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 3, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Regency Creations Ltd. , New Delhi vs Assessee

              IN THE INCOME TAX APPELLATE TRIBUNAL
                 (DELHI BENCH : 'F' NEW DELHI)
BEFORE SHRI G.E. VEERABHADRAPPA, HON'BLE VICE PRESIDENT AND
               SHRI A.D. JAIN, JUDICIAL MEMMBER

                            I.T.A. No.1588/Del./2010
                          (Assessment Year : 2007-
                                             2007-08)

Regency Creations Ltd.,                  Vs.        ACIT, Circle
                                                          Circle 15(1),
A-106, 2nd Floor, Lajpat Nagar,                     New Delhi.
New Delhi.
(PAN/GIR No. : AAACR4380D)

(Appellant)                                         (Respondent)

                    Assessee by : Shri Y.K. Aiyar, C.A.
                    Revenue by : Shri S. Mohanty, Sr.DR

                                ORDER
PER A.D. JAIN, JM

This is assessee's appeal for assessment year 2007-08 contending that the CIT(A) has erred in not admitting the lawful claim of `90,92,721 eligible for the assessee u/s 10B of the I.T. Act, which fact was admitted by the CIT(A) and the Tribunal in the past as the assessee has fulfilled all the conditions provided in the said section 10B of the I.T. Act.

2. The assessee is a 100% EO Unit engaged in the export of handicrafts and computer software approved under the STPI Scheme. The assessee claimed `90,92,721 for deduction u/s 10B of the Act. The AO, however, made disallowance thereof, on the basis of CBDT Clarification, vide DOF No.178/30/09-I.T.A.(1) dated 6.5.09, wherein it has been clarified that exemption in respect of a unit set up in Software Technology Park is granted to a unit approved u/s 10A of the Act and not u/s 10B of the Act; and that therefore, if a unit is approved by the Director(IT) under the Software Technology Park Scheme, it will be allowed exemption u/s 10A of the Act as a STPI Unit and not u/s 10B as a 100% EOU.

I.T.A. No.1588/Del./2010 (A.Y. : 2007-08)

3. By virtue of the impugned order, the CIT(A) upheld the disallowance.

4. Aggrieved, the assessee is in appeal.

5. Challenging the impugned order, the Ld.Counsel for the assessee contended that the issue stands decided in favour of the assessee by the Tribunal's order dated 13.4.07 passed in I.T.A. No.4006/Del./06 (copy placed on record) in the assessee's own case for assessment year 2003-04 and by Tribunal order dated 11.4.08 in I.T.A.No.4296/Del./07(copy placed on record) for assessment year 2004-05, in the appeals filed by the department for both these years. It has been contended that though as per the CBDT Clarification(supra), section 10A of the Act is applicable to the assessee and not section 10B of the Act, as claimed, this Clarification is opposed to Exhibit No.62, Press Note No.5(1997 Series) (copy placed at pages 21-22 of the assessee's paper book) and Exhibit No.38, Press Note No.2 (1993 Series) (copy placed at page 23 of the assessee's paper book). Further, reliance has also been placed on F.No.9/6/2001-EOU, issued by the CPIO and Director, Ministry of Commerce and Industry, Department of Commerce, EOU Division dated 31.3.2011 (copy placed on record).

6. Ld.DR., on the other hand, has strongly relied on the impugned order. It has been contended that undisputedly, the CBDT Clarification(supra) has been issued after the passing of the Tribunal orders(supra) in the assessee's own case for assessment years 2003- 04 and 04-05.

7. We have heard both the parties and have perused the material on record. No doubt, the CBDT Clarification(supra) states that exemption in respect of a unit set up in Software Technology Park is granted to a unit approved u/s 10A of the Act and not u/s 10B thereof. However, the Press Notes 5 & 2(supra) are to the contrary. Press Note 2 I.T.A. No.1588/Del./2010 (A.Y. : 2007-08) No.5(1997 Series) was issued on 21.5.97 by the Deputy Secretary to the Govt. of India, whereas Press Note No.2(1993 Series), was issued on 9.3.93 by the Deputy Economic Adviser. Further, vide the aforesaid communication dated 31.3.2011, it has been stated by the CPIO and Director under the RTI, as follows:

"Subject: RTI application received from Shri Mahesh Shrivastava, Keshavpuram, Delhi, regarding approval or ratification of STPI, approval by BOA formed by MOC to claim benefits of 100% EOU Scheme.
Please refer to your RTI application dated March 10,2011 received on 17.03.2011) on the subject mentioned above and to inform that no approval/ratification of STPI approval is required from BOA formed by Ministry of Commerce by power conferred under section 14 of IDR Act, 1951. Inter-Ministerial Standing Committee for EHTPs and ESTPs (IMSC) is competent in grant approval for STPI unit to claim all benefits under 100% EOU Scheme as per Press Note 2 of 1993 (copy enclosed)."

8. In view of the above, we find the grievance of the assessee to be justified and it is accepted as such. We hold that the assessee is entitled to claim of deduction u/s 10B of the Act.

9. In the result, the appeal of the assessee is allowed.

Order pronounced in open court on 03.05.2011.

             Sd/-                                         Sd/-
      (G.E. VEERABHADRAPPA)                         (A.D. JAIN)
      VICE PRESIDENT                         JUDICIAL MEMBER
 Dated: May 05, 2011.
*SKB*
Copy forwarded to:-
   1. The Appellant
   2. The Respondent
   3. The CIT
   4. The CIT(A)-XVIII, New Delhi.

5. The DR, ITAT, Loknayak Bhawan, Khan Market, New Delhi.

AR/ITAT 3 I.T.A. No.1588/Del./2010 (A.Y. : 2007-08) 4