do not find merit in the Revenue's appeal and as such ground No. (ii) stands dismissed.

19. With our above finding, supportive ground taken by the assessee in its CO as become only of academic in interest.

20. The assessee has raised one more material ground taken as ground No.2 which is against confirmed addition of Rs. 82,583/- under section 14A of the Act.

21. Facts of this ground are that the Assessing Officer disallowed proportionate expenditure of Rs. 82,583/- under Rule 8D incurred to earn 14 tax free dividend income of Rs. 1,06,762/-. The case of the assessee is that it had invested a sum of Rs. 4,11,48,707/- in various mutual funds and after redemption made out of above, it was left with the closing balance of Rs. 1,00,63,279/- at the end of the year. As per Assessing Officer, making of investment, maintaining or continuing investment and time of exit from investment are well informed and well coordinate management decisions involving not only inputs from various sources but also acumen of senior management functionaries. Thus, the assessee incurred incidental expenditure like telephone, follow up etc. to earn the dividend income and such expenditure has been debited in the normal business expenses shown towards earning of taxable income. We have found from the record that the reasoning given to disallow this impugned amount has not been disputed specifically by stating that the assessee did not incur incidental expenditure like telephone etc. but it was argued that the assessee did not use borrowed funds on which interest had been paid and was nothing should be disallowed under section 14A of the Act.

22. In that view of the matter, we are in agreement with the findings of Ld. CIT(A) and therefore confirm the impugned deletion and cannot allow ground No;2 of the CO.

15

23. Resultantly, the appeal of the Revenue for A.Y. 2009-10 is dismissed and that of CO is partly allowed.

(Order Pronounced in the Court on 26 t h February, 2014).

           Sd/-                                   sd/-
         (N.K.SAINI)                           (HARI OM MARATHA)
       ACCOUNTANT MEMBER                       JUDICIAL MEMBER


Dated : 26 t h February, 2014.

vr/-
Copy to:
  1.     The   Appellant
  2.     The   Respondent
  3.     The   ld.CIT
  4.     The   CIT(A)
  5.     The   D.R
                                              Assistant Registrar,
                                                ITAT, Jaipur.