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 2, Cited by 1]

Income Tax Appellate Tribunal - Ahmedabad

M/S. Annapurna Ispat,, Bhavnagar vs The Acit, Circle-2,, Bhavnagar on 23 January, 2017

       IN THE INCOME TAX APPELLATE TRIBUNAL
                     AHMEDABAD "A" BENCH

(BEFORE SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER
      & SHRI MAHAVIR PRASAD, JUDICIAL MEMBER)

                         ITA. No: 188/AHD/2014
                        (Assessment Year: 2009-10)


     M/s. Annapurna Ispat, V/S The    ACIT,                       Circle-2,
     Lati Bazaar, Bhavnagar,   Bhavnagar
     (Appellant)                (Respondent)


                           PAN: AAKFA 5642E


       Appellant by        : Shri Tushar P. Hemani, AR
       Respondent by       : Shri K. Madhusudan, Sr. D.R.

                                 (आदे श)/ORDER

Date of hearing               : 18 -01-2017
Date of Pronouncement         : 23 -01-2017

PER N.K. BILLAIYA, ACCOUNTANT MEMBER:

1. With this appeal, the assessee has challenged the correctness of the order of the Ld. CIT(A)-XX, Ahmedabad dated 16.12.2013 pertaining to A.Y. 2009-

10.

1. The learned CIT (A) has erred in directing AO to verify whether the sum of Rs.10,57,575/- i.e. the increase in the value of closing stock compared to 2 ITA No. 188/Ahd/2014 . A.Y.2009-10 opening stock, corresponding to increase in the balance of CENVAT / MODVAT credit has been paid before the due date of return of income prescribed u/s 139(1) of the Act and to make disallowance u/ s 43B to the extent of non-payment of the said sum, if any. The issue of any disallowance u/s 43B of the Act was never there before the CIT (A). Without issuing notice for enhancement as also show cause notice for before giving such directions, the direction to apply provisions u/s 43B of the Act is not legal and within jurisdiction of the CIT (A).

2. During the course of the scrutiny assessment proceedings, the A.O. noticed that the assessee has not followed the prescribed method u/s. 145A of the Act in respect of the valuation of stock. The A.O. noticed that the assessee has included Excise Duty of Rs. 15,97,851/- to the value of closing stock in view of the provisions of section 145A of the act instead of balance of Excise Duty of Rs. 21,76,920/- available as on 31.03.2009. The A.O. asked the assessee to show cause as to why difference of Rs. 5,79,069/- should not be added to its total income.

3. In its reply, the assessee explained its method of accounting stating that the assessee is following exclusive method of accounting for taxes, duties, levies etc. The assessee further pointed out that if the inclusive method of accounting is followed then the resultant figure will be 'tax neutral'. The submissions of the assessee did not find any favour with the A.O. who was of the firm belief that the assessee has violated the provisions of section 145A of the Act and made an upward adjustment of Rs. 5,79,069/- to the value of the stock.

3 ITA No. 188/Ahd/2014

. A.Y.2009-10

4. Assessee carried the matter before the ld. CIT(A) and once again explained its method of accounting. The ld. CIT(A) was convinced with the explanation of the assessee, drawing support from the decision of the Co-ordinate Bench in the case of Alpanil Industries in ITA nos. 169 & 170/Ahd/2005 dated 11.09.2009, The ld. CIT(A) observed that the addition made by the A.O. in respect of the difference of Rs. 5,79,069/- is not correct and deleted the same. Since the revenue is not in appeal before us, this issue has attained finality.

5. However, the ld. CIT(A) after verifying the facts was of the opinion that there was an increase in balance of Cenvat/Modvat credit by Rs. 10,57,575/- which was the difference of the closing balance of Rs. 28,05,502/- and the opening balance of Rs. 17,47,987/-. The ld. CIT(A) was of the opinion that the A.O. should have disallowed this amount considering the provisions of section 43B of the Act in case such sum was not paid till the due date of the return of income u/s. 139(1) of the Act. The ld. CIT(A) accordingly directed the A.O. to apply the provisions of section 43B of the Act and disallow an amount to the extent of non-payment till the due date of filing of the return of income u/s. 139(1) of the Act.

6. Before us, the ld. counsel for the assessee vehemently stated that applicability of the provisions of section 43B was never an issue before the A.O. The A.O. added Rs. 5,79,069/- by making an upward adjustment being the difference between closing balance of Excise Duty and the amount of 4 ITA No. 188/Ahd/2014 . A.Y.2009-10 Excise Duty included by the assessee in its closing stock. It is say of the ld. Counsel that the First Appellate Authority has decided the issue which is totally different from the issue raised before him. This amounts to the enhancement of the assessment without notice and, therefore, bad in law. Per contra, the ld. D.R. strongly supported the findings of the A.O. and stated that the ld. CIT(A) has followed the decision of the Co-ordinate Bench in the case of Alpanil Industries (supra).

7. We have carefully considered the orders of the authorities below and have given a thoughtful consideration to the facts in issue before us. The undisputed fact is that the issue before the ld. CIT(A) was in respect of the upward adjustment of Rs. 5,79,069/- made by the A.O. invoking the provisions of section 145A of the Act. It is also not in dispute that the ld. CIT(A) was convinced with the method of accounting of the assessee and deleted the impugned additions.

8. However, we find that the ld. CIT(A) has travelled beyond the grievance before him and invoked the provisions of section 43B of the Act and directed the A.O. to consider the disallowance of Rs. 10,57,515/-. In our considered opinion, this amounts to enhancement. We also find that this act of the First Appellate Authority is without notice and in contravention to the provisions of section 251(2) of the Act. In our considered view, any enhancement without notice and made in contravention to the provisions of section 251(2) of the Act violates the mandatory provisions of the act and cannot be upheld. We, therefore, set aside the findings of the ld.

5 ITA No. 188/Ahd/2014

. A.Y.2009-10 CIT(A) to this extent, the addition of Rs. 5,79,069/- stands deleted and the observations of the ld. CIT(A) qua the enhancement is struck down. Ground no. 1 is accordingly allowed.

2. The learned CIT (A) has erred both in law and on the facts of the case in confirming the disallowance of Rs.13,533/- made in respect of insurance expenses on account of short adjustment of prepaid insurance expenses.

9. While scrutinizing the return of income, the A.O. noticed that the assessee has paid insurance premium of part of which pertains to next financial year. The A.O. was of the opinion that the assessee has claimed excess insurance expenses of Rs. 13,533/- which is the difference between the insurance premium paid at Rs. 39,416/- and the insurance premium related to the financial year under consideration at Rs. 25,883/-. The A.O. made the addition of Rs. 13,533/-.

10.Assessee carried the matter before the ld. CIT(A) but without any success. Before us, the ld. counsel stated that since the assessee company is charged to tax uniformly for all years, it would have no revenue implication whether the impugned expenditure is allowed in the year under consideration. Or any other assessment year. Strong reliance was placed on the decision of the Hon'ble Gujarat High Court given in the case of Adani Enterprises Ltd. in Tax Appeal No. 573 of 2016. Per contra, ld. D.R. strongly supported the findings of the lower authorities.

6 ITA No. 188/Ahd/2014

. A.Y.2009-10

11.We have carefully considered the orders of the authorities below. It is true that the assessee has incurred insurance premium of Rs. 39,416/- during the year under consideration. It is also true that the entire insurance premium does not pertain to the year under consideration but amount of Rs. 13,533/- is attributable to the next financial year. It would not be out of place to refer to the observations made by the Hon'ble High Court of Bombay in the case of Nagri Mills Co. Ltd. 33 ITR 681 and the same reads as under:-

"We have often wondered why the Income-tax authorities, in a matter such as this where the deduction is obviously a permissible deduction under the Income-tax Act, raise disputes as to the year in which the deduction should be allowed. The question as to the year in which a deduction is allowable may be material when the rate of tax chargeable on the assessee in two different years is different; but in the case of income of a company, tax is attracted at a uniform rate, and whether the deduction in respect of bonus was granted in the assessment year 1952-53 or in the assessment year corresponding to the accounting year 1952, that is in the assessment year 1953-54, should be a matter of no consequence to the Department; and one should have thought that the Department would not fritter away its energies in fighting matters of this kind. But, obviously, judging from the references that come up to-us every now and then, the Department appears to delight in raising points of this character which do not affect the taxability of the assessee or the tax that the Department is likely to collect from him whether in one year or the other."

12. In our considered opinion, since the tax effect would be neutral, we do not find any merit in the impugned disallowance in the light of the afore-stated observations of the Hon'ble High Court of Bombay. We set aside the findings of the ld. CIT(A) and direct the A.O. to delete the addition of Rs. 13,533/-. Ground no. 2 is allowed.

7 ITA No. 188/Ahd/2014

. A.Y.2009-10

3. The learned CIT (A) has erred both in law and on the facts of the case in confirming the action of Id. AO in estimating expenditure on installation of certain assets @ 7% of the value of asset and consequently making addition in the sum of Rs.7,73,443/'- u/s 69C of the Act.

13.While scrutinizing the balance sheet of the assessee, the A.O. noticed that following additions were made to the assets during the year under consideration:

       (a) Plant and Machineries                Rs. 64,52,684/-
       (b) Furnace & Choke Assembly              Rs. 45,96,510/-


14.The A.O. noticed that the assessee has not debited any expense relating to the installation and/or labour charges. The A.O. was of the opinion that such plant and machineries cannot be installed without incurring any expenditure. The A.O. accordingly estimated 10% of the total additions and made an addition of Rs. 11,05,000/- u/s. 69C of the Act.

15.Assessee contested the addition before the ld. CIT(A). The ld. CIT(A) restricted the addition to the extent of 7% of the total additions and directed the A.O. to restrict the addition to Rs. 7,73,443/-.

16.Before us, the ld. counsel for the assessee stated that the A.O. has wrongly invoked the provisions of section 69C of the Act and the ld. CIT(A) further erred in part confirming the said addition. It is the say of the ld. counsel that section 69C provides for addition in respect of any expenditure or part 8 ITA No. 188/Ahd/2014 . A.Y.2009-10 thereof incurred by an assessee in case such assessee is not able to offer an explanation about the source of such expenditure or explanation so offered by the assessee is not found to be satisfactory to the A.O.

17.The ld. counsel further drew our attention to the ledger of Plant and Machinery and pointed out that the items therein are in respect of capacitors, motors, CI moulds, etc. which do not require any installation. Therefore, there is no question of incurring expenditure outside the books. The ld. counsel further pointed out that Rs. 28,62,206/- is a brought forward balance from earlier year. Therefore, the said machineries were never installed during the year under consideration. The ld. counsel further pointed out that the Furnace & Choke Assembly amounting to Rs. 45,96,510/- were installed by the supplier, therefore, the assessee never incurred any expenditure on their installation. The ld. counsel concluded by saying that the impugned addition do not hold any water and deserve to be deleted. Per contra, the ld. D.R. strongly relied upon the findings of the revenue authorities.

18.We have given a thoughtful consideration to the orders of the authorities below. It is true that the impugned additions have been made by the A.O. u/s. 69C of the Act. Section 69C reads as under:-

"Where in any financial year an assessee has incurred any expenditure and he offers no explanation about the source of such expenditure or part thereof, or the explanation, if any, offered by him is not in the opinion of the [Assessing] Officer, 9 ITA No. 188/Ahd/2014 . A.Y.2009-10 satisfactory, the amount covered by such expenditure or part thereof, as the case may be, may be deemed to be the income of the assessee for such financial year:] [Provided that, notwithstanding anything contained in any other provision of this Act, such unexplained expenditure which is deemed to be the income of the assessee shall not be allowed as a deduction under any head of income]."

19. A perusal of the aforementioned section shows that the pre-requisite for invoking section 69C is that the assessee must have incurred some expenditure source of which is not explained or the explanation so furnished is not found to be satisfactory. In our understanding of the law, the burden is on the revenue to prove that the assessee has actually incurred some expenditure which is not explained. We find that the revenue authorities have not brought any evidence on record to show that the assessee actually incurred some expenditure in the installation of the Plant and Machineries. We also find that the revenue authorities did not make any enquiry from the suppliers of the plant and machineries when complete bills /invoices were before them. In our considered opinion, the entire addition has been made on presumption and, therefore such addition cannot be sustained. We set aside the findings of the ld. CIT(A) and direct the A.O. to delete the impugned addition. Ground no. 3 is allowed.

20.The other grounds are of general in nature and need no separate adjudication.

10 ITA No. 188/Ahd/2014

. A.Y.2009-10

21.In the result, the appeal filed by the Assessee is allowed.

           Order pronounced in Open Court on         23 - 01- 2017


            Sd/-                                                     Sd/-
 (MAHAVIR PRASAD)                                        (N. K. BILLAIYA)
 JUDICIAL MEMBER True Copy                             ACCOUNTANT MEMBER
Ahmedabad: Dated 23/01/2017
Rajesh

Copy of the Order forwarded to:-
1.    The Appellant.
2.    The Respondent.
3.    The CIT (Appeals) -
4.    The CIT concerned.
5.    The DR., ITAT, Ahmedabad.
6.    Guard File.
                                                          By ORDER




                                                  Deputy/Asstt.Registrar
                                                    ITAT,Ahmedabad