Income Tax Appellate Tribunal - Delhi
Riviera Home Furnishings (P) Ltd., New ... vs Assessee on 27 February, 2015
ITA NO.5635/DEL/2010 &
1191/Del/2012
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "F", NEW DELHI
BEFORE SHRI N.K. SAINI, ACCOUNTANT MEMBER
AND
SHRI H.S. SIDHU, JUDICIAL MEMBER
I.T.A. No. 5635/Del/2010
A.Y. : 2007-08
M/s Riviera Home Furnishing (P) Ltd., Vs. ACIT, RANGE-15,
Block-A, Pocket-I/83, Sector-8, NEW DELHI
Rohini, New Delhi
(PAN: AAACR4448J)
(APPELLANT) (RESPONDENT)
AND
I.T.A. No. 1191/DEL/2012
A.Y. : 2008-09
M/s Riviera Home Furnishing (P) Ltd., Vs. ACIT, RANGE-15,
501, 5th floor, Aggarwal Corporate NEW DELHI
Heights, Netaji Subhash Place,
District Centre, Wazirpur,
Delhi
(APPELLANT) (RESPONDENT)
Assessee by : Sh. Ajay Vohra, Adv. &
Ms. Bhavita Kumar, Advocates
Department by : Sh. Vikram Sahay, Sr. DR
Date of Hearing : 17-2-2015
Date of Order : 27-2-2015
ORDER
PER H.S. SIDHU : JM These appeals filed by the Assessee against the two separate Orders dated 20.10.2010 and 11.1.2002 passed by the Ld. CIT(A)-XVIII, New Delhi pertaining to assessment years 2007-08 & 2008-09.
2. The grounds raised in the ITA NO. 5635/Del/2010 (A.Y. 2007-08) read as under:-
1ITA NO.5635/DEL/2010 & 1191/Del/2012
1. That the appellant denies its liability to be assessed at income of Rs. 6,65,88,930/- and accordingly denies its liability to pay tax demanded thereon.
2. That having regard to the facts and circumstances of the case, Ld. COMMISSIONER Of INCOME TAX (APPEALS)-xviii has erred in law and on facts in not granting the benefit of exemption uls 10B fully as claimed by the assessee in the return of income filed and has further erred in observing that incentive profits are not profit derived from export business and has erred in making the addition of Rs.71,05,171/- on account Deemed Duty drawback (Being Duty Remission scheme).
2A That in any case and in any view if the matter, action of Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII in making of Rs. 71, 05,171/- is contrary to law and facts and deserves to be detected.
3. That having regard to the facts and circumstances of the case Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII has erred in law and on facts in making addition of Rs.21,239/- on account of interest by observing that there is no direct nexus with export.
4. That in any case and in any view of the matter, action of, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII in making aggregate additions/ disallowances of Rs. 71,26,410/- and in framing the impugned assessment is bad in law, illegal, unjustified and contrary to facts and law, by recording incorrect facts and finding, in violation of principals of natural justice and the same deserves to be quashed.
5. That in any case and in any view of the matter action of, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII in framing the impugned assessment order is contrary to law and facts, void ab initio, beyond jurisdiction and the same is not sustainable on various legal and factual grounds.
6. That having regard to the facts and circumstances of the case, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII has erred in law and on facts in charging interest u/s 234A,234B, and 234C of the income Tax Act, 1961.
7. That the appellant craves the leave to add, modify, amend or delete any of the grounds of appeal at 2 ITA NO.5635/DEL/2010 & 1191/Del/2012 the time of hearing and all the above grounds are without prejudice to each other.
3. The grounds raised in the ITA NO. 1191/Del/2012 (A.Y. 2008-09) read as under:-
1. That the appellant denies its liability to be assessed at income of Rs.12,24,21,029/- and accordingly denies its liability to pay tax demanded thereon.
2. That having regard to the facts and circumstances of the case, Ld. COMMISSIONER OF INCOME TAX (APPEALS}-XVIII has erred in law and on facts in confirming the action of Ld. AO for not granting the benefit of exemption u/s 1OB fully as claimed by the assessee in the return of income filed and has further erred in observing that Deemed Duty Drawback is not the profit derived from export business and hence not granting relief of RS.1,22,25,214/- on account Deemed Duty drawback (Being Duty Remission scheme).
2A. That in any case and in any view of the matter, Ld. COMMISSIONER OF INCOME TAX (APPEALS}-XVIII has erred in law and on facts in confirming the action of Ld. AO and not granting relief of RS.1,22,25,214/- is contrary to law and facts and deserves to be deleted.
3. That having regard to the facts and circumstances of the case, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII has erred in law and on facts in confirming the action of Ld. AO in not granting relief of Rs.43,287/- on account of Interest by observing that there is no direct nexus with export.
4. That having regard to the facts and circumstances of the case, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII. has erred in law and on facts in confirming the action of Ld. AO in not granting the benefit of exemption u/s 1OB fully of Rs.28,27,224/- on account of Customer Claim by observing that the same has no direct nexus with export.
5. That having regard to the facts and circumstances of the case, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII has erred in law and on facts in not granting the benefit of exemption u/s 10B fully by confirming the action of Ld. AO of making addition of Rs.29,24,404/- on account of Freight Subsidy by observing that there is no direct nexus with export.
3ITA NO.5635/DEL/2010 & 1191/Del/2012
6. That having regard to the facts and circumstances of the case, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII. has erred in law and on facts in confirming the action of Ld. AO in making addition of Rs. 10,93,584/- (Rs 20,72,016/- before passing Order u/s 154 by A.O.) u/s 14A read with rule 80 on account of expenses relating to investments.
7. That in any case and in any view of the matter, action of, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII in confirming the action of Ld. AO in making impugned aggregate additions/disallowances of Rs. 1,91,13,714/- and framing the impugned assessment order by recording incorrect facts and finding is bad in law, illegal, unjustified and contrary to facts and law, in violation of principals of natural justice and the same deserves to be quashed.
8. That in any case and in any view of the matter action of Ld. COMMISSIONER OF INCOME TAX(APPEALS)- XVIII has erred in law and on facts in framing impugned assessment order is contrary to law and facts, void ab initio, beyond jurisdiction and the same is not sustainable on various legal and factual grounds.
9. That having regard to the facts and circumstances of the case, Ld. COMMISSIONER OF INCOME TAX (APPEALS)-XVIII. has erred in law and on facts in charging interest u/s 234A, 234B, and 234C of the Income Tax Act, 1961.
10. That the appellant craves the leave to add, modify, amend or delete any of the grounds of appeal at the time of hearing and all the above grounds are without prejudice to each other.
4ITA NO.5635/DEL/2010 & 1191/Del/2012 Assesse's Appeal No. 5635/Del/2010 (A.Y. 2007-08)
4. The brief facts of the case are that the Assessee filed its return of income on 18.10.2007 at the income of Rs. 5,89,94,426/- having net payable tax at Rs. 1,97,51,171/-. The assessee is engaged in the absence of manufacturing and export of home furnishings such as Rugs, Bath Mats Blankets etc. AO issued notices u/s. 143(2) on 16.9.2008 and 19.8.2009. Notices u/s. 143(1) alongwith the Questionnaire was also issued to the assessee. In response to the same Authorised Representative appeared from time to time and filed all the necessary supporting the claim of assessee alongwith the books of accounts. After examining the profit and loss account of 100% EOU show that there are two other incomes in addition to export sales i.e. interest received Rs. 21,239/- and Export Incentive Amount of Rs. 71,05,177/-. The AO asked the assessee that these income cannot be considered to be gain derived by 100% undertaking from the Export of Articles and things. In reply the assessee stated that these amounts are also eligible for exemption u/s. 10B of the I.T. Act as they are derived from business of the undertakings. After considering the reply filed by the assessee and the provisions of law, the AO has held that the profit derived by way of such incentives do not fall within the expression of profit derived from and thus not eligible for deduction u/s. 10B of the I.T. Act and he made the addition on account of Export Incentive to the extent of Rs. 71,05,177/- and Rs. 21,239/- on account of interest income. The AO has also held that interest income is also not having the direct nexus with the export as desired by use of term 'derived from' in the section. Therefore, interest income of Rs. 21,239/- to the income of the assessee and made other additions (which is not in dispute in the present appeal) and completed the assessment u.s, 143(3) on 21.12.2009 for the asstt. year 2007-08.
5. Aggrieved by the assessment order dated 21.2.2009, assessee filed the Appeal before the Ld. CIT(A) who vide impugned order dated 20.10.2010 for the asstt. year 2007-08 upheld the assessment order dated 21.12.2009 by dismissing the Appeal filed by the assessee.
5ITA NO.5635/DEL/2010 & 1191/Del/2012
6. Ld. Counsel of the assessee stated that the issue involve in both the appeals vide Ground No. 2 to 2A have already been adjudicated and decided by the ITAT, Special Bench, in favor of the assessee in the case of Maral Overseas Ltd. vs. ACIT 136 ITD 177. He filed the Written Submissions by way of Synopsis and the copy of the same was given to the Ld. DR. Ld. DR also wants to file the Written Submissions on the Synopsis filed by the assessee's counsel and for the same time was allowed to the parties. Ld. DR has also filed the Written Submissions, controverted the arguments advanced by the Ld. Counsel of the assessee. For the sake of convenience the Synopsis/Written Submissions filed by the Ld. Counsel for the assessee as well the Written Submissions filed by the Ld. DR, are reproduced below:-
SYNOPSIS / WRITTEN SUBMISSIONS FILED BY THE ASSESSEE'S COUNSEL "In pursuance to the permission granted by the Hon'ble Bench at the time of hearing held on 05.02.2015, the appellant seeks to file the following synopsis and rejoinder to the submissions filed by the Department on the issue of claim of exemption under section 1OB of the Income Tax Act, 1961 ('the Act') in respect of 'deemed duty drawback'.
It is respectfully submitted as under:
The appellant is engaged in the business of manufacture and sale of home furnishings such as rugs, bath mats, blankets etc. The appellant set up a 100% Export oriented undertaking (hereinafter referred to as 'EOU' or 'eligible unit'), which commenced operations on 01.04.2006 and was eligible for exemption under section 1OB of the Act. In the previous year 6 ITA NO.5635/DEL/2010 & 1191/Del/2012 relevant to assessment year 2007-08, the applicant, it is submitted, claimed exemption under that section by including "deemed export drawback" in the profits of the eligible unit.
The aforesaid 'deemed export drawback' was, it is further' submitted, received by the appellant, in terms of Chapter 6.11 (a) of the Indian Export Import Policy ("Exim Policy"). In terms of the said clause, supplies made from the Domestic Tariff Area("DTA") to EOU are regarded as "deemed export" and the supplier is eligible for entitlements as specified in Chapter 8 of the Pal icy. Further, in case the supplier decides not to avail the entitlement by giving a disclaimer, the EOU would be eligible to the entitlement specified in Chapter 8 of the policy.
In the assessment year under consideration, the appellant, it is submitted, received deemed export drawback, which were disclaimed by the DTA suppliers and was calculated on the basis of rebate of duty chargeable on any imported material or excisable material used in the manufacture of such goods in India at the prescribed rates. Accordingly, the aforesaid incentives were separately recognized as income by the appellant in the profit and loss account for the said year.
Case of the Assessing officer In the assessment of the appellant for the assessment year 2007- 08, the aforesaid export incentives alongwith the amount of interest received on fixed deposits were, it is submitted, excluded from the eligible profits of the unit while computing exemption under section 1OB of the Act, even though the same were assessed as 'business income'.
The assessing officer held that export benefits and interest income are not profits derived from the industrial undertaking and therefore, do not qualify for exemption under the said section. In this regard, the assessing officer has relied upon the decision of the 7 ITA NO.5635/DEL/2010 & 1191/Del/2012 Punjab and Haryana High Court in the case of Liberty India and others vs. CIT: 293 ITR 520, which has been affirmed by the Supreme Court in the case of Liberty India and others vs. CIT: 317 ITR 218, rendered in the context of section 801A/801B of the Act wherein their Lordships have held that the duty drawback receipts and DEPB benefits were not income derived from the industrial undertaking and thus not entitled to relief under that section.
Proceedings before CIT(Appeals) On appeal, the CIT(A) has affirmed the finding of the assessing officer by merely relying on the decision of the apex Court in the case of Liberty India(supra) and held that the amounts earned on account of deemed duty drawback and interest would not qualify as profits derived from export of articles or things for the purpose of exemption under section 1OB of the Act.
Legal Contentions The limited issue for consideration before the Hon'ble Bench is whether exemption under section 1OB of the Act is available on the deemed export drawback and interest income, included in the profits and gains of the 100% EOU unit.
The provisions of Section 1OB of the Act, to the extent relevant to the issue at hand is reproduced hereunder:
"1OB Special provision in respect of newly established hundred percent export oriented undertakings.
(1) Subject to the provisions of this section, a deduction of such profits and gains as are derived by a hundred per cent export-
oriented undertaking from the export of articles 'or things or computer software for a period of ten consecutive assessment years beginning with the assessment year relevant to the previous year in which undertaking begins to manufacture or produce articles or 8 ITA NO.5635/DEL/2010 & 1191/Del/2012 things or computer software, as the case may be, shall be allowed from the total income of the assessee.........................
(4) For the purposes of sub-sections (1) and (1 A), the profits derived from export of articles or things or computer software shall be the amount which bears to the profits of the business of tile undertaking, the same proportion as the export turnover in respect of such articles or things or computer software bears to the total turnover of the business carried on by the undertaking.
(5) The deduction under this section shall not be admissible for any assessment year beginning on or after the 1st day of April, 2001, unless the assessee furnishes in the prescribed form, along with the return of income, the report of an accountant, as defined in the Explanation below sub-section (2) of section 288, certifying that the deduction has been correctly claimed in accordance with the provisions of this section. ...................... " (emphasis supplied) On perusal of the above, it may be noted that sub-section (I) of section 1OB of the Act provides for deduction in respect of profits derived from the business of export of articles or things. Sub-section (4) of section 1OA of the Act further provides that deduction under that section shall be computed by apportioning the profits of the business of the undertaking in the ratio of export turnover to the total turnover as under:
Profits of the business of the undertaking x Export turnover Total turnover of the business carried on by the undertaking Thus, it may be important to note that even though sub-section (1) of section 1OB of the Act refers to profits and gains as are derived by a 100% EOU, the manner of determining such eligible profits has been statutorily defined in sub-section (4) of that section.9
ITA NO.5635/DEL/2010 & 1191/Del/2012 Further, as per the aforesaid formula, the entire profits of the business are to be taken which are further multiplied by the ratio of the export turnover to the total turnover of the business. The said sub-section does not require an assessee to establish a direct nexus with the business of the undertaking. Once an income forms part of the business of the undertaking.
As a corollary to the aforesaid, once an income forms part of the business of the eligible undertaking, there is no further mandate in the provisions of section 1OB to exclude the same from the eligible profits.
It may, in this regard, be noted that there is no provision which requires any exclusion of income which forms part of business income, for computing deduction under section 1OB of the Act. This is in contradistinction to the provisions of section 80HHC of the Act, which similarly allows deduction in respect of profits from the business of export. The said section, however, contains a specific mandate in terms of Explanation (baa) thereto for exclusion of various incomes from the 'profits of the business'. There is, however, no such similar provision mandating exclusion of an income, which forms part of business income, for computing deduction under section 1OB of the Act. On the basis of the aforesaid distinction, it is submitted, that sub section (4) of section 1OB of the Act is a complete code providing the mechanism for computing "profits of the business" eligible for deduction under that section which, in our submission, has to be strictly adhered to.
In the present case, there is no dispute that all the aforesaid incomes (i.e., export incentive and interest) are 'business income' of the appellant, in so far as the assessing officer has himself admitted that the same represent' ancillary profits' of the undertaking. Thus, once the said receipts qualify as 'business income' of the eligible 10 ITA NO.5635/DEL/2010 & 1191/Del/2012 unit, then there is no further requirement stipulated in section 1OB to exclude the same for the purpose of determination of exemption.
Decision relied upon by the Revenue distinguishable - Liberty India (supra) The decision of the Supreme Court in the case of Liberty India(supra), which has been heavily relied upon by the assessing officer and CIT(A) is not at all applicable to the facts of the present case as elaborated hereunder:
In the aforesaid case, the issue before the Supreme Court was with regard to the eligibility of claim of deduction under section 80IA/80fB of the Act in respect of duty drawback. The Supreme Court, making a reference to its own decision in the case of Sterling Foods: 237 ITR 579, held that duty drawback could not be held to be income "derived from" the specified business and was therefore, not eligible for deduction under section 801B of the Act.
However, there is, as stated supra, no similar formula prescribed in sections 80lA/80IB to arrive at the profits derived from the business of eligible undertaking and therefore, the aforesaid decision rendered in context of section 80IB would not be applicable in case of deduction under sections IOA/1OB of the Act.
Issue stands covered by decision of Special Bench It is respectfully submitted, that the issue of allowability of exemption under section 1OB of the Act on duty drawback is covered by the decision of the Special Bench of the Tribunal in the case of Maral Overseas vs. ACIT: 136 ITD 177 (Ind).
In the aforesaid decision, which was specifically rendered in context of section lOB of the Act, the Special Bench of the Tribunal made the following pertinent observations:11
ITA NO.5635/DEL/2010 & 1191/Del/2012 "77 .....It is clear from the plain reading of section 10B(1) of the Act that the said section allows deduction in respect of profits and gains as are derived by a 100% EOU.
Further, section 10B(4) of the Act stipulates specific formula for computing the profit derived by the undertaking from export. Thus, the provisions of subsection (4) of section 1OB of the Act mandate that deduction under that section shall be computed by apportioning the profits of the business of the undertaking in the ratio of export turnover by the total turnover. Thus, even though subsection (1) of section 1OB refers to profits and gains as are derived by a 100% EOU, the manner of determining such eligible profits has been statutorily defined in sub-section (4) of that section. Both sub- sections (1) and (4) are to be read together while computing the eligible deduction 10B of the Act, We cannot ignore sub-section (4) of section 1OB which provides specific formula for computing the profits derived by the undertaking from export. As per the formula so laid down, the entire profits of the business are to be determined which are further multiplied by the ratio of export turnover to the total turnover of the business. In case of Liberty India (supra), the Hon'ble Supreme Court 80-IA has dealt with the provisions of section 80IA of the Act wherein no formula was laid down for computing the profits derived by the undertaking which has specifically been provided under sub section (4) of section 10B while computing the profits derived by the undertaking from the export. Thus, the decision of the Hon'ble Supreme Court is of no help to the revenue in determining the claim of deduction u/s. 10B in respect of export incentives.
12ITA NO.5635/DEL/2010 & 1191/Del/2012
78. Section 1OB of sub-section (l) allows deduction in respect of profits and gains as are derived by a 100% EOU. Section 1OB (4) lays down special formula for computing the profits derived by the undertaking from export. The formula is as under:
79. Thus, sub-sec/ion (4) of section lOB stipulated that deduction under that section shall be computed by apportioning the profits of the business of the undertaking in the ratio of turnover to the total turnover. Thus, notwithstanding the fact that sub-section (l) of section 1OB refers the profits and gains as are derived by a 100% EOU, yet the manner of determining such eligible profits has been statutorily defined in sub- section (I) of section 1OB of the Act. As per the formula stated above, the entire profits of the business are to be taken which are multiplied by the ratio of the export turnover to the total turnover of the business. Sub- section (4) does not require an assessee to establish direct nexus with the business of the undertaking and once an income forms part the business of the undertaking, the same would be included in the profits of the business of the undertaking. Thus. once an income forms part of the business of the eligible undertaking. there is no further mandate in the provisions of section 1OB to exclude the same from the eligible profits. The mode o( determining the eligible deduction uls lOB is similar to the provisions of section 80HHC inasmuch as both tile sections mandates determination of eligible profits as per tile formula contained therein. The only difference is that section 80HHC contains a further mandate in terms of Explanation (baa) (or exclusion of certain income from 13 ITA NO.5635/DEL/2010 & 1191/Del/2012 the "profits o( the business" which is, however. conspicuous by its absence in section lOB. On tile basis of the aforesaid distinction. subsection (4) of section10A/10B o(the Act is a complete code providing the mechanism for computing the "profits of the business" eligible Is: deduction u/s lOB of the Act. Once an income forms part of the business of the income o(the eligible undertaking o(the assessee, the same cannot be excluded from the eligible profits (or the purpose o( computing deduction u/s 1OB of the Act. As per the computation made by the Assessing Officer himself, there is no dispute that both these incomes have been treated by the Assessing Officer as business income. The CBDT Circular No. 564 dated 5th July, 1990 reported in 184 ITR (St.) 137 explained the scope and ambit of section 80HHC and the mode of determination of profits derived by an assessee from the export of goods. ITA], Special Bench in the case of International Research Park Laboratories Ltd. (supra), after following the aforesaid Circular, held that straight jacket formula given in sub-section (3) has to be followed to determine the eligible deduction. The Hon'ble Supreme Court in the case of P.R. Prabhakar v. CfT [2006) 284 ITR 5841154 Taxman 503 had approved the principle laid down in the Special Bench decision in International Research Park Laboratories Ltd. (supra). In the assessee's own case the
1. TA. T in the preceding years, after considering the decision in the case of Liberty India (supra) held that provisions of section 10B are different from the provisions of section 80lA wherein no formula has been laid down for computing the eligible business profit.
14ITA NO.5635/DEL/2010 & 1191/Del/2012
80. In view of the above discussion, question No. 2 is answered in affirmative and in favour of the assessee. Accordingly, the assessee is eligible [or claim of deduction on export incentive received by it in terms o( provisions o( section 10B(1) read with section 10B(4) o(the Act. "(emphasis supplied) In the aforesaid case, the Hon'ble Special Bench has, on the question of whether export incentives are "derived" from the undertaking and are eligible for deduction under section lOB of the Act, held that though section IOB(I) refers to profits "derived" by the EOU, the manner of determining such eligible profits has to be done as per the formula prescribed in section 10B(4), which does not require an assessee to establish a direct nexus with the business of the undertaking and thus, once an income forms part of the business of the undertaking, the same would be included in the profits of the business of the undertaking and be eligible for deduction.
In the case of lTO vs. M/s Hritnik Export (P.) Ltd.: ITA No. 2111/Del/2013, the Hon'ble Delhi Tribunal has, following the decision of the Special Bench (supra) categorically held that sub-section (4) of section lOB of the Act does not require an assessee to establish a direct nexus with the business of the undertaking and once an income forms part of the business of the undertaking, the same would be included in the eligible profits of the business of the undertaking.
The aforesaid decision, has been affirmed by the Jurisdictional Delhi High Court in ITA Nos. 219 & 239/2014.
15ITA NO.5635/DEL/2010 & 1191/Del/2012 Further, in the case of Arts & Crafts Exports vs. ITO: 66 DTR 69, the Mumbai Bench of the Tribunal has, in context of section 1OBA of the Act, which is para- materia to section lOB, held that DEPB receipts were profit derived from export business for purpose of computing deduction under section I OBA of the Act.
The aforesaid decision of the Tribunal has been affirmed by the Bombay High Court, reported in 246 CTR 463.
To the same effect are the following decisions, which have been rendered subsequent to the decision of the Special Bench in the case of Maral Overseas (supra), wherein it has been consistently held that direct nexus is not require to be established for the purpose of claiming exemption under section 1 OB/l OBA of the Act.
ITO vs. Smt. Shashi Sadh: ITA No. 3746/De1l20 13 (Del) M/s Suraj Exports India and Others vs. ITO: ITA No. 336/Jodh./20 1 I (Jodh).
Kadam Exports vs. ITO: ITA No. 2890/Ahmd./2011(Ahmd.) ITO vs. Shri Ghanshyam Agarwal: ITA No. 255/De1.l20 13 (Jodh.) ITO vs. Kumbhat Exports: IT A No. 332/Jodh./20 13 (Jodh.) M/s Handicrafts vs. ITO: ITA No. 18/Jodh./20 12 (Jodh.) Mls Suncity Art Exporters and Others vs. ACIT and Others: 2014 (I) TMI 645 (Jodh.) 16 ITA NO.5635/DEL/2010 & 1191/Del/2012 For the aforesaid reasons, it is respectfully prayed that the undertaking is eligible for deduction on export incentive received by it in terms of provisions of section lOB of the Act.
Re: Denial of exemption on Interest Income It is respectfully submitted that the action of the assessing officer/CIT(A) in excluding the amount of interest income from the profits for computing deduction under section lOB of the Act is not sustainable in law for the reasons submtted hereunder:
As already elaborated above, the provisions of section lOB of the Act are widely worded and takes into account not only 'profits and gains' derived by the undertaking from export, but also all income that arise during the course of business of the undertaking.
In the instant case, the interest income is earned on temporary deposit of funds generated in the course of business and is thus in the nature of business income. In support, reliance is placed on the following decisions:
Sham Progetti vs Addn CIT: 10 Taxman 86 (Delhi) CIT vs Tirupati Wollen Mills Ltd.: 193 ITR 252 (Calcutta) CIT vs Punit Commercial Ltd. : 245 ITR 550 (Bombay) CIT vs Paramount Premises (P) Ltd.: 190 ITR 259 (Bombay) CIT vs. Tamil Nadu Dairy Development Corpn Ltd : 216 ITR 535 (Mad) CIT vs. Madras Refineries Ltd.: (1997) 228 ITR 354 (Mad) United Commercial Bank Ltd. vs. CIT (1957) 32 ITR 688 (SC) State of West Bengal v. Ghusick and Muslia Collieries Ltd.: 163 ITR 592 (SC) CIT & Am. vs. Motorola India Electronics (P) Ltd. : 265 CTR 94 (Kar) 17 ITA NO.5635/DEL/2010 & 1191/Del/2012 Mercer Consulting (India) Pvt. Ltd.: ITA No.966/Del/2014 (Del) Hindustan Gum & Chemicals Ltd. v. Income-tax Officer: 23 SOT 143 (Kol) In view of the above, it is respectfully submitted that the aforesaid interest income being inextricably I inked with the business, has to be included in 'profits of the business of the undertaking' while computing deduction under section lOB of the Act.
Brief Rebuttal to Comments of Departmental Representative:
The specific arguments raised by the learned Departmental Representative('Ld. Senior DR') during the appellate proceedings and brief rebuttal thereto is provided as under:
It is at the outset submitted, that in the introductory paragraphs of the submission filed by the Ld. DR, the principles laid down by the Special Bench of the Tribunal in the case of Maral Overseas (supra) and decisions of various other Tribunals (following Maral Overseas) has been explained and in a way, the Ld. OR has himself conceded to the position of law on the issue of allow ability of exemption under section lOB of the Act as it stands as on date.
Be that as it may, each of the specific argument/contention raised by the Ld. OR is rebutted as under:
S.No. Contention/Argument of the Rejoinder/Comments Departmental Representative
1. Proposition I: Section lOB provides for As elaborately exemption and not deduction. explained supra, sub-
In this proposition, the Ld. DR has exemption and not contended that since section 10B is an deduction section (1) of exemption provision, thus only profits of section 1OB of the Act the eligible undertaking would qualify for provides for exemption exclusion from total income and not any in respect of 'profits' of other source of income, whether under the undertaking as a 18 ITA NO.5635/DEL/2010 & 1191/Del/2012 the head 'profits and gains from whole and does not business or profession' or otherwise. provide for any demarcation in respect of the 'nature of income' earned by such undertaking nor stipulates any condition for exclusion of any specific incomes which do not have direct nexus with the business of the undertaking.[Refer Maral Overseas (supra)] Thus, once an income forms a part of the business of the undertaking, then there is no further requirement stipulated in section lOB to exclude the same for the purpose of determination of exemption.
In the given case, the
assessing officer has
himself treated the
amount of export
incentive and interest
income received by the
eligible unit as
'business income'.
Thus, the question of
excluding such amount
for the purpose of
allowing exemption
does not arise at all.
Further, the appellant
fails to comprehend
how the issue of
"exemption versus
deduction" has any
relevance to the issue
in question.
19
ITA NO.5635/DEL/2010 &
1191/Del/2012
2. Proposition II : Section 10B excludes This issue has been incomes specified under sections dealt elaborately by 28(iiia)-(iiid), including duty drawback. the Special Bench in the case of Maral In this proposition, the ld. DR has Overseas (supra), contended that the term 'derived' used wherein the decision of in section 10B(1) of the Act connotes the apex Court in the 'first degree nexus' and does not case of Liberty India contemplate receipts other than export and Sterling Food has proceeds. been specifically distinguished, which For this proposition, the Ld. DR has again has also been placed reliance on the decision of the discussed in the Apex court in the case of Liberty India synopsis above. The (Supra) and sterling Foods : 237 ITR 597 same has not been re-
produced here for the sake of brevity.
Further, even the
decisions which have
been relied upon bythe
Ld. DR (at , pages 6 to
8 of the submission)
have been rendered
prior to the decision of
I the Special Bench
(some of which I have
also been dealt with)
and hence stand
impliedly overruled as
on date.
Thus, the contention
raised by the Ld.
DR should be excluded
from consideration.
3. Proposition III: For the purpose of As already stated
section 10B, interest income is not 'profit above, the provisions
derived' by the EOU. of section lOB of the
Act are widely worded
In this proposition, the Ld. DR has again and takes into account
reiterated that incomes which do not not only 'profits and
have 'direct nexus' with the eligible gains' derived by the
business of the undertaking would not undertaking from
be eligible for exemption under section export, but also all
10B of the Act. income that arise I
20
ITA NO.5635/DEL/2010 &
1191/Del/2012
during the course of
business of the
undertaking. [Refer CIT
& Anr. vs. Motorola
India Electronics (P)
Ltd. : 265 CTR 94 (Kar)]
Further, the decisions
which have been relied
upon by the Ld. DR (at
pages 8 to 11 of the
submission) are again
rendered prior to the
decision of the Special
Bench and the
Karnataka High Court
in the case of Motorola
(supra) and hence
should be ignored from
consideration.
4. Proposition IV & V : Provisions of sub- As elaborately
section (4) of section 10B cannot explained in the
override sub-section (1) of that section. synopsis above, sub-
section (4) of section In this proposition, the Ld. DR has lOB of the Act contended that the provisions of sub- mandates that section (4) of section 10B should be read deduction under that in the context of sub-section (1) and thus section shall be the requirement of establishing a first computed by degree nexus of the receipts with the apportioning the profits eligible business of the undertaking of the business of the becomes inevitable. undertaking in the ratio of export turnover to The ld. DR has further held in this the total turnover. regard that sub-section (1) of section Thus, even though sub- 10B determines the nature of income section (1) of section eligible for exemption whereas sub- lOB of the Act e refers section (4) of that section only provides to profits and gains as the mechanism / formula for computing are derived by a 100% the profits. EOU, the manner of determining such eligible profits has been statutorily defined in sub- section (4) of that section, which has to be given effect to.
Thus, as per the 21 ITA NO.5635/DEL/2010 & 1191/Del/2012 formula prescribed in sub-section (4) of the said section, the entire profits of the business are to be taken which are further multiplied by the ratio of the export turnover to the total turnover of the business. The said sub- section does not require an assessee to establish a direct nexus with the business of the undertaking. The aforesaid position has been upheld by the Special Bench of the Tribunal in the case of Maral Overseas (supra). Further, the decisions relied upon by the Ld. DR to buttress the point that first degree nexus is required to be established in terms of sub-section (I) of section lOB of the Act has already been dealt with in reply to proposition I & II above. 5. Proposition VI: Meaning of 'profits of the In this regard, it is business of the undertaking' as provided submitted that the in section 80HHC is similar to section mode of determining 10B of the Act. the eligible deduction In this proposition, the Ld. DR has in section lOB is similar argued that the formula prescribed in to the provisions of section 10B(4) of the Act is similar to section 80HHC of the section 80HHC of the Act and hence the Act inasmuch as both principles laid down by the Apex court in the sections mandate the case of Liberty India (Supra) would determination of apply directly and the requirement of eligible profits as per establishing first degree nexus would the formulae contained kick in. therein. The only difference is that 22 ITA NO.5635/DEL/2010 & 1191/Del/2012 section 80HHC contains a further specific mandate in terms of Explanation (baa) thereto for exclusion of certain incomes from the 'profits of the business', which is, however, conspicuous by its absence in section lOB of the Act. Thus, in the absence of such similar provisions mandating exclusion of an income, which forms part of business income, there can, in our respectful submission, be no exclusion from the business income for computing deduction under section lOB of the Act. The aforesaid position has been categorically affirmed by the Special Bench in the case of Maral Overseas (supra). Further, even the findings of the Jodhpur Bench of the Tribunal in the case of Suraj Exports (supra), which has been relied upon by the Ld. DR is extraneous, since ultimately, the Bench has concluded that the benefit of exemption under section 10BA should be allowed in respect of duty drawback. 23 ITA NO.5635/DEL/2010 & 1191/Del/2012 Thus, in view of the above, contention of the Ld. DR has no to stand.
6. Proposition VII: Exemption claimed in In the case of the respect of 'deemed duty drawback' and appellant, the 'deemed not 'duty drawback'. export drawback' was, it is submitted, In this proposition, the Ld. DR has held received in terms of that the appellant has claimed Chapter 6.11 (a) of the exemption in respect of 'deemed duty Indian Export Import drawback'as against 'duty draw back' Policy ("Exim Policy"). and thus, the ratio of the decisions which have been relied upon by the appellant Further, the deemed would not apply strictly. export drawback, If which was disclaimed by the DTA suppliers was calculated on the basis of rebate of duty chargeable on any imported material or excisable I material used in the manufacture of such goods in India at the prescribed rates.
Thus, in essence, what has been received is duty drawback and merely because the incentive was received in pursuance of disclaimer given by the DTA supplier would not, in our submission, alter the character of the receipt.
Further, even
otherwise and strictly
without prejudice to
the above, it is
submitted that deemed
export drawback would
be merely in the nature
of abatement/
24
ITA NO.5635/DEL/2010 &
1191/Del/2012
reimbursement/
compensation against
part of the cost of
goods/ raw-material
purchased from the
DTA supplier and such
incentive would,
therefore, go to reduce
the cost of the goods/
raw-material purchased
from the DTA supplier
and such Thus, the
amount so received
should not, therefore,
be regarded as income,
but must be offset
against the cost of the
goods purchased. Thus,
in essence, what has
been received is 'duty
drawback' and merely
because the incentive
was received in
pursuance of
disclaimer given by the
DTA
supplier and such
incentive would not, in
our submission, alter
the character of the
receipt.
7 Proposition VIII: Decision of Special Since each of the Bench in Maral Overseas (Supra) not to aforesaid arguments be applied. raised by the Ld. DR in propositions I to VII has In this proposition, the Ld. DR has been deal with in detail merely summarized the arguments that above, the same is not have been elaborated in Propositions I repeated for the sake to VII above. of brevity.
Further even otherwise, it is respectfully submitted that it is well settled principle that the 25 ITA NO.5635/DEL/2010 & 1191/Del/2012 decision of the Special Bench of the Tribunal must be held to be a binding precedent for division benches, akin to High Court decision, else the very purpose of constituting Special Bench(es) will get frustrated. It may also be pertinent to note in this regard, that there is not a single ruling of the Tribunal against the appellant, after the decision of the Special Bench in the case of Maral Overseas (supra). The case of the appellant, it is submitted, is on a much better footing, in so far as the issue under consideration is also covered by the decision of the jurisdictional Delhi High Court in Hritnik Exports (supra) and the Bombay High Court in the case of Arts & Crafts (supra). 26 ITA NO.5635/DEL/2010 & 1191/Del/2012
In view of the above, it is respectfully submitted that the aforesaid contentions / propositions of the Ld. DR do not, in any way advance the case of the Respondent and deserve to be ignored.
To reiterate, for the detailed arguments / submissions canvassed by the appellant, the appellant should be allowed to claim exemption under section 10B of the Act in respect of its entire business income."
WRITTEN SUBMISSIONS FILED BY THE LD. DR "Analysis of case laws cited by the Appellant in respect of DEPB/DDB
(i) Maral Overseas vs ACIT 136 ITD - Special Bench of Indore Tribunal 177 (28.03.2012) In this case, the Hon'ble ITAT has taken the following view while holding that income from special import licence is eligible for deduction u/s 10B :
(a) While sub-section (1) of section 10B refers to profits derived by 100% EOU, the decision of the Apex Court in the case of Liberty India would not be applicable since under 10B (4) formula for computing the deduction has been provided for, while no such formula is provided in section 80 IB;
(b) Notwithstanding the fact that sub-section (1) refers to profits derived by the 100% EOU, the manner of determining the deduction has to been defined under sub- section (4);
(c) Sub-section (4) does not require an assessee to establish a 27 ITA NO.5635/DEL/2010 & 1191/Del/2012 direct nexus with the business of the undertaking;
(d) Once an income forms part of the business of the undertaking, there is no further mandate to exclude the same from the eligible profits;
(e) The mode of determining the eligible deduction u/s 10B is similar to that envisaged u/s 80HHC (3), except that while under 80HHC, Explanation (baa) further mandates for exclusion of certain incomes from the profits of the business (including 28 (iiia)-(iiid), rent, interest, etc.), such exclusion is not mandated under 10B (4)
(f) Thus, once an income forms part of the business of the undertaking, the same cannot be excluded from the eligible profits for the purpose of computing deduction u/s 10B.
(ii) Suraj Exports India & Ors vs ITO & Ors, ITAT, Jodhpur Bench - ITA No. 336/Jodh?2011 dated 31.01.2013 In this case, the Hon'ble Tribunal allowed the claim of the assessee for deduction u/s 10BA in respect of duty drawback received by the asssessee. While allowing the claim, the Hon'ble ITAT took note of the decision of the Special Bench of Indore, ITAT in the case of Maral Overseas Ltd, the decision of the Hon'ble ITAT, Ahmadabad Bench in the case of Kadam Exports (which in turn had followed the decision of the Special Indore Bench of ITAT in the case of Maral Overseas), and the decision of the Hon'ble ITAT, Mumbai Bench in the case of Arts & Crafts Exports vs ITO 66 DTR 69. The Hon'ble ITAT gave an important set of findings as under :
(a) Under Section 10B (4) as it stands amended by Finance Act, 2001, the profits of the business of the undertaking only has to be considered for working out the profits as are 28 ITA NO.5635/DEL/2010 & 1191/Del/2012 derived by the undertaking from export out of India of eligible articles or things;
(b) The profits and gains of business of the undertaking has to be worked out as per provisions of section 28(i); this does not include profits under sub-sections (iiia) - (iiid), etc (including Duty Drawback);
(c) Profit on account of Duty Drawback or on transfer of DEPB will not form part of the profits and gains of business or profession carried out by the undertaking;
(d) Plain reading of section 10B makes it clear that such profits as are 'derived from' the export out of India shall be only allowed for exemption from the total income;
(e) Sale proceeds of DEPB cannot be considered as part of total turnover as it is not the sale proceeds of the article or things manufactured and sold by the assessee;
(f) Profit on DEPB cannot be treated as profit derived by the undertaking from the export out of India Having made the above significant findings, the Hon'ble ITAT held the view that "exemption provisions in section 10BA have to be liberally interpreted unless the credit of DEPB and DDP is expressly taken away. Accordingly we are left with no option but to decide the impugned common issue in favour of the Appellant/Assessee."
(iii) Handicrafts Vs ITO, ITAT, Jodhpur - ITA No. 18, Jodhpur/ 2012 dated 31.07.2013 In this case the Hon'ble ITAT allowed the deduction on income from Duty Drawback u/s 10BA of the Act. While so deciding the Hon'ble ITAT followed the decision of the Hon'ble ITAT, Jodhpur Bench in the case of Suraj Exports 29 ITA NO.5635/DEL/2010 & 1191/Del/2012
(iv) ITO vs Haritnik Exports (P) Ltd, ITAT, Delhi Bench in ITA No. 2111/Del/2013 dated 24.10.2013 In the aforementioned case the Hon'ble ITAT allowed the deduction u/s 10B on Duty Drawback receipts by following the order of the Indore Special Bench in the case of Maral Overseas.
(v) ITO vs Kumbhat Exports, ITAT, Jodhpur Bench in ITA No. 332/Jodhpur/2013 dated 10.12.2013 In the aforementioned case, the Hon'ble ITAT has allowed deduction on DEPB u/s 10BA following its own order in the case of Suraj Exports
(vi) CIT vs Arts & Crafts Exports, Bombay High Court 246 ITR 463 The Hon'ble Bombay High Court has held as under :
"The counsel for the Revenue fairly states that though the question has been raised by relying upon the decision of the apex court in the case of Liberty India vs. CIT MANU/SC/1585/2009: (2009) 225 CTR (SC) 233: (2009)28 DTR (SC) 73: (2009)31717R218 (SC). The said decision has no relevance to the facts of the present case. In this view of the matter, the third question raised by the revenue cannot be entertained. In the result, we see no reason to entertain the appeal. Accordingly, the appeal is dismissed, as question of law is not involved."
From the above analysis it is clear that the various decisions of the Tribunals have followed the decision of the Special Bench of the ITAT, Indore in the case of Maral Overseas. More importantly, the 30 ITA NO.5635/DEL/2010 & 1191/Del/2012 Delhi ITAT has in the case of ITO vs Haritnik Exports (P) Ltd has followed the decision of ITAT, Jodhpur Bench in the case of Suraj Exports, which in turn had followed the decision of the Special Bench of ITAT, Indore in the case of Maral Overseas.
Proposition I : Section 10B provides for exemption (income which is not included in total income) and not deduction 1.1 Section 10B forms part of Chapter III of the Income Tax Act, 1961 titled "Incomes which do not form part of total Income". This is significant since income u/s 10B would not form part of gross total income while computing the total income of an assessee under various heads of income. This is in contra-distinction to deductions provided under Chapter VI of the Act, such as 80HHC, 80IA, 80IB, 80IC, etc, where an income source forms part of the gross total income, and thereafter deduction under Chapter VI is provided under its various provisions, subject of course to the amount of Gross total income.
1.2 The Hon'ble Delhi High Court in the case of CIT vs TEI Technologies Pvt Ltd [ITA nos. 347/2011 & 2067/2010] dated 27th August, 2012 has held that section 10A is a provision exempting a particular kind of income even in its present form, that is to say, even after being amended by the Finance Act, 2000 w.e.f. 1.04.2001.
1.3 Accordingly, income exempt under section 10B has to be treated in the same way as any other income under Chapter III, such as agricultural income [section 10(1)]. Section 10B provides for exemption of such income, being profits and gains as is derived by a 100% EOU from export of articles or things or computer software, subject to various conditions specified in that section. Sub-section (1) of the section contains the substantive provisions of section 10B 31 ITA NO.5635/DEL/2010 & 1191/Del/2012 insofar as it defines the nature of profits which would be exempt and would not form part of total income. Any other source of income, whether under the head 'profits and gains of business or profession" or under any other head, which is not provided for under sub-section (1) would not be entitled to exemption under section 10B. Thus, sources of business income, such as those specified under section 28(iiia) - (iiid), would be taxed as business income and by virtue them being under section 28, cannot form part of Chapter III, and cannot be excluded from the total income of an assessee. Similarly, income from bank interest, whether included under the head 'business income' or 'income from other sources' would be taxed accordingly, and cannot form part of Chapter III.
Proposition II : For the purposes of sub-section (1) of section 10B, incomes specified under sections 28 (iiia)-(iiid), including duty drawback, are not profits derived by 100% EOU unit from the export of article or things 2.1 Section 10B of the IT Act, 1961, starts with the words :
"subject to the provision of this section, any profit and gain derived by the assessee from a 100% export oriented under taking....". The word used here is 'derived'. Same word has been used in section 80HHC and also in section 80IB of the I. T Act. This issue is squarely covered in favour of the revenue by the decision of Hon'ble Supreme Court in the case of Liberty India 3171TR 218 (SC) wherein Hon'ble Supreme Court defined the term 'derived' in para 14 and said that word 'derived from' is narrower in connotation as compared to the words 'attributable to'. In other words by using the expression 'derived from' Parliament intended to cover sources not beyond the first degree. In para 18, the lordship observed that DEPB/Duty drawback are incentive which flow from the scheme framed by Central Government or from section 75 of Custom Act, 1962. Hence incentives are not profit derived from the eligible 32 ITA NO.5635/DEL/2010 & 1191/Del/2012 business u/s 80IB.
2.2 The expression `profit and gains derived by .an undertaking' used in Section 80IB is akin to the 'profit and gains derived by an, undertaking' used in section 10B. Essentially therefore, after the judgment rendered by Apex Court in the case of Liberty India Vs. CIT (2009) 28 DTR (SC) 73, the issue under consideration becomes no longer res Integra. Accordingly, the amount of DEPB credit and duty drawback receipts being an incentive bestowed under the scheme framed by Central Government or from s. 75 of Customs Act, 1962, are not to be taken as profits and gains derived by an industrial undertaking from the export out of India of eligible articles or things. The amount of DEPB credit/duty drawback receipts as such would not, therefore, enter into profits and gains derived by an industrial undertaking from the export out of India of eligible articles or things for the purpose of section 10B, even though the same are ancillary profits of such undertaking assessable under the head "Income from business". Under the facts and circumstances and keeping in view aforesaid position of law, amount of DEPB benefits/duty drawback receipts do not from profits and gains derived by an industrial undertaking from the export out of India eligible articles or things and as such the same shall not be allowed to be deducted from the total income of the assesses.
2.3 Further, the issue of import license sale was considered by Hon'ble Apex Court in Sterling foods 237 ITR 579 (SC) and it was decided that same cannot form part of export turnover for calculation of deduction u/s 80HHC, because source of import entitlement is the import promotion scheme of Central Government and not the industrial undertaking. It is a well settled fact that the deduction U/s 80HHC is admissible to profits derived from business activities related to export as held in case of V.T. Joseph (Ker) 225 ITR 731 and also in case of A.M. Moose 224 ITR 33 ITA NO.5635/DEL/2010 & 1191/Del/2012 735 (Ker). This section is akin to section 10B of the Act as both have common objective to boost export of India. Para 11 in case of A.M. Moosa states that;-, "We find that statutory provision that the amount in regard to which exemption is sought must be relatable to. an industrial undertaking as the amount which could be understood to be 'derived from' is more than settled not only by the two decisions of this Court, the decision of the Supreme Court in Cambay Electric Supply Industrial Co. Vs C1T-4-13 ITR 84 (SC) as well as of the Privy Council, in CIT Vs. Raja Bahadur Kamakhya Naraiy Sinsh & Co. 14 ITR 738. What is on record is only an order of enquiry relating to the aspects which-are required to be considered obviously as statutory requirements. There is no unsettled position and a reference because of diversion of judicial decisions of other Courts could not be appreciated to be a ground for reference in a situation where the question is decided by this Court as well as by the Supreme Court and by the Privy Council, as stated above"
2.4 When Hon'ble Apex Court has repeatedly defined the term 'derived from' in the same fashion as in Liberty India, it is not possible to define it in any other way. By this definition one would say that Hon'ble Supreme Court has given a well reasoned decision discussing each of the relevant issues in case of Liberty India, where all the issues namely word "derived", and nature of export incentives is discussed in details & therefore, it is binding precedent under Article 141 of the Constitution.
2.5 Mention is also required of the case of Topman Exports ITAT Special Bench, Mumbai 318 ITR 87 (AT) which is a decision on whether DEPB entitlement is a benefit under section 28 (iiid) wherein it is held that "though DEPB is post-export incentive, but its objective is to counterbalance effect of customs duty included 34 ITA NO.5635/DEL/2010 & 1191/Del/2012 in the cost of purchases. It cannot be seen as an incentive detached from cost of goods purchased. It is only on making an application for DEPB that assessee acquires the right to receive the DEPB and income accrues at that stage." Further in this order following was observed in para 62:-
"Thus the incentives though a relevant consideration and initiative in the decision as to the making of exports, cannot be categorized as derived from export of goods or merchandize. At the same time, it is equally true that such incentives and export of goods of merchandize cannot be said to be foreign to each other. The relation between the two albeit not immediate is indirect. In that sense the export incentives can be held to be attributable to export"
2.6 Hence the aforesaid decision is in fact against the assessee because it holds that export incentives are not "derived from" export activity. The word used in section 10B as also in section 80HHC & section 10B is "derived from" and not "attributable to". Besides as held in para 14 in order of Liberty India by Hon'ble Apex Court words 'derived from' are narrower in connotation as compared to the words "attributable to". In para 18 they further said "we hold that profit derived by way of such export incentives do not fall within the expression "profit derived from industrial undertaking under section 801B."
2.7 Reference is also invited to the decision in the case of Tricom India Ltd. by the ITAT Mumbai 'E' Bench (2010) 36 SOT 302 (Mumbai) in the context of deduction u/s 10B in which inter- alia the following was observed':-
"Para 13:- We further find that similar view has been taken by the Hon'ble Supreme Court again in the case of Liberty India. In this case the question was whether profit from Duty Entitlement 35 ITA NO.5635/DEL/2010 & 1191/Del/2012 Pass Book Scheme (DEPB) and Duty Draw Back Scheme could be said to be profit derived from business of Industrial undertaking eligible for deduction under s. 80-1B of the if Act, 1961. It can be seen that DEPB and duty drawback etc., are covered by cl. (iiib) to s. 28 which means necessarily they have to be treated as business income under the provisions of the Act, still the deduction was denied under s. 80-1/80-IA/80-1B because these items were held to be not derived from the business of industrial undertaking/export activity."
2.8 In the case of Kiri Dyes and Chemicals (P) Ltd vs ITO in ITA No. 813 & 1035/AHD/2010 (order dated 7.03.14), the Hon'ble ITAT has, following the decision of the Apex Court in the case of Liberty India, agreed with the stand of the revenue that income from DEPB, Duty Drawback are not eligible for deduction u/s 10B of the IT Act. Similarly, the Hon'ble ITAT, Chennai in the case of Tochelungee Stationary Mgf. Co. vs ITO 5 SOT 428 (dated 21st June, 2004) has held that income from special import license is not eligible for deduction under section 10B of the Act. Relevant extract of the decision is reproduced as under :
"17. Now coming to the special import. license, the assessee received this special import license because of the scheme framed by the Government of India to encourage the export business. It may be a business income because of s. 28 (iiid) of the IT Act. For the purpose of claiming deduction under s. 10B, the income should be derived from export business and form part of export turnover. The immediate source for special import license may be the scheme framed by the Government of India and not the export. As held by the Madras High Court in the case of Menon Impex (P) Ltd. 259 ITR 403 (Mad), the income should be derived from the export business. In view of the above, we do not find any infirmity in the order of the first 36 ITA NO.5635/DEL/2010 & 1191/Del/2012 appellate authority. Accordingly, we confirm the same."
2.9 Reference is also invited to the decision of the ITAT, Jodhpur Bench in the case of ITO vs. V.J. HOME (P) LTD. & ORS., 17th September, 2009 (2009) 125 TTJ (Jd) 215 : (2009) 28 DTR 495 wherein the Hon'ble Bench had disallowed claim of deduction u/s 10BA in respect of income from DEPB/DDB. The relevant extract of the order is as under:
Perusal of the aforesaid provision reveals that the profits and gains that are derived by an industrial undertaking from the export out of India of eligible articles shall be deducted from the total income of the assessee. Contending the provisions of s. 80-IB of IT Act to be similar with that of s.10BA of IT Act on the issue under consideration, the respondents made emphasis to decide the issue by following judgment rendered by High Court of judicature of Rajasthan at Jodhpur in Saraf Seasoning Udyog vs. ITO (supra). It has come to our notice that Hon'ble apex Court of India by its order dt. 31st Aug., 2009 in the case of Liberty India vs. CIT in SLP(C) No. 5827 of 2007, reported in (2009) 28 DTR (SC) 73 considered the similar question as to whether--profit from Duty Entitlement Passbook Scheme (DEPB) and Duty Drawback Scheme could be said to be profits derived from the business of the industrial undertaking eligible for deduction under s. 80-IB of IT Act, 1961 (1961 Act)? After discussing the issue in detail it was laid down that duty drawback receipt/DEPB benefits do not form part of the net profits of eligible industrial undertaking for the purpose of s. 80-I/80-IA/80-IB of the 1961 Act.
The view entertained by the Hon'ble Apex Court in the aforesaid judgment at its various paras in the judgment relevant to the issues under consideration are reproduced as 37 ITA NO.5635/DEL/2010 & 1191/Del/2012 under :
"From para 14 The words 'derived from' is narrower in connotation as compared to the words 'attributable to'. In other words, by using the expression 'derived from', Parliament intended to cover sources not beyond the first degree. In the present batch of cases, the controversy which arises for determination is : whether the DEPB credit/duty drawback receipt comes within the first degree sources ? According to the assessee(s), DEPB credit/duty drawback receipt reduces the value of purchases (cost neutralization), hence it comes within first degree source as it increases the net profit proportionately. On the other hand, according to the Department, DEPB credit/duty drawback receipt do not come within first degree source as the said incentives flow from Incentive Schemes enacted by the Government of India or from s. 75 of the Customs Act, 1962. Hence, according to the Department in the present cases, the first degree source is the incentive scheme/provisions of the Customs Act. In this connection, Department places heavy reliance on the judgment of this Court in Sterling Foods (supra). Therefore, in the present cases in which we are required to examine the eligible business of an industrial undertaking, we need to trace the source of the profits to manufacture [see CIT vs. Kirloskar Oil Engines Ltd. (1985) 44 CTR (Bom) 98 : (1986) 157 ITR 762 (Bom)].
Para 16 DEPB is an incentive. It is given under the Duty Exemption Remission Scheme. Essentially, it is an export incentive. No doubt, the object behind DEPB is to neutralize the incidence of customs duty payment on the import content of export product. This neutralization 38 ITA NO.5635/DEL/2010 & 1191/Del/2012 is provided for by credit to customs duty against export product. Under DEPB an exporter may apply for credit as percentage of FOB value of exports made in freely convertible currency. Credit is available only against the export product and at rates specified by DGFT for import of raw material, components etc. DEPB credit under the scheme has to be calculated by taking into account the deemed import content of the export product as per basic customs duty and special additional duty payable on such deemed imports. Therefore, in our view, DEPB/duty drawback are incentives which flow from the schemes framed by Central Government or from s. 75 of the Customs Act, 1962 hence, incentives profits Para 18 Analyzing the concept of remission of duty drawback and DEPB, we are satisfied that the remission of duty is on account of the statutory/policy provisions in the Customs Act/Scheme(s) framed by the Government of India. In the circumstances, we hold that profits derived by way of such incentives do not fall within the expression 'profits derived from industrial undertaking' in s. 80-IB. From para 22 That duty drawback, DEPB benefits, rebates etc. cannot be credited against the cost of manufacture of goods debited in the P&L a/c for purposes of ss. 80- IA/80-IB as such remissions (credits) would constitute independent source of income beyond the first degree nexus between profits and the industrial undertaking."
The expression "profits and gains derived by an undertaking"
used in s. 80-IB of IT Act is akin to the "profits and gains derived by an undertaking" used in s. 10BA of IT Act. Essentially therefore, after the judgment rendered by Hon'ble 39 ITA NO.5635/DEL/2010 & 1191/Del/2012 apex Court in the case of Liberty India vs. CIT (supra), the issue under consideration becomes no longer res integra. Accordingly the amount of DEPB credit and duty drawback receipts being an incentive bestowed under the scheme framed by Central Government or from s. 75 of Customs Act, 1962, are not to be taken as profits and gains derived by an industrial undertaking from the export out of India of eligible articles or things. The amount of DEPB credit/duty drawback receipts as such would not, therefore, enter into profits and gains derived by an industrial undertaking from the export out of India of eligible articles or things for the purpose of sub-s. (1) r/w sub-s. (4) of s. 10BA of IT Act, even though the same are ancillary profits to such undertaking assessable under the head "Income from business". Article 141 of Constitution of India lays down that the law declared by Hon'ble Supreme Court shall be binding on all Courts within the territory of India. We, therefore, having regard to the judicial discipline instead being bound by the judgment in the case of Saraf Seasoning Udyog (supra) by the High Court of judicature of Rajasthan at Jodhpur are bound to follow the law declared by the Hon'ble Supreme Court in the case of Liberty India (supra).
Proposition III : For the purposes of sub-section (1) of section 10B, interest income is not profits derived by the EOU unit from the export of article or things as it has no direct nexus with the undertaking
3.1 The Hon'ble Madras High Court in the case of CIT vs Memon Impex P Ltd (2003) 259 ITR 403 (Mad) has held that in respect of interest received by the assessee on deposits made in the bank, it was the deposit which was the source of interest income. The mere fact that the deposit was made for the purpose of obtaining letters of credit which were in turn used for the purpose of the business of the industrial undertaking did not establish a direct nexus between the 40 ITA NO.5635/DEL/2010 & 1191/Del/2012 interest and the industrial undertaking and, therefore, the assessee was not entitled to get the benefit of section 10A in relation to interest. While arriving at this decision, the Hon'ble Court referred to the decision of the Apex Court in the case of CIT vs Sterling Exports in which the Court observed that (headnote) :
"the word 'derive' is usually followed by the word 'from' and it means : 'get, to trace from a source; arise from, originate in, show the origin, or formation of'. It was pointed out that unless the source of income is from an industrial undertaking, such income cannot be regarded as 'derived from' industrial undertaking. It was held that income derived from sale of import entitlements could only be said to be the export promotion scheme and not the industrial undertaking. It was also observed by the court that where nexus between profits and gains and the industrial undertaking was not direct, but incidental, such income could not have been regarded as having been derived from industrial undertaking."
3.2 Similar view was expressed by the ITAT, Chennai in the case of Orchid Chemicals and Pharmaceuticals Ltd vs JCIT (2005) 97 CTD 277 (order dated 19th July, 2005) in the context of section 10B. In para 8, the Hon'ble ITAT has held as under :
"8. Now coming to the proposition that this interest is earned on deposits with the bank and there is no nexus to show that the profits and gains are derived from the hundred per cent export-oriented undertaking to which this section applies that the deposits have nothing to do with the manufacture or production of any article or thing. The interest income earned from deposits with the bank is not connected with profits and gains which are derived from hundred per cent export- oriented undertaking or from manufacturing any article or 41 ITA NO.5635/DEL/2010 & 1191/Del/2012 thing. The expression, 'any profits or gains' derived by the assessee from a hundred per cent export-oriented undertaking to which this section is applied as used in section 10B of the Act has a distinct but narrow meaning and it cannot receive a flexible or wider concept. The assessee is entitled to claim deduction of the amount which it derives as direct profit by export of manufactured goods in its newly established hundred per cent export-oriented undertaking. Any indirect or incidental profit cannot be regarded as profit earned out of the main business activity. The ratio of the decision of the Hon'ble Apex Court in the cases of Panidan Chemicals Ltd. (supra) and Cambay Electric Supply Industrial Co. Ltd. (supra) has finally settled this issue. It is clear from the provision itself that deduction of such profits and gains deprived from hundred per cent export-oriented undertaking must be understood as something which direct and inextricably linked to the asseesee's industrial undertaking. But in this case, the interest is earned on margin money deposited for letter of credit for import of raw materials which has no connection with the profits and gains derived from hundred per cent export-oriented undertaking. Respectfully following the decisions of the Hon'ble Apex Court in the cases of Panidan Chemicals (supra), Sterling Foods (supra), Cambay Electric Supply Industrial Co. Ltd. (supra) etc, we confirm the orders of the lower authorities.
3.3 Similar view was also expressed by the ITAT, Chennai in the case of Tocheunglee Stationary Mfg. Co. vs CIT (2006) 5 SOT 428 (dated 21st June, 2004) in the context of exemption u/s 10B of the IT Act. The Hon'ble ITAT in paras 12 - 14 have held as under :42
ITA NO.5635/DEL/2010 & 1191/Del/2012 "12. We have also carefully gone through the provisions of section 10B. Sub-clause (4) of section 10B says that profit derived from the export of article or thing shall be the amount which bears to the profits of the business of the undertaking, the same proportion as the export turnover in respect of such article or thing bears to the total turnover of the business carried on by the undertaking. We find a similar provision in section 10A(4). Section 10A relates to special deduction in respect of newly established undertakings in free trade zone.
Section 10B relates to special deduction in respect of newly established hundred per cent export-oriented undertakings. We find the language employed in sections 10A and 10B are similar as submitted by the learned Departmental Representative Section 10A says that a deduction shall be allowed from the total income of the assessee in respect of profit and gains derived by an undertaking from the export of article or thing or computer software. Section 10B also speaks of deduction from the total income of the assessee in respect of profit and gain derived by hundred per cent export-oriented unit from the export of article or thing. Sub-clause (4) in both sections 10A and 10B says the method of computation. The languages used in both the sections are identical and same. The Madras High Court considered section 10A in the case of Menon Impex (P.) Ltd (supra). After referring to the judgment of the Supreme Court in the case of CIT v. Sterling Foods (1999) 237 ITR 579 (SC), the Madras High Court held that the interest received by the assessee on deposit made for the purpose of obtaining letters of credit which letters of credit would in turn used for the purpose of business of the assessee does not establish a direct nexus between the interest and industrial undertaking. In this case also, the assessee has obtained bank guarantee in favour of Government of India for the purpose of importing goods without duty. In other words 43 ITA NO.5635/DEL/2010 & 1191/Del/2012 the assessee has made the deposit for the purpose of getting bank guarantee for the purpose of its business. The bank guarantee was used in the business of the assessee. in our view, the facts before the Madras High Court in the case of Alenon Impex (P) Ltd. (supra) are identical as that of one before us. Therefore, the judgment of the Madras High Court is squarely applicable to the facts of the present case. Therefore, in our view, the interest received by the assessee from the deposit made for the purpose of bank guarantee does not establish nexus between the interest and the industrial unit of the assessee.
13. We have also carefully gone through the judgment of the Supreme Court in the case of Karnal Co-operative Sugar Mills Ltd. (supra). The Supreme Court confirmed the judgment of the Punjab and Haryana High Court which held that the interest received by the assessee from the deposit made to obtain the letter of credit for the purpose of machinery directly relatable to the activity of acquiring an asset, therefore, the interest earned by the assessee shall go to reduce the cost of asset acquired out of such transaction. Section 10B is a special provision for granting deduction in respect of 100 per cent export oriented units. Therefore, section 10B has to be interpreted as per the language employed in that provision. The interest received by the assessee may be a business income. The question is whether it has direct nexus with that of' the industrial unit. The Supreme Court in the case of Karnal Co-operative Sugar Mills Ltd. (supra) has not considered the provisions of sections 10A and 10B. However, the Madras High Court considered section 10A which is almost similar in section 10B and also taking note of the judgment of the Apex Court in the case of Sterling Foods (supra), found that the interest received from a similar 44 ITA NO.5635/DEL/2010 & 1191/Del/2012 deposit does not establish a direct nexus between the interest and the industrial undertaking. Therefore, in our view, the judgment of the Madras High Court and also the Apex Court in the case of Sterling Foods (supra) would be applicable since the identical facts are concerned.
14. We have also carefully gone through the judgment of the Madras High Court in the case of N.S.C. Shoes (supra). The Madras High Court held that the term 'derived from' is narrower than the term 'attributable'. Insofar as section 80HHC is concerned, the Madras High court held the interest received by the assessee from the bank deposit has been included in the computation and assessed as income from profits and gains of the business. Therefore, this has to be regarded as having been derived from the export effected by the assessee. In this case, the Madras High Court has not considered the judgment of the Supreme Court in the case of' Sterling Foods (supra). In the case of Menon Impex (P) Ltd. (supra), the Madras High Court after considering the judgment of the Apex Court in the case of Carnbay Electric Supply Industrial Co. Ltd. v. CIT (1978) 113 ITR 84 (SC) and also the judgment of the Apex court in the case of Sterling Foods (supra), came to the conclusion that the interest received by the assessee does not establish direct nexus between the interest and industrial undertaking. Furthermore, the language of section 1OA is similar and identical when compared to section 10B. Therefore, in our view, we are bound to follow the judgment of the Madras High Court in the case of Menon Impex (P.) Ltd. (supra). Since Madras High Court held that the interest income received from bank deposit is not eligible for deduction under section 10A, by respectfully following the said judgment, we hold that the interest received by the assessee on the deposit made for the purpose of getting bank guarantee 45 ITA NO.5635/DEL/2010 & 1191/Del/2012 in favour of Government of India is also not eligible for deduction under section 10B. In view of the above discussion, we do not find any infirmity in the order of the lower authority.
3.4 In the case of Tricom India Ltd, Mumbai vs ACIT (2010) 36 SOT 302 (Mum) the Tribunal held that the action of the Assessing Officer in denying exemption u/s 10B on interest on fixed deposits, miscellaneous income, etc was in accordance with law as such income was not derived from the export of article or things.
Proposition IV : Purpose of sub-section (4) to section 10B is to provide a formula for computing the amount of exemption referred to in sub- section (1) of section 10B, and not to expand the scope and meaning of the profits referred to in sub-section (1) 4.1 Sub-section (4) starts with the phrase, 'For the purpose of sub- section (1)...'. Clearly, sub-section (4) is to provide a formula to arrive at the amount of deduction which is to be allowed to an assessee under sub-section (1) on the profits derived from the business of export of article or thing of a 100% EOU. The formula is necessary because even though the undertaking is a 100% EOU, entire profits derived by it may not be exempt from tax for various reasons, including the following :
(i) All its exports may not be realized in convertible foreign exchange;
(ii) The convertible foreign exchange from the export of article or thing has not been received within a period of six months from the end of the previous year (sub-section (3);
(iii) Certain percentage of the turnover of the unit is sold in the DTA, against which no foreign exchange is receivable.
4.2 It is for the aforesaid reasons that sub-section (4) has been 46 ITA NO.5635/DEL/2010 & 1191/Del/2012 provided to compute the amount of profits that would be exempt from the total income under sub-section (1). The phrase "profits and gains as are derived by a hundred percent export-oriented undertaking from the export of article or things or computer software" in sub-section (1) has the same meaning as the phrase "profits of the business of the undertaking" mentioned in sub- section (4), and sub-section (4) does not contemplate to include within its ambit any source of business profit which is not referred to in sub-section (1), i.e. any profit which is not derived by a 100% EOU from the export of article or thing. To that extent, sub-section (4) needs to read in the context of sub-section (1), and not as a provision independent of sub-section (1). It is not a complete code in itself and cannot be read by ignoring the substantive provisions contained in sub-section (1). Courts have already held that unless there is a first degree nexus between the income source and the undertaking, such income source is not a profit derived by the undertaking. In such an event, where an income source does not enter sub-section (1), it also cannot enter sub-section (4).
Proposition V : Sub-section (1) of section 10B determines the nature and extent exemption under that section, and while sub-section (4) gives the formula for computing the profits, it cannot ignore or override the provisions of sub-section (1) 5.1 The ITAT, Delhi Bench "B" has in the case of Convergys India Services Pvt. Ltd vs DCIT in ITA No. 4021/Del/2010 in its order dated 27.05.2011 while examining the claim of deduction u/s 10A with regard to income from foreign exchange fluctuation held that such income is not derived from the export activity of the assessee. It further held that 'the assessee's reliance in this regard on section 10A (4) does not come to its rescue, as the said sub-section only provides the formula for computing the profits derived from the export activity. Firstly, the income or gain has to be derived from 47 ITA NO.5635/DEL/2010 & 1191/Del/2012 export activity, only then the computation formula can be applied."
5.2 Accordingly, section 10B (4), which is similar to section 10A (4) cannot override or ignore the provisions of section 10B (1), and therefore only such profits as are derived by the 100% EOU unit would enter the formula under section 10B (4). The ITAT, Mumbai Bench in the case of Tricom India Ltd vs ACIT in ITA No. 1924/Mum/08 dated 1st December, 2009 has while dealing with deduction u/s 10B held that merely because an income has been assessed as business income will not automatically confer the benefits of a particular deduction once there is a rider provision that income should be derived from the particular source. Relevant extracts of the order are reproduced as under :
'19 We are unable to agree with the submission of the learned counsel for the assessee that after insertion of section 10B (4) by the Finance Act 2000 with effect from 2011, the decision in the case of Menon Impex (supra) would not be applicable. This is so, because, section 10B (4) merely gives the formula to make the deduction proportionate. Say if there is export turnover of Rs 50 and total turnover is also Rs 100/- then the total business profit has to be divided 50/100, because the total turnover (i.e. export turnover + domestic turnover). But the expression 'derived from' cannot be ignored in section 10B (1) because the expression involves only those items of profit eligible for deduction which are derived from the industrial undertaking.' Proposition VI : The meaning of 'profits of the business of the undertaking" under sub-section (4) of section 10B is the same as that provided under sub-section (3) of section 80HHC read with Explanation (baa) 48 ITA NO.5635/DEL/2010 & 1191/Del/2012
6.1 In the various decisions of the ITAT cited by the appellant, the decision of the Apex Court in the case of Liberty India has been distinguished and held to be not applicable on the grounds that (a) the Apex Court decision was in the context of section 80 IB and not in respect of 10B; and (b) while section 10B has a formula for arriving at the deduction, viz. sub-section (4), no such formula is there in section 80 IB. Further, while dealing with the formula in sub- section 10B(4), it has been held that this formula is similar to that provided for in section 80 HHC (3), 'in as much as both the sections mandate determination of eligible profits as per the formula contained therein. The only difference is that section 80HHC contains a further mandate in terms of Explanation (baa) for exclusion of certain income from the 'profit of the business' which is, however, conspicuous by its absence in section 10B. On the basis of the aforesaid distinction, sub-section (4) of section 10A/10B is a complete code providing the mechanism for computing the 'profits of the business' eligible for deduction u/s 10B of the Act. Once an income forms part of the business of the income of the eligible undertaking of the assess, the same cannot be excluded from the eligible profits for the purpose of computing deduction u/s 10B of the Act.[Special Bench of Indore Tribunal in Maral Overseas vs ACIT 136 ITD 177] 6.2 In this regard it is respectfully submitted that under section 10B (4), as it stands after its amendment by the Finance Act 2001, what is determinate is the profits of the business of the undertaking as percentage of export turnover to total turnover of the undertaking. The phrase 'of the undertaking' is significant since prior to its amendment by Finance Act, 2001, the phrase 'of the undertaking' was not provided for. The purpose of this amendment was to provide that deduction has to be given in relation to only the profits of the business of the undertaking and not for any other business income. In fact in the case of Suraj Exports India and others 49 ITA NO.5635/DEL/2010 & 1191/Del/2012 vs ITO and Ors [ITA No. 336/Jodh/2011], the Hon'ble ITAT has held that the profits and gains of business of the undertaking has to be worked out as per the provisions of section 28(i), which does not include profits of other items under section 28, including under sub- sections (iiia) - (iiid). Thus, under section 10B (4), profits of the business of the undertaking would have a restrictive scope to include only profits of the business of the undertaking derived from the export of article or thing and not of any other source of business profit.
6.3 In section 80HHC (3), on the other hand, 'profits of the business', as per Explanation (baa) means the profits of the business under section 28 as reduced by 90% of sums referred to in sub-sections (iiia)-(iiid), or any receipts by way of rent, interest, or any such other charges or receipts of a similar nature included in such profits.
6.4 The interpretation of "Profits of the business of undertaking"
was decided by Hon'ble Apex Court in case of K. Ravinderanathan Nair (2007) 295 ITR 228 (SC) wherein the Hon'ble SC held as under:-
"Para-17:- Therefore, it is only 'Profits derived from exports' which become the basis for working out the said formula in s. 80HHC(3) of the Act. Similarly, by Finance Act, 1991 w.ef ?April, 1992, for the first time, the expression 'profit of the business' stood defined to mean the 'profits of the business' as computed under the head 'Profit and gains of business'.
Para 18:- The above discussion indicates that the formula in s. 80 HHC (3) of the IT Act provided for a fraction of export turnover divided by total turnover to be applied to business profits calculated after deducting 90 percent of the sums mentioned in cl. (baa) to the said Explanation. That, profit 50 ITA NO.5635/DEL/2010 & 1191/Del/2012 incentives and items like rent, commission, brokerage, charges etc. though formed part of gross total income had to be excluded as they were 'independent income' had no element of export turnover. That, the said items distorted the figure of export profits."
6.5 Even the formula for computation of deduction u/s 80HHC (3) was elaborately discussed in this order where in para 21 Lordship held:-
"Therefore, in the above formula, we have to read all the four variables. On reading all the variables it becomes clear that every receipt may not constitute sale proceeds from Exports."
6.6 In para 22 it was held that 90% of processing charges are to be excluded from "profit of the business" but they were includible in "total turnover". Therefore this is a direct decision of Hon'ble Apex Court which says that profit incentives mentioned in sub section (iiia), (iiib), (iiic) of section 28 or any other receipts of similar nature though formed part of gross total income had to be excluded from "profits of the business" as they were "independent income" which had no element of "export turnover". It is well established fact that section 80HHC is similar to section 10B therefore this judgment is directly applicable in present case.
6.7 It is clearly given in the formula of section 10B(4) of IT. Act, which is similar to section 80HHC (3), that the "profits of the business of undertaking" will not include income from export incentives coming under (iiia), (iiib) or (iiic) of section 28 because these are independent incomes which have no element of export turnover. Here decision of Hon'ble Apex Court in case of K. Ravindranathan Nair (2007) 295 ITR 228 (SC) and Liberty India 317ITR 51 ITA NO.5635/DEL/2010 & 1191/Del/2012 218 (SC) are directly applicable.
Proposition VII : The income in the case of the appellant is deemed export drawback, referred to in Chapter 6 and 8 of the Foreign Trade Policy 2004-09, and is not covered under the items of business income referred to in sub-sections 28 (iiia)-(iiid) 7.1 From the submissions made by the appellant, it is apparent that Rs 71.05 lakh declared by the assessee under the title 'export incentive' is not Duty Drawback under section 75 of the Customs Act (section 28(iiic), but deemed export drawback under chapters 6 & 8 of the Foreign Trade Policy (2005-09) of the Govt. of India. Under the extant policy, deemed export drawback is made available to the person who has made deemed exports, including supplies made by the DTA supplier to the 100% EOU. However, the Policy provides that the DTA supplier may, instead of claiming the duty export drawback on the deemed exports may issue a disclaimer in favour of the 100% EOU. Only, on such disclaimer would the 100% EOU be eligible for claim if deemed export drawback. This is significant, since in the various cases cited by the appellant, the issue under discussion has been the DDB/DEPB referred to in 28(iiia)-(iiid). The item of income in case of the appellant is not 28(iiia)-(iiid), but a totally different income source which is available to the assessee not because it was available to it by virtue of the export of article or things, but because of a disclaimer issued by a DTA supplier to the appellant. Accordingly, this source of income is not only not derived from the export of article or thing, it's source is contingent upon the decision taken by a third party, viz. the DTA supplier.
Proposition VIII : The decision of the Special Bench, ITAT, Indore in the case of Maral Overseas may not be applied 52 ITA NO.5635/DEL/2010 & 1191/Del/2012 From the above analysis, it is respectfully submitted that the decision of the Special Bench, ITAT, Indore in the case of Maral Overseas may not be applied for the following reasons:
(i) Section 10B provides for exemption (and not deduction) of the profits of the 100% EOU derived from the export of an article or thing, and accordingly, only that income which is covered under section 10B (1) can be excluded from the total income. Any other source of income, including business income, which is not covered under section 10B (1) cannot be excluded from the total income of the assessee for the purpose of section 10B. Clearly, business income referred to in sub-sections 28(iiia)-(iiid), etc. and interest income do not form part of Chapter III of the Act and would therefore cannot be treated as exempt income.
(ii) In the case of Maran Exports, the Hon'ble Special Bench has held that the decision of the Apex Court in the case of Liberty India cannot be applied because the Apex Court decision was in the context of section 80 IB while the instant case is in respect of section 10B. In this regard it is respectfully submitted that Section 10B of the IT Act, 1961, starts with the words : "subject to the provision of this section, any profit and gain derived by the assessee from a 100% export oriented under taking....". The word used here is 'derived'. Same word has been used in section 80HHC and also in section 80IB of the I. T Act. This issue is squarely covered in favour of the revenue by the decision of Hon'ble Supreme Court in the case of Liberty India 3171TR 218 (SC) wherein Hon'ble Supreme Court defined the term 'derived' in para 14 and said that word 'derived from' is narrower in connotation as compared to the words 'attributable to'. In other words by using the expression 53 ITA NO.5635/DEL/2010 & 1191/Del/2012 'derived from' Parliament intended to cover sources not beyond the first degree. In para 18, the lordship observed that DEPB/Duty drawback are incentive which flow from the scheme framed by Central Government or from section 75 of Custom Act, 1962. Hence incentives are not profit derived from the eligible business u/s 80IB. When Hon'ble Apex Court has repeatedly defined the term 'derived from' in the same fashion as in Liberty India, it is not possible to define it in any other way. By this definition one would say that Hon'ble Supreme Court has given a well reasoned decision discussing each of the relevant issues in case of Liberty India, where all the issues namely word "derived", and nature of export incentives is discussed in details & therefore, it is binding precedent under Article 141 of the Constitution.
(iii) In light of the decision of the Apex Court in the case of Liberty India and Sterling Foods, and the various decisions cited above, interest income and income from DDB/DEPB, etc are not derived from the business of 100% EOU from export of an article or thing. This view has been held by :
(a) ITAT, Mumbai in the case of Tricom India Ltd (36 SOT
302),
(b) ITAT, Ahmadabad in the case of Kiri Dyes and Chemicals (P) Ltd vs ITO in ITA No. 813 & 1035/2010,
(c) ITAT, Chennai in the case of Tochelungee Stationary Mfg Co vs ITO 5 SOT 428;
(d) ITAT, Jodhpur Bench in the case of ITO vs VJ Home (P) Ltd (2209) 28 DTR 495
(e) CIT vs Memom Impex (P) Ltd (2003) 259 ITR 403 (Mad);
(f) ITAT, Chennai in the case of Orchid Chemicals and Pharmaceuticals Ltd vs JCIT (2005) 97 CTD 277 54 ITA NO.5635/DEL/2010 & 1191/Del/2012
(iv) In the decisions cited above, the main reason for disallowance of the claim of deduction was that interest income and income from DEPB/DDP, import licences, etc. were not derived from the undertaking, having no direct nexus with the business of the undertaking and hence, following various decisions, including of the Apex Court in Liberty India and Sterling Foods, such income was not eligible for deduction is 10A/10B. It has been inter alia held that in the absence of a direct nexus between such income source and the business of the undertaking, the deduction cannot be allowed.
(v) In view of the above, the view taken by the Special Bench in the case of Maral Exports, that the decision of the Apex Court in Libert India, is not applicable to section 10B, may not be accepted.
(vi) In the case of Maran Overseas, the Special Bench ITAT has ignored the binding decision of the Apex Court on the grounds that the decision of the Apex Court was in the context of 80 IB where no formula for determination of profits was given, as against sub-section (4) given in 10B.
While so doing, the ITAT has completely ignored the provision of sub-section (1) by holding that sub-section (4) is a complete code in itself. On the other hand, the Delhi ITAT has in the case of Convergys India Services Pvt. Vs DCIT in ITA No. 4021/Del/2010 has held that sub-section (4) of section 10A is only a formula; firstly the income or gain has to be derived from the export activity, only thereafter the formula can be applied. This was also the view taken by the ITAT, Mumbai Bench in the case of Tricom India Ltd. It has been held that the expression 'derived from' cannot be 55 ITA NO.5635/DEL/2010 & 1191/Del/2012 ignored in sub-section (1) because the expression involves only those items of profit eligible for deduction which are derived from the industrial undertaking.
(vii) In the case of Maral Exports, the ITAT has while drawing a corollary between 10B (4) and 80HHC (3) regarding determination of profits held that while in view of Explanation (baa) under section 80 HHC, specific items of income (28 (iiia)-(iiid), rent, etc) have been excluded, no such exclusion is present under sub-section (4) of section 10B. It was on this reasoning that the Hon'ble Bench allowed the inclusion of DEPB/DDB in the profits of the business of the undertaking for determination of the deduction under sub-section (1). In this regard, it may be mentioned that after its amendment by the Finance Act, 2001, sub-section (4) would include only the business of the undertaking (and not any business source). It is for this reason that in the case of Suraj Exports, the ITAT, Jodhpur Bench had given the finding that 'profits of the business of the undertaking' would be that u/s 28(i) and not any other business source such as 28 (iiia)-(iiid), etc, including DEPB/DDB. Thus, the profits of the business of the undertaking would have a restrictive scope to include only those profits as derived by the 100% EOU from the export of article or things. In any case, as has been held by the Hon'ble Delhi Bench of the ITAT in the case of Convergys India Services Pvt. Vs DCIT, unless the profits are derived from the 100% EOU from the export of article or things referred to in sub-section (1), it cannot enter into the determination of the deduction u/s 10B (4), which is only a formula.
56ITA NO.5635/DEL/2010 & 1191/Del/2012
(viii) Further, the Supreme Court in the case of K. Ravinderanathan Nair (2007) 295 ITR 228 (SC) has interpreted the meaning of the term 'profits of the business of the undertaking' in the context of section 80 HHC (3) and has held that it is only 'profits derived from exports' which would become the basis for working out the formula under that sub- section. Accordingly, even under sub-section (4) of section 10B, 'profits of the business of the undertaking' would be the profits derived from the export of article or things.
(ix) Hon'ble Supreme Court in the case of Liberty India and many other cases have decided the nature of incentives i.e. DDB/DEPB at length, and accordingly held that the incentive profits are not profits derived from the eligible business undertaking. It has been further held that DEPB/DDB belongs to the category of ancillary profits of such undertakings and constitute independent source of income beyond the first degree nexus between profits and the industrial undertaking. In view of these facts brief observations of the Hon'ble ITAT Benches as well as Hon'ble Bombay High Court cannot be deemed to be law declared to have a binding effect as contemplated by article 141 of the constitution (held by SC in the case of S. Shamughyel Nadar 263 ITR 658) and cannot overtake the clear-cut finding given by the Hon'ble Supreme Court in the case of Liberty India, which has been held after considering the facts of the another 25 cases on similar issue."
7. We have heard both the parties and perused the relevant records, especially the orders of the revenue authorities on the issue in dispute alongwith the documentary evidence filed by the assessee and the Written Submissions filed by both the parties. As regard the common issue involve in both the Appeals i.e. in ITA No. 5635//Del/2010 (A.Y. 2007- 57 ITA NO.5635/DEL/2010 & 1191/Del/2012
08) and ITA No. 1191/Del/2012 (A.Y. 2008-09) i.e. whether exemption u/s. 10B of the I.T. Act is available on the Deemed Export Draw Back included in the profits and gains of the 100% EOU unit or not. After going through the order of the Revenue Authorities alongwith the Written submissions filed by both the parties as well as the case laws relied upon by them, we are of the considered view that this issue has already been adjudicated and decided in favor of the assessee by the decision of the ITAT, Special Bench, Indore in the case of Maral Overseas Ltd. vs. ACIT 136 ITD 177. The said decision of the ITAT, Special Bench, Indore specifically rendered in context of section 10B of the I.T. Act. For the sake of convenience the relevant paragraphs of the Special Bench, Indore decision, as aforesaid are reproduced hereunder:-
"77 .....It is clear from the plain reading of section 10B(1) of the Act that the said section allows deduction in respect of profits and gains as are derived by a 100% EOU. Further, section 10B(4) of the Act stipulates specific formula for computing the profit derived by the undertaking from export. Thus, the provisions of subsection (4) of section 1OB of the Act mandate that deduction under that section shall be computed by apportioning the profits of the business of the undertaking in the ratio of export turnover by the total turnover. Thus, even though subsection (1) of section 1OB refers to profits and gains as are derived by a 100% EOU, the manner of determining such eligible profits has been statutorily defined in sub-section (4) of that section. Both sub- sections (1) and (4) are to be read together while computing the eligible deduction 10B of the Act, We cannot ignore sub-section (4) of section 1OB which provides specific formula for computing the profits derived by the undertaking from export. As per the formula so laid down, the entire profits of the 58 ITA NO.5635/DEL/2010 & 1191/Del/2012 business are to be determined which are further multiplied by the ratio of export turnover to the total turnover of the business. In case of Liberty India (supra), the Hon'ble Supreme Court 80-IA has dealt with the provisions of section 80IA of the Act wherein no formula was laid down for computing the profits derived by the undertaking which has specifically been provided under sub section (4) of section 10B while computing the profits derived by the undertaking from the export. Thus, the decision of the Hon'ble Supreme Court is of no help to the revenue in determining the claim of deduction u/s. 10B in respect of export incentives.
78. Section 1OB of sub-section (l) allows deduction in respect of profits and gains as are derived by a 100% EOU. Section 1OB (4) lays down special formula for computing the profits derived by the undertaking from export. The formula is as under:
79. Thus, sub-sec/ion (4) of section lOB stipulated that deduction under that section shall be computed by apportioning the profits of the business of the undertaking in the ratio of turnover to the total turnover.
Thus, notwithstanding the fact that sub-section (l) of section 1OB refers the profits and gains as are derived by a 100% EOU, yet the manner of determining such eligible profits has been statutorily defined in sub- section (I) of section 1OB of the Act. As per the formula stated above, the entire profits of the business are to be taken which are multiplied by the ratio of the export turnover to the total turnover of the business. Sub- section (4) does not require an assessee to establish direct nexus with the business of the undertaking and once an income forms part the business of the 59 ITA NO.5635/DEL/2010 & 1191/Del/2012 undertaking, the same would be included in the profits of the business of the undertaking. Thus. once an income forms part of the business of the eligible undertaking. there is no further mandate in the provisions of section 1OB to exclude the same from the eligible profits. The mode o( determining the eligible deduction uls lOB is similar to the provisions of section 80HHC inasmuch as both tile sections mandates determination of eligible profits as per tile formula contained therein. The only difference is that section 80HHC contains a further mandate in terms of Explanation (baa) (or exclusion o( certain income from the "profits o( the business" which is, however. conspicuous by its absence in section lOB. On tile basis of the aforesaid distinction. subsection (4) of section10A/10B o(the Act is a complete code providing the mechanism for computing the "profits of the business" eligible Is: deduction u/s lOB of the Act. Once an income forms part of the business of the income o(the eligible undertaking o(the assessee, the same cannot be excluded from the eligible profits (or the purpose o( computing deduction u/s 1OB of the Act. As per the computation made by the Assessing Officer himself, there is no dispute that both these incomes have been treated by the Assessing Officer as business income. The CBDT Circular No. 564 dated 5th July, 1990 reported in 184 ITR (St.) 137 explained the scope and ambit of section 80HHC and the mode of determination of profits derived by an assessee from the export of goods. ITA], Special Bench in the case of International Research Park Laboratories Ltd. (supra), after following the aforesaid Circular, held that straight jacket formula given in sub- section (3) has to be followed to determine the eligible deduction. The Hon'ble Supreme Court in the case of 60 ITA NO.5635/DEL/2010 & 1191/Del/2012 P.R. Prabhakar v. CIT [2006) 284 ITR 5841154 Taxman 503 had approved the principle laid down in the Special Bench decision in International Research Park Laboratories Ltd. (supra). In the assessee's own case the ITAT in the preceding years, after considering the decision in the case of Liberty India (supra) held that provisions of section 10B are different from the provisions of section 80lA wherein no formula has been laid down for computing the eligible business profit.
80. In view of the above discussion, question No. 2 is answered in affirmative and in favour of the assessee. Accordingly, the assessee is eligible [or claim of deduction on export incentive received by it in terms o( provisions o( section 10B(1) read with section 10B(4) o(the Act. "(emphasis supplied)"
7.1 Keeping in view of the aforesaid decision rendered by the aforesaid ITAT, Special Bench, Indore on the question of whether the Export Incentive are derived from undertaking are eligible for deduction u/s. 10B of the Act. It is held by the aforesaid Special Bench that though section IOB(I) refers to profits "derived" by the EOU, the manner of determining such eligible profits has to be done as per the formula prescribed in section 10B(4), which does not require an assessee to establish a direct nexus with the business of the undertaking and thus, once an income forms part of the business of the undertaking, the same would be included in the profits of the business of the undertaking and be eligible for deduction.
7.2 Keeping in view of the Written Submissions filed by both parties, we are of the view that the decision as aforesaid of the Special Bench, ITAT, Indore has been followed by the ITAT, Delhi Bench in the case of lTO vs. M/s Hritnik Export (P.) Ltd. in ITA No. 2111/Del/2013, which has been upheld by the Hon'ble Jurisdictional High Court in ITA No. 219 & 239/2014.61
ITA NO.5635/DEL/2010 & 1191/Del/2012 7.3 It is further seen that the ITAT, Mumbai Bench has also taken the exactly the similar view in the case of Arts & Crafts Exports vs. ITO : 66 DTR 69 which has also been upheld by the Hon'ble Mumbai High court reported in 246 CTR 463.
8. Keeping in view of the aforesaid discussion, we are of the considered view that undertaking is eligible for deduction on export incentive received by it, in terms of the provisions of section 10B of the Act. Respectfully following the decision of the ITAT, Special Bench, Indore in the case of Maral Overseas vs. ACIT (Supra) as well as the decision of the ITAT, Delhi Bench in the case of ITO vs. Hritnik Export Pvt. Ltd. (Supra) in which the Delhi Bench has followed the decision of the Special Bench, ITAT (Supra) which has been upheld by the Hon'ble High Court in ITA No. 219 & 239/2014. The issue raised in Ground No. 2 & 2A in both the appeals i.e whether exemption u/s. 10B of the I.T. Act is available on the deemed export draw back included profit and gain of 100% EOU Unit, is decided in favor of the assessee and we delete the addition in dispute for both the assessment years i.e. 2007-08 & 2008-09.
9. As regards the another issue regarding addition of Rs. 21239/- on account of interest for the asstt. year 2007-08 mentioned in ground no. 3 and Rs. 43,287/- mentioned in ground no. 3 for the asstt. year 2008-09.
After hearing both the parties and perusing the relevant records, especially the orders of the revenue authorities on the issue in dispute alongwith the documentary evidence filed by the assessee and the Written Submissions filed by both the parties regarding denial of exemption on interest income, we find that Ld. AR has argued before the Ld. CIT(A) that the interest of Rs. 21,239/- was earned on Fixed Deposit made for the purpose of business and not as investment of surplus funds, accordingly, the amount of Rs. 21,239/- should be allowed for deduction u/s. 10B. We have gone through the contention raised by the Assessee before the Revenue Authorities as well as before us and the case laws relied upon by the assessee as well as Ld. DR on the issue in dispute, we are of the view that interest income earned by the assesee in the asstt.
62ITA NO.5635/DEL/2010 & 1191/Del/2012 years in dispute is not derived from export business and is an income from other sources. Our view is supported by the decision of the Hon'ble Supreme court in the case of Tuticorin Alkali Chemicals and Fertilizers Ltd. vs. CIT [1997] 227 ITR 172 (SC); CIT vs. Pandian Chemicals Ltd. [1998] 233 ITR 497 (Mad.) and Pandian Chemicals Ltd. vs. CIT [2003] 262 ITR 278 (SC). Keeping in view of the facts and circumstances of the present case, we are of the view that interest income on FDR, earned as income from other sources, on the basis of facts and judicial pronouncements, cannot be held to be admissible for deduction u/s. 10B, therefore, the ground no. 3 in both the Appeals are rejected and decided against the assessee. In view of the above, we do not find any infirmity in the well reasoned order passed by the Ld. CIT(A) on this issue, hence, we uphold the impugned order on this issue.
9.1 Since there are only two issues involving in ITA No. 5635/Del/2010, which we have decided as above, therefore, this Appeal is partly allowed.
ITA NO. 1191/Del/2012
10. As regards Ground no. 1 in which the assessee has challenged the total taxability which need not be adjudicated here. But as regards the issue involved in Ground No. 2, 2A and 3 in both the Appeals, we have decided the issues by passing a detailed order in ITA No. 5635/Del/2010 (A.Y. 2007-08), as above, in which Ground 2, 2A is decided in favor of the Assessee by respectfully following the order of the ITAT, Special Bench, Indore in the case of Maral Overseas vs. ACIT 136 ITD 177 and Ground No. 3 is decided against the Assessee on the basis of the judgment of the Hon'ble Supreme Court in the case of Tuticorin Alkali Chemicals and Fertilizers Ltd. vs. CIT [1997] 227 ITR 172 (SC); CIT vs. Pandian Chemicals Ltd. [1998] 233 ITR 497 (Mad.) and Pandian Chemicals Ltd. vs. CIT [2003] 262 ITR 278 (SC).
11. With regard to issue no. 4 regarding not granting the benefit of exemption u/s. 10B fully of Rs. 28,27,224/- on account of Customer Claim 63 ITA NO.5635/DEL/2010 & 1191/Del/2012 by observing that the same has no direct nexus with export is concerned, we find that Ld. CIT(A) has consider the assessment order and the submission made by the Ld. AR. We further find that Ld. CIT(A) has observed that the scope of income which is admissible for deduction u/s.
10B is limited to that income which is derived from the export of articles or things. In this case, the assessee has received a sum of Rs. 28,27,224/-
as a result of compensation for cancellation of order, to compensate for the cost of raw material and other inputs incurred by him. These receipts may be in foreign exchange but is not on account of export of articles or things and the amount received by the assessee is only to cover the expense already incurred by it. The receipt cannot be said to be such profit and gains derived by the undertaking from export of article or thing and on the basis of facts and judicial pronouncement of the ITAT, Delhi Bench in the case of Sony India Pvt. Ltd. vs. DCIT (114 ITD 448), cannot be held to be admissible for deduction u/s. 10B. Therefore, Ld. CIT(A) has rightly confirmed the addition of Rs. 28,27,224/-. In view of the above, we do not find any infirmity in the well reasoned order passed by the Ld. CIT(A) on this issue, hence, we uphold the impugned order on this issue.
12. With regard to issue no. 5 regarding not granting of exemption u/s.
10B fully by confirming the action of the AO of making addition of Rs. 29,24,405/- on account of Freight Subsidy by observing that there is no direct nexus with export is concerned, we find that Ld. CIT(A) has 64 ITA NO.5635/DEL/2010 & 1191/Del/2012 considered the assessment order and the submission made by the Ld. AR and elaborately discussed the issue and adjudicated the issue as under:-
"8.1 I have carefully considered the assessment order and the submission made by the Id. AR. As already discussed above, the exemption under section 10B of the Income-tax Act, 1961, is allowable only in respect of profits and gains derived by the assessee from a hundred per cent export oriented unit and not in respect of each and every item of income assessable as business income. In sub-section (1) of section BOHHC, the deduction is allowable in respect of the profits derived from exports while in sub-section (3) profits derived from export has been defined by enlarging its natural meaning. Where the Legislature wanted to give a larger meaning to the expression "derived from" it has defined such expression. According to this sub-section, such profits would amount to profits and gains computed under the head "Profits and gains of business or profession". But there is no such definition for the purpose of section 10B. Therefore, the expression "derived from" in section 10B is to be construed in the restricted sense. Thus, the term profit derived by an industrial undertaking from export of articles has a limited connotation and it is much narrower in its field of operation and income other than that derived from export do not fall within its purview. The legislature has in its wisdom specifically used the phrase 'derived from' and not 'attributable to' while framing the provisions u/s 1OB and on this basis has limited the income/receipts which are covered under the provisions of this section i.e. on which the appellant has the right to claim deduction. The appellant has quoted the decision of ITAT, Chandigarh in the case of Income Tax Officer Vs. Kiran Enterprises (2005) 92 TTJ 104. However, the decision 65 ITA NO.5635/DEL/2010 & 1191/Del/2012 has been reversed by Hon'ble Himachal Pradesh High Court [2010] 327 ITR 0520- wherein it has held as under:
It is evident that section 80-1B of the Income-tax Act, 1961, provides for deduction in respect of profits and gains derived from the eligible business. The words "derived from"
are narrower in connotation as compared to the words "attributable to". In other words, by using the expression "derived from", Parliament intended to cover sources not beyond the first degree. It is only the profits generated, i.e., operational profits which are entitled to the benefit under section 80-lA. In Sterling Foods [1999] 237 ITR 579the Supreme Court has also laid down a test as to what is the source of income.
In the State of Himachal Pradesh, there was scarcity of rail network. A scheme had been framed by Central Government whereby freight/transport subsidy was provided to industries set up in remote areas where rail facilities were not available and some percentage of the transport expenses incurred by the industrial undertakings to transport raw material to the factory and to transport finished goods from their industries was subsidized by the Central Government. The Tribunal held that the freight subsidy had to be included as profits derived from the industrial undertaking. On appeal to the High Court. Held, allowing the appeal, that the transport subsidy received by the assessee was not a profit derived from business since it was not an operational profit. The source of the subsidy was not the business of the assessee but the scheme of the Central Government. It could not be treated as profits of the undertaking for purposes of section 8O-IA. - Liberty India v. CIT [2009] 317 ITR, 218(SC) and CIT v Sterling Foods [1999] 237 ITR 579 (SC) applied.
66ITA NO.5635/DEL/2010 & 1191/Del/2012 The receipt of freight subsidy thus cannot be said to be such profit and gains derived by the undertaking and on the basis of facts and judicial pronouncements, cannot be held to be admissible for deduction u/s 10B. The addition of Rs. 29,24,405/- is, therefore, confirmed and this ground of appeal is rejected."
12.1 In the background of the aforesaid discussions and precedent relied upon by the Ld. CIT(A), we are of the view that the receipt of freight subsidy thus cannot be said to be such profit and gains derived by the undertaking, cannot be held to be admissible for deduction u/s 10B. Hence, Ld. CIT(A) has rightly confirmed the addition of Rs. 29,24,405/-. In view of the above, we do not find any infirmity in the well reasoned order passed by the Ld. CIT(A) on this issue, hence, we uphold the impugned order on this issue.
13. With regard to issue no. 6 regarding confirming the action of the AO in making the addition of Rs. 10,93,584/- (Rs. 20,72,016/- before passing order u/s. 154 by AO) u/s. 14A read with Rule 8D on account of expenses relating to investments is concerned, we find that Ld. CIT(A) has considered the assessment order and the submission made by the Ld. AR and elaborately discussed the issue and adjudicated the issue as under:-
"10.1 I have carefully considered the assessment order and the submissions made by the Ld. AR. On careful examination of the matter, I find that any income, whether exempt or not, can only be earned after incurring some expenditure. However, usually such expenditure is not segregated in the accounts of the assessee and remains clubbed with overall administrative/financial and other expenses of the business as a whole. If any income is exempt from tax because it is not included in the total income by virtue of section 10 of the Income-tax Act, 1961, section 14A of the Act prohibits allowance of any expenditure incurred in relation thereto.67
ITA NO.5635/DEL/2010 & 1191/Del/2012 Income from deployment of funds in shares earned by way of dividend is not included in total income by virtue of the provisions contained in section 10(34) of the Act, whether the shares are held as stock-in-trade or as investment. As dividend income does not form part of total income under the Act, the provisions of section 14A are applicable. The allowance of expenditure in relation to dividend income is thus not admissible in computing the income of an assessee whether the shares are held as investment or they are held on trading account as stock-in-trade.
When the expenditure of interest is incurred in relation to income which does not form part of total income, disallowance is made irrespective of the fact whether any income is earned by the assessee or not as Section 14A does not envisage any such exception. The provisions of section 14A, controls the computation Of income under the provisions of the Act and has overriding effect over other provisions. Therefore, even if the expenditure is allowable under any other provision of the Act, disallowance is made because of the overriding effect of section 14A of the Act.
10.2 The Legislature by using the expression "expenditure in relation to income which does not form part of the total income" in section 14A of the Act, in no way indicates that it does not encompass disallowance of expenditure incurred in relation to the income in the absence of actual receipt of income during the relevant previous year. On the contrary, the term "in relation to" is wide enough to include in its sweep expenditure both "for making or earning income" and "incurred wholly and exclusively for the purposes of business carried on by the assessee".68
ITA NO.5635/DEL/2010 & 1191/Del/2012 When there is no income, it cannot form part of anything and certainly it does not, in any case form part of total income. When dividend is not taxable at all, the interest pertaining to that would also not be allowable because there is no taxable income of the assessee against which such interest can be allowed.
10.3 Further, sub-section (2) of section 14A empowers the AO to determine the amount of expenditure incurred in relation to exempt income in accordance with the method as may be prescribed. The method has since been prescribed by insertion of rule 8D of the I.T. Rules, 1962 w.e.f. 24.03.2008.
Sub-section (3) of section 14A mandates that the above provisions of sub-section (2) shall also apply to a case where an assessee claims that no expenditure has been incurred by him in relation to exempt income. The constitutional validity of section 14A read with sub-sections (1), (2) and (3) thereof has since been upheld by the Hon'ble Bombay High Court vide its order dated 12.08.2010 in the case of Godrej & Boyee Mfg.
Co. Ltd. vs. DCIT In ITA No. 626 of 2010 and writ petition no.
758 of 2010 after dwelling on the above issue in great details and considering decisions of various Courts and Tribunals on the matter including that of Hon'ble ITAT, Mumbai (Special Bench) in the case of ITO vs. Oaga Capital Management Pvt.
Ltd. (2009) 117 ITO 169. The Hon'ble High Court has also upheld the validity of Rule 8D, although it has held that the above Rule 80 notified w.e.f. 24.03.2008 shall apply w.e.f. AY 69 ITA NO.5635/DEL/2010 & 1191/Del/2012 2008-09. The relevant portion of the aforesaid order of the Hon'ble High Court is reproduced hereunder:
"Conclusion:
74. Our conclusions in this judgment are as follows:
i. Dividend income and income from mutual funds falling within the ambit of Section 10(33) of the Income Tax Act 1961, as was applicable for Assessment Year 2002-03 is not includible in computing the total income of the assessee. Consequently, no deduction shall be allowed in respect of expenditure incurred by the assessee in relation to such income which does not form part of the total income under the Act, by virtue of the provisions of Section 14A(1);
ii) The payment by a domestic company under section 115O(1) of additional income tax on profits declared, distributed or paid is a charge on a component of the profits of the company. The company is chargeable to tax on its profits as a distinct taxable entity and it pays tax in discharge of its own liability and not on behalf of or as an agent for its shareholders. In the hands of the shareholders as the recipient of dividend, income by way of dividend does not form part of the total income by virtue of the provisions of Section 10(33). Income from mutual funds stands on the same basis;
iii) The provisions of sub section (2) and (3) of Section 14A of the Income Tax Act 1961 are constitutionally valid;
iv) The provisions of Rule 8D of the Income Tax Rules as inserted by the Income Tax (Fifth Amendment) Rules 2008 are not ultra vires the provisions of Section 14A, 70 ITA NO.5635/DEL/2010 & 1191/Del/2012 more particularly sub section (2) and do not offend Article 14 of the Constitution;
v) The provisions of Rule 8D of the Income Tax Rules which have been notified with effect from 24 March 2008 shall apply with effect from Assessment Year 2008-09;"
10.4 However, the appellant has not objected to the applicability of rule 8D for the year under consideration and has only pointed out the mistake in computation of disallowance by applying rule 8D read with section 14A of the Act. This objection has also been withdrawn during the course of appellate proceeding vide order sheet entry dated 09.01.2012, as the AO has rectified the calculation mistake.
Considering the above the impugned addition made by the AO by applying rule 8D read with section 14A of the Act is confirmed."
13.1 We have gone through the orders passed by the AO as well as Ld. CIT(A) on the issue in dispute. We find that the assessment order as well as the appellate order, is not clear on the quantification of the expenditure incurred by the assessee on the exempt income. Keeping in view of the facts and circumstances of the case, we are of the view that the matter requires re-consideration at the level of the AO with the direction to quantify the expenditure on the basis of exempt income, after giving adequate opportunity of being heard to the assessee and pass a fresh order on the issue. Accordingly, the Ground No. 6 is remitted back to the file of the AO with the above directions.
71ITA NO.5635/DEL/2010 & 1191/Del/2012
14. In the result, Assessee's Appeal No. 5635/Del/2010 (A.Y. 2007-08) is partly allowed and Appeal No. 1191/Del/2012 (A.Y. 2008-09) is partly allowed for statistical purposes.
Order pronounced in the Open Court 27-2-2015.
Sd/- Sd/-
[N.K. SAINI] [H.S. SIDHU]
ACCOUNTANT MEMBER JUDICIAL MEMBER
Date 27/2/2015
"SRBHATNAGAR"
Copy forwarded to: -
1. Appellant -
2. Respondent -
3. CIT
4. CIT (A)
5. DR, ITAT
TRUE COPY
By Order,
Assistant Registrar,
ITAT, Delhi Benches
72
ITA NO.5635/DEL/2010 &
1191/Del/2012
73