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 22, Cited by 0]

Income Tax Appellate Tribunal - Pune

Intervalve (India) Ltd.,, Pune vs Deputy Commissioner Of Income-Tax,, on 23 June, 2017

                  आयकर अपीलीय अिधकरण,
                              अिधकरण पुणे  यायपीठ "बी
                                                   बी"
                                                   बी पुणे म 
                IN THE INCOME TAX APPELLATE TRIBUNAL
                         PUNE BENCH "B", PUNE

                            ी डी.
                              डी. क णाकरा राव , लेखा सद य
                      एवं ी िवकास अव थी,
                                   अव थी  याियक सद य के सम 

                   BEFORE SHRI D.KARUNAKARA RAO, AM
                      AND SHRI VIKAS AWASTHY, JM

                    आयकर अपील सं. / ITA No. 684/PUN/2015
                    िनधा रण वष  / Assessment Year : 2010-11

 Intervalve (India) Ltd.,                                   .......... अपीलाथ  /
 16-B/1, Sarosh Bhavan,                                          Appellant
 Dr. Ambedkar Road,
 Pune - 411001
 PAN : AAACI3917P
                                    बनाम v/s

 DCIT, Central Circle-1 (1),
 Pune                                                         ..........   यथ  /
                                                               Respondent

                 Assessee by : Shri Sunil Pathak
                 Revenue by : Smt. Sumitra Banarji


सुनवाई क तारीख /                          घोषणा क तारीख /
Date of Hearing :08.06.2017               Date of Pronouncement: 23.06.2017



                                      आदेश / ORDER

 PER VIKAS AWASTHY, JM :

This appeal by the assessee is directed against the order of CIT(A)-I, Pune dated 31-10-2014 for the Assessment Year 2010-11.

2. The assessee company filed its return of income for the impugned assessment year on 08-10-2010 declaring total income as Rs.1,34,66,789/-. During the course of scrutiny assessment proceedings, the AO inter alia made following disallowances/additions :

(i) Disallowances of gratuity paid - Rs.9,23,983/-
(ii) Provision for Leave Encashment - Rs.19,53,436/-
(iii) Disallowance u/s.14A r.w. Rule 8D - Rs.1,61,265/-
                                         2
                                                                  ITA No.684/PUN/2015




       (iv)   Disallowance of expenditure on
              Construction of Bungalow                    -       Rs,12,48,500/-
       (v)    Disallowance of expenditure on
              incurred on shifting of manufacturing
              unit/factory                                -       Rs.19,61,178/-
       (vi)   Disallowance of additional
              depreciation on storage racks
              doors and extra compartments,
              crates etc.                                 -       Rs.2,41,017/-



Aggrieved by the assessment order dated 18-03-2013, the assessee filed an appeal before the CIT(A). The CIT(A) vide impugned order confirmed the aforesaid additions made by AO.

Now the assessee is in second appeal before the Tribunal assailing the findings of First Appellate authority confirming the additions.

3. The grounds raised by the assessee in appeal are dealt with in seriatum for the sake of convenience.

4. Ground No.1 in the appeal by the assessee reads as under :

"1. The Learned CIT(A) erred in confirming the disallowance of Rs.9,23,783/- u/s.36(1)(v) on account of the gratuity payment made by the appellant company.
1.1 The Learned CIT(A) erred in holding that the gratuity payment made by the appellant company was not allowable since the fund to which the amount was paid was not approved by the CIT and hence, the said expenditure was not allowable as a deduction.
1.2 The Learned CIT(A) failed to appreciate that the fund to which the contribution was made had applied for approval to the concerned CIT and hence, there was no reason to make the disallowance u/s.36(1)(v).
1.3 Without prejudice to the above grounds, the assessee submits that in case, in future, the said fund is granted approval, the disallowance made u/s.36(1)(v) may kindly be deleted."

5. Shri Sunil Pathak appearing on behalf of the assessee submitted that the assessee had created irrevocable gratuity fund with Life Insurance Corporation of India (LIC). The assessee has been regularly depositing the 3 ITA No.684/PUN/2015 amount in the aforesaid fund. The assessee had applied for approval of the said fund with CIT(A) in 1995. The assessee has been claiming contribution towards the said fund as deduction in the past several years and the same has been allowed to the assessee. The ld. Authorised Representative placed on record a copy of the assessment order for the Assessment Year 2005-06 passed u/s.143(3) read with section 250 and section 254 of the Act to show that the assessee has been claiming deduction on account of contribution towards gratuity fund and the same was allowed by the AO. The ld. Authorised Representative submitted that the assessment order under appeal is the first year when the AO had raised question about the approval of gratuity fund. Admittedly, the assessee could not produce approval letter from CIT. The assessee despite best efforts could not trace the approval letter. However, the assessee furnished a copy of letter vide which request was made to the CIT in the year 1995 for approval of the fund. The ld. Authorised Representative submitted that the assessee had approached concerned CIT to provide with the duplicate copy of approval. The Department also failed to provide copy of approval as the relevant records were more than two decades old.

6. The ld. Authorised Representative contended that the contribution made by the assessee towards the gratuity fund is not disputed by the Department. Contribution made by the assessee has been disallowed only on the ground that the assessee has failed to furnish copy of approval letter. The authorities below have ignored the fact that assessee has been claiming deduction in respect of contribution towards the gratuity fund since long and the Department has been accepting the same. In support of his submissions, the ld. Authorised Representative placed reliance on the decision of Pune Bench of the Tribunal in the case of Progressive Education 4 ITA No.684/PUN/2015 Society Vs. CIT in ITA No.915/PUN/2010 decided on 30-12-2011, wherein the assessee had failed to furnish the copy of registration granted u/s.12A and the AO refused to grant the benefit of exemption u/s.11. It was not disputed that the assessee has been claiming the benefit of registration of the trust u/s.12A since long and the Department without questioning the same granted the benefit of registration to the assessee. Under such circumstances, the Tribunal held that merely for the reason that the trust has not been able to produce the registration certificate u/s.12A, the Department cannot take a stand that the trust was not granted registration. The burden is on the Revenue to demonstrate that such registration was not granted. The ld. Authorised Representative further placed reliance on the decision rendered in the case of Phaltan Education Society Vs. CIT in ITA No.188/PN/2008 for the Assessment Years 2000-01 to 2005-06 decided on 31-10-2008.

The ld. Authorised Representative also placed reliance on the decision of Mumbai Bench of the Tribunal in the case of Isha Steel Treatment Pvt. Ltd. Vs. ACIT in ITA No.1671/Mum/2011 decided on 08-01-2014. The ld. Authorised Representative submitted that in the said case the AO had disallowed the claim of assessee in respect of gratuity fund u/s.40A(7) on the ground that the gratuity fund is not approved by the Chief Commissioner of Income-tax. The Tribunal after placing reliance on the decision of Hon'ble Supreme Court of India in the case of CIT Vs. Textool Company Ltd. reported as 263 ITR 257 (SC) held that where the assessee has no control over the gratuity fund approved by the LIC for the benefit of employees, the assessee is eligible to claim deduction u/s.36(1)(v) of the Act in respect of contribution towards such fund.

5

ITA No.684/PUN/2015

7. On the other hand Smt. Sumitra Banarji representing the Department vehemently supported the findings of CIT(A) in confirming the addition in respect of contribution made towards gratuity fund not approved by the CIT. The provisions of section 36(1)(v) mandates that the contribution towards the gratuity fund shall be allowed only if it is approved and is created for the exclusive benefit of the employees under irrevocable trust. Since, the assessee has failed to furnish copy of approval letter, therefore, the AO has rightly disallowed the claim of assessee.

8. We have heard the submissions made by the representatives of rival sides and have perused the orders of the authorities below. We have also considered the decisions on which ld. Authorised Representative of the assessee has placed reliance. It is an undisputed fact that the assessee has created gratuity fund with LIC under an irrevocable trust. The Department has not raised any doubt about the contributions made by the assessee towards the said fund. The only objection raised by the Department is that the assessee has failed to produce copy of approval of the said fund by CIT. Ostensibly, the fund was created by the assessee in 1995 and the assessee is contributing towards the gratuity fund for the past several years. The Department has been allowing such contributions by the assessee in the past. In support of his contentions, the ld. Authorised Representative has furnished a copy of the assessment order dated 12-12-2011 for the Assessment Year 2005-06 passed u/s.143(3) read with section 250 and section 254 of the Act.

9. The Revenue has not rebutted the fact that in earlier assessment years the claim of assessee towards contribution of gratuity fund was never denied. A perusal of the provisions of section 36(1)(v) would show that for claiming deduction following conditions should be complied: 6 ITA No.684/PUN/2015

(i) the contribution should be made by the assessee as an employer;
(ii) contribution should be towards approved fund;
(iii) the fund should be created exclusively for the benefit of employees; and
(iv) the fund should be under an irrevocable trust.

10. In the present case, undisputedly, the assessee as an employer created a Gratuity fund and has been making contribution towards the same. The fund is created by the assessee exclusively for the benefit of employees and purportedly the fund is under an irrevocable trust and approved by the LIC. The documents on record and the facts indicate that the Department has been allowing the benefit of deduction u/s.36(1)(v) to the assessee in the past. Now, after more than 2 decades, the Department has come out of slumber to ask for the approval letter. Although, the assessee has failed to produce the approval letter now, but the conduct of assessee in past and scrutiny assessments made by the Department in earlier years allowing the expenditure reinforces the stand of assessee that the Gratuity fund created by the assessee must have been approved at some point of time by the Department.

11. The Coordinate Bench of the Tribunal in the case of Phaltan Education Society Vs. CIT (supra) under similar circumstances accepted the contentions of assessee that assessee is Registered u/s.12A although the assessee failed to produce registration certificate. In the said case the assessee was enjoying benefits of registration u/s.12A for almost 3 decades but failed to produce the copy of registration. As a result, the Revenue refused to grant benefit of exemption claimed by the assessee u/s.11 and 12 of the Act. Under such circumstances the Tribunal held :

7

ITA No.684/PUN/2015

"5. . . . . . . . . . . In our considered opinion it is a strange situation that the Revenue Department from last 30 years was granting all the benefits as if there was a proper registration already granted to this trust as prescribed u/s 12A of I.T. Act. It was also strange enough that instead of searching their own records whether registration was granted to this trust or not the Revenue has put the onus on this trust to place the registration certificate. The admitted position is that the trust was in operation since past 30 years so it could also not be ruled out that the age old 12A registration certificate might have been lost by the trust. In such peculiar situation a question can be raised to the Revenue Department that on what basis they were providing the facilities to this trust which otherwise could not have been provided in the absence of the mandatory registration certificate. From the bench we have asked a question that whether in the absence of a registration u/s 12A, as it was applicable in the past, a trust could be in a position to obtain 80G exemption certificate? However, the answer was in negative. So the explanation offered before us is that in the absence of the mandatory certificate u/s 12A the trust was not entitled for claiming of exemption even under sections 11 and 12 of I.T. Act. However the Learned CIT has accepted in the challenged order itself that it was found from the records that the applicant i.e. the Trust had been getting the exemption u/s 11 and u/s 12 of I.T. Act in past years. Again a question has come to our mind that why the Department slept over the question of registration in the past 30 years. If it was so then we have no hesitation in holding that the fault was with the Revenue Department; instead it was wrongly shifted on to this assessee. Even if today we ask the Revenue Department to provide us a list of all those trusts who have been granted registration in the year 1973 when this trust alleged to have been granted registration with effect from 01/04/1973, we are sure that Revenue Department cannot provide the said list. The helplessness has been expressed in this regard before us. The trust was registered under Societies Registration Act on 27th day of February, 1951 and later on it was also registered as a Charitable Trust under Bombay Public Trusts Act, 1951 on 27th day of April, 1953, as affirmed in the sworn affidavit. To conclude this issue we can hold that in the absence of any contrary material or evidence placed from the side of the Revenue to demonstrate that there was no registration ever granted to this trust u/s 12A, we can hold that the circumstances of the case thus prove that there could have been a strong possibility of the existence of 12A certificate though it was not in possession of the assessee. It is not a fit case to draw an adverse inference against this assessee, rather the balance of justice tilts in favour of this trust.. . . . . . . . . . . ."

Following the decision in the case of Phaltan Education Society Vs. CIT (supra), similar view was taken by the Tribunal in the case of Progressive Education Society Vs. CIT (supra).

12. We would also like to take cue from the decision rendered in the case of Isha Steel Treatment Pvt. Ltd. Vs. ACIT (supra), wherein the benefit of section 36(1)(v) was granted to the assessee where the trust was not approved by the Chief Commissioner of Income-tax but the employer contributed towards the fund established exclusively for the benefit of 8 ITA No.684/PUN/2015 employees. Relevant extract of the findings of the Tribunal in the said case are as under :

"8. Recently Hon'ble Supreme Court in the case of Textool Company Ltd. (263 CTR 257) (SC) have held that contributions to approved gratuity fund, where direct payment is made to LIC towards group gratuity funds is to be allowed. It was further held that where the assessee had no control over the fund gratuity by the LIC for the benefit of employees and all the contributions are made by assessee in the said funds, ultimately comes back to the funds approved by CIT. The conditions stipulated u/s 36 1 (V) are satisfied. Therefore payment made by assessee company directly to LIC towards group gratuity fund is deductible u/s 36 1(4)
9. In view of the above judicial pronouncements, we direct the AO to verify the actual payment made by assessee as a contribution to LIC gratuity scheme, if the AO finds that assessee is continuously claiming deduction on the basis of such contribution, no disallowance is to be made irrespective of the fact that such gratuity fund is not approved by commissioner. We direct accordingly."

13. Thus, in view of the peculiar facts of the case and the decisions discussed above, we hold that disallowance of Rs.9,23,283/- u/s.36(1)(v) made on account of gratuity payment fund by the assessee is unjustified. Accordingly, the findings of the CIT(A) on this issue are reversed and the Ground No.1 in the appeal of assessee is allowed.

14. The second ground raised in the appeal by the assessee is as under :

"2. The Learned CIT(A) erred in not allowing deduction u/s.19,53,436/- being the incremental liability towards leave encashment payable to the employees on the ground that the said expenditure was disallowable u/s.43B(1) of the Income Tax Act."

15. During the assessment proceedings, the AO observed that the assessee had not added back the provision of leave encashment of Rs.19,53,436/- in the computation of income. The ld. Authorised Representative for the assessee submitted that the company grants earned leave to its permanent employees. The assessee allows its employees to encash unavailed earned leave subject to allowance of 120 days as per its policy. The unavailed leave upto 120 days can be encashed by the employee at the time of retirement/resignation. The leave encashment accrues in view 9 ITA No.684/PUN/2015 of contractual obligations originating from letter of employment. The assessee company is following accrual method of accounting which is subject to charge on accrual basis. In support of assessee's claim the ld. Authorised Representative placed reliance on the decision of Hon'ble Calcutta High Court in the case of Exide Industries Ltd. Vs. Union of India 292 ITR 470. The ld. Authorised Representative fairly pointed that the aforesaid decision of Hon'ble Calcutta High Court has been stayed by the Hon'ble Supreme Court of India.

16. The ld. Departmental Representative vehemently supported the findings of CIT(A) on the issue. The ld. Departmental Representative submitted that CIT(A) has denied the deduction primarily for the reason that the decision rendered in the case of Exide Industries Ltd. Vs. Union of India (supra) has been stayed by the Hon'ble Apex Court and thus as on today it is not in force.

17. We have heard the submissions made by the representatives of rival sides on this issue. The AO made addition of Rs.19,53,436/- on account of disallowance of provision for leave encashment. The assessee had claimed the aforesaid amount on the premise that the provisions of section 43B(f) are not applicable as the same have been stuck down by the Hon'ble Calcutta High Court in the case of Exide Industries Ltd. Vs. Union of India (supra). Now the decision rendered in the case of Exide Industries Ltd. Vs. Union of India (supra) has been stayed by the Hon'ble Supreme Court of India. The provisions of section 43B(f) are still alive and applicable. Further, the CIT(A) has rejected the contentions of the assessee by placing reliance on the decision of the Coordinate Bench of the Tribunal in the case of Popular Vehicles and Services Ltd. reported as 66 SOT 17. The ld. Authorised Representative has not been able to controvert the findings of the 10 ITA No.684/PUN/2015 CIT(A). We find no merit in this ground raised by the assessee. Accordingly, the Ground No. 2 raised in the appeal is dismissed.

18. The third ground raised by the assessee in appeal reads as under :

"3. The Learned CIT(A) erred in confirming the disallowance of Rs.1,61,265/- u/s.14A r.w. Rule 8D without appreciating that no such disallowance was warranted on the facts of the case.
3.1 The Learned CIT(A) erred in confirming the disallowance of interest of Rs.56,485/- u/s.14A r.w. Rule 8D(ii) without appreciating that the assessee had not utilised any borrowed funds for making tax fee investments and hence, the disallowance of interest is not warranted."

19. The assessee has assailed the findings of CIT(A) in confirming the disallowance of Rs.1,61,265/- u/s.14A r.w. Rule 8D. The AO has made addition under Rule 8D sub-rule 2(ii) - Rs.56,485/- and 2(iii) - Rs.1,04,780/-.

20. The ld. Authorised Representative for the assessee submitted that a perusal of the balance sheet as on 31-03-2010 of the assessee would clearly indicate that the assessee is having Reserves and Surplus much more than the investment made. Thus, the interest free own funds of the assessee are much more than the funds deployed towards investment. Where own funds of the assessee are sufficient to cover investment, no disallowance u/s.14A is warranted. The ld. Authorised Representative in support of his submissions placed reliance on the decision of Hon'ble Bombay High Court in the case of CIT Vs. HDFC Bank Ltd. reported as 366 ITR 505 (Bom.) and the decision of Pune Bench of the Tribunal in the case of ACIT Vs. Bedmutha Industries Ltd. in ITA No.1277/PUN/2013 for the Assessment Year 2009-10 decided on 29-01-2015.

21. On the other hand, ld. Departmental Representative of the assessee vehemently supported the findings of CIT(A) in confirming the disallowance 11 ITA No.684/PUN/2015 made u/s.14A r.w. Rule 8D and prayed for dismissing this ground raised by the assessee in appeal.

22. The assessee has assailed the addition u/s.14A r.w. Rule 8D under two limbs, i.e., (a) Rule 8D (2)(ii) where expenditure to be disallowed is interest paid during the previous year; and (b) Rule 8D (2)(iii) ½% of the average value of opening and closing value of investment. In so far as the addition under first limb is concerned, we find that interest free own funds of the assessee are much more than the investment made. The total investment of assessee during F.Y. 2009-10 is Rs.2,59,12,689/-, whereas own funds of the assessee as on 31-03-2010 comprising of Share capital and Resources & Surplus are to the tune of Rs.26,77,70,664/-. Thus, own interest free funds of the assessee are sufficient to cover the investments made. The Hon'ble Bombay High Court in the case of CIT Vs. HDFC Bank Ltd. (supra) has held that where own interest free funds of the assessee are sufficient to cover the investment made, no disallowance u/s.14A is to be made. Similar view has been taken by the Coordinate Bench of the Tribunal in the case of ACIT Vs. Bedmutha Industries Ltd. (supra). Accordingly, the addition of Rs.56,485/- made by invoking provisions of Rule 8D 2(ii) is deleted.

In so far as addition made under Rule 8D 2(iii) is concerned, the assessee has not been able to substantiate as to how the findings of CIT(A) are perverse. Therefore, we find no reason to interfere with the same. The AO is directed to delete the addition of Rs.56,485/- made under Rule 8D(2)(ii) only. Accordingly, Ground No.3 raised in the appeal is partly allowed.

12

ITA No.684/PUN/2015

23. The fourth ground raised in the appeal is as under :

"4. The Learned CIT(A) erred in confirming the disallowance of Rs.12,48,500/- being the amount of expenditure incurred by the appellant company for construction of bungalow owned by group concern on the ground that the said expenditure incurred by the appellant company was not wholly and exclusively for the purpose of its business.
4.1 The Learned CIT(A) failed to appreciate that the expenditure incurred of Rs.12,48,500/- on the construction of bungalow owned by group concern was incurred wholly and exclusively for the purpose of business of the appellant company and hence, there was no reason to make the disallowance."

24. The ld. Authorised Representative of the assessee submitted that identical issue relating to contribution towards construction of Bungalow No.70, Koregaon Park, Pune was raised in the appeal in ITA No.1703/PUN/2014 in the case of Serum Institute of India Ltd. Vs. DCIT for Assessment Year 2005-06 decided on 30-11-2016. Apart from assessee, Serum Institute of India Ltd. and Poonawalla Investment and Industries Pvt. Ltd. had also contributed towards construction of the said property. After analysing the facts, the Tribunal held that the expenditure incurred on repairs and renovation of bungalow located at 70, Koregaon Park, Pune has to be allowed as business expenditure in the hands of assessee company. The case of the present assessee company is on identical footing. Assessee company has contributed Rs.12,48,500/- towards repair and renovation of the same bungalow.

25. The ld. Departmental Representative fairly admitted that identical issue has been adjudicated by the Tribunal in the case of Serum Institute of India Ltd. Vs. DCIT (supra).

26. The assessee has claimed Rs.12,48,500/- on the repair and renovation of bungalow owned by group concern. Purportedly the expenditure has been incurred for the business purpose of the assessee company. The authorities below have disallowed the claim of the assessee. We find that 13 ITA No.684/PUN/2015 identical issue was raised in the case of Serum Institute of India Ltd. Vs. DCIT (supra). The claim of the assessee in the said case was disallowed by the Revenue on similar grounds. However, the Tribunal reversed the findings of CIT(A) and accepted the claim of the assessee. Relevant extract of the findings of the Tribunal on this issue are as under :

"28. We find some force in the above argument of the Ld. Counsel for the assessee. We find the Hon'ble Settlement Commission in its order dated 14-12-2012 on the basis of the application made by Poonawalla group at para 6.3 to 6.5 of the order has observed as under :
"6.5 (vi) Year of Taxability of Investment made towards the construction of the Bungalow at Koregaon Park-
This issue is relevant in the case of M/s Poonawalla Finvest & Agro Pvt. Ltd. (PFAPL). It is stated by the AR that PFAPL had an old bungalow at 70 Koregaon Park, Pune which was rented out to M/s Serum Institute of India Ltd. (SIIL) (controlled by Dr. C.S. Poonawalla). There was a family arrangement between Dr. C.S. Poonawalla (CSP) and Shri Z.S. Poonawalla (ZSP) in which it was decided that a new bungalow would be constructed on the above premises and the expenditure would be incurred by SIIL. The intention was to provide for a separate office-cum-residence for Shri ZSP. Accordingly, SIIL had incurred the expenditure on construction of the bungalow amounting to Rs.1080.84 lakhs over the years and M/s Poonawalla Investment & Industries Pvt. Ltd. (PIIPL) had incurred the expenditure of Rs.721.20 lakhs. SIIL had claimed the above expenditure as a revenue expenditure in its books of account, while PIIPL. had capitalized the above expenditure and claimed depreciation thereon. The claim for the expenditure as a deduction was made by SIIL on the ground that it will have a right to use the bungalow for its business purposes as the bungalow belonged to PFAPL, the expenditure incurred-was claimed as a deduction in view of the decision of the Honble Supreme Court in the case of Associated Cement Company [172 ITR 257 (SC)] and L.H. Sugar Factory Ltd. [125 ITR 293 (SC)]. During the course of the search. Dr. CSP had agreed to withdraw the deduction claimed in the hands of SIIL and PIIPL over the years and to offer the entire investment in the hands of PFAPL for the F.Y. 2011-12, i.e, the year of search, corresponding to A.Y. 2012-13 amounting to Rs.18,15,43,000/-. The CIT in the report under Rule 9 has proposed that the investment in respect of the above bungalow should be brought to tax for the asstt.years 2005-06 to 2011-12. In this connection, it is stated by the AR that if the CIT's proposal in the above matter is considered, then the expenditure of Rs.119.74 lakhs incurred upto 31.03.2004 would escape assessment and hence, with a view to put a quietus to the year of assessability of the above investment, the applicant has offered the entire investment for taxation in the year 2012-13 in the hands of PFAPL.
We have considered the matter. In the first place, it may be mentioned that the above issue has been resolved due to admission made by Dr. CSP for its asscssability in the hands of PFAPL during 14 ITA No.684/PUN/2015 the course of a statement recorded from him by the search party, i.e. in A.Y. 2012-13. Further, if the CIT's proposal assessment year-wise investment is considered, then there would be escapement of investment to the tune of Rs.119.74 lakhs incurred upto 31.3.2004. Under the circumstances. we are of the considered opinion that the offer made by PFAPL for considering the entire investment made in the above bungalow amounting to Rs.18,15,43,000/- for the asstt. Year 2012-13, as admitted by it, in the return of income for the above assessment year is quite fair and reasonable. We, therefore, settle the issue accordingly."

29. Since the entire amount has already been offered to tax by the ZSP group and the same has been accepted by the Hon'ble Settlement Commission, therefore, taxing the same amount in the hands of the assessee will amount to double taxation. We, therefore, find merit in the submission of the Ld. Counsel for the assessee that the above amount should be allowed as a revenue expenditure in the hands of the assessee. The Tribunal after dealing with various facets of the addition, finally concluded as under :

"35. In view of the above discussion, we are of the considered opinion that the expenditure of Rs.1,17,88,000/- incurred on repairs and renovation on bungalow located at 70, Koregaon Park, Pune has to be allowed as a business expenditure in the hands of the assessee company. We therefore set aside the order of the CIT(A). The ground raised by the assessee is accordingly allowed."

(Emphasis supplied by us)

27. Since the issue raised in the present appeal is identical to the one already adjudicated by the Coordinate Bench of the Tribunal, we respectfully follow the decision of the Tribunal and allow this ground of appeal of the assessee in the same terms. Accordingly, Ground No.4 raised in the appeal is allowed.

28. The fifth ground in the appeal by assessee reads as under :

"5. The learned CIT(A) erred in confirming the disallowance of Rs.19,61, 178/- incurred on shifting its manufacturing unit/factory on the ground that the said expenditure was capital in nature.
5.1 The learned CIT(A) failed to appreciate that the expenditure incurred by the assessee on shifting its manufacturing unit / factory did not result in enduring benefit to the assessee company and hence, the said expenditure should have been allowed as a revenue expenditure.
15 ITA No.684/PUN/2015
5.2 Without prejudice, the assessee submits that in case, the said expenditure of Rs. 19,61,178/- is held to be capital expenditure, the assessee submits that depreciation on the same should be allowed."

29. The ld. Authorised Representative of the assessee submitted that the assessee had shifted entire manufacturing unit/factory from one tenanted premises to another. The assessee incurred expenditure of Rs.19,61,178/- towards transportation and installation of machinery, etc. The authorities below have erred in coming to the conclusion that the assessee has acquired enduring benefit. Since, the assessee has merely shifted its manufacturing unit from one tenanted premises to another tenanted premises no new asset has been created. The assessee has not received any enduring benefit and therefore the findings of the authorities below are against the facts. The breakup of the expenditure incurred on shifting of the manufacturing unit is at page 89 of the paper book. A perusal of the same would show that majority of the expenditure is towards labour charges, payment towards removal of machinery from old location and installation of the same at the new location. The expenditure incurred by the assessee towards shifting is thus revenue in nature. In support of his submissions, the ld. Authorised Representative placed reliance on the following decisions :

(i) CIT Vs. Loyal Super Fabrics 304 ITR 78

(ii) Coral Cosmetics Ltd. Vs. ITO in ITA No.2112/Mum/2009 for Assessment Year 2005-06 decided on 11-04-2012.

30. On the other hand ld. Departmental Representative vehemently supported the findings of CIT(A) on this issue.

31. The ld. Departmental Representative submitted that the expenditure incurred for shifting of manufacturing unit by the assessee is not recurring in 16 ITA No.684/PUN/2015 nature. After shifting of the unit assessee will have advantage of better working environment.

32. We have heard the representatives of rival sides. It is an undisputed fact that the assessee has shifted its manufacturing unit from one tenanted premises to another tenanted premises. It is not the case of the Department that the assessee has shifted from rented premises to own premises. A perusal of the shifting expenditure at page 89 of the paper book reveal that the expenditure has been incurred towards payment of labour charges, transportation, installation of machinery etc. It is evident from record that no new asset has been created. The Revenue has not been able to show that after shifting of the premises the productivity of the assessee has increased in any manner. Therefore, we do not concur with the findings of the CIT(A) on this issue. Our view is further fortified by the decision rendered by the Hon'ble Madras High Court in the case of CIT Vs. Loyal Super Fabrics wherein the Hon'ble High Court held that expenditure incurred on shifting factory from one premises to another is revenue in nature. Thus, we find merit in the Ground No.5 raised in appeal by the assessee. Accordingly, the findings of CIT(A) of this issue are reversed and Ground No.5 of the appeal by assessee is allowed.

33. The sixth and the last ground raised by the assessee reads as under :

"6. The learned CIT(A) erred in confirming the disallowance of depreciation and additional depreciation of Rs. 2,41,017/- claimed by the appellant company in respect of certain items on the ground that these items could not be treated as plant & machinery for purposes of allowance of depreciation / additional depreciation.
6.1 The learned CIT(A) ought to have appreciated that items like storage racks, crates, doors and extra compartments should have been considered as plant and machinery by applying the functional test and hence, the depreciation and ·additional depreciation claimed by the appellant company in respect of these items should have been allowed."
17 ITA No.684/PUN/2015

34. The ld. Authorised Representative of the assessee submitted that the assessee had purchased racks, crates, doors etc. which were included in the list of plant and machinery and had claimed depreciation on the same. Since these items were used by the assessee in the factory they constitute plant. The AO while granting normal depreciation treated the aforesaid items as part of plant and machinery and allowed the depreciation. Once an asset is included in the block it cannot be segregated. It is only while granting additional depreciation that the AO raised objection and treated the aforesaid items as part of Furniture and Fixtures. The ld. Authorised Representative submitted that after having including racks, crates, doors etc. in the block of plant and machinery, the same cannot be taken out from one block and included in another block of assets for the purpose of rejecting additional depreciation.

35. On the other hand ld. Departmental Representative supported the findings of CIT(A) and prayed for rejecting the Ground No.6 raised by the assessee in appeal.

36. Both sides heard. The assessee had purchased racks, crates, doors etc. and had treated the same as plant and machinery as these items were used by the assessee at factory premises. At the time of allowing normal depreciation, the AO accepted the allocation of above items to Plant & Machinery. While granting depreciation under the provisions of section 32(1)(iia) the assessee's claim of additional depreciation on aforesaid items was disallowed by the AO on the premise that these items are not part of Plant and Machinery but are Furniture and Fixtures. Once having included the assets in a particular block of assets, the assets become part of the block. They should not be disturbed thereafter.

18

ITA No.684/PUN/2015

37. We find merit in the submissions of the ld. Authorised Representative. Accordingly, we hold that the racks, crates, doors etc. are part of plant and machinery and eligible for additional depreciation under the provisions of section 32(1)(iia) of the Act. Accordingly, Ground No.6 raised in the appeal by the assessee is allowed.

38. In the result, the appeal of the assessee is partly allowed in the aforesaid terms.

Order pronounced in the open court on Friday the 23rd day of June, 2017.

            Sd/-                                                         Sd/-
     (D. KARUNAKARA RAO)                                           (VIKAS AWASTHY)
     ACCOUNTANT MEMBER                                             JUDICIAL MEMBER

     पुणे Pune;  दनांक Dated : 23rd June, 2017.
     सतीश

     आदेश क     ितिलिप अ िे षत/Copy of the Order forwarded              to :

1.         अपीलाथ   / The Appellant
2.           यथ  / The Respondent
3.         The CIT(A)-I, Pune
4.         CIT-I, Pune
5.         DR, ITAT, "B Bench" Pune;
6.         गाड  फाईल   / Guard file.
                                                       आदेशानुसार/ BY ORDER,स
     //True Copy //
     //True Copy//
                                                   सहायक   रिज   ार/Assistant
                                                                     Registrar
                                           आयकर अपीलीय अिधकरण ,पुणे / ITAT, Pune