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 10, Cited by 7]

Income Tax Appellate Tribunal - Pune

M/S. Ratilal Bhagwandas Construction ... vs Income-Tax Officer (Osd).,, on 31 May, 2017

              आयकर अपील
य अ धकरण] पण
                                   ु े  यायपीठ "ए" पण
                                                    ु े म 
            IN THE INCOME TAX APPELLATE TRIBUNAL
                      PUNE BENCH "A", PUNE

 सु ी सष
       ु मा चावला,  या यक सद य एवं  ी अ नल चतव
                                             ु द
                                               ! 
, लेखा सद य के सम$
 BEFORE MS.SUSHMA CHOWLA, JM & SHRI ANIL CHATURVEDI, AM

                आयकर अपील सं. / ITA No.1698/PUN/2014
                  नधा&रण वष& / Assessment Year : 2009-10


 M/s.Ratilal Bhagwandas Construction               .......... अपीलाथ  /
 Co. Pvt. Ltd.,
                                                        Appellant
 Bombay - Pune Road,
 Near Phugewadi,
 Pune - 411 012.

 PAN : AAACR8231R
                               बनाम v/s

 The Income Tax Officer (OSD),                       ..........   यथ  /
 Judicial, O/o. CIT-V,                                Respondent
 Pune.


      अपीलाथ  क  ओर से / Appellant by : Shri Nikhil Pathak
        यथ  क  ओर से / Respondent by : Shri Shivanand Kalakeri


सन
 ु वाई क  तार ख /                   घोषणा क  तार ख /
Date of Hearing : 18.05.2017        Date of Pronouncement: 31.05.2017


                                 आदे श / ORDER


 PER ANIL CHATURVEDI, AM :

The appeal of the assessee is emanating out of the order CIT (A)-V, Pune dated 24/07/2014 for the AY 2009-10.

2. The facts as culled out from the material on record are as under: 2 ITA No.1698/PUN/2014

AY.No.2009-10 2.1. Assessee is a company stated to be engaged in the business of industrial construction. Assessee filed its return of income for AY 2009- 10 on 2.10.2009 declaring Total Income of Rs 4,82,49,120/- The case was selected for scrutiny and thereafter assessment was framed u/s 143(3) on 26.12.2011 and the total income was determined at Rs.4,92,12,630. Aggrieved by the order of AO, Assessee carried the matter before Ld CIT(A), who vide order dtd 24.7.2014 (in appeal Nos PN/CIT(A)-V/ITO(OSD) ud/677/11-12) granted partial relief to the assessee. Aggrieved by the order of Ld CIT(A), Assessee is now in appeal before us and has raised the following grounds:
"1] The learned CIT(A) erred in confirming the disallowance of Rs.9,73,953/- on account of payment made by the assessee company o account of contribution to provident fund on behalf of the employees of the sub - contractors of the assessee company on the ground that the expenditure was not incurred wholly and exclusively for the purpose of business of the assessee company.
2] The learned CIT(A) erred I making an enhancement of Rs.11,04,624/- by disallowing the payment made by the assessee company towards contribution to provident fund on behalf of the sub - contractors employed by the assessee company on the ground that the expenditure was not incurred wholly and exclusively for the purposes of business of the assessee company.
3] The learned CIT(A) erred in holding that -
a. The assessee had no contractual obligation to pay the provident fund contribution on account of the subcontractors and their employees and hence, the same could not be allowed as a deduction while computing the business income of the assessee.
b. The assessee had failed to prove that the above payments towards provident fund were made out of commercial expediency and hence, the said payments were not allowable as a business deduction.
4] The learned CIT(A) failed to appreciate that the above expenditure totaling to Rs.20,78,557/- was incurred by the assessee wholly and exclusively for the purpose of the business of the assessee company and therefore, the same 3 ITA No.1698/PUN/2014 AY.No.2009-10 should have been allowed as a business deduction in this year.
5] The learned CIT(A) ought to have appreciated that the said payment was made for the purpose of the assessee's business and hence, even assuming without admitting that there was no contractual liability, the said payment should have been allowed as a deduction while computing the business income of the assessee.
6] The learned CIT (A) erred in confirming the disallowance to the extent of Rs.1,13,281/- out of the total disallowance of Rs.2,26,562/- made by the learned A.O. on an adhoc basis in respect of the following expenses on that the ground that the said expenses were not properly supported by vouchers/bills-
            a.   Worker Welfare Expenses               Rs.      69,779/-
            b.   Labour Conveyance and Transport       Rs. 25,600/-
            c.   Weighment Charges                     Rs. 15,230/-
            d.   Local Conveyance                      Rs.10,79,139/-
            e.   Office Expenses                       Rs. 6,50,437/-
                                                       ---------------------
                                                       Rs.22,65,621/-
                                                       ---------------------

6.1] The learned CIT (A) failed to appreciate that all the expenses were incurred by the assessee for the business purpose and were duly supported by proper bills / vouchers and hence, the adhoc disallowance made in respect of the said expenses was not justified on facts of the case.
7] The appellant craves leave to add, alter amend or delete any of the above grounds of appeal."

3. Before us at the outset, the Ld AR submitted that ground no 7 is general and requires no adjudication and he did not wish to press ground no 6. He further submitted that as far as other grounds are concerned, though the assessee has raised various grounds but all the grounds are interconnected and the sole controversy which requires adjudication is with respect to disallowance of provident contribution. In view of the aforesaid submission of Ld AR Ground no.7 requires no adjudication and ground no.6 is dismissed as not pressed. 4 ITA No.1698/PUN/2014

AY.No.2009-10

4. During the course of assessment proceedings and on perusing the "office and administration expenses" account, Assessing Officer noticed that assessee had debited Rs.20,78,557/- on account of "provident fund contractors". Assessing Officer on further verification noticed that the aforesaid amount comprised of Rs.9,73,953/- being employees contribution to provident fund and Rs.11,04,624/- being the employers contribution in respect of labourers employed through sub contractors. Assessee was asked to justify it claim to which assessee interalia submitted that the assessee is engaged in the business of industrial construction and that the assessee gets its job work done through various subcontractors. As per the agreement entered into by the Assessee with its various clients, the assessee is liable for provident fund expenditure. It was further submitted that many of the sub contractors do not have Provident Fund registration and hence the assessee has paid their provident fund contribution and therefore the same is claimed as an expenditure. The submissions of the Assessee was not found acceptable to the Assessing Officer in view of the fact that in respect of assessee's own employees, Assessee had contributed only employers contribution and had deducted the portion of employees contribution from their wages/salaries but in respect of employees of the sub contractors which were engaged by the assessee, no such deduction was made from the wages/salaries of the concerned employees. He was therefore of the view that the amount of Rs.9,73,953/- (being the employees contribution of sub contractors) cannot be considered to be contractual obligation of the assessee and the same, according to the Assessing Officer, was therefore not allowable. He, accordingly, disallowed the claim of expenditure of Rs.9,73,953/-. Aggrieved by the 5 ITA No.1698/PUN/2014 AY.No.2009-10 order of Assessing Officer, Assessee carried the matter before Ld CIT(A) who apart from upholding the order of Assessing Officer also enhanced the disallowance by directing the Assessing Officer to disallow the employer's contribution pertaining to contractors (Rs.11,04,124/-). The relevant observation to ld. CIT (A) is as under:

"7. I have carefully considered the facts of the case as well as of the appellant. The main contention of the appellant is that as per terms of agreement the appellant was responsible for provident fund payments in respect of work done for the respective companies and since sub contractors were not having PF registration the onus fell upon the appellant to discharge this liability. The argument of the appellant is difficult to be accepted as nothing prevented the appellant to debit the account of sub-contractors on account of such payments in case these sub-contractors were not having PF registration members. I also find that observation of the Assessing Officer is quite correct regarding non contractual nature of such payment as it was basically duty of the sub- contractors to collect the same from respective employees and make the payment either directly or through the appellant but never the less the same cannot be claimed expenditure of the appellant company.
8. The appellant's reliance on the decision of Hon'ble Bombay High Court's order in the case of CIT Vs. Sales Magnesite Pvt. Ltd. 214 ITR 1, for allowability of the same on the grounds of commercial expediency is also misplaced as the appellant has not been able to prove that the payment was made out of commercial expediency. Therefore, I do not find any merit in the submissions of the appellant and disallowance of ` 9,73,953/- being employees contribution of contractors is upheld.
9. During the course of appellate proceedings, it was noticed that while the Assessing Officer disallowed employees contribution pertaining to sub-contractors amounting to `9,73,953/-, no such disallowance was made on account of employeers contribution pertaining to contractors amounting to ` 11,04,624/- even though both the amounts stood on the same footing. Accordingly, during the course of hearing on 04.07.2014, Shri Nikhil Pathak, Advocate and learned counsel of the appellant was informed that notice u/s. 251(2) of Income-tax Act is required to be issued in this case. The case was adjourned to 22.07.2014. Simultaneously, notice u/s.251(2) of Income-tax Act was issued on 04.07.2014 itself which reads as under:
11. I have carefully considered the facts of the case as well as reply of the appellant. In this case, it is seen that the reply of the appellant is on similar lines as in the case of employees' contribution. Since, both the amounts i.e. employees contribution and employer's contribution stand on the same footing, the Assessing Officer is directed to further disallow amount of `11,04,624/- being employers contribution, which is neither a contractual liability of the appellant nor commercial expenditure of the appellant as held in the case of employees' contribution in the above paras. Thus, ground No.2 along with its sub-grounds are dismissed subject to enhancement of `11,04,124/- on account of employer's contribution of the contractors."
6 ITA No.1698/PUN/2014

AY.No.2009-10

5. Aggrieved b the order of Ld CIT(A), Assessee is now before us.

6. Before us, Ld.Authorised Representative reiterated the submissions made before Assessing Officer and CIT(A) and further submitted that during the year Assessee had carried out construction of buildings etc for various companies by engaging labourers of subcontractors who are petty contractors. As per the contract entered into by the Assessee with the client companies, the Assessee had undertaken to ensure that the provisions of labour laws including the Provident Fund(PF) Act would be complied with by the Assessee in respect of the labours employed by the Assessee and by sub contractors. He further submitted that many of the subcontractors were not registered under the PF Act and that it was not possible for the assessee to ensure that the sub contractors would deposit the PF. He therefore submitted that to fulfill the obligation cast upon it, Assessee had undertaken the obligation which was an extra cost for carrying on its business. He pointed to the sample agreement entered into by the assessee with one of the clients (Kansai Nerolac Paints Ltd) which is placed at page 12-22 of the paper book. In support of his stand that it is the Assessee as the principal employer who is liable to make the payment of contribution of provident fund, he pointed to the section 30 of the Employees Provident Funds Scheme, 1952 and section 8A of the Employers Provident Fund (Miscellaneous) Provision Act, 1952. He further submitted that the expenditure was incurred during the course of business out of commercial expediency and therefore even on that ground it was allowable. He therefore submitted that the entire 7 ITA No.1698/PUN/2014 AY.No.2009-10 expenditure (including the enhancement made by Ld.CIT(A) needs to be set aside and the expenditure be allowed. The Ld DR on the other hand vehemently supported the order of AO and CIT(A).

7. We have heard the rival submissions and perused the material on record. The issue in the present case is with reference to disallowance of provident fund contribution made on behalf of the sub contractors and that which was claimed as expenditure. It is an undisputed fact that Assessee is engaged in construction business and that for completing the work undertaken by it, Assessee employs the labourers supplied by sub contractors. Assessee has placed in the paper book the copy of the conditions of contract it had entered into with Kansai Nerolac Paints Ltd for its proposed paint manufacturing facility. As per the conditions of contract, responsibility has been cast upon the contractor (i.e. Assessee) by Kansai Nerolac Paints Ltd to comply with the requirements of Employees Provident Fund Act. The relevant clause of the agreement reads as under:

"7.4 EMPLOYEES PROVIDENT FUND ACT, 1952 AND SCHEME:
7.4.1 CONTRACTOR agrees to cover all the employees engaged by him or through sub contractors under the employees provident fund scheme and shall submit necessary records to the OWNER in proof of compliance.
7.4.2 CONTRACTOR further agrees to defend, indemnify and hold the OWNER harmless from any liability of penalty which may be imposed by the Central, State or Local authority by reason of any asserted violation by CONTRACTOR or his subcontractor of the provisions of the Employees Provident Fund Act and the Scheme thereunder."
8. The perusal of the aforesaid clause shows that it was the duty of the Assessee to cover all the employees (including that of sub-contractor) 8 ITA No.1698/PUN/2014 AY.No.2009-10 under the Provident Fund Act. We further find that section 8A of the Employees Provident Fund & Miscellaneous Provisions Act 1952, which is with reference to recovery of money by employers and contractors reads as under:
"8A. Recovery of moneys by employers and contractors.
(1) The amount of contribution that is to say, the employer's contribution as well as the employee's contribution in pursuance of any Scheme and the employer's contribution in pursuance of the Insurance Scheme and any charges for meeting the cost of administering the Fund paid or payable by an employer in respect of an employee employed by or through a contractor may be recovered by such employer from the contractor, either by deduction from any amount payable to the contractor under any contract or as a debt payable by the contractor.
(2) A contractor from whom the amounts mentioned in sub-section 1 may be recovered in respect of any employee employed by or through him, may recover from such employee the employee's contribution under any Scheme by deduction from the basic wages, dearness allowance and retaining allowance if any payable to such employee.
(3) Notwithstanding any contract to the contrary, no contractor shall be entitled to deduct the employer's contribution or the charges referred to in sub-section 1 from the basic wages, dearness allowance, and retaining allowance if any payable to an employee employed by or through him or otherwise to recover such contribution or charges from such employee.

Explanation. - In this section, the expressions 'dearness allowance' and 'retaining allowance' shall have the same meanings as in section 6."

9. Section 30 under chapter-V of the Employees Provident Funds Scheme 1952, reads under:

"30. Payment of contributions:
(1) The employer shall, in the first instance, pay both the contribution payable by himself (in this Scheme referred to as the employer's contribution) and also, on behalf of the member employed by him directly or by or through a contractor, the contribution payable by such member (in this Scheme referred to as the member's contribution).
9 ITA No.1698/PUN/2014

AY.No.2009-10 (2) In respect of employees employed by or through a contractor, the contractor shall recover the contribution payable by such employee (in this Scheme referred to as the member's contribution) and shall pay to the principal employer the amount of member's contribution so deducted together with an equal amount of contribution (in this Scheme referred to as the employer's contribution) and also administrative charges.

(3) It shall be the responsibility of the principal employer to pay both the contribution payable by himself in respect of the employees directly employed by him and also in respect of the employees employed by or through a contractor and also administrative charges."

10. The perusal of the aforesaid sections of the Employees Provident Fund & Miscellaneous Provisions Act 1952 and Employees Provident Fund Scheme 1952 together with the clauses of the agreement that the Assessee had entered into with his clients shows that Assessee is responsible for the deduction of provident fund dues of the employees including those employed through subcontractor and its deposit with the appropriate authorities. In the present case, the rendering of services by the labours of sub-contractors for the purpose of business of the Assessee has not been doubted by Revenue. Further, statutorily the Assessee could have recovered the Provident Fund dues from the sub- contractors but when the Assessee is not in a position to recover the amounts paid as provident fund contribution for the respective contract labourers, or considering the business exigencies when the Assessee bears the expenses on account of Provident Fund contribution, then whether in such a situation the expenses can be disallowed? We are of the view that the same cannot be disallowed as an expenditure more so when the rendering of services by the subcontractors for the business of the assessee is not in doubt & in such a situation the expenditure can be allowed u/s 37(1) of the Act.

10

ITA No.1698/PUN/2014

AY.No.2009-10

11. For an amount to be treated as an admissible expenditure under section 37(1) the necessary conditions that are required to be satisfied are first the expenditure must be revenue expenditure and not in the nature of capital expenditure; second, it must be laid out or expended wholly and exclusively for the purpose of the business or profession carried on by the assessee; third, it must not be of the nature described in Sections 30 to 36; fourth, expenditure should not be personal expenditure of the assessee; fifth, expenditure should have been incurred in the previous year; and finally, expenditure should not have been incurred for the purpose which is an offence or which is prohibited by law (Explanation to Section 37 (1 )).

12. Section 37(1) does not curtail or prevent an assessee from incurring an expenditure which he feels and wants to incur for the purpose of business. Expenditure incurred may be direct or may even indirectly benefit the business in form of increased turnover, better profit, growth etc. Various courts have held that when as long as the expenditure incurred is "wholly and exclusively" for the purpose of business, the Assessing Officer cannot by applying of his own mind, disallow whole or a part of the expenditure. The Assessing Officer cannot question the reasonableness by putting himself in the arm-chair of the businessman and assume status or character of the assessee and that it is for the assessee to decide whether the expenses should be incurred in the course of his business or profession or not. Courts have also held that if the expenditure is incurred for the purposes of the business, incidental benefit to some other person would not take the expenditure 11 ITA No.1698/PUN/2014 AY.No.2009-10 outside the scope of Section 37(1) of the Act. Further, it is settled law that the commercial expediency of a businessman's decision to incur a particular expenditure cannot be tested on the touchstone of strict legal liability to incur such expenditure.

13. Considering the totality of the aforesaid facts, we are of the view that in the present case, the disallowance of employees contribution of Provident Fund (as made by AO) & that of employers contribution of Provident Fund (as enhanced by CIT (A)] was uncalled for and therefore set aside. Thus the grounds of Assessee are allowed.

14. In the result, the appeal of Assessee is partly allowed.

Order pronounced on the 31st day of May, 2017.

               Sd/-                                 Sd/-

       (SUSHMA CHOWLA)                       (ANIL CHATURVEDI)
  या यक सद य / JUDICIAL MEMBER         लेखा सद य / ACCOUNTANT MEMBER

पुणे Pune;  दनांक Dated : 31st day of May, 2017.
Gangadhar

आदे श क( ) त*ल+प अ,े+षत/Copy of the Order forwarded to :

1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. CIT(A)-5, Pune
4. CIT-5, Pune.
5 #वभागीय &त&न'ध, आयकर अपील य अ'धकरण, "ए" / DR, ITAT, "A" Pune;
6. गाड- फाईल / Guard file.

आदे शानस ु ार/ BY ORDER,स // True Copy //// True Copy // // True Copy // सहायक रिज23ार/ Assistant Registrar, आयकर अपील य अ'धकरण ,पुणे / ITAT, Pune.