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 8, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Reliance Footprint Ltd, Navi Mumbai vs Assessee on 8 October, 2013

              IN THE INCOME TAX APPELLATE TRIBUNAL
                           "D" Bench, Mumbai
                Before Shri I.P. Bansal, Judicial Member
                 and Shri Rajendra, Accountant Member

                         ITA No. 5997/Mum/2011
                         (Assessment year: 2008-09)

M/s. Reliance Footprint Ltd.           Asstt. Commissioner of Income
Bldg. No.4 Ground Floor                tax- Circle 10(3)
Wing-C, Reliance Corporate         Vs. Aayakar Bhavan
Park, Thane Belapur Rd.                M.K. Road
Navi Mumbai-400 701.                   Mumbai - 400 020.

(Appellant)                                  (Respondent)

P.A. NUMBER : AAFCM 0947 E


                   Assessee by      :   Shri Farrokh V. Irani
                   Revenue by       :   Shri S.K. Singh

       Date of hearing              :     08/10/2013
       Date of Pronouncement        :     23/10/2013


                                ORDER


PER I.P. BANSAL, JM:

This appeal is filed by the Assessee. It is directed against the order passed by the ld. CIT(A) dated 29.06.2011 for the assessment year 2008-

09. The grounds of appeal read as under :-

"Ground No.1
(i) The ld. CIT(A) erred in confirming the disallowance of claim for deduction u/s. 37(1) in respect of revenue expenditure incurred during the year amounting to Rs.3,64,49,545/-.
(ii) The ld. CIT(A) failed to appreciate that the expenditure being incurred for carrying on the business and being of Revenue nature is eligible for deduction u/s. 37(1).
2 ITA No. 5997/Mum/2011

A.Y. 2008-09

(iii) The appellant prays that the deduction of Rs.3,13,25,588/-

[Rs.3,64,49,545/- minus Rs.51,23,957/- being disallowance u/s. 40A(7)/ 40A(9)/ 43B] as claimed by it be allowed."

2. The Assessee is engaged in the business of trading and merchandising of goods and services. This is the first year of operation. The company has turnover of Rs.4.74 crores on which net loss of Rs.1,87,507/- is shown in the P&L Account. In the Balance Sheet the assessee has shown capital work-in-progress amounting to Rs.9,40,80,983/- . Out of the said amount the assessee has claimed an amount of Rs.3,64,49,545/- as revenue expenditure and has claimed this amount in the computation of income filed with the return of income. Thus, a loss of Rs.3,15,16,626/- has been claimed after adding back an amount of Rs.51,23,957/- under the provisions of Section 40A(7)/ 40A(9)/ 43B.

2.1 Noting from the return that the assessee has claimed revenue expenditure of Rs.3,64,49,545/- out of capital work-in-progress, the AO required the assessee to explain about the allowability of the said amount. Vide letter dated 9.11.2010 it was submitted that these expenditures are mainly salary; travelling; communication; and, therefore, eligible for deduction under section 37(1) of the Act. Another reply dated 02.12.2010 was also filed which has been reproduced in the assessment order in para 4.1 at pages 2 to 5 of the assessment order. In sum and substance the contentions of the assessee are as under :-

i. The company has already started its operation from two of its stores in Bangalore and Hyderabad.
ii. The company is expanding its line of business by adding more stores under planned format. All the operations of the company are 3 ITA No. 5997/Mum/2011 A.Y. 2008-09 appropriately reflected in the Balance Sheet and all these operations are accounted through one single P&L Account of the company. All sourcing of funds is done at the company level. All the operations and stores are opened and expanded and operated out of such common pool of funds which include unsecured loans and other short term liabilities along with shareholders fund.
iii. The business carried on by the assessee constitutes one indivisible business. The administration of the company is centralized and major policies are framed at central level which can be noted from modus operandi of all the business operations, which is same and is so arranged that the economies of scale can be obtained. Such arrangement has resulted into inter-connection, inter-dependence of the operations on each other which clearly shows that there exists inter-connection, inter- lacing, inter-dependence, common management, common business organization, common funds, common administration, common central place of business.
iv. During the year the Assessee has acquired and capitalized the amount spent towards the acquisition of various capital assets like equipments and vehicles. Apart from such expenditure, various operating and maintenance expenses have been incurred which are towards salary, electricity, audit fees etc. These expenditures have been essentially incurred for expansion of existing line of business i.e. setting up of more number of stores under the planned format or for maintenance and operation of the already established stores.
v. Where these expenditures are directly identifiable with the operations and maintenance of the existing stores, the same have been shown as expenditure during the year. Where the expenses are not 4 ITA No. 5997/Mum/2011 A.Y. 2008-09 directly identifiable with the operation and maintenance of existing stores and the same have been transferred to the "project development expenditure" pending capitalization and such treatment is given mainly to defer charging of such expenditure to P&L Account. In fact the expenditure incurred by the assessee is "project development expenditure" and not capitalization of any individual capital asset.
vi. According to the provisions of Income tax Act the expenditure incurred by the assessee during the year is allowable in its entirety and deferment of such expenditure in the coming years is not permissible. Therefore, as business of the assessee has commenced, these expenditures were allowable in the year of incurring expenditure irrespective of the fact that the business plan is implemented in phased manner. For raising such contentions reliance is placed on the following decisions:-
i) Kedarnath Jute Manufacturing Company Limited (1971) 82 ITR 363(Supreme Court)
ii) Jay engineering Works ltd. vs. CIT (92008) 166 Taxmann 115 (Del.)
iii) CIT vs. Priya Village Roadshows Ltd. (2009) 185 Taxmann 44 (Del.)
iv) CIT vs. Rajendra Prasad Moody (115 ITR 519)
v) Bansidhar (pvt. Ltd.) vs. CIT (127 ITR 65)(Guj.)
vi) CIT vs. Ethurajan (273 ITR 95) vii. Eventhough the maintenance and operational expenses did not yield corresponding income in the current year the expenditure will be allowable as revenue expenditure as an expenditure can be treated as capital in nature, only if it results in acquisition of an asset or acquisition of enduring benefit in the capital field. The expenditure on general overhead neither results in buildup of any asset nor it enhances 5 ITA No. 5997/Mum/2011 A.Y. 2008-09 any specific asset. When business is set up, common expenditure (other than expenditure of capital nature) related to business is fully allowable.

viii. In the alternative it was submitted that if it is considered that the said amount of Rs.3,64,49,656/- is not allowable u/s. 37(1) corresponding disallowance of Rs.51,23,957/- made in the computation of income should also be ignored.

2.2 For completion of facts and details the reference can be made to following tables which are filed by the assessee before Ld. CIT(A):

Details of Capital Work in Progress:
             Sr.    Particulars             Amount        Amount          Claim of
             No                                                           revenue
                                                                          nature
             1      Capital Work in          54 82 749                    Not
                    Progress-Direct                                       claimed
                    Costs
             2      Capital      Goods       55 43 004                    Not
                    Inventory                                             claimed
             3      Pre-operative           3 64 49 544                   Claimed
                    expenses
                    Total (A)                             4 74 75 297

             1      Capital WIP on the                    4 66 05 686     Not
                    acquisition        of                                 claimed
                    business        from
                    Reliance       retail
                    limited Total (B)

                    Capital WIP (A+B)                     9 40 80 983
                                             6
                                                                 ITA No. 5997/Mum/2011
                                                                  A.Y. 2008-09




Details of Project Development Expenditure:

                                 Particular                      Amount
           Salaries, Wages and Bonus                        2 86 52 421
Contribution to Provident Fund, Gratuity Fund, Superannuation Fund, etc. 27 53 990 Employees Welfare and other amenities 37 92 724 (Total A) 3 51 99 135 Travelling 1 80 282 Audit fees 1 20 000 Professional Fees 4 91 400 Other project development expenditure 4 85 627 Interest received-Employee Loans (26 900)
---------------------
Total Preoperative Expenses (Total B) 36,449,544
---------------------
Disallowance made by the assessee u/s. 40A(7)/40A(9)/43B in computation:
Leave encashment provision                                           34,89,000
Gratuity provision                                                   15,94,957
Superannuation provision                                               40,000
Total                                                                51,23,957


2.3 The aforementioned submissions of the Assessee have been rejected by AO with the reasoning given by him in para 4.2 which read as under :-
"4.2 The argument of the assessee is considered carefully and the same is not acceptable for the following reasons:
a. If the said expenditure pertains to a project as per principles of accounting the same is to be capitalised which will give rise to tangible/intangible asset.
7 ITA No. 5997/Mum/2011
A.Y. 2008-09 b. In notes to Schedule C (fixed assets) to the balance sheet, the impugned amount is shown as pre-operative expenses, which cannot be allowed as revenue expenditure for the year under consideration.
c. An Expenditure cannot enjoy dual status of being capital in Books of Accounts and revenue for the purposes of Income Tax.
d. The assessee itself in its books of accounts treated the same to be capital in nature and accordingly capitalised the same as 'Capital WIP'. Even the auditors have not come out with absolutely clear remark in the Tax Audit Report at Clause No.17, where it states that the assessee had launched a project and the same is implemented in a phased manner. If the said expenditure pertains to a particular project, then all the expenditure incurred on the project till it is implemented, needs to be capitalised and the same cannot be claimed as revenue.
e. The said capital expenditure has not generated any income/loss to be eligible to be claimed as revenue.
f. It is also relevant to note here that as per the provisions of section 145, the assessee has to follow a consistent accounting policy unless there is any specific notification issued by the Central Government, with regard to any specific accounting standard to be followed. In violation of this principle the assessee has followed one accounting policy for the purposes of Companies Act and another for Income Tax as far as 'Project Development Cost' claim is concerned."

2.4 It is in the above manner that Ld. AO has disallowed Rs.3,64,49,545/-. As the entire amount was disallowed, Assessing Officer has accepted the alternative contention of the Assessee and did not make further disallowance of Rs.51,23,957/- which already included in the addition of Rs.3,64,49,545/-.

8 ITA No. 5997/Mum/2011

A.Y. 2008-09

3. Aggrieved, the Assessee filed an appeal before the CIT(A). The submission made before AO were reiterated . Ld. CIT(A) required the Assessee to file the details of outlets, their income and expenditure apportionment of expenditure capitalized and claimed as revenue, nature of work done along with proof of work done by the employees to whom salaries were paid which formed major chunk of expenditure and also nature and break-up of other expenditure claimed vide noting on order sheet dated 08.06.2011. The reply was filed by the Assessee vide letter dated 28/06/2011. Ld. CIT(A) after going through the details submitted by Assessee observed that the Assessee has given merely names, designation and amount paid with reference to the salary paid without giving any proof of the work actually having been done. Therefore, the ld. CIT(A) held that the Assessee had failed to prove that the expenditure was incurred wholly and exclusively for the purpose of business. Ld. CIT(A) has further observed that the appellant has failed to give details of outlets along with income along with expenditure of the unit whereas the basis for apportionment of expenditure capitalized and claimed as revenue has also not been given(sic). On these facts and the reasoning given by the AO in the assessment order, the ld. CIT(A) has held that the said amount was not allowable as same is not on revenue account. In this manner ld. CIT(A) has rejected the appeal of assessee.

4. After narrating the facts it was submitted by Ld. AR that during the year under consideration business was started by operating two stores at Hyderabad and Bangalore in phased manner. The assessee has achieved a turnover of Rs.4.75 crores from these two stores. The assessee was in the process of opening more stores in the phased manner for which the assessee was requiring manpower as well as fixed assets and equipments etc. The expenditure on such items was shown as " Project Development Expenditure". By the end of the year a total 9 ITA No. 5997/Mum/2011 A.Y. 2008-09 sum of Rs.9.40 crores was expended by the assessee. Out of the said total amount a sum of Rs..3.64,49,545/- was identified by the assessee which mainly consists of payments made to employees. These expenses from their very nature are revenue as it can be seen from the details. Therefore, the assessee in the computation of income filed alongwith return claimed the same as revenue expenditure. He submitted that the undisputed fact is that these expenditure are incurred for the expansion of business which is already in existence.

4.1 He further submitted that business of the Assessee constitutes one indivisible business with centralized administration. The major policies are formed at central level. Modus operandi of all business policies is same and thus according to facts there is inter-connection, inter-lacing, inter-dependence, common management, common business organization, common funds and common administration. Ld. A.R pointed out that these submissions of the assessee have been recorded in the assessment order itself.

4.2 Adverting to the reasoning recorded by AO, the ld. Authorized Representative submitted that AO is incorrect in observing that an expenditure can not enjoy dual status of being capital in books of account and revenue for the purpose of Income tax. He submitted that such observations of Assessing Officer are incorrect in view of well settled position of law described in the decision of Hon'ble Supreme Court in the case of Kedarnath Jute Manufacturing Company Limited (82 ITR 363) (supra), wherein it has been held that the question that whether the Assessee is entitled to a particular deduction or not will depend on the provisions of law relating thereto and not on the view which the Assessee might take on his own rights; nor can the existence or absence of entries in his books of account be decisive or conclusive in the matter.

10 ITA No. 5997/Mum/2011

A.Y. 2008-09 4.3 The ld. Authorized Representative further submitted that the aforementioned position has also been reiterated in the decision of Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals and Fertilizers Ltd. ( 227 ITR 172) wherein Their Lordships have held that "the argument passed on accountancy practice is of little merit, if such practice can not be justified by any provision of the statute or is contrary to it."

4.4 The ld. AR further referred to the decision of Hon'ble Bombay High Court in the case of CIT vs. Bhor Industries Ltd. (264 ITR 180) wherein it has been held that the expenditure which is revenue in nature should be allowed in its entirety in the year in which it has been incurred and it can not be spread over a number of years even though the assessee had written off the same in its books over a period of years.

4.5 The ld. AR also referred to the decision of Hon'ble Gujarat High Court in the case of CIT vs. Alembic Glass Industries Ltd. (103 ITR 715) wherein it has been held that the expenditure relating to the unit of the assessee at Bangalore were allowable despite the fact that unit of the assessee at Bangalore did not start production as the new unit at Bangalore was nothing but expansion of the existing business and there was complete inter-connection, inter-lacing and inter-dependence of both the units.

4.6 The ld. AR further referred to the decision of the Hon'ble High Court of Bombay in the case of CIT vs. Kothari Auto Parts Manufacturers Pvt. Ltd. (109 ITR 333) . In the said case the assessee company had started selling auto parts and incurred certain expenditure in relation to activity of manufacturing of auto parts. Noting from the Memorandum of Association it was observed that the activity of manufacturing related to 11 ITA No. 5997/Mum/2011 A.Y. 2008-09 same business and Memorandum of Association of the company empowered the company to manufacture the items in which it was permitted to deal in and thus these two activities were two separate stages of the same business and the Tribunal was justified in allowing the total expenditure as business expenditure.

4.7 The ld. AR further referred to unreported decision of the ITAT in the case of M/s. L`Oreal India P. Ltd. vs. DCIT in ITA No.6405.Mum/2008 for assessment year 2002-03 dated 11th Feb, 2010. Copy of the order was placed on our record and was given to the ld. DR. In the said case a sum of Rs.48,66,712/- claimed by the assessee as pre- operative expenditure was disallowed. The said expenditure related to capital project of the company undertaken at Chakan, Pune where the then existing manufacturing facilities of the company from Gujarat were shifted. The sum was disallowed on the ground that the same is capital in nature. The Tribunal following the decision in the case of Prithvi Insurance Co. Ltd. in 63 ITR 632(SC) and decision in the case of CIT vs. Rane (Madras) Ltd. (293 ITR 459)(Mad.) and other decisions has held that the same was allowable expenditure as the same was incurred for shifting of old unit from Gujarat to Pune and the expenses incurred on plant and machinery was capitalized.

4.8. The ld. AR further submitted that the ld. CIT(A) for the reasons entirely different from the AO has upheld the disallowance. He produced before copy of the documents submitted before the ld. CIT(A) in response to his queries . It was submitted that all queries raised by the ld. CIT(A) were properly replied. He submitted that the details submitted before the ld. CIT(A) would clearly reveal that the assessee has given all the details which consisted of name of the employee, his job description, 12 ITA No. 5997/Mum/2011 A.Y. 2008-09 TDS deducted out of the amount and payment made to the said employee.

4.9 To sum up his arguments, he submitted that when once business of the assessee has already commenced, which is apparent from the turnover achieved by the assessee, during the year and business of the assessee being one only i.e. running the stores at various places of India and there being inter-connection, inter-lacing, inter- dependent, common management, common business organization, common fund and common administration, the expenditure incurred for expansion of business has to be allowed irrespective of the fact that in the books of account assessee has treated the said expenditure as capital work-in-progress in view of the decision relide upon by him.

5. On the other hand reading from the order of the ld. CIT(A) it was submitted by the ld. DR that assessee has failed to submit the details required by ld. CIT(A) and therefore, assessee could not prove that these expenditures were wholly and exclusively incurred by the assessee for the purpose of its business. Therefore, the ld. DR pleaded that the order of CIT(A) should be upheld.

5.1 In the rejoinder the ld. AR submitted that all details required by the ld. CIT(A) were furnished and it is not even the case of the AO that any expenditure claimed by the assessee was not genuinely incurred by the assessee for the purpose of its business. He submitted that expenditure has been disallowed only on the ground that it is capital in nature and genuineness of the incurrence of expenditure has never been doubted. He submitted that when job description of each of the employees was provided to the Ld. CIT(A), he was wrong in upholding 13 ITA No. 5997/Mum/2011 A.Y. 2008-09 the disallowance on the ground that assessee did not file proof with regard to the services rendered by the employees. Ld. AR submitted that there is no material on record on the basis of which it can be said that assessee did not incur these expenditure wholly and exclusively for its business. He submitted that all these details were also submitted before AO and AO has never expressed any doubt over such expenditure.

6. We have heard both parties and their contentions have carefully been considered. There is no dispute to the fact that the assessee has shown a turnover of Rs.4.75 crores in relation to its stores which were made operational during the year at Bangalore and Hyderabad. Before the AO it was the case of the assessee that it is in the process of expansion of its business and thus this expenditure has been incurred in relation to expansion of business. It was also submitted that the expenditure which are in the nature of salary, electricity, audit fee etc. are essentially incurred for expansion of existing line of business that is setting up of more number of stores/speciality stores under planned format or for maintenance of already established stores. These submissions were made before the AO and have not been controverted by the AO and disallowance is made mainly on the ground that the assessee can not give dual status to these expenditures i.e. as "capital" in books of account and as "revenue" for Income tax purposes. However, such view of the AO can not be upheld in view of the decision of Hon'ble Supreme Court in the case of Kedarnath Jute Mfg. Company Ltd. (supra) wherein it has been held that the issue that whether the assessee is entitled to a particular deduction will depend upon the provisions of law relating thereto and not on the view which the assessee might take of his rights; nor can the existence or absence of entries in his books of account be decisive or conclusive in the matter.

14 ITA No. 5997/Mum/2011

A.Y. 2008-09 6.1 From the submissions made by the assessee before the AO it is also clear that opening of stores at various places was one composite business of the assessee and in that course the assessee had started operation of its stores at Bangalore and Hyderabad. It was the contention of the assessee that operations of these stores at various locations is one composite business and once business had been started then the expenditure can not be linked only to the stores which became operational during the year under consideration. Such submission of the assessee has not been controverted by the AO. All these details were submitted before the AO and it is not the case of the AO that assessee had not incurred such expenditure for its business. In the letter submitted by the assessee before AO it is clearly mentioned that when the expenditure is incurred for the purpose of expansion of business which is already in existence and, which is in the nature of revenue, then the same is allowable as revenue expenditure irrespective of the treatment given by the assessee to such expenditure in its books of account. No material has been brought on record by the AO to negate such submissions made by the assessee. These propositions put forth by of the assessee before AO are supported by the decision of the Hon'ble Bombay High Court in the case of CIT vs. Kothari Auto Parts Manufacturers Pvt. Ltd. (supra), and the decision of Hon'ble Gujarat High Court in the case of CIT vs. Alembic Glass Industries Ltd. (supra). Therefore, it has to be held that these expenditures incurred by the assessee are for the purpose of expansion of its business and those expenditure are in the nature of revenue ( being mostly paid to employees). These are allowable in the year itself as per ratio of aforementioned decision of the Hon'ble Bombay High Court in the case of CIT vs. Kothari Auto Parts Manufacturers Pvt. Ltd.(supra) and Hon'ble High Court of Gujrat in the case of CIT vs. Alembic Glass Industries Ltd. (supra). These expenditures 15 ITA No. 5997/Mum/2011 A.Y. 2008-09 did not create any asset and also did not provide enduring benefit to the business of the assessee so as to say that the expenditure was capital in nature. Therefore, we hold that expenditure are allowable in the year under consideration irrespective of the fact that assessee has given dual status to such expenditure in its books of account vis-à-vis computation of income filed alongwith return.

6.2 So far as it relates to the observations made by Ld. CIT(A) in his order that assessee vide his letter dated 28/6/2011 has merely given the name, designation and amount paid with reference to salary paid without giving any proof of work actually being done, we may mention that we have carefully gone through the details filed by the assessee before Ld. CIT(A). Copy of the documents submitted before Ld. CIT(A), as mentioned earlier, were filed before us. We find that assessee in the details so filed has mentioned job description of each of the employees alongwith amount paid to him describing also that how much TDS has been deducted. For example job description is described as sourcing product design and development; sourcing and procurement; category management; marketing communication, marketing consumer behaviors; distribution and logistic; sourcing and procuring; talent acquisition buyer etc. etc. In the note which has been filed along with the details it is clearly mentioned that the assessee has employed these persons for carrying out market research work such as to contact various manufacturers and suppliers of the footwear and other accessories; getting base price and delivery schedules as well as comparing the products of various manufacturers of unbranded products with the price and quality of branded products, preparing various reports for this purpose, planning, distribution and logistic, sourcing, designing products, inventory planning discussing consumer 16 ITA No. 5997/Mum/2011 A.Y. 2008-09 preferences for various product range etc. The submissions made by the assessee before Ld. CIT(A) matches with the job description of all the employees. Therefore, it cannot be said that assessee did not provide the necessary details. By furnishing these details, the assessee had placed on record prima facie material to substantiate the query raised by Ld. CIT(A). Without pointing out any defect and without brining any adverse material on record, Ld. CIT(A) has observed that assessee has failed to prove that the expenditure was made wholly and exclusively for the purpose of business of the assessee. Thus there is no basis for recording such finding. Therefore, even for the additional reasons described by Ld. CIT(A), the disallowance cannot not be upheld.

6.3 It is already mentioned that the assessee itself has disallowed a sum of Rs. 51,23,957/- out of the aforementioned amount of Rs.3,64,49,545/- under the provisions of section 40A(7)/40A(9)/43B of the Act. The claim of the assessee as per grounds of appeal is limited only to a sum of Rs. 3,13,25,588/- ( Rs.3,64,49,545 (- ) Rs. 51,23,957/- on account of disallowance u/s. 40A(7)/40A(9)/43B), therefore, we hold that an amount of Rs. 3,13,25,588/- should be allowed to the assessee on account of revenue expenditure.

7. In the result, the appeal filed by the assessee is allowed in the manner aforesaid.

Order pronounced in the open court on 23rd October, 2013.

Sd/-

Sd/-

          (RAJENDRA)                            (I.P. BANSAL )
      ACCOUNTANT MEMBER                       JUDICIAL MEMBER

Mumbai, Dated:         23/10/2013.
Vm.
                                  17
                                                    ITA No. 5997/Mum/2011
                                                     A.Y. 2008-09




Copy to: The Appellant
        The Respondent
        The CIT, Concerned, Mumbai
        The CIT(A) Concerned, Mumbai
        The DR " " Bench

True Copy
                                       By Order

                       Dy/Asstt. Registrar, ITAT, Mumbai.