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 - Mumbai

Stup Consultants P. Ltd, Mumbai vs Department Of Income Tax

     IN THE INCOME TAX APPELLATE TRIBUNAL, MUMBAI BENCH "E",
                             MUMBAI

      BEFORE SHRI N.V.VASUDEVAN(J.M) & SHRI R.K.PANDA (A.M)

                   ITA NO. 5617/MUM/2009(A.Y. 2004-05)
                   ITA NO.6062/MUM/2009(A.Y. 2005-06)
                   ITA NO.6063/MUM/2009(A.Y. 2006-07)


The DCIT, Cir.3(3),                                M/s. Stup Consultants Pvt.
Room No.609, 6th Floor,                            Ltd., 1004-05, Raheja
Aaykar Bhavan, MK Road,                      Vs.   Chambers, 213, Free Press
Mumbai - 20.                                       Journal Marg, Nariman Point,
                                                   Mumbai - 400 021.
(Appellant)                                        PAN:AABCS 1945E
                                                   (Respondent)


              Appellant by               :   Shri B.Jayakumar
              Respondent by              :   Shri Mahesh C. Mathur

                                    ORDER

PER N.V.VASUDEVAN, J.M,
ITA No.5617/Mum/09 is an appeal by the Revenue against the order

dated 26.6.2009 of CIT(A)-XXXII, Mumbai, relating to AY 04-05. ITA No.6062 & 6063/Mum/09 are also appeals by the Revenue against two orders both dated 4.8.09 of CIT(A)-XXXII, Mumbai, relating to AY 05-06 & 06-07 respectively.

2. The only common issue in all these three appeals by the Revenue is as to whether the CIT(A) was right in holding that the Assessee cannot be taxed on the basis of mercantile system of accounting as against the cash system followed by the Assessee. The grounds of appeal in all these three appeals are identical and it reads as follows:

2 ITA NO. 5617/MUM/2009(A.Y. 2004-05)
ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) "The ld. CIT(A) has erred in law and the facts of the case in holding that the appellant who follows cash system of accounting cannot be taxed on the basis of mercantile system of accounting. While doing so that ld. CIT(A) has ignored the fact that there can't be two different systems of accounting for determining income u/s. 143(3) and u/s. 115JB of the I.T. Act, 1961."

3. The facts and circumstances giving raise to these appeals by the Revenue arise as discussed in the order of assessment for AY 04-05 are as follows:

The Assessee is a private limited company. It renders professional services/consultancy services in the field of civil/structural engineering and architecture by providing design, supervision and project management. It's income is in the form of fees for services rendered. For AY 04-05, the Assessee filed return of income declaring total income at Rs.4,76,57,440/-. The above total income is the gross profit as per Profit and Loss Account which is maintained on the cash system of accounting by the Assessee. The tax payable as per the total income declared in the return of income by the Assessee was Rs.1,66,80,104. The Assessee in compliance with its obligations under Sec.209(3) of the Companies Act, 1956 had maintained books of accounts in accordance with the mercantile system of Accounting. As per the books maintained in accordance with the mercantile system of accounting, the profit as per profit and loss account was Rs.7,48,91,325/-. According to the provisions of Sec.115JB of the Act, the profit as per profit and loss account prepared in accordance with the provisions of the Companies Act, 1956 would be the starting point of computation of "book profit" u/s.115JB of the Act, to which certain additions and deductions have to be made to arrive at "Book Profits". As per the provisions of Sec.115JB of the Income Tax Act, 1961 (the Act), if the tax payable as per the normal provisions of the Act is less than 7.5% of the book profits then the book profit shall be deemed to be the total income of the Assessee and tax payable 3 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) by the Assessee on such total income shall be the amount of income tax at 7.5% of book profits. The percentage of 7.5% has undergone changes in different Assessment Years but this will not be of any material consequence in the present case. 7.5% of book profits in the case of the Assessee for AY 04-05, was Rs.56,16,849. Since the tax payable on 7.5% of the book profits was less than the tax payable on total income of Rs.4,76,57,440/- computed by the Assessee as per profit and loss account maintained by it on the cash system of accounting, the Assessee declared total income at Rs.4,76,57,440/-. Sec.115JB (2) of the Act provides that every assessee, being a company, shall, for the purposes of this section, prepare its profit and loss account for the relevant previous year in accordance with the provisions of Parts II and III of Schedule VI to the Companies Act, 1956.

While preparing the annual accounts including profit and loss account,--

(i) the accounting policies ;
(ii) the accounting standards adopted for preparing such accounts including profit and loss account ;
(iii) the method and rates adopted for calculating the depreciation, shall be the same as have been adopted for the purpose of preparing such accounts including profit and loss account and laid before the company at its annual general meeting in accordance with the provisions of section 210 of the Companies Act, 1956 (1 of 1956). Thus the Assessee has to comply with the provisions of the Companies Act, 1956 while preparing its Profit and Loss Account. Sec.209 of the Companies Act, 1956 provides that every company shall keep at its registered office proper books of account with respect to certain matters referred to in Sub-Section (1) thereof. Sec.209(3) of the Companies Act, 1956, mandates that for the purposes of sub-sections (1) and (2), proper books of account shall not be deemed to be kept with respect to the matters specified therein,--
(a) if there are not kept such books as are necessary to give a true and fair view of the state of the affairs of the company or branch office, as the case may be, and to explain its transactions ; and 4 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)
(b) if such books are not kept on accrual basis and according to the double entry system of accounting.

Thus it is mandatory for Companies to maintain books of accounts in accordance with the mercantile system of accounting in compliance with the provisions of the Companies Act, 1956.

4. The AO called upon the Assessee to show cause as to why the Assessee maintains two sets of books of accounts, one under the cash system of accounting and the other under the mercantile system of accounting. The Assessee explained before the AO that it was originally following mercantile system of Accounting. In the year ended 31.3.1983, relevant to AY 83-84, the Assessee opted to change its method of accounting from Mercantile system of accounting to Cash system of Accounting. The Assessee addressed a letter dt.15.12.1982 to the AO in which the Assessee has pointed out that it wishes to change its method of accounting from Mercantile system of accounting to cash system of accounting w.e.f 1-4- 1983. Attention of the AO was also drawn to the copy of the assessment order for AY 84-85, in which the AO has accepted the changed method of accounting followed by the Assessee, in the first page of the Assessment order, the method of accounting followed has been described as "Cash". The Assessee pointed out that ever since AY 83-84, the Assessee has been maintaining its books of accounts on cash system of accounting and filing returns of income on the basis of such books of accounts. The Assessee pointed out that the Income Tax Department has accepted such a change in the system of accounting and that its assessments are being completed on the basis of "Cash system of accounting" ever since the AY 83-84.

5. The Assessee pointed out the reasons for the changed system of accounting as follows:

5 ITA NO. 5617/MUM/2009(A.Y. 2004-05)
ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)
1. The Assessee renders professional services/consultancy services in the field of civil/structural engineering and architecture by providing design, supervision and project management. The income is in the form of fees for services rendered and the Assessee does not indulge in any trading.
2. Since the Assessee's nature of income is from rendering professional services akin to Doctors, Lawyers etc., the cash system of accounting was felt to be more appropriate.
3. Bills raised on parties are subject to settlement and in many cases, they are revised. Thus there was uncertainty of the correct income figures.
4. The realization of payment also takes time, normally from 4 to 6 months and generally the ultimate payment is lesser than the amount due as per the bill.
5. The Assessee felt that it was not prudent to pay tax on due basis as it amounts to paying tax out of pocket, when realization is later and not certain. The Assessee felt that since the services rendered by it are akin to services of a solicitor or accountant it was proper to follow cash system of accounting.
5. The Assessee further pointed out that Section 145 of the Act allows an assessee to employ Cash System or Mercantile System in respect of income chargeable under the head "Profits and Gains of business or Profession" or "Income from Other Sources". The choice of method of accounting is left to the assessee and it is not a choice of the jurisdictional Assessing Officer.

The assessee is even allowed to change its method of accounting if it feels that the other method is more appropriate and beneficial for its business or profession. Section 44AA of the Income Tax Act provides for maintenance of accounts by persons carrying on profession of engineering or architecture, legal, medical, accountancy, technical consultancy or interior decoration. The books of account required to be maintained by such persons also are prescribed in Rule 6F in Income Tax Rules, 1961. Section 44AB of the Income Tax Act prescribes audit of such accounts for tax purposes. The 6 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) Assessee thus submitted that the Act takes care about books of account requirement under the Act, method of accounting to be followed and audit to be carried out and report obtained from a Chartered Accountant. Under the companies Act also, there are such provisions for the purpose of the requirements of the said Act. Section 209 of the Companies Act prescribes books of account required to be kept. They are also required to be prepared as prescribed in Schedule VI.

6. It was further submitted that under the Act does not provide that the Return of income should be based on audited accounts under the Companies Act, and further that the income will be computed as per the Profit and Loss Account prepared under the Companies Act. Nor there is any provision or section in the Act which provides that Companies can not have Cash System of Accounting, as allowed in Section 145 of the said Act. The Assessee submitted that when Companies follow mercantile method of accounting, the profit shown in the profit and loss account are never treated as correct for paying income tax., though accounts are prepared under mercantile method of accounting.

7. It was submitted that under the Companies Act,1956, Companies are allowed to have their annual accounts on a date other than 31st March, but for Income Tax purposes, such companies have to prepare another set of accounts for the period of 12 months ending 31st March, as under the Act, the definition of previous year is the period ending 31st March. Thus to have two sets of accounts, one for the Companies Act and another for Income Tax purposes is not new to the Income Tax Department.

7 ITA NO. 5617/MUM/2009(A.Y. 2004-05)

ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)

8. The AO however did not accept the submissions made on behalf of the Assessee. He held that under Section 209(3) of the Companies Act, 1956, every company was obliged to maintain its books of accounts under the mercantile system of accounting. According to the AO, the provisions of Sec.209(3) of the Companies Act, 1956 overrides the provisions of Sec.145 of the Act which provides that the Income chargeable under the head "Profits and gains of business or profession" or "Income from other sources"

shall be computed in accordance with the method of accounting regularly employed by the assesse. According to the AO, the choice in the matter of selection of the method of accounting u/s.145 of the Act is not available to corporate Assesseees in view of the provisions of Sec.209(3) of the Companies Act, 1956. The AO placed reliance on the decision of the ITAT Delhi Bench in the case of Amarpali Mercantile (Private) Ltd. Vs. ACIT 45 ITD 386 (Del). The facts of the case were that the assessee which was a limited company engaged in the business of financing and investment was following cash system of accounting since inception upto Assessment year 1986-87. During the financial year ended on 31-3-1989, section 209 of the Companies Act was amended by the Companies (Amendment) Act, 1988, w.e.f 15-6-1988 whereby it was made mandatory for all companies to maintain accounts on accrual basis i.e., mercantile system of accounting only. In compliance with this amendment, the assessee started maintaining accounts on mercantile system of accounting w.e.f. 1-4-1988. Accordingly the accounts for the previous year ended on 31-3-1989 were prepared on the basis of mercantile system of accounting. However, as far as the Income-tax Act was concerned, the assessee prepared its return of income on cash system of accounting, as was hitherto being followed by the company and accepted in past. The Assessing Officer did not accept the income returned on the basis of cash system of accounting and made an addition of Rs. 2,68,870 being the interest amount accrued but not 8 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) received, not taken into account while taking the return of income on cash basis. He was of the view that as per the provisions of section 145(1) the income chargeable under the head profits and gains, had to be computed in accordance with method of accounting regularly employed by the assessee and since the method followed by the company was mercantile, the income had to be computed accordingly. The Assessing Officer observed that the assessee could not be permitted to have two sets of accounts, one on the basis of the Companies Act and another for the purpose of income-tax. The Commissioner (Appeals) approved the reasoning of the Assessing Officer by confirming the addition. On further appeal by the Assessee, the Tribunal held "For all practical purposes such as recording of the business transactions, compliance with requirements of the Companies Act, presentation of the accounts before the share-holders etc. and also for the purpose of filing returns under the Income-tax Act, the assessee followed cash system of accounting which was admittedly accepted in past. However, from the current year the assessee changed over to method of mercantile system of accounting for all practical purposes other than meeting its liability under the Income-tax Act. This is not permissible as the same is not in accordance with law while interpreting the words 'method of accounting regularly employed by the assessee' it was held in the case of Sarangpur Cotton Mfg. Co. Ltd. that section related to a method of accounting regularly employed by the assessee for his own purposes, that is to say, for the purposes of his business and did not relate to a method of making up the statutory return for assessment to income-tax. Similar principle was laid down in the case of CIT v. Smt. Singari Bai [1945] 13 ITR 224 (All.) (FB) where it was held that the assessee could not for the purpose of more conveniently carrying on his own business adopt the mercantile basis and then for the purpose of income-tax assessment adopt the cash system of accounting. See pages 1159/60 of Kanga and Palkhiwala's The Law and Practice of Income-tax, Eighth Edition and also pages 4231/32 of Sampath Iyengar's Law of Income-tax, Eighth Edition. In our opinion the principle laid down in these two cases still hold the field of assessments."

According to the AO the above decision of the Tribunal is authority for the proposition that a company has no option even under the Income Tax Act, 9 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) 1961 to adopt any system of accounting except mercantile system of accounting. The AO also relied on the fact that in the annual report of the Assessee wherein it has been mentioned that the system of accounting followed is mercantile.

9. In the report of the Auditors u/s.44AB of the Act, the system of accounting followed had been mentioned as cash system of accounting. The AO noticed that in the Balance Sheet prepared according to the cash system of accounting a sum of Rs.67,24,540/- was appearing as Sundry Creditors. In cash system of accounting generally there will not be sundry creditors because under the cash system of Accounting no amount is shown as outstanding of the business, as the record is maintained only of actual receipts and actual disbursements. The AO therefore called upon the Assessee to show cause as to why the sundry creditors should not be treated as income of the year under consideration as the Assessee claimed that it was following only cash system of accounting for income tax purposes. The Assessee gave details of Sundry Creditors, which were as follows:

Statement of Sundry Creditors as at the end of the year.
     A      Particulars   of    Amounts   2003-04       Remarks
            shown      under     Sunder   Rs.           Purpose of Liability
            creditors
     1      Service Tax                   2,657,087     Collected in March, 2004 &
                                                        Payable to Govt.
     2.     T.D.S from others              661,354      Collected in March, 2004 &
                                                        Payable to Govt.
     3.     Staff Income Tax               447,300      TDS from Staff Salaries payable
                                                        to Govt.
     4      Stup Emp. Co-op. Hsg. Soc.         68,115   March deduction to be paid to
                                                        Society.
     5.     New India Claim Settlement     166,187      Received from New India to be
                                                        paid to Staff.
     6      Foreshore Co-op Hsg. Soc.          25,310   Transfer Charges for purchase of
                                                        Flat.
     7.     Advance Rent A/c.                7,100      Rent paid in advance.
     8.     Deposit    Received   from     500,000      Against documents to receive for
            Temple Tower                                Chennai Office.
     9      SBOI, Dividend A/c. for F.Y          100    Bank charges
                                           10            ITA NO. 5617/MUM/2009(A.Y. 2004-05)
                                                        ITA NO.6062/MUM/2009(A.Y. 2005-06)
                                                         ITA NO.6063/MUM/2009(A.Y. 2006-07)




           2002-03
     10    Suspense Account                    4,149   Excess credit given in our A/c.
                                                       by ICICI Bank Ltd.
     11.   Travel Advance                   55,417
           Paul Amarnath       42,252
           Various parties      13,165
           With bal<Rs.
           20,000 each
           Total                55,417
     12.   Misc. Advances*                 919,169
           Lea Associates     708,589
            South Asia Pvt.
            Ltd.
           Bangladesh           89,677
           Consultants Ltd.
           Citi Bank Card 74,324
           Various parites 46,579
           With bal.< Rs.
           20,000 each
           Total            919,169
     13    Salary Advance*                  356,227
           Nair                  29,693
           Chandrasekharan P
           Kushwaha J.P.        23,904
           Dadlani N.S           21,781
           Chandra-
           Sekharan KN           20,000
           Various parties
           With Bal.< Rs.      260,849
           20,000 each
           Total               356,227
           Total                          5,867,515
     B     Advance     received    From    857,025     Amount received as advance
           CES-STUP Consortium                         from client through CES-STUP
                                                       Consortium for Dulhasti Poroject
                                                       J &K. Work not done due to
                                                       standstill of project as Client
                                                       affected by terrorists.
           TOTAL                          6,724,540

The assessee explained the sundry creditors as under:
"S. No.1 to 3 are Government dues.
S.No.4 is deduction from salaries and due to Staff Credit Society. S.No. 5 is received from New India Assurance for onward payment to staff.
S.No.6 to 8 are on capital account.
S.No.9 to 10 are errors by bank rectified later by them. S.No.11 & 12 Travel & Misc. Advances: In regard to this, to be read with Item "B Advance given", we submit as under:
11 ITA NO. 5617/MUM/2009(A.Y. 2004-05)
ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) For conducting company's activities, Staff Members (mostly Engineers & Architects) have to travel to various sites all over India and for that air-tickets, board and lodging and incidental expenses are to be provided. In order to facilitate meeting such expenses, cash advances are given and air-tickets are booked. As a company policy, the expenses are booked only when the travel accounts are submitted by Staff and not on the dates when expenses are actually incurred.
As far as possible, these accounts are settled within the financial year. However, expenses relating to the trips in the end of the year are accounted on settling trips in the following year. There is always give and take on settling these accounts. In order to keep track of settlement accounts in which Staff had incurred more expenses than the advances given, they are shown separately, even though the Staff have cash advances with them for their successive trips. It may be seen that the staff are the hands through which the Company's activities are carried out and are used as a conduit pipe for incurring company's expenses. Thus, they are the facilitators and amounts due from them or paid to them are like imprest account and fall in the nature of financing the activity and so do not affect the accountability of expenses actually incurred on cash method of accounting. They are part of the system for disbursement. The money lying with them and due to them is treated as part of imprest account.
The company has given advances under various heads for expenses. These are accounted as expenses when account thereof is rendered as per system of accounting followed consistently year after year, when the actual bills are presented. In case of staff who are traveling/ outstation and could not encash cheques on due dates on disbursement, their respective accounts are debited for settlement along with their advances account for travel. Thus, there is a running account with them. Technically, one could have shown the reimbursable due of Rs.55,417/- as a adjustment against cash advances account. But, to keep control about each travel, they are shown separately. The outstanding balances appear under Sundry Creditors or Advance given accounts, as the case may be, are settled by receiving the excess payment made earlier or by paying further for the shortfall in earlier payment.
S.No. 13 : Salary Advance:- It may kindly be seen that against credit balances lying to the credit of may staff members, there are debit balances also lying to the debit of several staff members. The debit balances are appearing on the Assets side of the balance sheet under 12 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) the head Advance. These credit balances are appearing at the time of disbursement of salary, since after accounting their Provident Fund Contribution and Tax Deducted at Source, balance has to be shown as paid. Since on the date of salary disbursement, they have not collected the net salary, it is shown as lying to their credit. By this method, the company discharges its liability to pay salary to the Staff on time and fulfills its related statutory obligations also. This practice is consistently followed from year after year. Similarly, the debit balances reflect cash advances given to them against salaries but their accounts are not settled before 31st March. These are adjusted in the following year at the time of settling salary accounts."

10, The Asssessee also made an alternative submission. We need not deal with the alternative submission at this stage because, neither the AO considered the same nor did the CIT(A) consider the same. The AO ultimately rejected the books of accounts making the following observations:

"In view of the above, as per the provisions of section 145(3), I am not satisfied about the correctness and completeness of the accounts maintained by the assessee on cash system of accounting and which is not as per law. I also hold that the cash system of accounting is not as per the provisions of section 145(1) as the assessee is following mercantile system of accounting regularly for its business which has been declared in the annual report prepared as per Companies Act and distributed to all shareholders. I, therefore, reject the books of accounts maintained on cash system of accounting and accept the books maintained on mercantile system of accounting as it gives true and fair account of the business of the assessee and are maintained as per law. The profit calculated as per mercantile system of accounting as has been declared by the assessee for the purpose of section 115JB is taken for normal Income Tax purpose also. The profit of Rs.7,49,90,325/- as per the annual report is taken as the net profit and the total income is calculated accordingly."

11. Aggrieved by the order of the AO, the Assessee preferred appeal before CIT(A). Before CIT(A), the Assessee reiterated contentions as were put forth before the AO. The following were the contentions put forth by the Assessee.

13 ITA NO. 5617/MUM/2009(A.Y. 2004-05)

ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)

1. The AO erred in assuming that the Assessee kept its books under the mercantile system of Accounting and converted its books into cash system of accounting for income tax purposes. The Assessee highlighted that it was keeping its books of accounts on the cash system of accounting. The Assessee maintained additional records so that it could also compute its profits under the mercantile system of accounting for the purpose of Companies Act, 1956 which in turn could be used for compliance with provisions of Sec.115JB of the Act. It was thus stated that the Assessee regularly employed cash system of accounting for the purpose of its business.

2. The Assessee submitted that neither in Sec.145 of the Act or any other provision of the Act, there was a prohibition for companies from following cash method of accounting.

3. It was submitted that the provisions of the Companies Act, 1956 with regard to maintenance of books of accounts and other documents are to ensure presentation of true and fair view of the state of affairs of companies. The provisions of the Act are to enable computation of income and the books of accounts maintained as per the provisions of the Companies Act, 1956 cannot be conclusive for the purposes of the Act.

4. It was again reiterated that on the principle of consistency i.e., the cash system of accounting employed by the Assessee having been accepted by the Revenue from 1983-84 till 2003-04 and determining and completing assessments on that basis, the book results should not be disturbed.

5. The Assessee also relied on the opinion of eminent jurist Late Shri N.A.Palkhivala, which was to the effect that the provisions of Sec.209(3) of the Companies Act, 1956 to the extent that it mandates even professional companies to maintain its books of mercantile system of accounting is unconstitutional as it discriminates between professional partnership and professional limited companies and there was no justification for such discrimination and that it violates Article 14 of the Constitution of India and that it is an unreasonable restriction on the right to carry on a profession and violates Article 19 of the Constitution of India.

14 ITA NO. 5617/MUM/2009(A.Y. 2004-05)

ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)

12. The CIT(A) first framed the issue as to what is the method of accounting regularly employed by the Assessee for it's business? On the above issue, the CIT(A) held that in the year ended 31.3.1983, relevant to AY 83-84, the Assessee opted to change its method of accounting from Mercantile system of accounting to Cash system of Accounting. The AO has accepted the changed method of accounting followed by the Assessee and the Income Tax Department has accepting such change in the system of accounting has completed assessments of the Assessee on the basis of "Cash system of accounting" ever since the AY 83-84. The CIT(A) held that the Assessee maintained its accounts for its day to day business on cash method and annual accounts are compiled on that basis. On analysis of such books of accounts maintained by the Assessee the CIT(A) found that expense and receipts are booked on actual receipt basis.

12. The next issue taken up for consideration by the CIT(A) was as to whether the provisions of Sec.209(3) of the Companies Act, 1956 overrides the provisions of the Act? On this issue the CIT(A) held that Sec.145 of the Act allows an Assessee to employ cash or mercantile system of accounting in respect of income chargeable under the head "Profits and gains of Business or Profession" or "Income from other sources". He held that the choice of method of accounting is left to the Assessee and it is not a choice of the AO. The Act provides for maintenance of books of accounts by difference professions u/s.44AA of the Act and for audit of books of accounts for tax purposes u/s.44AB of the Act. Thus the Act contains provisions for books of accounts and method of accounting. He also held that the Act does not prohibit a company from maintaining its books of accounts under the cash system of accounting. In this regard he also found that if a company maintains books of accounts on mercantile system of accounting the income as per such books of accounts are not conclusive 15 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) while the AO determines total income under the Act. He also found that under the Companies Act, 1956, companies are allowed to have their annual accounts on a date other than 31st march but when it comes to the Act companies have to prepare a different set of accounts for the period ending 31st March. The CIT(A) also found that even Sec.115JB(2)of the Act, envisages a situation where an Assessee which is a company has to prepare its profit and loss account for the relevant previous year in accordance with the provisions of Parts II and III of Schedule VI to the Companies Act, 1956 (1 of 1956) and that while preparing the annual accounts including profit and loss account,--

(i) the accounting policies ;
(ii) the accounting standards adopted for preparing such accounts including profit and loss account ;
(iii) the method and rates adopted for calculating the depreciation, shall be the same as have been adopted for the purpose of preparing such accounts including profit and loss account and laid before the company at its annual general meeting in accordance with the provisions of section 210 of the Companies Act, 1956 (1 of 1956). He also found that the Second Proviso to Sec.115JB(2) of the Act specifically contemplates a situation where the company has adopted or adopts the financial year under the Companies Act, 1956 (1 of 1956), which is different from the previous year under the Act, it has to confirm with the first proviso to Sec.115JB(2) of the Act which mandates preparation of accounts in accordance with provisions of Companies Act, 1956. The CIT(A) thus held that provisions of Sec.209(3) of the Companies Act, 1956 therefore do not override the provisions of the Act or Sec.145 of the Act. The CIT(A) also found that the ITAT Hyderabad Bench in the case of Chennai Finance Co. Ltd. 81 ITD 7 (Hyd.) held that the AO cannot refuse to accept a method of accounting accepted in a earlier year and that the provisions of Sec.209(3) of the Companies Act, 1956 do not override the provisions of Sec.145 of the Act.
16 ITA NO. 5617/MUM/2009(A.Y. 2004-05)

ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)

13. The CIT(A) also found that the reasons given by the Assessee for following cash system of Accounting are acceptable. He also held that the decision of the ITAT Delhi in the case of Amarpali Mercantile (P) Ltd.,on which the AO placed reliance was distinguishable. The CIT(A) found that in the said decision the facts were that the Assessee was maintaining its books of accounts on day to day basis on mercantile basis. While filing return of income for the purpose of the Act, the Assessee prepared accounts on cash basis. He found that in the case of the Assessee in the present appeal, the the Assessee maintained its accounts for its day to day business on cash method and annual accounts are compiled on that basis. Thus the facts of the Assessee's case were totally different and therefore the ratio laid down in the said decision does not apply to the facts of the Assessee's case. For all the above reasons the CIT(A) held that the rejection of books of accounts of the Assessee and determination of income on the basis of the profits as per the mercantile system of accounting was not proper. The Total income declared by the Assessee as per the cash system of accounting was directed to be accepted.

14. The facts in AY 05-06 are identical to AY 04-05. In AY 06-07, the AO also held that Accounting Standard (AS) 9 issued by the Institute of Chartered Accountants of India (ICAI) advocates following mercantile system of Accounting and even on that basis the Assessee should follow only mercantile system of accounting. On this aspect the learned CIT(A) in AY 06-07 held that only AS-I and AS-II of ICAI have been notified under Sec.145 of the Act. He found that those Accounting Standards are applicable only for Assessee's who follow mercantile system of Accounting and since the Assessee follows cash system of accounting those Accounting Standards would not be relevant. As far as AS-9 of ICAI is concerned, the CIT(A) held that those Accounting Standards are issued in the context of the books of 17 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) accounts reflecting true state of affairs of business are not always relevant when it comes to determining total income under the Act.

15. Aggrieved by the order of the CIT(A), the revenue has preferred the aforesaid appeals before the Tribunal. We have heard the submissions of the learned D.R. and the learned counsel for the Assessee. The learned D.R. reiterated the stand of the AO as reflected in the order of assessment. It was submitted by him that the facts of the Assessee's case and the decision of the ITAT Delhi Bench in the case of Amarpali Mercantile Pvt.Ltd. (supra) are identical. It was also submitted by him that even under the cash system of accounting followed by the Assessee, the AO has pointed out defects and that aspect has not been addressed by the CIT(A). On this ground also, he submitted, that the revenue's appeal should be allowed. It was also submitted by him that in A.Y.05-06, the reasons given by the AO are identical as in AY 04-05. He pointed out that in AY 06-07, the AO has also held that Accounting Standard (AS) 9 issued by the Institute of Chartered Accountants of India (ICAI) advocates following mercantile system of Accounting and even on that basis the Assessee should follow only mercantile system of accounting. He referred to the decision of the Hon'ble Supreme Court in the case of Challapalli Sugars Vs. CIT 98 ITR 167(SC) wherein it was held that it would be necessary to ascertain the connotation of certain expressions used in the Act but which is not defined in the Act, in accordance with the normal rules of accountancy prevailing in commerce and industry. According to him the rules of Accountancy would still be necessary to be followed by an Assessee and more so the Accounting Standards prescribed by ICAI.

16. The learned counsel for the Assessee submitted that the Act is a self - contained code as far as maintenance of books of Accounts are concerned and is not dependent on any other provisions of law unless expressly 18 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) provided in the Act. The following chart giving the various provisions in this regard was filed:

Effective Date:           Section                     Changes pertaining
01.04.1976                44AA(Rule 6F)               Books       of     Accounts
                                                      prescribed
01.04.1985                44AB                        Tax Audit Introduced
01.04.1988                115J                        MAT Introduced.
                          Replaced by:
                          01.04.97        115JA
                          01.04.97        115JAA
                          01.04.01        115JB
15.06.1988                209(3)                      Companies Act-Amended
01.04.1989                3                           Previous Year ending 31st
                                                      March
01.04.1997                145                         Hybrid System of Account
                                                      withdrawn
01.04.1999                145A                        Method of Accounting in
                                                      certain cases




17. It was submitted by him that maintenance of books of account was not compulsory before 1/4/1976. The Taxation Laws (Amendment Act)1975 introduced section 44AA w.e.f. 1/4/1976 by which every person carrying on legal, medical, engineering or architectural profession etc. were required to keep and maintain such books of account or other document as may enable the AO to compute his total income. Prior to 1/4/1976 absence of books of account can only give power to AO to draw adverse inference against the assessee and estimate assessee's income. It was also highlighted that under the Income Tax Act previous year must end on 31st March of every financial year. But under Companies Act 1956 financial year may be of a period more or less than 12 months and need not end on 31st March for presentation of accounts before AGM of shareholders. It was submitted that the choice of method of accounting lies with the assessee and not with the AO and in this regard our attention was drawn to following decisions.

1. CIT vs. A.Krishnaswamy Muthaliar, 53 ITR 122.

19 ITA NO. 5617/MUM/2009(A.Y. 2004-05)

ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)

2. CIT vs. Smt. Vimala D. Sonawani,212 ITR 489(Bom)

3. CIT vs. Smt. Sumatibai N. Dhanvatte, 212 ITR 492(Bom)

18. It was also submitted that section 115JB of the Act mandates an assessee who follows cash system of accounting to prepare his profit and loss account under mercantile system of accounting. It was argued that it is implicit in this provision(115JB (2)) that even these provisions contemplates a situation where an assessee which is a company maintains its books of account on the cash system of accounting.

19. It was argued that the rule of consistency should be followed. As a general rule the principle of re judicata is not applicable to decision of Income Tax Authorities. An assessment for a particular year is final and conclusive between the parties only in relation to the assessment for that year and the decisions given in an assessment for an earlier year are not binding either on the assessee or the Department in a subsequent year. But this rule is subject to limitations, for there should be finality and certainty in all litigations including litigation arising out of the Income-tax Act and earlier decision on the same question cannot be reopened if that decision is not arbitrary or perverse, if it had been arrived at after due inquiry, if no fresh facts are placed and if the earlier decision is given after taking into consideration all material evidence. It was submitted that one should be extremely slow to depart from a finding given by an earlier Tribunal. It was also submitted that the effect of revising a decision in a subsequent year should not lead to injustice and the court must always be anxious to avoid injustice to the assesse. Reliance was placed on the decision of the Hon'ble Supreme Court in the case of United Commercial Bank v. CIT 240 ITR 355(SC) wherein it was held that the method followed consistently for thirty years and accepted by Revenue Method was valid and could not be rejected -

20 ITA NO. 5617/MUM/2009(A.Y. 2004-05)

ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) Income Tax Act,1961. Reliance was also placed on the decision of the Hon'ble Bombay High Court in the case of CIT v. Tisco 106 ITR 363 (Bom), wherein it was held that section 13 of the Act of 1922 lays down that income, profits and gains must be computed for the purpose of the Act in accordance with the method of accounting regularly employed by the assessee. The Tribunal had rightly stressed the method of accounting followed by the assessee and had come to the conclusion that the method could not be said to be unreasonable even if a better method, perhaps, be visualized. The allowing of this deduction by the Tribunal could not be said to be against any provision of law, having regard particularly to sec. 13 of the Act of 1922, and the assessee was entitled to the deduction claimed. Reference was made to the decision of the Hon'ble Privy Council in CIT v. Sarangpur Cotton Mfg. Co. Ltd., 6 ITR 36 (PC) wherein it was held that the Income Tax Officer is bound by the method of accounting regularly employed by the assesse. It was submitted that if an assessee's method of accounts has been accepted regularly for a number of years as basis for assessment the Assessing Officer will not be justified if he, for any particular year refuses to accept such method as a basis of assessment for that year. Further the rejection of particular method of accounting if it is unreasonable cannot be justified on the ground that better method could be utilized.

20. It was finally submitted that where there are two views are possible the view in favour of the assessee should be preferred. In this regard reliance was placed on the following decisions.

1. Mysore Minerals Ltd. vs. CIT (1999) 239 ITR 775 (SC) The court must interpret as it stand and in case of doubt, in a manner favourable to the tax payer.

2. CIT vs. First Leasing Co. of India Ltd.,(1998) 231 ITR 308 (SC)

3. Indore Construction P. Ltd. vs/ CIT (2007) 289 ITR 341 (SC).

21 ITA NO. 5617/MUM/2009(A.Y. 2004-05)

ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)

21. The ld. D.R submitted that the rule of consistency cannot be applied to the present case because the correctness and completeness of books of account of his question of facts to be seen in each assessment year. In this regard reliance was placed on the decision of the Hon'ble Supreme Court in the case of British Paints, 188 ITR 44(SC).

22. We have considered the rival submissions. It is seen that the assessee was following regularly the cash system of accounting and has been maintaining its books of accounts accordingly. Prior to assessment year 1983-84 the assessee was following mercantile system of accounting. The assessee switched over to cash system of accounting in A.Y 1983-84 and duly apprised the revenue of the changed method of accounting. The changed method of accounting namely cash system of accounting has been regularly followed by the assessee and its assessment is being completed on that basis ever since A.Y 1983-84. The assessee has been maintaining its accounts in relation to day to day business on cash system of accounting and annual accounts are compiled on that basis. The assessee has also maintained its books of account on mercantile system on accounting for the purpose of compliance with the provisions of Companies Act, 1956 (Section 209(3) of the said Act). In fact in the annual report given to its share holder the assessee has duly highlighted this aspect.

"i. System of accounting:
(a) The company generally follows the mercantile system of accounting and recognized Income and Expenditure on accrual basis except;

Bills/claims raised on account of escalation in cost and on account of variation in contract consultancy work are both recognized as revenue only when and to the extent of the acceptance/ realization of the amount of the claim of variation.

22 ITA NO. 5617/MUM/2009(A.Y. 2004-05)

ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07)

(b) Export incentives, if any, receivable in respect of Professional Services rendered outside India are accounting the year the same are received.

(c) (i) Provision for taxation is being made in the accounts as per the tax liability arrived at under "Cash basis" method of accounting which is followed by the company for the purpose of taxation.

(ii) Deferred tax assets and liabilities have been worked out on the basis of expenses shown in the final accounts prepared on ' Cash Basis'.

(d) The cheque received by the Company from their Clients till 31st March and subsequently deposited with the banks of the very next working day have been taken as 'Cheques on Hand".

23. The assessee has also given reasons as to why it was following cash system of accounting. This has already been discussed while narrating the facts of the case in the earlier paragraph. It is thus clear that the assessee has been following cash system of accounting and this method has been regularly employed by the assessee in recording its day today business transaction. It is not a case where the assessee has been maintaining its accounts of day to day business under the mercantile system of accounting and thereafter prepares accounts in accordance with cash system of accounting for income tax purposes. The AO has placed strong reliance on the decision of the ITAT Delhi in the case of Amarpali Mercantile Pvt. Ltd.(supra). On a closer examination of the facts of that case it is seen that consequent to introduction of section 209(3) of the Companies Act 1956 the assessee in that case started maintaining its accounts on mercantile system of accounting w.e.f. 1/4/1988. The relevant assessment year was 1988-89. For A.Y 1988-89 the assessee filed its return of income on cash system of accounting. It was a finding of fact in that case that method of accounting regularly employed by the assessee for the purpose of its business was 23 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) mercantile system of accounting. It is only for income tax purposes accounts had been drawn up as per cash system of accounting. In the case of the assessee in the present case the facts are otherwise. As we have already held that the assessee regularly employing cash system of accounting for the purpose of its day to day business activities. Further in the case of the assessee it was not the dispute in the year of change. As we have already seen the assessee's method of accounting for tax purposes has been cash system of accounting and had been accepted by the revenue from A.Y 1983-84. Therefore, the decision in the case of Amarpali Mercantile Pvt. Ltd(supra) will not be applicable.

24. On the otherhand the decision in the case of Chennai Finance Co. Ltd. (supra) it has held that the provisions of section 209(3) of the Company Act 1956 do not override provisions of section 145 of the Act. The other reasons given by the CIT(A) for coming to the conclusion that section 209(3) of the Companies Act 1956 does not override provisions of section 145 of the Act are also found to be justified. One aspect which we find missing in the CIT(A) order is the reasons given by the AO for rejecting the books of account of the assessee under section 145 of the Act. On this aspect we notice that the AO was of the view that when the assessee was following cash system of accounting there cannot be any sundry creditors appearing in the balance sheet. On this query of the AO the assessee has given a detailed reply. The AO has not dealt with that reply at all. In our opinion the reply given by the assessee justifies the action of the assessee in showing sundry creditors in the balance sheet. Therefore, this cannot be a valid basis for rejecting the books of account. We are of the view that the system followed by the assessee does not in any way detract from the cash system of accounting. We, therefore, hold that the reasons assigned by the AO for rejecting the books of account are not proper. Even with regard to the accounting 24 ITA NO. 5617/MUM/2009(A.Y. 2004-05) ITA NO.6062/MUM/2009(A.Y. 2005-06) ITA NO.6063/MUM/2009(A.Y. 2006-07) standard (AS-9) of the ICAI which was the reasons assigned by the AO for rejecting the books of account of the assessee in A.Y 2006-07, we find that those accounting standards are applicable only to the assesses, who follow mercantile system of accounting. Since the assesse, in the present case follows cash system of accounting, we are of the view that the rejection of books of accounts on this basis cannot be upheld. Lastly we also agree with the submissions of the ld. counsel for the assessee that the rule of consistency will be very much applicable in the present case. As we have already seen right from A.Y 1983-84 till A.Y 2003-04 the revenue has accepted the cash system of accounting followed by the assessee and has completed the assessment on that basis. In A.Y 2004-05 the AO cannot be allowed to take a different stand. As rightly contended on behalf of the assessee there should be finality and certainty in all litigation including litigation arising out the Act. Apparently no fresh facts have been brought on record to show that the system of accounting followed by the assessee is arbitrary or perverse. In such circumstances we are of the view that the principle of consistency will apply and the revenue should not be allowed to take a different stand. For the reasons given above we are of the view that the orders of the CIT(A) do not call for any interference. Consequently the orders of the CIT(A) are confirmed and all the three appeals by the revenue are dismissed.

25. In the result, all the appeals are dismissed.

Order pronounced in the open court on the 9th day of Sept., 2011.

      Sd/-                                                         Sd/-

(R.K.PANDA )                                                (N.V.VASUDEVAN)
ACCOUNTANT MEMBER                                          JUDICIAL MEMBER

Mumbai,      Dated. 9th Sept.2011
                                   25         ITA NO. 5617/MUM/2009(A.Y. 2004-05)
                                             ITA NO.6062/MUM/2009(A.Y. 2005-06)
                                              ITA NO.6063/MUM/2009(A.Y. 2006-07)




Copy to: 1. The Appellant 2. The Respondent 3. The CIT City -concerned

4. The CIT(A)- concerned 5. The D.R"E" Bench.

(True copy)                                            By Order

                               Asst. Registrar, ITAT, Mumbai Benches
                                                       MUMBAI.
Vm.
                                   26          ITA NO. 5617/MUM/2009(A.Y. 2004-05)
                                              ITA NO.6062/MUM/2009(A.Y. 2005-06)
                                               ITA NO.6063/MUM/2009(A.Y. 2006-07)




     Details                          Date         Initials   Designation
1    Draft dictated on              6/9/11                    Sr.PS/PS
2    Draft Placed before author      7/9/11                   Sr.PS/PS
3    Draft proposed & placed                                  JM/AM
     before the Second Member
4    Draft discussed/approved by                              JM/AM
     Second Member
5.   Approved Draft comes to the                              Sr.PS/PS
     Sr.PS/PS
6.   Kept for pronouncement on                                Sr.PS/PS
7.   File sent to the Bench Clerk                             Sr.PS/PS
8    Date on which the file goes to
     the Head clerk
9    Date of Dispatch of order