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 5, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Exim Trade Links (I) P. Ltd , Mumbai vs Assessee on 8 March, 2016

आयकर अपीऱीय अधिकरण, मुंबई न्यायपीठ "ई" मुंबई IN THE INCOME TAX APPELLATE TRIBUNAL "E" BENCH, MUMBAI श्री सी. एन.प्रसाद, न्याययक सदस्य एवं श्री राजेश कुमार, ऱेखा सदस्य के समऺ BEFORE SHRI C.N. PRASAD, JM AND SHRI RAJESH KUMAR, AM आमकय अऩीर सं./I.T.A. No 4266/Mum/2009 (यनर्ाारण वषा / Assessment Year: 2002-03) M/s. Exim Trade Links (I) Pvt Asstt. Commissioner of Income Ltd., Tax,-6(2), बनाम/ 31-33, Nishanpada Road, Mumbai.

   Dongri,                             Vs.
   Mumbai-400 009.

स्थामी रेखा सं ./ जीआइआय सं ./ PAN:AAACE8448B (अऩीराथी /Appellant) : (प्रत्मथी / Respondent) अऩीराथी की ओय से / Appellant by : Shri Nishit Gandhi प्रत्मथी की ओय से/Respondent by : Shri Love Kumar सन ु वाई की तायीख /Date of Hearing : 20/01/2016 घोषणा की तायीख /D a t e o f P r o n o u n c e m e n t : 08/03/2016 आदे श / O R D E R PER RAJESH KUMAR, A. M:

This appeal by the assessee is directed against the order dated

2.4.2009 of Commissioner of Income Tax (Appeals)-VI, Mumbai (Hereinafter called as the CIT(A)) for assessment year 2002-03. The assessee has raised the following grounds of appeal:

"1.1 The learned Commissioner of Income - tax (Appeals) - VI, Mumbai ["the CIT (A)"] erred in confirming the action of the Assistant Commissioner of Income - tax, Circle - 6 (2), Mumbai, ["the A.O."] whereby the A.O. passed the order u/s. 143 (3) r.w.s. 147 of the Income-tax Act, 1961 ("the Act") without giving sufficient, proper and adequate opportunity of being heard to the Appellant.
2 ITA No.4266/Mum/2009
1.2 It is submitted that in the facts and the circumstances of the case, and in law, the assessment order be held as bad and illegal also on the ground that the same is based on the materials that were not at all confronted to the Appellant, in spite of specific request from the Appellant in that regard.
1.3 It is submitted that in the facts and the circumstances of the case, and in law, the assessment order be held as bad and illegal, having framed in breach of the principles of natural justice and also without application of mind.
2. WITHOUT PREJUDICE TO THE ABOVE 2.1 The Id. CIT (A) erred in confirming the legality of action of the A.O. in initiating, and completing the reassessment in case of the Appellant u/s 147 of the Act.
2.2 It is submitted that in the facts and the circumstances of the case, and in law, the reassessment was bad, illegal and void as mandatory preconditions for initiating reassessment proceedings, as well as completion thereof, were not complied with.
2.3 It is prayed that the reassessment being annulled and be held as null and void WITHOUT FURTHER PREJUDICE TO THE ABOVE 3.1 The Id. CIT (A) erred in confirming the addition / disallowance made by the AO on account of the following items:
a) Inland transportation fees (ITF) Rs.14,29,604/-
b) After sales and services fees (ASSF) Rs.86,64,762/-
           TOTAL                            Rs.1,00,94,366

3.2    While doing so, the Id. CIT (A) erred in:

(i)    basing his action purely on surmises, suspicion and
       conjectures;
(ii)    taking into account impermissible, irrelevant and extraneous
       considerations and materials; and
iii) ignoring relevant material and considerations.
3 ITA No.4266/Mum/2009

3.3 It is submitted that in the facts and the circumstances of the case, and in law, no such addition / disallowance was called for."

2. The brief facts of the case are that the assessee filed its return of income on 28.10.2002 declaring total income of Rs.65,71,260/-. The AO received an information from the CBDT on the basis of Volcker Committee appointed by the United Nations that the assessee company made illegal payment in the shape of ASFF(after sales service fee) of 177593US$ equivalent to Rs. 86,64,762/-and ITF (inland transportation Fee) OF 84100 US$ equivalent to Rs. 41,03,239/-. As matter of fact the assessee had not incurred and paid any ASFF at all whereas paid transportation charges overseas Rs. 14,26,604/- in Jordan but not inland transportation fee as informed to AO by the CBDT. The AO after recording reasons u/s 148(2) of the Act issued notice u/s 148 on 04.08.2006. Accordingly the AO framed the assessment u/s 143(3)/147 of the Act by making two additions namely ASSF Rs. 86,64,762/- and Inland Transportation charges Rs. 14,29,604/- which was upheld by the CIT(A) by holding that the AO was justified in making the additions by disallowing inland transportation charges and ASSF as these amount were actually paid to Iraqi authorities either directly or through an agent for procuring the contract in Iraq and further held that Volkar Committee report could not doubted otherwise the committee would not have reported the payments.

3. At the outset, the ld AR for the assessee submitted that the ground no 1 is in support of ground no 2 and 3.The first issue raised by the AR is that the proceedings initiated u/s 147 r.w.s. 148 of the Act were bad in law because the reasons as recorded u/s 148(2) for issuing notice was based on incorrect facts and in consequence the whole proceedings became invalid as the very foundation of initiation was wrong. He drew our 4 ITA No.4266/Mum/2009 attention to para 2 of the assessment order. The assessment was re- opened on two reasons namely that the assessee paid 177593US$ as ASSF(after sales service fee) and inland transportation fee 84100US$ to the Iraqi Government under Oil for Food Programme. It was argued that the assessee had never paid any ASSF to the Iraqi government and not charged to the profit and loss account . Secondly inland transportation fee 84100US$ were never paid and incurred and it was just a suspicion of the AO whereas the assessee has incurred, paid and charged Rs. 14,29,604/- as transportation charges overseas which were paid in Jordan and not inland transportation fee. The ld counsel submitted before us that since the very basis of initiating the reassessment proceedings was on wrong as on the incorrect facts and the information supplied by the CBDT were used to re-open the assessment without application of mind by the AO mechanically and therefore requested that consequent order of assessment was also bad in law. Besides the AR argued that the reasons were not supplied and whatever objections the assessee filed against the re-opening proceeding were not disposed off. On merit the ld counsel submitted before us that no ASFF was charged to profit and loss account and therefore no question of disallowance and the transportation charges were incurred out of genuine business needs and were paid in Jordan not to the govt. of Iraq. Ultimately the ld counsel submitted that the re-opening was not covered by the proviso to section 147 and thus case of the assessee was wrongly re-opened.

4. Per contra the ld DR relied on the orders of authorities below.

5. We have considered the rival submissions and perused the materials on records and orders of authorities below. We find that the CBDT on the basis of Volckar committee report sent a memorandum to the AO intimating 5 ITA No.4266/Mum/2009 the list of companies involved in the paying kickbacks to Iraqi Government during supplies made under "Oil for Food Programme and the AO recorded reasons u/s 148(2) of the Act for re-opening the assessment which are extracted below:-

"As per office memorandum of CBDT F.No.414/117/2005-IT(Inv) dated 18.11.2005, the assessee company had executed two contracts with government of Iraq under the Oil for Food Programme.In the process of executing the contract , kickbacks in the form of inland transportation fee and after sales services fee were paid by the company. ASSF which were generally 10% kickback requirement on humanitarian contract was provided in the contract as a basis to inflate the prices.
The list of Indian companies received alongwith the aforesaid memorandum of CBDT provide following information wherein illegal payments were made to the government of Iraq by inflating the cost of goods supplied as per the contract.


      Contract   Contract    Levied ASSF    Paid ASSF       Inland
      fee
                 disbursed                                  Transportation
      1956683    2236233 US$ 198471 US$     177593 US$      84100US$
      USD



It is also apparent from note 9© of the accounts that the assessee had following foreign exchange earnings in the relevant assessment years:-
               AY                   Foreign Exh. Earnings
             2002-03                      9,10,88,263
             2003-04                        85,50,829
             2004-05                       14,92,798

From the above it is apparent that the assessee company made illegal payment in the shape of ASSF and Inland Transportation Fee , contract fee etc by inflating the cost of goods supplied to the Government of Iraq and accordingly by reasons of doing so by the assessee , income attributable to the extent of illegal commission incurred has escaped assessment within the meaning of section 147 6 ITA No.4266/Mum/2009 of the Act and this gives me reasons to believe that income chargeable to tax has escaped assessment "

6. As is seen from the above reasons recorded by the AO that same were recorded on the basis of CBDT Memorandum that some companies including assessee were involved in giving kickbacks to Iraqi Government in the supplies made by these companies in Oil for Food Programme. We note that the AO had mechanically recorded the reasons on the basis of CBDT information without even verifying the fact whether the assessee charged such expenses in the profit and loss account as stated in the memorandum . The ld AR argued that no ASFF was incurred and charged to the profit and loss account and also no inland transportation of 84100US$ were incurred and charged to the profit and loss account but Rs. 14,29,604/- were incurred and charged to the profit and loss account as transportation charges overseas paid to ALIA Jordan in Jordan for which proper bills, vouchers and bank advice are available. We are of the considered view that in the light of the facts as stated above the re-opening of assessment cannot be justified by the AO by just mechanically recording the reasons without any application of mind. We therefore annul and quash the re- assessment proceedings and also the consequent order of assessment passed u/s 143(3) /147 of the Act by allowing the appeal of the assessee on technical ground and even on merit the escapement of income can not attributed to the assessee and therefore the re-opening the assessment under proviso is also wrong and liable to be annulled. The AO is directed accordingly.

7 ITA No.4266/Mum/2009

7. In the result, the assessee's appeal is allowed.

Order pronounced in the open court on 8th March, 2016 Sd sd (सी. एन.प्रसाद/ C.N. PRASAD) (राजेश कुमार/RAJESH KUMAR) न्याययक सदस्य/Judicial Member ऱेखा सदस्य/Accountant Member भुंफई Mumbai; ददनांक Dated : 08 .03.2016 SRL, Sr.PS. आदे श की प्रयिलऱपि अग्रेपषि/Copy of the Order forwarded to :

1. अऩीराथी / The Appellant
2. प्रत्मथी / The Respondent
3. आमकय आमक् ु त(अऩीर) / The CIT(A)
4. आमकय आमक् ु त / CIT - concerned
5. ववबागीम प्रतततनधध, आमकय अऩीरीम अधधकयण, भुंफई / DR, ITAT, Mumbai
6. गार्ड पाईर / Guard File आदे शानस ु ार/ BY ORDER, True copy उि/सहायक िंजीकार (Dy./Asstt. Registrar) आयकर अिीऱीय अधर्करण, भफ ुं ई / ITAT, Mumbai