Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Toshniwal & Co., Mumbai vs Assessee

                     IN THE INCOME TAX APPELLATE TRIBUNAL,
                            MUMBAI BENCH 'E', MUMBAI
               Before Shri N.V. Vasudevan, JM and Shri T.R. Sood, AM
                               I.T.A.No. 6753/Mum/2008
                              Assessment Years :2005-06

M/s. Toshniwal & Co.,                           The Income-tax Officer-4(2)(4),
F-1, surya Mahal, 4th floor,                    Mumbai.
                                          Vs.
5, B.B. road, Fort, Mumbai 400 023.
PAN: AAAFT 3566 G
       (Appellant)                                      (Respondent)

                            Appellant by : Shri A.K. Ghosh
                         Respondent by : Shri Naveen Gupta

                                       ORDER

PER T.R. SOOD, AM:

This appeal by the assessee is directed against the order dated 8th September, 2008 of the learned Commissioner of Income-tax (Appeals)-IV, Mumbai and relates to the assessment year 2005-06.

2. Ground No. 2 was not pressed. Therefore, the same is dismissed as not pressed. The other grounds are as under:

1. On the facts and the circumstances of the appellant's case and in law the ld.

CIT(A) erred in not allowing entire amount of Key-men"s Insurance Premium of Rs. 7,50,100/- claimed by the appellant.

3. On the facts and the circumstances of the appellant's case and in law the Ld. CIT(A) erred in confirming the disallowance of Rs.1,13,959/- made by the A.O. on account of transaction charges paid to Stock Exchange.

3. The learned counsel for the assessee submitted that in this case the premium paid on Key-men's Insurance Policy had been held to be allowable only for a particular portion of the period on the basis of mercantile system of accounting. Since such expenditure is allowable in view of the decision of the Delhi Bench of the Tribunal in the case of P.G. Electronics v. ITO (98 TTJ 896. Therefore, suitable direction may be given to allow the balance of premium in the next year on the same matching principle.

4. On the other hand, the learned Departmental Representative relied on the order of the learned CIT(A).

2 ITA No 6753/M/08

5. We have considered the rival submissions and find that the learned CIT(A) decided this issue vide para 1.9 of his order, which reads as under:

"The method of accounting followed by the appellant is the mercantile system of accounting and going by the matching principles, the expenses attributable to the current year should be allowed in the present year, i.e.if goods are purchased in a manufacturing company and if only 505 of the goods are used as input, only 505 is considered for computing the current year's income and the balance 50% is considered as opening stock for the next year. Similarly, the benefit of Keyman Insurance Premium is available to the appellant firm for 13 days at Sr. No.1, 4 days at Sr. No. 2, 3 days at Sr.No.3 & 4 and 1 day at Sr.Nos.5 & 8. The A.O. is directed to allow the deduction during the year for such period only. This ground of appeal is thus partly allowed."

6. From the above, it is clear that premium for Keyman Insurance for few days was allowed because assessee was following mercantile system of accounting. We agree with the submission of the learned counsel for the assessee and following this system of accounting the balance of the premium should be allowed in the next year. Therefore, we set aside the order of the learned CIT(A) and direct the Assessing Officer to allow the balance of premium in the year.

7. As far as the second issue is concerned, after hearing both the parties, we find that identical issue came up before the Tribunal in the case of Kotak securities Ltd., vs. Add. CIT (ITA No. 1955/M/08 for the assessment year 2005-06) order dated 26.8.2008, wherein after discussing the issue in detail at para 20 to 28, it was held that transaction fee paid cannot be termed as "fee paid for technical services" and accordingly provision of section 194J were not attracted and there was no obligation to deduct tax source and consequently such expenditure would not be disallowed u/s. 40(a)(ia) of the Act. Following that decision, we decide this issue in favor of the assessee.

7. In the result, the appeal is partly allowed.

Order pronounced on this 19h day of March, 2010.

       Sd.                                                              Sd.
 (N.V.Vasudevan)                                                    (T. R. Sood)
Judicial Member                                                  Accountant Member

Mumbai dated the 19th March, 2010.
kn