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 4, Cited by 5]

Income Tax Appellate Tribunal - Ahmedabad

Dy. Cit, Gandhinagar Circle,, ... vs Gujarat Water Supply & Sewerage Board,, ... on 27 February, 2017

          आयकर अपील य अ धकरण, अहमदाबाद              यायपीठ 'बी' अहमदाबाद ।
         IN THE INCOME TAX APPELLATE TRIBUNAL
                  " B " BENCH, AHMEDABAD

 सव ी    एन.के. ब लैया, लेखा सद य एवं महावीर          साद,   या यक सद य के सम   ।
 BEFORE SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER And
      SHRI MAHAVIR PRASAD, JUDICIAL MEMBER

                   आयकर अपील सं./I.T.A.  No.51/Ahd/2014
               (   नधारण वष /   Assess ment Year : 2010-11)
Commissioner of Income-tax,                 बनाम/      Gujarat Water Supply &
    Gandhinagar Cicle,                       Vs.           Sewerage Board
4 floor, 14 t h Block, Udhyog
 th
                                                       Jalseva Bhavan, Sector -
    Bhavan, Sector-11,                                    10A, Gandhinagar -
       Gandhinagar                                             382010
 थायी लेखा सं . /जीआइआर सं . / PAN/GIR No. : AACCG 3119 R
        (अपीलाथ /Appellant)                ..                  ( यथ / Reh
                                                                spondent)
      अपीलाथ ओर से /   Appellant by   :     Shri Jagadish, CIT D.R.
         यथ क ओर से/Respondent    by :      Shri M. G. Patel, A.R.

      सुनवाई क तार ख / Date o f He ar ing                    21/02/2017
      घोषणा क तार ख /Dat e o f Pro no unc e me nt            23/02/2017

                                आदेश / O R D E R

PER SHRI MAHAVIR PRASAD, JUDICIAL MEMBER :

This appeal has been preferred by the Department is directed against the order of the Commissioner of Income Tax(Appeals), Ahmedabad, dated 11/10/2013 for the Assessment Year (AY) 2010-11 and following Ground has been taken:

The Learned CIT(Appeal)has erred in law and on facts in deleting the determined book profit u/s. 115JB of the IT Act of Rs.77,54,01,000/-
ITA No.51/Ahd/2014
Commissioner of Income-tax vs.Gujarat Water Supply & Sewerage Asst.Year -2010-11 -2-

2. The facts of the case are that in this case assessee itself has opted its status as company; it was required to pay tax on the book profit Under Section 115JB of the Act. The assessee company filed original return of income showing loss of Rs.93,08,13,706/-. A revised return was filed by the assessee on 31/03/2012 declaring Nil income after set off of earlier year losses.

3. The assessee was therefore asked to explain why tax may not be levied on the book profit. The assessee replied as under:

"It is a fact that the Board had taken PAN in the nature of company. The Board is filing its income tax return in the nature of a company but it is not preparing its annual accounts as per revised Schedule VI of companies act".

4. Thus the major ground on the basis of which assessee was arguing that - MAT is not applicable to its case is that its accounts are not prepared as per Schedule-VI of company Act.

Therefore contention raised by the assessee was not found acceptable. The status of the assessee as accepted by the assessee is treated as company by assessee itself. Hence there is no debate on the status of the assessee.

5. In this case though there is statutory requirement that accounts were required to be prepared as per Schedule-VI of companies Act, the assessee has not prepared accounts accordingly, When accounts are not prepared according to, statutory requirement book profit can be determined on the basis of accounts prepared by the assessee in any other ITA No.51/Ahd/2014 Commissioner of Income-tax vs.Gujarat Water Supply & Sewerage Asst.Year -2010-11 -3- form. Just because account is not prepared in Schedule VI of companies, act assessee cannot be spared from its tax liabilities. It may be the planning of assessee of not preparing accounts as per Schedule-VI of companies Act to get rid of Section 115JB.

6. Since assessee has not prepared accounts as per Schedule-VI of companies act no other option is left but to accept the surplus determined by the assessee on the basis of income and expenditure account of Rs.77,54,01,000/- as book profit u/s. 115JB.

Considering the above facts of the case the income of assessee is assessed at the book profit of Rs.77,54,01,000/- u/s. 115JB of the IT Act.

7. Against the said order assessee challenged the matter before the first appellate Authority and Ld. CIT(A) gave the relief to the assessee and allowed the appeal of the appellant.

8. After consideration of entire facts and details and decision discussed hereinabove, it is found that appellant in Gujarat Government undertaking establishment under GWSSB Act, 1978 of the Local Authority and not a company as per provision of Companies Act, 1956. It is not required to file its Article & Memorandum of Association with ROC and also not required to prepare its accounts as per Schedule-VI of the Companies Act. The Appellant has prepared its accounts including Income & Expenditure Account as per relevant Section of GWSSB Act. Even though it has filed returns in ITR-6 applicable to company as it is ITA No.51/Ahd/2014 Commissioner of Income-tax vs.Gujarat Water Supply & Sewerage Asst.Year -2010-11 -4- liable to tax as such under normal provisions of the Act, but deeming provisions of Section 115JB which provides for special taxation are not applicable to the present case, as discussed herein above.

9. Ld. AR has filed an order of the Co-ordinating Bench in ITA No.2159/Ahd/2006, in the matter of ITO Vs. Gujarat State Road Transport Corporation Ltd. in similar matter appeal was allowed by the Hon'ble Members holding that in these similar matters Hon'ble Karnatka High Court in the case Kerala State Electricity Board Vs. DCIT [2010] 329 ITR 91 (Ker), in view of the decision, case was decided in favour of the assessee and against the revenue.

10. In support of its contention assessee has also filed a copy of judgment Damodar Valley Corporation Vs. ACIT [2016] 157 ITD 415/66 taxmann.com25(Kolkata - Trib) in similar circumstances, the case was allowed in favour of the assessee.

11. it was hold that the assessee is a statutory corporation not registered under the Companies Act Section 115JB of the Act are not applicable to the assessee corporation;

12. We are of the considered opinion and respectfully following the order of the Hon'ble Tribunal and judgment of Kerala High Court. We dismissed the appeal of the department.

ITA No.51/Ahd/2014

Commissioner of Income-tax vs.Gujarat Water Supply & Sewerage Asst.Year -2010-11 -5-

13. In the result, appeal filed by the Department is dismissed.



This Order pronounced in Open Court on                                              23/02/2017



                   Sd/-                                                             Sd/-
              एन.के. ब लैया                                                   महावीर साद
                 (लेखा सद य)                                                   ( या यक सद य)
  ( N.K. BILLAIYA )                                                    ( MAHAVIR PRASAD )
ACCOUNTANT MEMBER                                                        JUDICIAL MEMBER

Ahmedabad;                     Dated           23/02/2017
Priit Yadav, Sr. Ps

आदेश क                त ल प अ े षत/Copy of the Order forwarded to :
1.           अपीलाथ / The Appellant
2.               यथ / The Respondent.
3.           संबं धत आयकर आयु त / Concerned CIT
4.           आयकर आयु त(अपील) / The CIT(A) Ahmedabad
5.            वभागीय    त न ध, आयकर अपील य अ धकरण, अहमदाबाद / DR, ITAT, Ahmedabad

6.           गाड फाईल / Guard file.
                                                                                       आदेशानुसार / BY ORDER,

                         स या पत        त //True Copy//

                                                                   उप/सहायक पंजीकार (Dy./Asstt.Registrar)

आयकर अपील य अ धकरण, अहमदाबाद / ITAT, Ahmedabad True Copy

1. Date of dictation 21/02/2017 (dictation-pad 3 pages attached at the end of this appeal-

file)

2. Date on which the typed draft is placed before the Dictating Member 23/02/2017

3. Other Member...

4. Date on which the approved draft comes to the Sr.P.S./P.S.................

5. Date on which the fair order is placed before the Dictating Member for pronouncement......

6. Date on which the fair order comes back to the Sr.P.S./P.S.......

7. Date on which the file goes to the Bench Clerk.....................

8. Date on which the file goes to the Head Clerk..........................................

9. The date on which the file goes to the Assistant Registrar for signature