Income Tax Appellate Tribunal - Delhi
Graphisads Pvt. Ltd., New Delhi vs Department Of Income Tax
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH 'C
'C' : NEW DELHI
BEFORE SHRI G.D.AGRAWAL,
G.D.AGRAWAL, VICE PRESIDENT AND
SHRI RAJPAL YADAV,
YADAV, JUDICIAL MEMBER
ITA No.5647/Del/2012
No.5647/Del/2012
Assessment Year : 2009-
2009-10
Deputy Commissioner of Vs. M/s Graphisads Pvt.Ltd.,
Income Tax, B-18/1, Okhla Phase-
Phase-II,
Circle-
Circle-12(1), New Delhi - 110 020.
New Delhi.
Delhi. PAN : AAACG2365F.
(Appellant) (Respondent)
Appellant by : Shri Satpal Singh, Sr.DR.
Respondent by : Shri Piyush Kaushik, CA.
ORDER
PER G.D.AGRAWAL, G.D.AGRAWAL, VP :
This appeal by the Revenue is directed against the order of learned CIT(A)-XV, New Delhi dated 14th August, 2012 for the AY 2009-
10.
2. The only ground raised by the Revenue in this appeal reads as under:-
"On the facts and circumstances of the case and in law, the ld.CIT(A) has erred in deleting the disallowance of interest of Rs.18,23,038/- made in respect of interest free loan/advances given to its director."
3. At the time of hearing before us, it is stated by the learned DR that during the accounting year relevant to the assessment year under 2 ITA-5647/Del/2012 consideration, the assessee has given interest free advances to various parties amounting to `1,51,91,990/-. That the assessee has paid interest on the money borrowed by it and, at the same time, has given huge interest free advances. Therefore, the Assessing Officer rightly disallowed the interest which was computed at the rate of 12% on the interest free advances given by the assessee.
4. Learned counsel for the assessee, on the other hand, pointed out that in the immediately preceding year also, the disallowance of interest was made by the Assessing Officer which was deleted by the ITAT vide ITA No.982/Del/2012. However, he was fair enough to point out that this year, the facts are slightly different because the interest free advances have been given to different parties than to the persons to whom the interest free advances were given last year. But, one common fact in both the years is that there were sufficient interest free funds. That in the year under consideration, the learned CIT(A) has considered the availability of interest free funds with the assessee and thereafter arrived at the conclusion that no disallowance of interest is required.
5. We have carefully considered the arguments of both the sides and perused the material placed before us. We find that learned CIT(A) deleted the addition with the following finding:-
"It is seen from the financial statement of the year under consideration that the appellant have the "Reserves and Surplus" to the tune of Rs.7,46,33,586, and have "Share Capital" including share application money of Rs.2,32,75,000 and from the schedule of "Unsecured Loans" it is further observed that the appellant has got the interest free loan from Mr.Mukesh Gupta and his wife to the tune of Rs.67,57,576. Further, it is noticed that Mr. Mukesh Gupta is the same person to whom interest free loan is given by the appellant company. It is also noticed 3 ITA-5647/Del/2012 that during the year the appellant has earned a profit of Rs.2,25,38,484 after paying the interest on interest bearing funds.
In the circumstances when the appellant company have got ample funds of more than Rs.12.71 in the form of "Share Capital", "Reserves and Surplus", "Interest free Loan" and "business accruals" to give the interest free funds to the tune of Rs.1.52 crore to its director and AO has no evidence to show that there is a direct nexus between interest bearing loans taken and paying of interest free loans. In view of this, I am of the considered view that AO action in disallowing by calculating the interest @ 12% to the tune of Rs.18,23,038 on such interest free funds given to its directors, is not justified.
In coming to this conclusion, I rely on the pronouncement in the case of CIT Vs. Reliance Utilities & Power Ltd. (313 ITR 340), Sahibag Entrepreneure Vs. ITO (50 ITD 113) (Ahd), CIT Vs. Shoorj Vallbdas and Co. (46 ITR 144)(SC) and Highway Constructions (Co.)(P) Ltd. Vs. CIT (199 ITR 702) (Guwahati), wherein it has been held that in the absence of nexus no proportionate disallowance of interest expenses is warranted.
In view of the above the addition of Rs.18,23,038 deserves to be deleted."
6. That the above factual finding recorded by the learned CIT(A) could not be controverted before us. Learned CIT(A) has recorded the finding that the total interest free fund available with the assessee was `12.71 crores which included share capital, reserve and surplus, interest free loans etc. while interest free advance given by the assessee was only `1.50 crores. No finding has been recorded by the Assessing Officer that the borrowed money has been utilized for the purpose of giving interest free advance. Considering the totality of above facts, specially the availability of substantial interest free funds with the assessee as well as the order of ITAT in assessee's own case for AY 2007-08 vide ITA No.982/Del/2012, we do not find any 4 ITA-5647/Del/2012 justification to interfere with the order of learned CIT(A). The same is sustained and the Revenue's appeal is dismissed.
7. In the result, the appeal of the Revenue is dismissed.
Decision pronounced in the open Court on 31st May, 2013.
Sd/- Sd/-
(RAJPAL YADAV)
YADAV) (G.D.AGRAWAL)
JUDICIAL MEMBER VICE PRESIDENT
Dated : 31.05.2013
VK.
Copy forwarded to: -
1. Appellant : Deputy Commissioner
Commissioner of Income Tax,
Circle-
Circle-12(1), New Delhi.
2. Respondent : M/s Graphisads Pvt.Ltd., B-18/1, Okhla Phase-
Phase-II, New Delhi - 110 020.
3. CIT
4. CIT(A)
5. DR, ITAT Assistant Registrar