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 78, Cited by 0]

Karnataka High Court

United Spirits Limited vs Deputy Commissioner Of Income Tax on 21 February, 2026

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                            1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 21ST DAY OF FEBRUARY, 2026

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

           WRIT PETITION No.18439 OF 2024 (T - IT)

                            C/W

           WRIT PETITION No.18474 OF 2024 (T - IT)


IN WRIT PETITION No.18439 OF 2024

BETWEEN:

UNITED SPIRITS LIMITED
A COMPANY REGISTERED UNDER
THE COMPANIES ACT 1956 AND
HAVING ITS OFFICE AT UB TOWERS
NO.24, VITTAL MALLYA ROAD
BENGALURU - 560 001
REPRSENTED HEREIN BY ITS
GENERAL MANAGER
MR.JAYATHEERTHA KULKARNI
                                               ... PETITIONER

(BY SRI MR.PERCY PARDIWALLA, SR.ADVOCATE FOR
    SMT.TANMAYEE RAJKUMAR, ADVOCATE)



AND:

1.   DEPUTY COMMISSIONER OF INCOME TAX
                            2




     TRANSFER PRICING 2(2)(2)
     HAVING HIS OFFICE AT
     80 FEET ROAD, BMTC BUILDING
     KORAMANGALA
     BENGALURU - 560 095.

2.   JOINT COMMISSIONER OF INCOME-TAX
     SPECIAL RANGE-7,
     HAVING HIS OFFICE AT
     80 FEET ROAD, BMTC BUIDLING
     KORAMANGALA
     BENGALURU - 560 095.

3.   DEPUTY COMMISSIONER OF INCOME-TAX
     CENTRAL CIRCLE 2(1),
     HAVING HIS OFFICE AT
     C R BUILDING ANNEXE
     NO.1, QUEEN'S ROAD
     BENGALURU - 560 001.

4.   PRINCIPAL COMMISSIONER OF
     INCOME TAX (CENTRAL)
     HAVING OFFICE
     C R BUILIDNG, ANNEXE
     NO.1, QUEEN'S ROAD
     BENGALURU - 560 001.
                                          ... RESPONDENTS

(BY SRI Y.V.RAVI RAJ, ADVOCATE)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO A) DECLARING THAT THE
IMPUGNED PROCEEDINGS ARE BARRED BY LIMITATION; B)
QUASHING THE COMMUNICATION DATED 18/06/2024 (ANNEXURE-
K) BEARING NO. ITBA/COM/F/2024-25/1065690239(1) ISSUED BY
THE R3 TO THE PETITIONER FOR THE ASSESSMENT YEAR 2014-15
AS BEING BARRED BY LIMITATION AND THUS WITHOUT
JURISDICTION; C) DIRECTING THE RESPONDENTS TO FORTHWITH
                           3



REFUND THE TAXES PAID OVER AND ABOVE THE RETURNED
INCOME FOR ASSESSMENT 2014-15 TOGETHER WITH APPLICABLE
INTEREST.

IN WRIT PETITION No.18474 OF 2024

BETWEEN:

UNITED SPIRITS LIMITED
A COMPANY REGISTERED UNDER
THE COMPANIES ACT, 1956 AND
HAVING ITS OFFICE AT UB TOWERS
NO.24, VITTAL MALLYA ROAD,
BENGALURU - 560 001
REPRESENTED HEREIN BY ITS
GENERAL MANAGER
MR. JAYATHEERTHA KULKARNI.
                                               ... PETITIONER

(BY SRI MR.PERCY PARDIWALLA, SR.ADVOCATE FOR
    SMT.TANMAYEE RAJKUMAR, ADVOCATE)

AND:

1.   DEPUTY COMMISSIONER OF INCOME TAX
     TRANSFER PRICING 2(2)(2)
     HAVING HIS OFFICE AT
     80 FEET ROAD, BMTC BUILDING
     KORAMANGALA
     BENGALURU - 560 095.

2.   DEPUTY COMMISSIONER OF INCOME TAX
     CIRCLE 7(1)(1)
     HAVING HIS OFFICE AT
     80 FEET ROAD, BMTC BUILDING
     KORAMANGALA
     BENGALURU - 560 095.
                            4




3.   DEPUTY COMMISSIONER OF INCOME TAX
     CENTRAL CIRCLE 2(1)
     HAVING HIS OFFICE AT
     C R BUILDING, ANNEXE
     NO.1, QUEEN'S ROAD
     BENGALURU - 560 001.

4.   PRINCIPAL COMMISSIONER OF INCOME TAX
     (CENTRAL)
     HAVING OFFICE
     QUEEN'S ROAD
     BENGALURU - 560 001.
                                             ... RESPONDENTS
(BY SRI Y.V.RAVI RAJ, ADVOCATE)


     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO A) DECLARING THAT THE
IMPUGNED     PROCEEDINGS    ARE    BARRED    LIMITATION;    B)
QUASHING THE COMMUNICATION DATED 18/06/2024 (ANNEXURE-
T) BEARING NO. ITBA/COM/F/17/2024-25/1065690239(1) ISSUED
BY THE R3 TO THE PETITIONER FOR THE AY 2013-14 AS BEING
BARRED BY LIMITATION AND THUS WITHOUT JURISDICTION; C)
DIRECTING THE RESPONDENTS TO FORTHWITH REFUND THE
TAXES PAID OVER AND ABOVE THE RETURNED INCOME FOR
ASSESSMENT 2013-14 TOGETHER WITH APPLICABLE INTEREST.




     THESE   WRIT   PETITIONS     HAVING   BEEN   HEARD    AND
RESERVED FOR ORDERS, COMING ON FOR PRONOUNCEMENT THIS
DAY, THE COURT MADE THE FOLLOWING:-
                                    5




CORAM:     THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                              CAV ORDER


      The parties to the lis in both these cases are common. Relief

sought also is identical, but facts are different. Therefore, the facts

obtaining in each of the petitions would be narrated separately.


      2.   Heard   Sri    Percy   Pardiwalla,   learned   senior   counsel

appearing for the petitioner and Sri Y. V. Ravi Raj, learned counsel

appearing for the respondents.


      3. Facts in brief, germane, are as follows: -


WRIT PETITION NO.18474 of 2024:

      3.1. The petitioner is a public limited company engaged in the

business of manufacture and sale of alcoholic beverages. The issue

in the lis revolves around the return of income filed by the company

for the assessment year 2013-14 declaring a total income of

₹4,93,71,22,200/-.       Since the petitioner enters into international

transactions, the 2nd respondent/Deputy Commissioner of Income-

Tax, Central Circle on 30-09-2015 makes a reference to the Deputy
                                     6



Commissioner of Income-Tax, Transfer Pricing, under Section

92CA(1) of the Income Tax Act, 1961 (hereinafter referred to as

'the Act' for short) for determining arm's length price of the

transactions entered into by the petitioner. In furtherance of the

aforesaid communication, an order is passed under Section 92CA(3)

of the Act determining an aggregate transfer pricing adjustment of

₹7,38,89,39,877/-. After determining the aggregate transfer pricing

adjustment, a draft assessment order is passed under Section

143(3) r/w Section 144C(1) of the Act declaring the total income at

₹15,60,38,20,756/-.      The      petitioner    aggrieved     by   the    said

determination files its objections before the Dispute Resolution

Panel and the Dispute Resolution Panel does not interfere with the

draft assessment order, issues certain directions under Section

144C(5), but nonetheless upheld the transfer pricing adjustment.

On closure of the dispute, final assessment order is passed under

Section 143(3) r/w Section 144C(13) of the Act determining total

income of the petitioner at ₹15,19,93,90,755/- Aggrieved by the

said determination the petitioner files an appeal before the Income

Tax Appellate Tribunal ('the Tribunal' for short). The Tribunal partly

allows   petitioner's   appeal,     remits     the   matter   back   to   the
                                 7



respondents Nos.1 and 2 on certain grounds. Pursuant to the said

remand, the petitioner communicates seeking the respondents to

pass an order giving effect to the order of the Tribunal. On 24-03-

2023 the 1st respondent issues a notice under Section 92CA(2) of

the Act calling upon the petitioner to furnish evidence/material

relied upon by the petitioner for computation of the arm's length

price and to decide other issues as mentioned in the order. The

petitioner then replies on   12-04-2023 which results in two notices

being issued on 20-10-2023 and 15-11-2023 again seeking the

petitioner to furnish certain details. This is replied to by the

petitioner on two dates, one on 27-10-2023 and the other on

05-01-2024. On the said reply, the 1st respondent issued a notice

under Section 92CA(2) of the Act, calling upon the petitioner again

to produce certain documents on or before 01-03-2024. The

petitioner on 28-02-2024 furnished the said details through reply

submissions. On 07-02-2024 the jurisdiction of the petitioner was

transferred from respondent No.2 to respondent No.3. On 31-03-

2024, the petitioner contended that the time provided under

Section 153(5) r/w Section 153(3) of the Act for giving effect to the

order of the Tribunal expired on 31-03-2024.          The petitioner
                                     8



communicates to the 3rd respondent seeking refund of the tax paid

over and above the return of income, by contending that the time

for passing an order to give effect to the order of the Tribunal

expired on 31-03-2024. Since the 3rd respondent failed to pass an

order giving effect to the said order, refund must ensue.                 The

representation comes to be rejected by the impugned order dated

18-06-2024 holding that issuance of refund in a remand proceeding

would be time barred only by 31-03-2025 and not by 31-03-2024

as was contended. The petitioner aggrieved by the said order is

before this Court in the subject petition, to set aside the order

impugned and for a direction to refund the tax paid over and above

the return of income for the assessment year 2013-14 with

applicable interest.


WRIT PETITION NO.18439 of 2024:


        3.2. The position of the petitioner in this petition remains the

same as in the companion petition. The petitioner here files a return

of income for the assessment year 2014-15 declaring its income as

₹3,87,70,39,200/-.       The petitioner then noticing certain defects

filed   a   revised   return   of   income   declaring   total   income    of
                                 9



₹4,64,40,44,920/- for the assessment year 2014-15. Again, since

the petitioner had entered into international transactions for the

assessment year 2014-15 the order comes to be passed under

Section 92CA(1) of the Act determining the transfer pricing

adjustment for the said assessment year in terms of an order dated

26-10-2017. This leads to passing of a draft assessment order on

26-12-2017 by incorporating the transfer pricing adjustment and

disallowing the income declared in the return and determining a

total income at ₹18,26,72,09,820/-. The balance tax payable

including interest was determined at ₹6,43,88,41,680/-.          The

petitioner goes before the Dispute Resolution Panel, which upheld

the transfer pricing adjustment and the order of Transfer Pricing

Officer.   After the dispute resolution failed, an order is passed by

the Joint Commissioner of Income-Tax/2nd respondent, determining

the total income at ₹16,09,01,40,058/-. The petitioner approaches

the Tribunal by filing an appeal and the Tribunal along with the

companion appeal disposes the subject appeal also, allowing it in

part and remitting the matter back after which, for the first-time a

notice was issued on 20-02-2024 and the contention with regard to
                                10



limitation and its expiry remains the same as obtaining in the

companion petition.



     4. The learned senior counsel Sri. Percy Pardiwalla appearing

for the petitioners would contend that Section 153 of the Act

provides the period within which the Assessing Officer has to frame

an assessment. Under Section 153(3) an order of fresh assessment

or an order under Section 92CA of the Act made in pursuance of an

order under Section 254, must be made before the expiry of 9

months from the end of the financial year in which the order under

Section 254 of the Act is received by the Commissioner. He would

emphasize on the fact that Section 153(4) is a non-obstante clause

and provides that when a reference is made under Section 92CA(1)

of the Act, during the course of proceedings for assessment or re-

assessment, the period can be extended by 12 months by the said

assessment year. The order of the Tribunal is received by the

designated authority in the financial year 2022-23. Therefore, the

learned senior counsel submits that the limitation expired on 31-03-

2024, as a result of which the respondents are precluded from

giving effect to the order of the Tribunal.   The impugned order
                                11



observes that the period would expire on 31-03-2025 without any

basis and therefore, refund is sought from the hands of the

respondents over and above the tax paid after filing of the return of

income in Writ Petition No.18474 of 2024 for the assessment year

2013-14. The learned senior counsel submits that the entire issue

revolves round on limitation for passing an order as obtaining under

Section 153 of the Act.



     5. Per contra, the learned counsel Sri Y. V. Ravi Raj

representing the revenue would vehemently refute the submissions

in contending that under Section 153(5) of the Act when an order

under Section 254 requires verification on any issue by submission

of a document, the time that is specified would become 12 months

from the end of the financial year in which the Tribunal's order is

received. It is the case of the revenue that normal time limit for

acquiring fresh assessment would not become applicable in the case

at hand. Since reference is made under Section 92CA, time limit for

completing fresh assessment is extended by additional 12 months

beyond the normal time limit. Therefore, expiry of the time limit

would be 31-03-2025 and not 31-03-2024 as is contended by the
                                  12



petitioners. He would further contend that the case at hand is a

case of de novo assessment under Section 92CA, as the order of

the Tribunal has set aside the Transfer Pricing Assessment in its

entirety.    The reference under Section 92CA continues, since the

case sprang out of the said reference and the limitation is governed

under Section 153(4) and not Section 153(5) of the Act.



      6. I have given my anxious consideration to the submissions

made by the respective leaned counsel and have perused the

material on record. In furtherance whereof, the issues that call for

consideration are:-


      (i)     Whether the reference under Section 92CA(1) to the

              Transfer Pricing Officer by the Assessing Officer or the

              matter remitted back to the Transfer Pricing Officer by

              the Tribunal would decide limitation under Section

              92CA(3) of the Act?



      (ii)    In the facts of the case whether the limitation period is

              governed under Section 153(3), 153(4) or 153(5) of the

              Act?
                                  13



ISSUES 1 AND 2:


      7. Since the issues are intertwined, they are taken up

together and considered. To consider these issues, it is germane to

notice Section 92CA of the Act. It reads as follows:

     "Section 92CA - Reference to Transfer Pricing Officer. -

     (1) Where any person, being the assessee, has entered
     into an international transaction or specified domestic
     transaction in any previous year, and the Assessing
     Officer considers it necessary or expedient so to do, he
     may, with the previous approval of the Principal
     Commissioner or Commissioner, refer the computation of
     the arm's length price in relation to the said international
     transaction or specified domestic transaction under
     section 92C to the Transfer Pricing Officer.

     (2) Where a reference is made under sub-section (1), the
     Transfer Pricing Officer shall serve a notice on the
     assessee requiring him to produce or cause to be
     produced on a date to be specified therein, any evidence
     on which the assessee may rely in support of the
     computation made by him of the arm's length price in
     relation to the international transaction or specified
     domestic transaction referred to in sub-section (1).

     (2A) Where any other international transaction other than an
     international transaction referred under sub-section (1), comes
     to the notice of the Transfer Pricing Officer during the course of
     the proceedings before him, the provisions of this Chapter shall
     apply as if such other international transaction is an
     international transaction referred to him under sub-section (1).

     (2B) Where in respect of an international transaction, the
     assessee has not furnished the report under section 92E and
     such transaction comes to the notice of the Transfer Pricing
     Officer during the course of the proceeding before him, the
                             14



provisions of this Chapter shall apply as if such transaction is an
international transaction referred to him under sub-section (1).

(2C) Nothing contained in sub-section (2B) shall empower the
Assessing Officer either to assess or reassess under section 147
or pass an order enhancing the assessment or reducing a refund
already made or otherwise increasing the liability of the
assessee under section 154, for any assessment year,
proceedings for which have been completed before the 1st day
of July, 2012.

(3) On the date specified in the notice under sub-section
(2), or as soon thereafter as may be, after hearing such
evidence as the assessee may produce, including any
information or documents referred to in sub-section (3)
of section 92D and after considering such evidence as the
Transfer Pricing Officer may require on any specified
points and after taking into account all relevant materials
which he has gathered, the Transfer Pricing Officer shall,
by order in writing, determine the arm's length price in
relation to the international transaction or specified
domestic transaction in accordance with sub-section (3)
of section 92C and send a copy of his order to the
Assessing Officer and to the assessee.

(3A) Where a reference was made under sub-section (1) before
the 1st day of June, 2007 but the order under sub-section (3)
has not been made by the Transfer Pricing Officer before the
said date, or a reference under sub-section (1) is made on or
after the 1st day of June, 2007, an order under sub-section (3)
may be made at any time before sixty days prior to the date on
which the period of limitation referred to in section 153, or as
the case may be, in section 153B for making the order of
assessment or reassessment or recomputation or fresh
assessment, as the case may be, expires:

Provided that in the circumstances referred to in clause (ii) or
clause (x) of Explanation 1 to section 153, if the period of
limitation available to the Transfer Pricing Officer for making an
order is less than sixty days, such remaining period shall be
extended to sixty days and the aforesaid period of limitation
shall be deemed to have been extended accordingly.
                                 15



     (4) On receipt of the order under sub-section (3), the Assessing
     Officer shall proceed to compute the total income of the
     assessee under sub-section (4) of section 92C in conformity with
     the arm's length price as so determined by the Transfer Pricing
     Officer.

     (5) With a view to rectifying any mistake apparent from the
     record, the Transfer Pricing Officer may amend any order passed
     by him under sub-section (3), and the provisions of section 154
     shall, so far as may be, apply accordingly.

     (6) Where any amendment is made by the Transfer Pricing
     Officer under sub-section (5), he shall send a copy of his order
     to the Assessing Officer who shall thereafter proceed to amend
     the order of assessment in conformity with such order of the
     Transfer Pricing Officer.

     (7) The Transfer Pricing Officer may, for the purposes of
     determining the arm's length price under this section, exercise
     all or any of the powers specified in clauses (a) to (d) of sub-
     section (1) of section 131 or sub-section (6) of section 133 or
     section 133A.

                           ........      .......    ......."

                                                   (Emphasis supplied)


Where a person being an assessee enters into an international

transaction in any previous year and the Assessing Officer considers

it necessary or expedient to do so, he may refer the matter for

computation of arm's length price under Section 92C to the

Transfer Pricing Officer. The procedure stipulated is mandated

under sub-sections (2) and (3) of Section 92CA. Section 153 of the

Act reads as follows:
                              16



"Section 153 - Time limit for completion of assessment,
reassessment and recomputation:

(1) No order of assessment shall be made under section 143 or
section 144 at any time after the expiry of twenty-one months
from the end of the assessment year in which the income was
first assessable:
                       ........     .......    .......

 (3) Notwithstanding anything contained in sub-sections (1),
(1A)and (2), an order of fresh assessment or fresh order under
section 92CA, as the case may be, in pursuance of an order
under section 254 or section 263 or section 264, setting aside or
cancelling an assessment, or an order under section 92CA, as
the case may be, may be made at any time before the expiry of
nine months from the end of the financial year in which the order
under section 254 is received by the Principal Chief Commissioner
or   Chief   Commissioner     or   Principal   Commissioner    or
Commissioner or, as the case may be, the order under section
263 or section 264 is passed by the Principal Chief Commissioner
or   Chief   Commissioner     or   Principal   Commissioner    or
Commissioner, as the case may be :

Provided that where the order under section 254 is received by
the Principal Chief Commissioner or Chief Commissioner or
Principal Commissioner or Commissioner or, as the case may be,
the order under section 263 or section 264 is passed by the
Principal Chief Commissioner or Chief Commissioner or Principal
Commissioner or Commissioner, as the case may be, on or after
the 1st day of April, 2019, the provisions of this sub-section shall
have effect, as if for the words "nine months", the words "twelve
months" had been substituted.

(4) Notwithstanding anything contained in sub-sections (1),
(1A), (2), (3) and (3A), where a reference under sub-section (1)
of section 92CA is made during the course of the proceeding for
the assessment or reassessment, the period available for
completion of assessment or reassessment, as the case may be,
under the said sub-sections (1), (1A), (2), (3) and (3A), shall be
extended by twelve months.
                                    17



    (5) Where effect to an order under section 250 or section 254 or
    section 260 or section 262 or section 263 or section 264 is to be
    given by the Assessing Officer or the Transfer Pricing Officer, as
    the case may be, wholly or partly, otherwise than by making a
    fresh assessment or reassessment or fresh order under
    section 92CA, as the case may be, such effect shall be given
    within a period of three months from the end of the month in
    which order under section 250 or section 254 or section 260 or
    section 262 is received by the Principal Chief Commissioner or
    Chief Commissioner or Principal Commissioner or Commissioner,
    as the case may be, the order under section 263 or section 264 is
    passed by the Principal Chief Commissioner or Chief
    Commissioner or Principal Commissioner or Commissioner, as the
    case may be :

    Provided that where it is not possible for the Assessing Officer
    or the Transfer Pricing Officer, as the case may be, to give effect
    to such order within the aforesaid period, for reasons beyond his
    control, the Principal Commissioner or Commissioner on receipt
    of such request in writing from the Assessing Officer or the
    Transfer Pricing Officer, as the case may be, if satisfied, may
    allow an additional period of six months to give effect to the
    order:

    Provided further that where an order under section 250 or
    section 254 or section 260 or section 262 or section 263 or
    section 264 requires verification of any issue by way of
    submission of any document by the assessee or any other person
    or where an opportunity of being heard is to be provided to the
    assessee, the order giving effect to the said order under section
    250 or section 254 or section 260 or section 262 or section 263
    or section 264 shall be made within the time specified in sub-
    section (3).

                            ........        .......   ......."

                                                     (Emphasis supplied)

Section 153 prescribes time limit for completion of assessment and

reassessment and recomputation.
                                     18




      8. The issue now would be, whether the limitation operating

under Section 153(3), 153(4) or 153(5) would become applicable.

Section 153(3) speaks about setting aside or cancelling an order of

assessment passed under Section 92CA. Section 153(3) further

provides the timeline for passing a fresh order under Section 92CA

or fresh assessment, as the case would be. Therefore, Section

153(3) does not solely apply to setting aside or cancelling an order

of assessment only, it applies even to cancelling an order under

Section 92CA. In both these cases at different assessment years

scrutiny of assessment was taken for the assessment years 2013-

14 and 2014-15. What orders are passed would not be relevant, but

the   order   of   the   Tribunal    assumes   significance.   The   final

assessment order comes to be passed on 12-10-2017 and 10-10-

2018 respectively in both these cases. They reach the Tribunal as

all the authorities held in favour of the revenue. The Tribunal

passed orders under Section 254 of the Act by allowing appeals

partly and remitting the matter back to respondents 1 and 2.            It

becomes necessary to notice on what grounds the Tribunal allowed

the appeals. The Tribunal allows appeals, partly dismissing certain
                                    19



grounds and allowing certain grounds.            The order concerned in

W.P.No.18474 of 2024 reads as follows:

    "9.5 We have heard rival submissions and perused the
    material on record. The TPO made an addition of
    Rs.68,60,16,563 for the reason that the payments made to
    W&M for stock purchase has been diverted for onward
    remittance to Ultra Dynamix and other third parties. The TPO
    relied on the internal report of the taxpayer submitted to him
    and held that the international transaction with W&M is same
    as indicated in the internal report. The TPO therefore
    determined the ALP of this transaction to be NIL by such other
    method prescribed by the CBDT and the entire amount of Rs.
    68,60,16,563 was determined as the adjustment under
    section 92CA. Before the DRP, assessee assailed the
    impugned findings of the TPO on various factual reasons as
    incorporated at page 23 and 24 of the DRP directions. The
    assessee also argued that proper opportunity of hearing was
    not provided to the assessee in this regard. The DRP however
    relied on the TPOs impugned findings and confirmed the
    above adjustment.

    9.5.1 On a perusal of the material on record, we find
    that the assessee was not allowed sufficient
    opportunity of hearing in connection with the impugned
    addition. The submissions of the assessee before the
    DRP has also not been considered and addressed on
    merits. We thus set aside the impugned TP adjustment
    of Rs. 68,60,16,563 and restore the issue to the file of
    the AO/TPO for proper consideration of facts and to
    decide as per law after allowing sufficient opportunity
    of hearing to the assessee.

    9.6 In the result, grounds 3.1 to 3.3 are allowed for
    statistical purposes.

    Disallowance under section 14A of the Act (Ground 4)
    (Corporate Tax Issues)

    10. Brief facts in relation to the issue are as follows:
                            20



   During the relevant assessment year 2013-2014, the
assessee had earned dividend income from the following
sources:-




10.1 During the course of assessment proceedings, the AO
proposed to apply the provisions of section 14A read with
rule 8D. The AO had proposed to make the subject
disallowance of Rs.90,89,00,000.

10.2 Aggrieved, the assessee filed objection before the DRP.
The DRP upheld the proposed disallowance, however, with
specific directions to exclude overseas investments, the
income from which was offered to tax in India (para 2.12
page 45 of the paper book).

10.3 Based on the DRP's direction, the AO excluded the
investments in overseas subsidiaries and recomputed the
disallowance at Rs.48,04,00,000 in the final assessment
order.

10.4 Aggrieved by the final assessment order, the assessee
has raised this issue before the ITAT. The learned AR
submitted that the issue stands covered in favour of the
assessee by the order of the Tribunal in assessee's own case
for assessment year 2012-2013 (supra), wherein the
Tribunal has given the following directions:-

      • Disallowance u/s 14A of the Act is not attracted
        when the own funds are in excess of the value of
        the investments.

      • Disallowance u/s 14A of the Act cannot exceed
        the exempt income earned by the assessee.
                                21



      • Disallowance u/s 14A of the Act cannot be made
        on investments where no dividend income has
        been earned.

10.5 The learned Departmental Representative supported the
findings of the A.O. and the DRP.

10.6 We have heard rival submissions and perused the
material on record. In the final assessment order, following
the DRP directions, the AO made the disallowance under
section 14A as per rule 8D at Rs. 48,04,00,000. The Tribunal
in assessee's own case for the AY 2012-13 in IT(TP)A No.
489/Bang/2017 order dated 29.5.2020 considered the
arguments made on similar disallowance and remanded the
issue to the AO with various directions. The arguments of the
learned AR are similar to the arguments considered by the
Tribunal in the above order. The findings of the ITAT for the
earlier year are as under:-

   "36. We heard the parties on this issue and perused the
   record. The Ld A.R made various contentions and hence
   this issue requires to be restored to the file of the AO for
   examining it afresh in the light of various contentions of
   Ld A.R, which are summarized below:-

   (a) It is the contention of Ld A.R that the own funds
   available with it is in excess of the investments. The
   jurisdictional Hon'ble Karnataka High Court in the case
   of CIT vs. Microlabs Limited (2016)(383 ITR 490) has
   dealt with an identical issue. The High Court extracted
   following decision rendered by the Tribunal:-

   ........
   Accordingly, we direct the AO to examine the claim of
   the assessee and if it is found that the own funds
   available with the assessee is in excess of the value of
   investments, then no disallowance u/r 8D(2)(ii) out of
   interest expenditure is called for.

   (b) In the alternative, the assessee has also submitted
   that the loan funds were taken for specific purposes and
   utilised the same for those purposes. Accordingly, it was
   contended that, when the assessee would be able to
   show the nexus between the interest expenditure and its
   utilization for specific purposes, no interest disallowance
                                22



   is called for. In this regard, it is stated that it has paid
   interest on security deposits, cash credits/overdrafts,
   working capital demand loan, bill discounting facilities.
   When the disallowance is worked out under rule
   8D(2)(ii), this contention of the assessee would loose its
   significance.

   (c) The Ld A.R submitted that, for the purpose of
   computing average value of investments, the AO should
   consider only those investments which have actually
   yielded exempt dividend income. We notice that this
   argument of the assessee finds support from the
   decision rendered by the Special bench in the case of
   Vireet Investments P Ltd (165 ITD 27)(Delhi-SB).
   Accordingly, we direct the AO to exclude investments,
   which did not yield exempt income, while computing
   average value of investments.

   (d) The Ld A.R also contended that the disallowance
   should not exceed the amount of exempt income. In this
   regard, he placed his reliance on the decision rendered
   by jurisdictional High Court in the case of Pragathi
   Krishna Gramin Bank vs. JCIT (2018)(95 taxmann.com
   41). We direct the AO to take into consideration above
   said binding decision while examining this issue.

   Accordingly, we restore this issue to the file of the AO
   for examining it afresh in the light of discussions made
   supra."

10.6.1 Following the above order of the ITAT in
assessee's own case for assessment year 2012-2013,
we set aside the disallowance under section 14A of the
I.T.Act and restore the issue to the file of the AO. The
AO shall follow the above directions of the ITAT and
recompute the disallowance u/s 14A of the I.T.Act. It
is ordered accordingly.

10.7 In the result, ground 4.1 to 4.12 are allowed for
statistical purposes.

Disallowance of interest u/s 36(1)(iii) of the I.T.Act
(Ground 5) (Corporate Tax Issue)

11. Brief facts in relation to the above ground are as follows:
                            23




       The assessee had advanced loans to certain related
parties / subsidiaries, wherein the rate of interest varied
from 0 to 16 per cent. During the course of assessment
proceedings, the AO has sought information with respect of
loans and advances made towards related parties. In the
draft assessment order passed by the AO, disallowance was
made to the extent of Rs.1,38,05,93,276 by applying SBI's
Prima Lending Rate on the amount of outstanding loans as
on 31st March, 2013.

11.1 Aggrieved by the draft assessment order, the assessee
filed objection before the DRP. The DRP retained the
disallowance proposed by the AO, but directed to exclude
notional interest income imputed by the TPO with respect to
the advances made to AE's outside India but upheld the
disallowance under section 36(1)(iii) on a protective basis.

11.2 In the final assessment order, the AO has computed the
disallowance u/s 36(1)(iii) at an amount of Rs.140,46,63,276
being higher than the proposed disallowance in the draft
assessment order, out of which Rs.26,77,06,867 was on
protective basis.

11.3 Aggrieved by the final assessment order, the assessee
raised this issue before the ITAT. At the outset, the learned
AR submitted that in assessee's own case for assessment
year 2012-2013, the Bangalore Bench of the Tribunal
following the decision of the Hon'ble Apex Court in Reliance
Industries reported in (2019) 102 taxmann.com 52 (SC)
have held that no disallowance shall be made u/s 36(1)(iii)
of the Act when own funds are in excess of the loans
extended (para 42 page 28 of the order). The learned AR
reiterated the submissions that the loans have been
extended out of commercial expediency and out of own
interest free funds.

11.4 The learned Departmental Representative relied on the
findings of the AO and the DRP.

11.5 We have heard rival submissions and perused the
material on record. The AO made a disallowance of
Rs.138,05,93,276 under section 36(1)(iii) for the reason that
                               24



the interest bearing funds have been given as interest free
loans to various related parties including AEs. The DRP
upheld the disallowance made by the AO with a direction that
the disallowance of interest by the AO to the extent of TP
adjustment in relation to this interest free loan should be
only on protective basis. Following the directions, the AO in
the final assessment order, made an addition of
Rs.140,46,63,276 and a protective addition of Rs.
26,77,06,867 under section 36(1)(iii) of the I.T.Act.

11.5.1 The Tribunal in appellant's own case for the AY 2012-
13 in IT(TP)A No. 489/B/2017 order dated 29.5.2020
considered similar issue and held as follows:-

  "42. We heard Ld D.R and perused the record. From the
  arguments of the ld A.R, we notice that the own funds
  available with the assessee is in excess of the
  aggregate amount of interest free advances and hence
  the decision rendered by Hon'ble Supreme Court in the
  case of Reliance Industries Ltd (supra) shall apply to
  the facts of the present case, in which event, no
  interest disallowance is called for. We notice that this
  contention of the assessee has not been examined by
  the AO in the light of decision of Hon'ble Supreme Court
  referred above. Accordingly, we restore this issue to the
  file of the AO to examine the factual aspects and for
  deciding this issue following the decision rendered by
  Hon'ble Supreme Court, referred above. If the
  disallowance gets deleted on this ground, then other
  contentions of the assessee would be rendered
  academic in nature. However, if any part of
  disallowance is liable to be made, then the AO should
  consider other arguments of the assessee also in the
  set aside proceedings."

11.5.2 Following the above order of the ITAT, we
set aside the substantive and the protective
addition made under section 36(1)(iii) and restore
the issue to the file of the AO to follow similar
directions as given above.

11.5.3 Hence grounds 5.1 to 5.14 is allowed for
statistical purposes.
                            25



Disallowance of payments for promotion and
advertisement expenses (Ground 6 and 7)
(Corporate Tax Issue)

12. Brief facts in relation to the above grounds are as
follows:

      During the assessment year 2012-2013, the
assessee had made payments to the following parties
amounting to Rs.44,33,55,403 for promotion of its brand
logo and claimed it as revenue expenditure on
advertisement and promotion.




12.1 The AO in draft assessment order held that the
payments made on the account of brand promotion results in
enduring benefit to the assessee and accordingly treated the
said payments as a capital expenditure.

12.2 Aggrieved by draft assessment order, the assessee filed
objection before the DRP. The DRP agreed with the view of
the AO that the subject expenditure gives enduring benefit to
the assessee and upheld the disallowance proposed by the
AO. Further, the DRP also held that no capital asset has been
created in the books by the assessee, and unless asset is
recognized and no depreciation is claimed, no depreciation
can be allowed.

12.3 The final assessment order was passed by the AO in
accordance with the directions of the DRP.

12.4 Aggrieved, the assessee has raised this issue before the
ITAT. The learned AR submitted that the issue is covered in
favour of the assessee by the decision of the Tribunal in
assessee's own case for A.Y. 2012-2013 wherein the Tribunal
has held that payment of these expenses on sponsorship are
revenue expenditure. The said issue has been discussed by
the Tribunal in para 43 to para 49 on page 28 to page 38 of
                               26



its order. (The findings of the Tribunal are recorded in para
45 to para 49 on page 30 to 38 of the order). In view of the
foregoing, the AR submits that the brand promotional
expenses be allowed as business expenditure u/s 37(1) of
the Act.

12.5 The learned Departmental Representative supported the
finding of the AO and the DRP.

12.6 We have heard rival submissions and perused the
material on record. The AO disallowed the sales promotion
and advertisement expenses totally amounting to Rs.
44,33,55,403 [36,91,12,995 + 7,42,42,408] for the reason
that these expenses are brand promotion expenditures of
USL logo, it promotes the brand the assessee, gives enduring
benefit and hence capital in nature. The DRP confirmed the
action of the AO.

12.6.1 Similar issue has been considered by the Tribunal in
assessee's own case for the AY 2012-13 in IT(TP)A No.
489/B/2017 order dated 29.5.2020 wherein it was held as
under:-

   "45. We have heard Ld D.R on this issue and perused
   the record. We notice the issue relating to allowability
   of expenditure incurred on sponsorship of sports event
   was considered by the Mumbai bench of ITAT in the
   case   of   Samudra     Developers     Pvt   Ltd  (ITA
   5974/Mum/2013 dated 26- 04-2017) and it was held
   that the same is allowable as revenue expenditure.
   For the sake of convenience, we extract below the
   operative portion of the order passed by Mumbai
   bench of Tribunal on an identical issue:-

      "3. Second ground of appeal pertains to deleting the
      disallowance on account of sponsorship fees and
      management fees. In the earlier part of our order, we
      have mentioned the facts about the various
      disallowances made by the AO including the
      capitalisation of sponsorship. Treating it as an
      intangible asset, he allowed depreciation on it @25%.

      3.1. The FAA after considering the elaborate
      submissions of the assessee,held that it had entered
      into an agreement with the sports company namely
      India-Win in the month of March, 2010, that the
                             27



assessee-group became cosponsor of Mumbai Indian
IPL cricket team as an associate partner, that as per
the agreement the ground logo of the assessee group
was displayed permanently in the cricket stadium is
also on the playing gear of the players,that in the terms
of the agreement and amount of Rs.4.50 crores was
paid towards sponsorship fees during the year under
consideration, that the sponsorship fees for different
years had been apportioned and allocated to 3 entities
of the assessee group which were using the brand logo
in the ratio of their respective turnovers during the
year, that out of the expenditure of Rs. 2.50 crores and
amount of Rs. 21.61 lakhs was allocated to the
assessee, that the expenditure incurred on IPL
sponsorship did not provide it any benefit of enduring
nature, that the expenditure had been incurred year
after year by the assessee group with a view to get
visibility, that it was in nature of some kind of
advertisement expenditure, that same should be
allowed as revenue expenditure. Referring to the case
of Delhi Cloth and General Mills Co.Ltd.(115 ITR 659) of
the honorable Delhi High Court, the FAA allowed the
appeal filed by the assessee.

3.1.a. With regard to management fee, the FAA
observed that there was no doubt about the
genuineness of expenditure, that the expenditure was
incurred     for   availing     infrastructure     facilities
administrative support, like manpower recruitment, HR
services, uses of computer, telephone, photo copiers,
infrastructure set up etc. in order to carryout business
operations smoothly, that the parent company had
allocated a certain amount to the account of the
assessee in the ratio of its turnover. He finally held that
expenditure had to be allowed as revenue expenditure.

3.2. Before us, the DR supported the order of the AO
and the AR relied upon the order of the FAA. We find
that the assessee group had entered into an agreement
with India Win, that it was a co- sponsor of Mumbai
Indian IPL team, that it had incurred similar
expenditure in the subsequent two years, that out of
the total expenditure the assessee had claimed a very
small proportion under the head sponsorship expenses.
Such an expenditure is for advertising the brand name
of the Group. Being a recurring expenditure, it had to
be allowed as revenue expenditure. We find that in the
case of Delhi Cloth and General Mills Co.Ltd.(supra)the
Hon'ble Court had held that expenditure incurred for
organizing sports events are allowable items of revenue
expenditure as such events publicise the names of the
sponsor. The AO was not justified in capitalising the
                             28



  expenses. The entire expenditure was rightly allowed
  by the FAA as revenue expenditure. After going through
  the details of expenditure incurred by assessee under
  the head managerial expenses, we are of the opinion
  that it had not got any enduring benefit from the
  expenditure incurred nor did the expenditure create any
  capital asset. Therefore, we do not want to interfere
  with the order of the FAA. Considering the above, we
  decide second ground of appeal against the AO."

46. The Delhi bench of Tribunal has also examined an
identical claim in the case of M/s Pepsico India
Holdings Pvt Ltd (supra) and the same was allowed as
revenue expenditure with the following observations:-

  "Re: Disallowance of INR         3,85,15,497/-    being
  sponsorship fees paid to ICC

  87. In Grounds No. 7 to 7.3 in I.T.A. No.
  1044/DEL/2014 for AY 2009-10, the assessee has
  challenged the disallowance of INR 3,85,15,497/- being
  sponsorship fees paid by the assessee to ICC. Our
  attention was drawn to paras 4 to 4.3 of the final
  assessment order wherein the said issue has been
  discussed by the AO. It has been submitted that during
  the relevant previous year the assessee entered into an
  agreement dated 20.08.2008 with ICC Development
  (International) Limited (ICC) for obtaining sponsorship
  rights in respect of various ICC cricketing events
  around the world. The assessee paid an amount of Rs.
  3,85,15,497/- for sponsoring cricketing events held
  during 2008 to ICC. The said amount was proposed to
  be disallowed by the AO in the Draft Assessment Order,
  for the following reasons: -

  (i) Similar expense has been disallowed in the earlier
  years as part of the Transfer Pricing Adjustment on
  account of AMP expenses.

  (ii) Assessee has been bearing substantial portion of
  the fees paid to ICC for acquiring sponsorship rights
  even though benefit of the same is derived by the other
  entities of the world.

  88. Aggrieved by the addition proposed by the AO, the
  assessee had filed objections before the DRP. The DRP
  vide directions dated 20.12.2013 upheld the action of
  the AO, on the ground, that the expenditure was
  benefitting all the entities across the globe and hence,
  it could not be said to have been incurred wholly and
  exclusively for the business of the assessee.
                           29




89. The learned counsel for the assessee submitted that
the said disallowance was unwarranted since the said
expense was incurred in view of the fact that major
viewership of cricket is in the Indian subcontinent. He
also referred to various newspapers reports which
demonstrated the popularity of the sport in India to
support the aforesaid contentions. It was also
submitted that the assessee company has consistently
promoted its range of products using cricket as an
advertising platform. It was also to our notice that
payment of sponsorship fees to ICC was remitted by
the assessee after deduction of tax at source as
instructed by the Income Tax Department. Further, the
assessee had obtained the approval of the Ministry of
Youth Affairs and Sports for sponsoring the events
covered under the agreement. Copy of the order under
section 195 of the Act and the approval received from
the Ministry of Youth Affairs and Sports has been
enclosed at pages 247 to 249 and 224 of the paperbook
respectively. He further submitted that the expenditure
was wholly and exclusively for the business of the
assessee company and had not been disputed by the
revenue. Any incidental benefit that may arise to any
other person or entity cannot be a bar for allowance of
expenditure under section 37 of the Act, as per the
settled position of law. Reference in this regard was
made to the decisions of the Hon'ble Supreme Court of
India in CIT vs. Chandulal Keshavlal & Co. [1960] 38
ITR 601 (SC), Sasson J. David and Co. P. Ltd vs. CIT
118 ITR 261(SC) and SA Builders Ltd. vs. CIT 288 ITR
1(SC). He further submitted that the Revenue cannot
step into the shoes of an assessee to determine the
commercial expediency of an expenditure incurred by
it.

90. On the other hand, the learned DR relied upon the
order of the AO and the DRP in support of his
contentions.

91. After considering the rival submissions and on
perusal of the impugned orders, we find that, here the
disallowance of Rs.3,85,15,497/- has been made on
account of sponsorship fee by the assessee to the ICC
on the ground that similar expenditure was disallowed
in the earlier years as part of Transfer Pricing
Adjustment on account of AMP expenses; and secondly,
assessee has been bearing substantial portion of the
fees to the ICC for acquiring the sponsorship rights
even though benefit of the same is derived by either
entity of the world. The contention raised by the
learned counsel that since major viewer of cricket is an
                             30



  Indian subcontinent looking to its mass popularity in
  India, the assessee company has been consistently
  promoting its range of products using cricket as an
  advertisement platform. The said payment has been
  made after obtaining the approval of Ministry of Health
  Affairs and Sports and after deducting TDS u/s.195.
  Once the expenditure has been incurred wholly and
  exclusively for the purpose of business which fact has
  not been disputed by the Department, then even if
  some incidental benefit which may arise to any other
  entity cannot be a bar for allowance of expenditure u/s.
  37. Under the principle of commercial expediency such
  an expenditure has to be seen from the angle, whether
  the decision taken by the assessee for paying
  sponsorship fees was for the purpose of business or
  not. Here in this case, the commercial expediency has
  not been doubted but rather it has been held by the AO
  that in all the years transfer pricing adjustments has
  been made on this score and benefit is arising to the
  other AEs also. What is relevant for an expense to be
  allowable as revenue expense is that, whether it has
  been incurred during the course of business and is for
  the purpose of business. Benefit factor to other related
  parties is relevant under transfer pricing provision and
  not while allowability of business expense u/s 37(1). It
  is well known fact that companies use sports event as a
  platform to advertise their range of products as it has a
  very high viewership. Any such incurring of expenditure
  is ostensibly for promotion of business only and hence,
  no disallowance is called for.

  Accordingly,  Grounds   No.7  to   7.3  in  ITA
  No.1044/Del/2014 pertaining to A.Y. 2009-10 are
  allowed."

47. We notice that the co-ordinate benches are
consistently holding the view that the expenditure
incurred on sponsoring of sports events are intended
to promote business only and hence the same is
allowable as expenditure. The allowability of brand
promotion expenses was examined by Hon'ble Delhi
High Court in the case of Modi Revelon P Ltd (supra)
and the relevant discussions made by the High Court
are extracted below:-

  "22. As far as the second aspect, i.e. expenditure for
  promotion of the brand is concerned, there is no doubt
  that the dealer's functions extend to advertising the
  products of the assessee, manufactured by the sister
  concern. On this aspect, Section 37 of the Income-tax
                           31



Act would be relevant. The said provision reads as
follows:

 "SECTION 37 GENERAL:
 (1) Any expenditure (not being expenditure of the
 nature described in sections 30 to 36 and not being
 in the nature of capital expenditure or personal
 expenses of the assessee), laid out or expended
 wholly and exclusively for the purposes of the
 business or profession shall be allowed in computing
 the income chargeable under the head "Profits and
 gains of business or profession".

 Explanation : For the removal of doubts, it is hereby
 declared that any expenditure incurred by an
 assessee for any purpose which is an offence or
 which is prohibited by law shall not be deemed to
 have been incurred for the purpose of business or
 profession and no deduction or allowance shall be
 made in respect of such expenditure.

 (2B)    Notwithstanding    anything   contained      in
 subsection (1), no allowance shall be made in
 respect of expenditure incurred by an assessee on
 advertisement in any souvenir, brochure, tract,
 pamphlet or the like published by a political party.

 The applicable test as to what constitutes expenses
 "laid out or expended wholly and exclusively for the
 purposes of the business or profession" was
 explained     in    Gordon       Woodroffe    Leather
 Manufacturing Co. v. CIT [1962] Supp. (2) SCR 211.
 The correct approach, said the Court, which has to
 be taken in all such cases is to see whether:

 "was the sum of money expended on the ground of
 commercial expediency and in order indirectly to
 facilitate the carrying on of the business"

 Again, in Sassoon J. David & Co. (P.) Ltd. v. CIT
 [1979] 118 ITR 261/ 1 Taxman 485 (SC) the
 Supreme Court outlined the correct test of
 commercial expediency as the guiding principle to
 decide whether the expenditure was to facilitate
 profits, as follows:

 (iii) that the sum of money was expended on the
 ground of commercial expediency and in order
 indirectly to facilitate the carrying on of the business
 of the assessee"
                              32



    In Smith Kline & French (India) Ltd. v. CIT [1992]
    193 ITR 582/[1991] 59 Taxman 357 (Kar.), it was
    held that in normal commercial sense and in
    common parlance sales promotion and publicity are
    activities aimed at gaining goodwill in the market.
    They need not be confined to media propaganda but
    can involve indirect approaches. The judgment of a
    Division Bench of this Court in CIT v. Adidas India
    Marketing (P.) Ltd. [2010] 195 Taxman 256 (Delhi)
    has recognized that brand promotion exercises
    undertaken through media campaigns, schemes,
    programmes etc are essential for propagation of the
    brand. The necessity (or lack of it) is not something
    which income tax authorities can go into; as long as
    it is voluntarily undertaken by the business
    enterprise for profit earning, it would be entitled to
    claim relief under section 37(1).

    23. In the present case, the AO was conscious of the
    fact that brand promotion expenses are a necessary
    ingredient in marketing strategies. Therefore, he
    allowed about 50 per cent of those expenses.
    However, the reasoning for disallowance of the rest,
    i.e. that the assessee could claim only a proportion
    of such expenses, since advertising expenses were
    to be borne by the sister concern dealer, and that
    the proportion was in respect of its territory, was not
    upheld. This Court does not see any fallacy in the
    Tribunal's approach or reasoning, on this aspect.
    One is not unmindful of the concerns of a business
    which engages in sale of consumer items, and faces
    continuous competition. Brand promotion enhances
    the visibility of given products or services, and are
    often perceived as conferring a competitive
    advantage on those who adopt those strategies or
    schemes. Expenditure towards that end is based on
    pure commercial expediency, which the revenue in
    this case, ought to have recognised, and allowed.
    The revenue's arguments on this point too are
    insubstantial."

48. The observations made by the Hon'ble
jurisdictional Karnataka High Court in the case of CIT
vs. ITC Hotels (2014)(47 taxmann.com 215) on the
concept of "enduring benefit" is relevant here and the
same is extracted below:-

    "6. The first substantial question of law relates to a
    sum of Rs.10 lakhs, which were paid by the
    assessee as a license fee for the use of central court
    yard, having marble, (for short "Court Yard") in
    Lallgarh Palace (for short 'Palace'). It appears that
                         33



there was a Memorandum of Understanding (for
short 'MOU') between the Assessee and Maharaja
Ganga Sinhji Charitable Trust (for short the "trust").
The assessee, as per the MOU, had acquired a right
to use the court yard for their business of hotel,
being run in the palace, more efficiently and
profitably. The question is whether the expenditure
of Rs.10 lakh resulted in any addition to the fixed
capital of the assessee. According to the Revenue,
the assessee had acquired right to use the court
yard apart from the palace, and thus, had acquired
an advantage of enduring benefit of a trade. In other
words, the expenditure incurred by the assessee for
the use of court yard is in the capital field and it
cannot be said to have been incurred to facilitate
trading operation of the assessee.

7. Learned Counsel appearing for both the sides
placed reliance upon the judgment of the Supreme
Court in the case of Empire Jute Co. Ltd. v. CIT
[1980] 124 ITR 1/3 Taxman 69, in support of their
contentions. Mr. Aravind, learned counsel for the
Revenue tried to distinguish the ratio laid down by
the Supreme Court in this case on the basis of
factual matrix involved therein. As against this,
learned       counsel     appearing      for     the
respondent/assessee placed reliance upon the
principle laid down by the Supreme Court in the said
judgment.

8. We have perused the judgment. We find
ourselves in agreement with the learned counsel
appearing for the respondent/assessee. It would be
relevant to reproduce the relevant observation made
by the Supreme Court, in the said judgment, which,
in our opinion, support the case of the
respondent/assessee     to    contend    that   the
expenditure of Rs. 10 lakhs would be on revenue
account. The relevant observation in the case of
Empire Jute Co. Ltd. (supra) reads thus:

'The decided cases have, from time to time, evolved
various tests for distinguishing between capital and
revenue expenditure but no test is paramount or
conclusive. There is no all embracing formula which
can provide a ready solution to the problem; no
touchstone has been devised. Every case has to be
decided on its own facts, keeping in mind the broad
picture of the whole operation in respect of which
the expenditure has been incurred. But a few tests
formulated by the Courts may be referred to as they
                          34



might help to arrive at a correct decision of the
controversy between the parties.

One celebrated test is that laid down by Lord Cave
L.C. in Atherton Vs. British Insulated & Helsby
Cables Ltd, (1925) 10 Tax Cases 155 (HL), where
the learned Law Lord stated :

"...when an expenditure is made, not only once and
for all, but with a view to bringing into existence an
asset or an advantage for the enduring benefit of a
trade, I think that there is very good reason (in the
absence of special circumstances leading to an
opposite condition) for treating such an expenditure
as properly attributable not to revenue but to
capital".

This test, as the parenthetical clause shows, must
yield where there are special circumstances leading
to a contrary conclusion and, as pointed out by Lord
Radcliffe in CIT v. Nchanga Consolidated Copper
Mines Ltd. [1965] 58 ITR 241 (PC) : TC16R.991, it
would be misleading to suppose that in all cases,
securing a benefit for the business would be, prima
facie, capital expenditure "so long as the benefit is
not so transitory as to have no endurance at all.
There may be cases where expenditure, even if
incurred for obtaining advantage of enduring benefit,
may, none the less, be on revenue account and the
test of enduring benefit may break down. It is not
every advantage of enduring nature acquired by an
assessee that brings the case within the principle
laid down in this test. What is material to consider is
the nature of the advantage in a commercial sense
and it is only where the advantage is in the capital
field that the expenditure would be disallowable on
an application of this test. If the advantage consists
merely in facilitating the assessee's trading
operations or enabling the management and conduct
of the assessee's business to be carried on more
efficiently or more profitably while leaving the fixed
capital untouched, the expenditure would be on
revenue account, even though the advantage may
endure for an indefinite future. The test of enduring
benefit is, therefore, not a certain or conclusive test
and it cannot be applied blindly and mechanically
without regard to the particular facts and
circumstances of a given case'.

9. It is clear that if the advantage consists merely in
facilitating the assessee's trading operations or
enabling the management and conduct of the
                                 35



       assessee's business to be carried on more efficiently
       or more profitably while leaving the fixed capital
       untouched, the expenditure would be on revenue
       account, even though the advantage may endure for
       an indefinite future. In the present case, except the
       right to use the court yard, no other rights were
       created in favour of assessee. In other words, the
       amount paid to the Trust was for the use of the
       court yard under the MOU for an indefinite future,
       and therefore, it would be on revenue account. In
       other words merely because the advantage may
       endure for an indefinite future would not mean that
       the expenditure would be on capital account and not
       revenue. The advance of Rs. 10,00,000/-, in the
       present case, consists merely in facilitating the
       assessee's business operations, enabling the
       management to conduct their Hotel business more
       efficiently and profitably. We are, therefore, satisfied
       that the view taken by the Tribunal in answering this
       question in favour of Assessee and against the
       Revenue is correct and deserve no interference by
       this Court."

   49. Respectfully following the above cited decisions,
   we set aside the order passed by AO on this issue and
   direct him to allow the impugned sponsorship
   expenses as revenue expenditure."

12.6.2 Following the above order the ITAT in
assessee's own case for assessment year 2012-2013
(supra), we allow deduction of sales promotion and
advertisement expenses of Rs. 44,33,55,403. As the
entire expenses are allowed as revenue expenditure,
the question of depreciation does not arise.

12.7 Hence grounds 6.1 to 6.7 and grounds 7.1 to 7.7
are allowed.

Disallowance of payments based on Project Spirit
Report (ground 8) (Corporate Tax Issue)

13. Brief facts of the issue raised in the above ground are as
follows:

      During the financial year 2014-2015, the Board of
Directors of the assessee had mandated an inquiry in relation
to matters connected with audit qualifications made in the
                              36



assessee's financial statements for the financial year 2013-
2014. The inquiry identified references to certain additional
parties / additional matter which also potentially dealt with
transactions of similar nature in which the documents
identified raised concerns as to the propriety of the
underlying transactions / matters. It is stated that based on
the above, the assessee wanted to identify whether the
additional parties / matter involved any impropriety, or the
transactions were improper. The report namely Project Spirit
Report dated 29th June, 2016 was submitted with the AO
during the course of assessment proceedings. On analysis of
the report, the AO identified the transactions relating to the
year under consideration and classified them into capital and
revenue transactions. The AO disallowed an amount of
Rs.48,14,00,000 u/s 37 of the Act treating them as revenue
transactions. Further, an amount of Rs.6,35,10,000 has been
treated as interest income on alleged interest free loans /
advances provided to the subsidiary at an adhoc rate of
14.5%.

13.1 Aggrieved by the draft assessment order, the assessee
filed objection before the DRP. The DRP had confirmed the
disallowance proposed by the AO. The final order was passed
in accordance with the DRP's directions thereby making an
addition of Rs.54,49,10,000.

13.2 Aggrieved, the assessee has raised this issue before the
ITAT. The learned AR's submissions are summarized below:-

      • At the outset, it is submitted that assessee has
        not debited the profit and loss account /
        claimed deduction in relation to expenses
        amounting to Rs.21.58 crore disallowed
        pursuant to the Project Spirit Report. The above
        fact was highlighted to the lower authorities in
        the submissions furnished by the assessee
        (page 128 to 130 of the paper book). Given
        that the expenses were not claimed by the
        assessee, the disallowance of the expenses is
        unwarranted and bad in law.

      • With respect to the remaining transactions, the
        assessee submitted that the disallowance based
        on the Project Spirit Report has been made
                        37



 without providing the reasons for making such
 disallowance and on an arbitrary basis without
 adjudicating on the objections filed by the
 assessee. In this connection, it was submitted
 that various Courts have repeatedly held that
 there must be something more than bare
 suspicion to support an addition or disallowance
 in an assessment. No disallowance can be
 made which are based on mere conjectures and
 surmises. In this context, it was submitted that
 the assessee being a victim of such fraud would
 in fact be eligible to claim such sums a
 deductible bonafide business loss as highlighted
 in the following judicial pronouncements:-

 (i) Baridas Daga v. CIT (34 ITR 10 (SC)

 (ii) Sassoon J David & Co. P. Ltd. v. CIT (1975)
 98 ITR 50 (Bom.)

 (iii) CIT v. Parmanand Makhan Lal (1983) 15
 Taxman 12 (Patna)
 (iv) Kothari & Sons v. CIT (1966) 61 ITR 23
 (Madras)

 (v) Ramchandar Shivnarayan v. CIT (1978) 111
 ITR 263 (SC)

 (vi) Khaitan & Co. v. CIT (1979) 1 Taxman 280
 (Calcutta)

 (vii) Churakulam Tea Estates (P) Ltd. v. CIT
 (1995) 81 Taxman 214 (Kerala)

 (viii) CIT v. India United Mills Ltd. (1978) 112
 ITR 129 (Bombay).

• The CBDT vide its undernoted circular (Circular
  No.35-D     (Xivii20)  (F.No.10/48/65-It(A-1)],
  dated 24.11.1965 has accepted the above
  ruling of the Hon'ble Apex Court in the case of
  Badridas Daga (supra) and has held that any
  loss sustained due to embezzlement of
  employees would be available as a business
  loss u/s 28.
                                38



       •     According, it was submitted that the
           disallowance    is   against the   principles
           enunciated by the Hon'ble Apex Court and the
           Circular issued by the CBDT and the same
           needs to be deleted.


13.3 The learned Departmental Representative supported the
finding of the AO and the DRP.

13.4 We have heard rival submissions and perused the
material on record. The AO made an addition of
Rs.54,49,10,000 for the reason that the funds of the
assessee has been diverted for various non business
purposes. The AO relied on the 'Project Spirit Report'
prepared by M/s Ernst and Young (E&Y) vide letter
dated 14.10.2016 for the purpose of arriving at the
impugned finding that the funds of the assessee have
been diverted in many ways and hence the revenue
expenditure claimed as deduction amounting to
Rs.48,14,00,000 is to be disallowed. The AO further
held that the diversion of funds to various entities
would not be returned back to the assessee. The AO
therefore charged an interest of Rs. 6,35,10,000
calculated at 14.5% on Rs. 43.8 crores. The DRP
confirmed the AO's additions. Referring to the DRP
objections, the learned AR argued that out of
disallowance of Rs. 48.14 crores, a sum of Rs. 15.23
crores pertain to other entities and hence the same
cannot be disallowed in assessee's case. Similarly, it
was argued that the entirety of Rs. 43.8 crores on
which interest income of Rs.6,35,10,000 is imputed did
not pertain to the assessee and hence the impugned
addition of Rs. 6,35,10,000 is bad in law. These
arguments have not been considered properly by both
AO and DRP. The assessee's claims in the DRP
objections [Page 128 to 134 of the appeal memo]
regarding deduction under section 28 on account of
fraud committed on the company has also not been
considered by the AO/DRP. It appears that the AO has
made the addition only on the basis of 'Project Spirit
Report' without properly examining the claim of the
assessee that certain transactions and the addition
                              39



made thereto does not relate to the assessee.
Considering the material on record and for the aforesaid
reasoning, we set aside the impugned addition and
restore this issue to the file of the AO for proper
examination of all the facts relating to the said issue.
The assessee shall provide all documentary evidence
relating to its claim and the AO also shall make a proper
enquiry in this regard. All contentions are left open to
be considered by the AO in accordance with the law.

13.4.1 Hence grounds 8.1 to 8.8 are allowed for
statistical purposes.

Interest u/s 234B of the I.T.Act (ground 9)

14. The above ground is only consequential and the same is
dismissed.

Interest u/s 234C of the I.T.Act (ground 10)

15. The limited submission of the assessee is that interest u/s
234C of the I.T.Act should be calculated on the return income
and not on the assessed income of the assessee. In this
context, the learned AR relied on the Bangalore Bench order
of the Tribunal in the case of SAP India Private Limited
reported in (2014) 41 taxmann.com 7 (Bangalore - Trib.).

15.1 We have heard rival submissions and perused the
material on record. The Bangalore Bench of the Tribunal
in the case of SAP India Private Limited (supra) had
held that interest u/s 234C of the I.T.Act shall apply on
the returned income and not on the assessed income.
Following the co- ordinate Bench order of the Tribunal,
we direct the A.O. to calculated interest u/s 234C of the
I.T.Act accordingly.

15.2 In the result, ground 10 is allowed for statistical
purposes.


Short credit of TDS / TCS (Ground 11)
                              40



16. The assessee had claimed TDS / TCS credit of
Rs.24,19,36,874 in the return of income filed. The A.O.,
however, restricted the credit to Rs.24,02,13,419. Thereby
not granting credit for TDS of a sum of Rs.17,23,384.

16.1 We have heard rival submissions and perused the
material on record. We direct the AO to verify the TDS
credit and grant the same as per law.

Allowability of education cess paid as a tax deductible
expenditure (Additional Ground 12)

17. The above ground relates to the claim of deduction of
education cess including secondary and higher educational
cess as deduction while computing the total income.

18. We have heard rival submissions and perused the material
on record. The Kolkata Bench of Tribunal in the case of
Kanoria Chemicals & Industries Ltd Vs. Addl. CIT (ITA
No.2184/Kol/2018dated 26.10.2021) has held that the
education cess is an additional surcharge levied on income tax
and hence it partakes the character of income tax. Accordingly
it held that the education cess is not allowable as deduction.
The Tribunal also noted the decision rendered by Hon'ble
Bombay High Court in the case of Sesagoa Ltd. 117
Taxmann.com 96 and by Hon'ble Rajasthan High Court in the
case of Chambal Fertilisers & Chemicals Ltd. Vs. JCIT (ITA
No.52/2018 dated 31.7.2018), wherein it was held that the
education cess is allowable as deduction. However, the
Tribunal observed that the decision rendered by Hon'ble
Supreme Court in the case of CIT Vs. K. Srinivasan (1972) 83
ITR 346 was not brought to the notice of the above said
Hon'ble High Courts. Accordingly, the Tribunal has expressed
the view that the decision rendered by Hon'ble Supreme Court
in the case of K. Srinivasan (supra) shall prevail on this issue
and accordingly held that the education cess is not allowable
as deduction.

18.1 Following the above said decision of Kolkata bench
of Tribunal in the case of Kanoria Chemicals &
Industries Ltd (supra), we hold that payment of
education cess including secondary and higher
                                41



    education cess is not allowable as deduction.
    Accordingly, we reject this ground of the assessee.

    19. In the result, the appeal filed by the assessee is
    partly allowed."

                                              (Emphasis added)


The Tribunal partly allowed the interest imputed on interest

advanced for statistical purposes and on other grounds as found in

the order itself.   The issue is not with regard to merit of the

grounds in the appeal.    What happened in the aftermath of the

order forms the contention in the case at hand.



      9. The issue would be, whether there has been a reference

under Section 92CA(1) to the Transfer Pricing Officer or the matter

being remitted to the Transfer Pricing Officer by the Tribunal to

decide the issue under Section 92CA(3). There is a world of

difference between the matter being remitted by the Tribunal to the

Transfer Pricing Officer under Section 92CA and reference by the

Assessing Officer to the Transfer Pricing Officer under the same

provision of Section 92CA. The subtle difference is considered by

the Division Bench of the High Court of Delhi in the case of NEW
                                     42



DELHI      TELEVISION        LIMITED      v.   DISPUTE      RESOLUTION

PANEL1, wherein it is held as follows:

                           "....           ....           ....

               63. As is manifest from a reading of Section 92-CA(1)
        of the Act, upon the assessing officer noticing an
        international transaction or a specified domestic transaction
        having been undertaken by an assessee, the said authority is
        statutorily obliged to make a reference to the Transfer
        Pricing Officer for the purposes of computation of the arm's
        length price (ALP). On receipt of that reference, the Transfer
        Pricing Officer is obliged to place the assessee on notice and
        proceed to determine the arm's length price in respect of the
        international transactions in question. The Transfer Pricing
        Officer while undertaking that evaluation also stands enabled
        by virtue of Section 92-CA(2-B) to take into consideration
        any international transaction which though not disclosed in
        the report under Section 92-E by the assessee may come to
        its notice.

              64. Ultimately, and on conclusion of the
        adjudicatory process, the Transfer Pricing Officer in
        terms of sub-section (3) would proceed to pass an
        order determining the arm's length price in relation to
        the international transaction. The order under Section
        92-CA(3) which the Transfer Pricing Officer frames is
        undoubtedly binding on the assessing officer and who
        in terms of sub-section (4) thereof is required to
        compute the total income of the assessee in
        conformity with the arm's length price as determined
        by the Transfer Pricing Officer.

              65. Section 92-CA(1) of the Act speaks of a
        reference being made to the Transfer Pricing Officer by
        the assessing officer concerned alone. However, and
        by virtue of the status and position which stands
        conferred upon the Income Tax Appellate Tribunal, we
        find no justification to doubt its authority to make

1
    2024 SCC OnLine Del 3806
                           43



such a reference while considering an appeal that may
come to be laid before it. This, since in terms of
Section 253 of the Act, an assessee is entitled to
question a direction framed by the Dispute Resolution
Panel and which may have come to be translated into
an actual order of assessment. Consequently, once
such an appeal were to be laid before the Income Tax
Appellate Tribunal, it would stand empowered to not
only examine the correctness of the directions framed
by the Dispute Resolution Panel with respect to
international transactions but also to such other and
additional aspects and which may not necessarily be
confined to only international transactions as decided
by the assessing officer. We thus find ourselves
unconvinced to hold that the Income Tax Appellate
Tribunal under the statutory scheme of the Act should
not be recognised to have the power to remit the
matter directly to the desk of the Transfer Pricing
Officer.

      66. Our conclusion in this respect stands fortified
from a reading of Section 153(3) which speaks of an
order of the Income Tax Appellate Tribunal requiring a
"fresh assessment" or a "fresh order under Section
92-CA". It is pertinent to note that the word "order" in
the context of Section 92-CA is undoubtedly a
reference to the adjudication undertaken by the
Transfer Pricing Officer. This in the light of Section 92-
CA(3) using the phrase "... the Transfer Pricing Officer,
shall, by order in writing, determine...." Similarly,
Section 92-CA(4) uses the expression "On receipt of
the order under sub-section (3)". The extent of the
authority of the assessing officer is thereafter
explained by that provision to be "... to compute the
total income of the assessee...." It is thus manifest
that the order which is envisaged under Section 92-CA
is the one made by the Transfer Pricing Officer. We
thus find on a conjoint reading of Sections 92-CA(3)
and 153(3) that it would be well within the authority
of the Income Tax Appellate Tribunal to remit a matter
directly to the Transfer Pricing Officer. There would
appear to be no justification for the Income Tax
Appellate Tribunal being compelled or required to first
                             44



remit the matter to the assessing officer and for a
consequential reference being framed if issues
pertaining to an international transaction itself
constituted the subject-matter of an appeal.
      ...                ...                ...
       70. Section 153(3) of the Act in unambiguous terms
sets out the time-frame within which a fresh assessment is
liable to be completed once a matter is remanded by the
Income Tax Appellate Tribunal in terms of a judgment
rendered and referable to Section 254 of the Act. The order
of the Income Tax Appellate Tribunal contemplated under
Section 153(3) of the Act is one which may have set aside or
cancelled an assessment. As is manifest from a reading of
the operative directions that were framed by the Income Tax
Appellate Tribunal, it had while remanding certain items for
reconsideration to the assessing officer, remitted the issues
pertaining to arm's length price directly to the Transfer
Pricing Officer. It becomes pertinent to note that the
aforesaid reference to the Transfer Pricing Officer and for it
undertaking a fresh adjudication was based on the consent of
the parties. Even the aspect of corporate guarantee and
whether it would be an international transaction was an issue
which was remanded directly to the Transfer Pricing Officer
subject to the rider that the same would be taken up for
consideration after the Special Bench had rendered its
decision.
       ...                   ...                 ...
       72. We, additionally, find that the prescription of
nine months would also be applicable to a fresh order
which is liable to be made in accordance with Section
92-CA of the Act. This since Section 153 of the Act
speaks not merely of assessments but also orders that
are liable to be framed under Section 92-CA. The order
which is spoken of in Section 92-CA of the Act, as
explained above, is the one which the Transfer Pricing
Officer may come to make in accordance with sub-
section (3) thereof. It is thus manifest that the
assessment exercise was liable to be concluded within
a period of nine months when computed from 14-7-
2017.
                            45



     ...                 ...                 ...
      80. It becomes pertinent to observe that the
Section 92-CA(1) reference rests solely upon the
assessing officer being of the opinion that a reference
is required to be made to the Transfer Pricing Officer
for computation of arm's length price. That power
stands conferred upon the assessing officer and is
available to be exercised in the course of assessment.
However, and as is plainly evident from Section 153(3)
of the Act, the statute does not deprive the Income
Tax Appellate Tribunal of the authority and jurisdiction
to require a fresh order under Section 92-CA being
made. As we had observed hereinabove, Section
153(3) of the Act speaks of assessments as well as
orders under Section 92-CA that may be required to be
made pursuant to an order passed by an Income Tax
Appellate Tribunal in exercise of its appellate
jurisdiction comprised in Section 254 of the Act. In our
considered opinion, the reference which the assessing
officer proceeded to frame on 27-12-2018 was thus
clearly superfluous and in any case cannot be
sustained on the basis of Section 153(4) of the Act.

      81. It is pertinent to note that sub-section (4) of
Section 153 is concerned with a reference referable to
Section    92-CA(1).    That    provision,  as   noticed
hereinabove, is confined to a reference to the Transfer
Pricing Officer that may be made by the assessing
officer. The limited application of Section 153(4) is
also evidenced from that provision using the
expression "made during the course of the proceeding
for the assessment or reassessment". Sub-section (4)
is thus clearly confined to a reference that the
assessing officer may choose to make in the course of
assessment. Sub-section (3) of Section 153 of the Act,
on the other hand, deals specifically with assessments
and orders under Section 92-CA that the authority
concerned may be liable to make in terms of the
directions issued by the Income Tax Appellate
Tribunal. Consequently, it would be the principle of
generaliaspecialibus non derogant which would stand
                                    46



        attracted and be determinative of the question that
        stands posited."


                                                (Emphasis supplied)


The High Court of Delhi considers the entire spectrum of the

provisions and holds that the matter remitting back to the Transfer

Pricing Officer by the Tribunal is not same as the reference by the

Assessing Officer to the Transfer Pricing Officer. The limitation

would kick in.



        10. The issue further would be, the date on which the

limitation would expire whether it is 31-03-2024 as contended by

the petitioner, or 31-03-2025 as contended by the revenue. This

again need not detain this Court for long or delve deep into the

matter. A coordinate Bench of this Court considers an identical

issue in the case of WIPRO LIMITED v. JOINT COMMISSIONER

OF INCOME TAX2 wherein it is held as follows:

               "8.     Both the counsel for the Assessee and the Sr.
        Panel Counsel for the Revenue have filed their Written
        Submissions and have pressed into service a catena of
        decisions, relevant of which have been adverted to; having
        heard the learned counsel for the parties and having perused

2
    2021 SCC OnLine Kar 15898
                             47



the Petition Papers, this Court is inclined to grant indulgence
in the matter as under and for the following reasons:

      I. Some legal principles & morals which are to
animate levy of tax and refund of un-taxable:

       (i)     A great Indian poet Kalidasa (500 CE) in his
epic poem "Raghuvamsham" (1-18) states: "The King Dilip
collects from his subjects only 1/6th of their income as tax for
the welfare of State, indeed like the sun taking earthly water
drops, only to indemnify her with multiples of rain-drops..."
Chanakya in his acclaimed work "Arthashastr" advises the
Rulers: "Collect taxes from the citizens as honeybees collect
nectar from the flowers, gently and without inflicting pain...";

       (ii)   A renowned jurist of yester-decades late Mr.
Nani Palkhivala, in the concluding paragraph of Preface to
the Eighth Edition of "The Law and Practice of Income Tax"
said "Every Government has a right to levy taxes. But no
Government has the right, in the process of extracting tax,
to cause misery and harassment to the taxpayer and the
gnawing feeling that he is made the victim of palpable
injustice."; the function of the Assessing Officer is to
administer the statute with solicitude for the Public
Exchequer with an inbuilt idea of fairness to tax payers; this
view finds expression in the decision of the Apex Court in
ACIT vs. Rajesh Jhaveri Stock Brokers P. Ltd. (2007) 291
ITR 500 (SC).

      (iii) Walton J. had observed in Vestey v. Inland
Revenue Commissioners [1979] Ch 177 (197 - 198) "I
conceive it to be in the national interest, in the interest not
only of all individual tax payers - which includes most of the
nation - but also in the interests of the Revenue authorities
themselves, that the tax system should be fair... One should
be taxed by law, and not be untaxed by concession ... A tax
system which enshrines obvious injustices is brought into
disrepute with all tax-payers accordingly, whereas one in
which injustices, when discovered, are put right (and with
retrospective effect when necessary) will command respect
and support...".
                             48



        (iv) A Welfare State like ours is constitutionally
expected to be fair & reasonable in dealing with the subjects
and it must avoid any harassment to the assessee public,
without causing any loss to the Exchequer (see Nokia
Corporation v. Director of Income-tax [2007] 292 ITR 22
(Delhi HC); the State as constitutionally ordained, needs to
conduct itself as a virtuous litigant and should meet honest
claims; this view finds resonance in the decision of the Apex
Court in State of U.P. v. Manohar [2005] 2 SCC 126; the
maxim actus curiae neminem gravabit, i.e., an act of court
shall prejudice none, is equally applicable to the quasi-
judicial functions of Tax Authorities, as well.


       (v)   Article 265 of the Constitution of India
mandates that no tax shall be levied or collected except by
authority of law; if a tax has been paid in excess of the tax
specified, the same has to be refunded; in Tata
Chemicals 363 ITR 658 (SC), the Apex Court reasoned out
why State should pay interest for holding tax payers' money;
a "tax refund" is a refund of taxes when the tax liability is
less than the tax paid; when the said amount is refunded, it
should carry interest as a matter of course, since it is a kind
of recompense for the 'unauthorized use or retention' of
money; refund due & payable to an assessee is a debt owed;
Parliament has enacted this principle in Section 244A of the
1961 Act; in Aluminium Corporation of India Ltd. v UOI 1978
(2) ELT 452 (SC) the Apex Court observed that a good
government involves not only diligent collection of taxes, but
also ready refunds of excess levies.

     II.  As to meaning of "assessment"; difference
between "assessment" & "assessment order"

      (i) The DCIT has stated in the impugned order
"... As this is the case of fresh assessment/re-
assessment, an additional interest u/s. 244A(1A) will
not be applicable ... "; much has been argued on behalf
of the assessee that his is not a case of fresh
assessment/re-assessment,        and    therefore  the
impugned order is liable to be voided, whereas the
Revenue has contended to the contrary; therefore, it
                               49



becomes necessary to discuss these concepts. While
juxtaposing contextual construction qua literal interpretation
of statutes, Justice Krishna Iyer in CIT vs. ARAVIND REDDY,
AIR 1980 SC 96 observed:

           "The significance of a word of a plural semantic
   shades may, in a given text depend on the pressure of the
   context or other indicia. Absent such compelling mutation
   of sense, the speech of the lay is also the language of the
   law ...";

     Keeping inter alia the above observation in mind, one
has to ascertain the meaning of the above terms.

      (ii)   The 1961 Act has a Dictionary Clause in
Sec.2; Section 2(9) merely states that the assessment
includes reassessment; this does not throw much light
on the debated questions; in Sir Rajendranath
Mukerjee v. CIT, (1934) 2 ITR 71 (PC), it has been
held under the erstwhile Income Tax Act, 1922 that
the word 'assessment' is not confined to the definite
act of making an order of assessment; in C.A. Abraham
v. ITO [1961] 41 ITR 425 (SC), in the context of
section 44 of 1922 Act (similar to section 189 of the
1961 Act), it has been held that the term 'assessment'
employed therein not only referred to computation of
income but included the procedure for declaration &
imposition of tax liability and the machinery for
enforcement thereof;

       (iii)  It is pertinent to refer to what the Hon'ble
Supreme Court observed in Auto & Metal Engineers v. Union
of India [1998] 229 ITR 399 (SC):

   "7. In the Act the provisions regarding procedure for
   assessment are contained in Chapter XIV (sections 139 to
   158). Under the said provisions, the process of assessment
   involves (i) filing of the return of income u/s. 139 or u/s.
   142 in response to a notice issued u/s. 142(1); (ii) inquiry
   by the Assessing Officer in accordance with the provisions of
   sections 142 and 143; (iii) making of the order of
   assessment by the Assessing Officer u/s. 143(3) or section
   144; and (iv) issuing of the notice of demand u/s. 156 on
   the basis of the order of assessment. The process of
                               50



   assessment, thus, commences with the filing of the return
   or where the return is not filed by the issuance by the
   Assessing Officer of notice to file the return u/s. 142(1) and
   it culminates with the issuance of the notice of demand u/s.
   156. The making of the order of assessment is, therefore,
   an integral part of the process of assessment..."

      (iv)   In CIT v. Purshottamdas T. Patel [1994]
209 ITR 52 (Guj), the Hon'ble High Court of Gujarat
has observed that section 153        requires that the
assessment should be completed within the prescribed
time limit and unless the total income is ascertained &
tax payable is determined, the process of assessment
cannot be said to be complete; it also held that an
'order of assessment' is an order in writing whereby
the total income of the assessee is assessed and the
tax payable by him is determined; thus, the passing of
an assessment order is only an integral part of the
process of assessment and therefore, the word
'assessment' cannot be confined to the act of making
an order of assessment; there is a certain legal
difference between the terms 'assessment' &
'assessment order'; it can be stated that the use of the
word 'assessment' would mean the whole process of
determination of income and the same should not be
restricted to a mere passing of an assessment order.

     III. As to meaning of the term 'setting aside or
cancelling an assessment'

       (i)   Ordinarily, when an assessment is set aside or
cancelled, a fresh assessment follows; a perusal of the
following sections reveals that making of a fresh assessment
invariably precedes setting aside or cancelling an
assessment:

   •   Section 153(2A) prior to substitution by Finance
       Act, 2016 with effect from 01.06.2016.

   •   Section 153(3) post substitution by Finance Act,
       2016 with effect from 01.06.2016.
   •   Proviso (a) to Section 240;
                                            51



           •    Explanation 1(iii) to section 245A(b)
           •    Section 251(1)(a) - words as omitted by
                Finance Act, 2001 with effect from 01.06.2001.



         It may be noted that Section 153 which is the subject
         matter of interpretation herein, is entitled "Time limit
         for completion of assessment, reassessment and
         recomputation; therefore it is primarily concerned with
         laying down time limits which have to be adhered to
         by the assessing officers.

                (ii) In the light of the above, a question arises
         as to whether the terms 'setting aside' or 'cancelling'
         an assessment employed in the subject provisions, do
         mean setting aside or cancellation of the entire
         assessment order or would it include even setting
         aside or cancellation of only a part of the assessment
         order [as with respect to particular issues, rest having
         been left intact by the ITAT or the like]; the said
         provisions cautiously employ the word 'assessment'
         and not the term 'assessment order'; however, one
         will have to see the setting in which these provisions
         actually occur. A summary of the said provision is set
         out hereunder:

Sub-Section    Nature          of   Proceedings           Time limit         Time       limit
               Assessment           under section         [from the end      [from the end
                                                          of          the    of           the
                                                          assessment         Financial Year
                                                          year in which
                                                          income     was
                                                          first
                                                          assessable]
153(1)         Regular Assessment   To            pass    21 months
                                    assessment orders     From AY 2018-
                                    under       section   19, time limit
                                    143(1) and 144.       has        been
                                                          amended to 18
                                                          months

                                                          From AY 2019-
                                                          20, time limit
                                                          has been further
                                                          reduced to 12
                                                          months
153(2)         Income escapement    To      assess/re-    NA                 12 months from
                                           52



         assessment               assess/                      the end of FY in
                                  recompute     under          which     notice
                                  section 147                  under    section
                                                               148 was served.

                                                               From 1st April
                                                               2019, the above
                                                               time limit has
                                                               been reduced to
                                                               9 months.

153(3)   To    make       fresh                           NA   9 months from
         assessment                                            the     date     of
         pursuant to order                                     referred order's
         u/s     254/263/264                                   under          this
         setting    aside    or                                section      (254,
         cancelling                                            263,264 orders)
         assessment                                            Post
         received    by     the                                01.04.2019,
         PCIT or CCIT or the                                   If the order is
         orders passed by                                      received      after
         the PCIT or CCIT.                                     01.04.2019,
                                                               then    in    such
                                                               cases the time
                                                               limit has been
                                                               increased to 12
                                                               months
153(4)   Notwithstanding                                       The period as
         sub-sec, (1), (2) &                                   specified in sub-
         (3),     where       a                                section (1)(2) &
         reference has been                                    (3)    shall    be
         made to Transfer                                      further extended
         Pricing       Officer                                 by 12 months.
         during            the
         proceeding         for
         assessment,
         reassessment
         made.
153(5)   To give effect to the    To give effect to an         Effect   to the
         order of the higher      order passed by              order    to  be
         authorities i.e. CIT     higher authorities           given within 3
         (A), ITAT, HC and        other than those             months from the
         SC orders                orders         which         end     of  the
                                  require        fresh         month in which
                                  assessment        or         order         is
                                  reassessment and             received.
                                  such order requires
                                  verification of any          PCIT or CIT may
                                  issue by way of              allow          an
                                  submission of any            additional period
                                  document by the              of six months.
                                  assesse     or    an         [subject       to
                                  opportunity        is        certain
                                  required    to    be         conditions]
                                  provided to the
                                  assessee.                    If   the   order
                                                               which has to be
                                                               given effect to
                                                  53



                                                                                  requires
                                                                                  verification   of
                                                                                  any issue then
                                                                                  the time limit of
                                                                                  9    months    is
                                                                                  applicable.

153(6)           Exceptions      to      Assessment,            In consequence    12      months
subject          clause (1) and (2)      reassessment           of or to          from the end of
to               above.                  or   recomputation     give effect to    the month in
provision                                made on                any               which order is
of                                       assessee or any        findings    or    received .
section                                  person.                directions
[153(3)                                                         contained    in
and (5)]                                                        order's
                                                                otherwise than
                                                                in appeal.
                                         Assessment        of                     12       months
                                         partner                                  from
                                         order             in                     the end of the
                                         consequence of                           month in which
                                         an      assessment                       order in case of
                                         made on the                              firm is passed
                                         firm under section
                                         147
153(7)           To give effect to the   AO to give effect to                     Effect  to    be
                 order, finding or       such                                     given     before
Applicable for   direction referred to   orders within time                       31.03.2017
the    period    in section 153(5) &     specified       u/s
prior       to   (6)                     153(5) & (6) and
1.4.2016                                 such orders are
                                         passed/
                                         received by
                                         income-tax
                                         authorities
                                         before
                                         1-6-2016
153(8)           Revival of order                                                 1 month from
                 passed         u/s.                                              the end of
                 153A(2) or 153(1)                                                month of revival
                                                                                  or within 21
                                                                                  months from the
                                                                                  date of
                                                                                  authorization-
                                                                                  for search has
                                                                                  been issued -
                                                                                  whichever is
                                                                                  earlier.


         Further, Explanation 1 below section 153 provides that
         in computing the period of limitation, time taken for
         specified processes, as listed therein, should be
         excluded.
                             54



    Section 153 lays down the time limit to make
assessment, reassessment & recomputation under various
scenarios; section 153 is substituted by Finance Act, 2016;
the brief outline of this section is as under:

   •   Sub-section (1) deals with time-limit for making
       assessment order under sections 143 or 144. With
       the advancement of e-assessments, the time limits for
       doing an assessment are progressively going to be
       reduced.
   •   Sub-section (2) deals with time-limit for making
       assessment order under section 147, Section 147
       deals with re assessment orders.
   •   Sub-section(3) deals with time-limit for making order
       of fresh assessment in pursuance of an order under
       section 254 or section 264, by virtue of which the
       original assessment is either set aside or cancelled.
   •   Sub-section (4) states that where a reference
       under section 92CA(1) is made during the course
       of the proceeding for the assessment or
       reassessment,    the    period    available   for
       completion of assessment or reassessment, as
       the case may be, under the said sub-sections
       (1),(2) and (3) shall be extended by twelve
       months.     This would apply only when the
       reference is made in the course of proceeding for
       assessment or reassessment and not otherwise.
   •   Sub-section (5) deals with time-limit to give effect to
       an order under section 250 or section 254 or section
       260 or section 262 or section 263 or section 264,
       wholly or partly, otherwise than by making a fresh
       assessment or reassessment.
   •   Sub-section (6) deals with time-limit for making
       assessment, reassessment or recomputation in
       consequence of or to give effect to any finding or
       direction contained in an order under section 250,
       Section 254, section 260, section 262, section 263, or
       section 264 or in an order of any court in a proceeding
       otherwise than by way of appeal or reference under
                               55



         the Act. The said sub section is subject to subsection
         (3) and (5).
     •   Sub-sections 7 and 9 deal with transition provisions as
         section 153 is substituted.
     •   Sub -section 8 deals with time-limit in case of search
         based assessments.


A second proviso is added to sub-section (5) of section 153
by the Finance Act, 2017. The said proviso states that where
an order under section 250 or section 254 or section 260 or
section 262 or section 263 or section 264 requires
verification of any issue by way of submission of any
document by the assessee or any other person or where an
opportunity of being heard is to be provided to the assessee,
the Order Giving Effect to the said order u/s.250 or sec.254
or sec.260 or sec.262 or sec.263 or sec.264 shall be made
within the time specified in sub-section (3). The dates
specified in the Table above shown as B would be relevant
for this purpose.

IV.      As to Order Giving Effect (OGE):

       (i)    The following general principles have
relevance in considering the Orders Giving Effect in the
light of Parliamentary amendments to the 1961 Act:


 • It is a fundamental principle that income tax is
  payable on real income, vide Apex Court decision in
  Poona Electric Co. Vs. CIT (1965) 57 ITR 521.
 • This real income can be brought to tax through
  assessment contemplated under the Act.
 • The basic principle is that ordinarily assessments
  cannot be done piecemeal.
 • There are a few exceptions to the rule of "no
  piecemeal assessment' as in the case where income
  has escaped assessment where re-assessment
  powers do avail, as discussed by Calcutta High
  Court in Karan Chand Thapar vs. ACIT (2005) 276
  ITR 105 para 13.
                                    56



        (ii) OGE is not a regular assessment as held in the
case of Sundaram Finance 417 ITR 679 Mad; passing an
Appeal Effect Order is an implied obligation of every
authority to comply with the directions of his superior in the
hierarchy; this is an inherent aspect of adherence to judicial
discipline; OGE to an order on appeal or on revision has
to be passed in order to compute the total income and
to determine the tax payable by or refundable to the
assessee for the assessment year concerned, in the
light of additions/disallowances affirmed or varied at
every such stage; it may be noted that such OGE could
either be adverse or beneficial as it may either result
in a tax payable by or refundable to the assessee, as
illustrated by the following:



                     Cross Appeals before Tribunal
                               u/s. 254




                                  4 issues




    Revenue Appeal in                           Assessee's appeal on
    respect of 1 issue                          three issues clearly
       held against                               held in favour of
        assesseee                                     assessee




             OGE to be passed u/s. 153(5) within 3 months
            from the end of the month in which the order of
          Tribunal u/s. 254 is received by PCCIT or CCIT or
            PCIT or CIT. Where the order is passed beyond
           such time limit, additional interest u/s. 244A(1A)
          would be applicable for the period beginning from
            the date following the date of expiry of the time
          allowed u/s. 153(5) to the date on which the refund
                               is granted.
                             57



      (iii)    It may be important to note that even before
such amendments were made, binding appellate orders
used to be given effect to by the Writ Courts on being moved
by the      assesses grieving against denying or delaying of
refund of tax, The Parliament presumably having taken
cognizance of the difficulties faced by the prudent assesses
has through the amendment has obviated the principle of
judicial discipline in a hierarchical structure that, orders of
the higher ups in the hierarchy have to be unreservedly
followed by the lower authorities, as has been explained by
the      Apex Court in UOI vs. KAMALAKSHI FINANCE
CORPORATION, 1991 (55) ELT 433; the Parliament by the
subject amendments has prescribed a time limit for making
refund of tax and has also provided for the payment of
interest on the delayed refunds.


   V. Difference between 'assessment', 'reassessment'
or 'recomputation' and 'fresh assessment'

      (i)   The words 'assessment, 'reassessment' or
'recomputation' have been used in the following sections of
the 1961 Act:

      Section 147 (prior to substitution vide Finance Act,
      2021 with effect from 01.04.2021) and section 147
      (post substitution vide Finance Act, 2021 with effect
      from 01.04.2021)

      Explanation to section 147 (post substitution vide
      Finance Act, 2021 with effect from 01.04.2021)
      Section 148 (prior to substitution vide Finance Act,
      2021 with effect from 01.04.2021) and section 148
      (post substitution vide Finance Act, 2021 with effect
      from 01.04.2021)
      Section 150
      Section 153(3)(ii) [prior to substitution vide Finance
      Act, 2016 with effect from 01.06.2016]
      Section 153(6)(i) [post substitution vide Finance Act,
      2016 with effect from 01.06.2016]
                                        58



      From the above, it can be safely assumed that the
      word 'reassessment' has been used in cases where
      income has escaped assessment.

            (ii) On the other hand, the phrase 'fresh assessment'
      has been used in the following sections:

             •   Proviso (a) to Section 240;
             •   Section 251(1)(a) -words omitted by Finance Act,
                 2001 with effect from 01.06.2001.
             •   Explanation 1(iii) to section 245A(b).
             •   Section 153(2A) prior to substitution by Finance
                 Act, 2016 with effect from 01.06.2016.
             •   Section 153(3) post substitution by Finance Act,
                 2016 with effect from 01.06.2016.


      The term 'fresh assessment' as employed in the above
      sections is accompanied by the term 'setting aside or
      cancelling an assessment'; it may further be noted
      that section 153(6) is subject to the provisions of
      sections 153(3) & 153(5); therefore, the 'assessment,
      reassessment or recomputation' as referred to in
      sections 153(6) would not include the 'fresh
      assessment' as contemplated in sections 153(3) &
      153(5); the following table is illustrative:

                                    Words used




  Section         Section 153(5)   Proviso (a) to   Section 244(1A) -   Section 153(6) -
 153(3) -             - fresh      Section 240 -    fresh assessment     assessment or
   fresh          assessment or        fresh         or reassessment      reassessment
assessment         reassessment    assessment or                        Or recomputation
                                   reassessment
                             59




        (iii) The word 'reassessment' is used next to the
term 'fresh assessment' in section 153(5), Proviso (a) to
section 240 & section 244A(1A); the definition of the term
'assessment' as contained in section 2(8) which merely
provides that assessment includes reassessment, shall not
ipso facto be applicable in all situations governed by various
provisions of the 1961 Act; if the fresh assessment included
a fresh reassessment, there was no need for the Parliament
to employ the two terms, simultaneously; Lord Hewart C.J.
in Spillers Limited Vs. Caradix Assessment Committee &
Pritchard, (1931) All E.R. 524 stated: "It ought to be the
rule... that words are used in an Act of Parliament correctly
and exactly and not loosely and not inexactly..."; section 2
i.e., the Dictionary Clause of the Act employs the usual
expression 'unless the context otherwise requires' and this
itself indicates that the words used in various provisions of
the Act may take their colour from their context and at
times, in variance with the statutory definitions; The maxim
expressio     unius exclusio alterius    with all its arguable
limitations also lends support to the above view to some
extent; Maxwell on "The Interpretation of Statutes" 12th
Edition, LexisNexis at page 293 explains this maxim as
under:

      "By the rule usually known in the form of this Latin
      maxim, mention of one or more things of a particular
      class may be regarded as silently excluding all other
      members of the class: expressum facit cessare tacitum.
      Further, where a statute uses two words or expressions,
      one of which generally includes the other, the more
      general term is taken in a sense excluding the less
      general one: otherwise there would have been little
      point in using the latter as well as the former."


   (iv)     It is pertinent to note that section 153(3)
[post substitution vide Finance Act, 2016 w.e.f.
01.06.2016] does not use the word 'reassessment'
alongside 'fresh assessment'; however, the said word
has been used alongside 'fresh assessment' in section
153(5) [post substitution vide Finance Act, 2016;
accordingly,     reassessment is not envisaged u/s
                           60



153(3); such reassessment can only come u/s 153(2)
or Section 153(6) which deals with assessment,
reassessment or recomputation to give effect to any
finding or direction contained in the order of superior
authority or court; thus if an order of assessment is
set aside in appeal with a direction that a fresh
reassessment be made, the same would be covered by
section 153(3); One may also note that section 2(40)
of the Income Tax Act, 1961, Act defines the term
"regular assessment" to mean assessment under sub
section 3 of section 143 or section 144; therefore
these terminologies have different import in different
sections.     In the light of this discussion, it is clear
that the term "assessment" is used in section 153(1)
to mean the entire process of assessment; section
153(2) uses the words, 'assessment', 'reassessment'
or 'recomputation' but in respect of section 147 which
deals with income escaping assessment;            section
153(3) uses the term "fresh assessment" in pursuance
of the orders passed setting aside or cancelling an
assessment; therefore, this term "fresh assessment",
though not defined, contemplates a new assessment
consequent to the higher authorities cancelling or
setting aside the assessment; Section 153(5), talks of
giving effect to an order passed by the higher
authorities, wholly or partly, otherwise than by
making a fresh assessment or reassessment. The
words "wholly or partly" obviously pertain to giving
effect to the order of the higher authorities which
would be done by the lower authority either in part or
in whole depending on the issues that are settled by
the higher authorities. However, such an exercise
cannot be done within the time limits specified in
Section 153(5), where there is a fresh assessment or
reassessment and in such cases the longer time limits
specified in Section 153(3) would apply; a harmonious
construction of these provisions would mean as under
:

   a. That in order to give effect to the order of the
      superior authorities, either wholly or partly in
      terms of Section 153(5), it should not be a case
      of reassessment or fresh assessment, which if
                         61



     they are, would    otherwise    fall into Section
     153(3);
  b. That Section 153(3), when it uses the term
     'fresh assessment', would mean that the entire
     exercise of assessment is to be done afresh as it
     is used along with the terminology "setting aside
     or cancelling" which would      mean the whole
     order of assessment being set at naught and not
     some issues comprised in the assessment order;
     when the assessment order is set aside on some
     issues only and confirmed on other, it is not a
     case      of 'setting aside or cancelling the
     assessment'.
  c. That Section 153(5) would      apply where the
     assessing officer has to give effect to the order
     of the higher authorities in whole or in part
     provided that no fresh assessment i u/s.153(3)
     or a reassessment u/s. 153(2)         relating to
     income    escaping    assessment,    is   to   be
     undertaken.
  d. Therefore, if the orders to be given effect to are
     to be made by following the principles already
     laid down by the higher forum, it would not be a
     case pf fresh assessment in terms of Section
     153(3) or a reassessment in terms of Section
     153(2); it would simply mean that the orders of
     the higher forum are to be applied & followed by
     the assessing officer; . it may be borne in mind
     that longer time limits are provided in Section
     153(3)    & second proviso to Section 153(5)
     because it may entail doing the entire process
     once over or where detailed evidences may be
     required for accomplishing the task; however
     where    a shorter time limit is prescribed u/s.
     153(5), the legislative mandate is to subserve
     the objectives of ensuring timely compliance
     with the orders of the superior authorities.

       (v)   One more aspect needs to be stated here:
instructions were issued by the CBTD long before
Sec.244A(1A) was loaded to the statute book making the
                                62



right to interest on delayed refund a substantive right; the
relevant portion of instruction 7 of F.No.279/MISC/M-
42/2011-ITJ dated 24.05.2011 reads as under:

       "iv. Appeal effect should be particularly monitored by
   the CIT in the cases in which the ITAT has decided certain
   issues in favour of the assessee and set aside-remanded
   back other issues to the Assessing Officer. The set-aside
   issues must be decided on priority".

 The said practice & procedure are reflected by the following
observations of the ITAT in the case of Sanat Products Ltd.
v. DCIT [2006] 5 SOT 510 [ITAT - Del.]:

   "No particular procedure has been given in the Act or the
   Rules to carry out the appeal effect. Wherever no particular
   procedure has been given in the Act or the Rules, then
   naturally the authorities have to adopt a procedure or
   practice, which is practical, adheres to the well-settled legal
   principle and does not cause prejudice to the assessee or
   the Government. One of the basic principle in the
   administration of justice in India, where hierarchy of courts
   is existing, is that it is mandatory on the subordinate
   Tribunal or authorities to carry out the directions given to
   them by the superior authorities or Tribunals in exercise of
   appellate powers. Failure to do so will result in chaos in the
   administration of justice..... [vide Para 7]

         Whenever an appellate authority passes an order,
   there are three possibilities. Firstly, the appellate authority
   may confirm the whole or part of the order passed by the
   lower authority. Secondly, the whole or part of the order
   may be quashed or additions may be deleted. Thirdly, the
   whole or part of the issue raised may be set aside for fresh
   examination with or without any specific directions.
   Whenever some additions are confirmed or deleted, the
   issues become final as far as the Assessing Officer is
   concerned. Only course open to him is to carry out the
   directions given by the Commissioner (Appeals). Of course,
   if the assessing authority is not satisfied with the order of
   the Commissioner (Appeals), he can prefer an appeal before
   the Tribunal but, at the same time, the appeal effect has to
   be given. There is a practice that appeal effect orders are
   passed under section 250, read with section 143(3), and
   issues which have become final are dealt in such order and
   accordingly, fresh demand, if any, is raised. There is no bar
                               63



   in the Act for raising the demand and, therefore, there is
   nothing wrong in this practice being followed by the revenue
   authorities. [Para 8]

         However, difficulties would arise only where some of
   the additions are confirmed and/or deleted and some issues
   are set aside for fresh examination by the Assessing Officer,
   as in the instant case. [Para 9]

         Piecemeal assessment is not possible under section
   143(3), however, while giving appeal effect in the present
   kind of situation, the Assessing Officer was performing two
   functions, namely, carrying out the directions of the
   appellate authority in respect of the issues which had
   become final and secondly, re-examining the issues which
   had been set aside to him. Each of these functions seemed
   to be independent and there is no bar in the Act to carry out
   these functions separately. There was no infirmity in the
   practice being followed by the revenue authority in passing
   the separate appeal effect order by firstly giving appeal
   effect order in respect of issues which had become final and
   passing the second order in respect of those issues which
   had to be examined afresh. Such kind of practice was more
   practical and convenient to both the parties and there was
   no legal bar against such a practice. [vide Para 10]"

 VI.   As to limitation period under the 1961 Act:

     (i) The provisions of 1961 Act prescribe periods of
limitation for various acts & procedures of assessees
and assessing authorities; limitation is prescribed,
inter alia, for the issue of scrutiny notice u/s 143(2),
issue of notice u/s 147, for completing assessment
u/s 153, etc; limitation is provided for acts of assessee
as well ie., due date for filing of returns u/ss
139(1)/(4)/(5); in Parashuram Pottery Works Col Ltd.
v. ITO [1977] 106 ITR 1 at p.10, it is stated: "At the
same time, we have to bear in mind that the policy of
law is that there must be a point of finality in all legal
proceedings, that stale issues should not be
reactivated beyond a particular stage and that lapse of
time must induce repose in and set at rest judicial and
quasi-judicial controversies as it must in other spheres
of human activity"; arguably, limitation may have
                          64



arbitrariness in its fixation but has to be strictly
construed without equitable consideration vide R.
Rudraiah v. State of Karnataka (1998) 3 SCC 23;
similarly, in C. Ramaiah Reddy 339 ITR 210 Kar, a
Bench of this court has observed that if proceedings
are not initiated within the time prescribed, the
remedy is lost and the assessee would acquire an
indefatigable right; such a right accruing by the lapse
of time cannot be at the mercy of the officials, who do
not discharge their duties within the prescribed period
or a reasonable time; in the matter of limitation,
question of prejudice does not arise vide             M.
Janardhana Rao Case 273 ITR 50 SC; if no action is
taken within the prescribed time limit, the authority in
a sense becomes functus officio and thus lacks
jurisdiction to take the action in the concerned matter.

      (ii) The above principle would apply even to
passing of fresh assessment or OGEs where different
time limits are prescribed u/s. 153(3/(5)(6);        in
Freight Systems (India) Pvt. Ltd [TS-143-HC-
2021(MAD)-TP], the Hon'ble Madras High Court
quashed the final assessment order dated 29.10.2010
for    AY 2006-07 as being barred by limitation
u/s.153(2A) [presently section 153(3)]; similar view
is expressed by a Bench of this Court in Paul Noel
Rodrigues [2015] 57 taxmann.com 12 (Karnataka); an
assessee may challenge an adverse OGE as being
barred by time; while the similar principle applies to
favourable OGE as well, the Department cannot take
advantage of its own lapse both on the first principle
of doctrine against unjust enrichment and on the
statutory mandate that it has to grant the refund to an
assessee as a functional consequence of an appellate
order even without the assessee having to make any
claim [section 240]; the right to receive interest on
the delayed refund does not depend on the application
of the assessee, but follows as a natural corollary to
the   right  to   receive    refund   vide   NATIONAL
HORTICULTURE vs. UNION OF INDIA, 253 ITR 12; this
can be likened to centuries-old-principle that the
debtor should find the creditor and pay the debt.
                            65



   VII.    Payment of interest on delayed refunds
u/s. 244A(1A):

       (i)    This provision has been brought on the statute
book vide Finance Act, 2016 w.e.f. 01.06.2016; entitlement
of an assessee to the interest on delayed refund as
envisaged under this provision to some extent brings a sort
of parity in the converse situation where he is liable to pay
interest for delayed payment of taxes in terms of section
234B; it may be pertinent to note that it was inserted and
brought into effect from the same time as section 153 was
substituted by Finance Act, 2016; similarly, section 153(5)
was substituted by Finance Act, 2016 prescribing the time
limit to give effect to the orders passed under the sections
mentioned therein, wholly or partly, otherwise than by
making a fresh assessment or reassessment; prior to such
amendment, no time limit was prescribed for passing of
OGE; it may be noted that the requirement of paying interest
u/s 244A(1A) has been brought in for the cases covered u/s
153(5); this is for the following reasons:

      Both the sections have been enacted vide Finance
      Act, 2016 and both they have been brought into
      effect from 01.06.2016.

      Both sections 153(5) and 244A(1A) deal with
      giving effect to orders u/s. 250 or section 254 or
      section 260 or section 262 or section 264.

      The said sections deal with giving effect to orders
      passed under the sections mentioned therein,
      either wholly or partly.

      The said sections make exception to making of
      fresh assessment or reassessment.
      Section 244A(1A) provides for interest for the
      period beginning from the date following the date
      of expiry of the time allowed u/s. 153(5) to the
      date on which the refund is granted.
                                66



      (ii)   The legislative intention in enacting section
244A(1A) can be discerned from the Memorandum explaining
the provisions of the Finance Bill, 2016, the relevant extract
of which reads as under:

              "Payment of interest on refund.......


It is also proposed to provide that where a refund arises
out of appeal effect being delayed beyond the time
prescribed under sub-section (5) of section 153, the
assessee shall be entitled to receive, in addition to the
interest payable under sub-section (1) of section 244A,
an additional interest on such refund amount calculated
at the rate of three per cent per annum, for the period
beginning from the date following the date of expiry of
the time allowed under sub-section (5) of section 153 to
the date on which the refund is granted. It is clarified that
in cases where extension is granted by the Principal
Commissioner or Commissioner by invoking proviso to sub-
section (5) of section 153, the period of additional interest, if
any, shall begin from the expiry of such extended period."

Similar legislative intent is forthcoming from the Notes on
Clauses to the Finance Bill, 2016 and paragraph 60.4 of the
Circular No. 3 of 2017 dated 20.01.2017.

       (iii)  Interest u/s 244A(1A) would not accrue in cases
of fresh assessment or reassessment; use of words 'wholly
or partly' therein would again indicate that the bar of interest
accrual is confined only to that part of the assessment that
are occasioned by remittance/remand and would not extend
to other concluded issues that give rise to refund u/s 153(5);
employment of identical language in section 153(5) and
section 244(1A) too supports this analogy; it is clear that
section 244A(1A) would apply to cases covered u/s 153(5);
thus where, in respect of certain issues, order giving effect to
be passed u/s 153(5), otherwise than by making a fresh
assessment or reassessment is passed beyond the prescribed
time-limit, interest u/s 244A(1A) has to be granted in
respect of refund arising on such issues that are concluded
and that the pendency of consideration on remitted issues
does not interdict the statutory accrual of interest; an
                              67



argument to the contrary cannot be countenanced without
straining the text & context of the provision.

     VIII. Application of the above principles to facts
of the case:

       (i)   In the instant case, the following "title facts" are
not in dispute;

      a) Assessment Year is 2008-09

      b) ITAT order is dated 04.01.2017

      c) TPO's OGE is dated 31.10.2017

      d) AO's OGE is dated 28.12.2017

      e) Assessee filed Rectification u/s 154 against
         OGEs of TPO and AO on 18.01.2018

      f)   TPO passed      the    Rectification   Order   on
           26.03.2018

      g) Assessee follows up his application           dated
         18.01.2008 u/s 154 before AO with:

           i) Application u/s 154 dated 24.1.2018
           ii) Application u/s 154 dated 3.4.2018
           iii) Letter dated 17.5.2018
           iv) Letter dated 22.3.2019
           v) Impugned order 29.3.19

       (ii)   A careful analysis of the order of ITAT dated
4.1.2018 would reveal that the ITAT dealt with several issues
differently, some having been remitted for reconsideration
and the conclusions on other left intact; the same may be
summarised as follows:

   On TP issue, following earlier order, issue was
   remitted to the file of TPO to follow the directions
   given for earlier AYs
                            68



Sl.Nos:

  1. On 14A issue, issue was set aside to the record of
  AO to re-examine the same in the light of orders of
  ITAT in assessee's own case for earlier assessment
  years.

  2. Issue of set off of loss was allowed in favour of
  assessee.

  3. Issue of depreciation of software was allowed in
  favour of assessee.

  4. Issue of allocation of corporate expenses between
  eligible and non eligible units was allowed in favour of
  assessee.

  5. Issue of computation of profits of overseas
  development centre (ODC), was remitted to the record
  of AO and assessee was directed to file relevant details
  as required by AO so that AO can ascertain the market
  value of goods and services transferred.

  6. Issue of eligibility of interest income, rental income
  and other income u/s. 10A was remitted to AO by
  following earlier decision in assessee's own case. In
  earlier decision, issue of scrap sales and issue of
  interest were decided in favour of assessee and issue
  of other income was remitted as no details were
  available. While issue of interest is clearly in favour of
  assessee and issue of other income is a case of set
  aside for further verification, and it is not clear as
  regards guidelines to AO on rental income.


  7. Issue of taxability of interest received u/s. 244A
  was remitted to the record of AO for limited purpose of
  computation of interest.

  8. Issue of deemed export turnover for purpose of
  section 10A was held against the assessee.
                          69



9. Issue of exclusion of VAT/GST from export turnover
was held against the assessee.

10. Issue of exclusion of communication charges and
other reimbursement of expenses from export
turnover, it was held that the same shall be reduced
from the total turnover as well.

11. Issue of denial of section 10A relief in respect of
amount of export turnover not remitted into India
within six months was held in favour of the assessee.

12. Issue of denial of section 10A relief in respect of
undertaking established prior to 1993 was held in
favour of the assessee but to the extent of extended
capacity. The matter was remitted to AO to verify the
same if necessary.
13. Issue of allocation of corporate overhead to
section 80IB unit beyond what was already allocated
by the assessee was held in favour of the assessee.

14. Issue of denial of deduction u/s. 80IB in respect of
trading of monitory and printer was held in favour of
the assessee.

15. Issue of allocation of corporate overhead to
section 80IC unit beyond what was already allocated
by the assessee was held in favour of the assessee.

16. Issue of eligibility of other income for deduction
u/s. 80IC was held against the assessee.

17. Issue of allocation of corporate overhead to
section 80IAB beyond what was already allocated by
the assessee was held in favour of the assessee.

18. Issue of eligibility of other income for deduction
u/s. 80IB was held against the assessee.

19. Issue of foreign tax credit was held in favour of
the assessee.
                           70



      (iii) In para 50 of the ITAT order, it is stated
that the appeal is partly allowed; it is not stated that
the appeal is allowed for "statistical purposes"; thus, it
is a case where the ITAT has held some issues
definitively, and on some other, it had remitted the
matter to the AO/TPO for a limited consideration
afresh; in respect of issues in Sl.Nos.1, 2 & 7 in the
above summary, there is virtually a direction
warranting OGE; it is quiet clear from the facts of the
case that the respondents have not undertaken any
fresh assessment or reassessment; the ITAT has not
directed assessment or reassessment at all, but it only
asked the TPO to follow its directions in the earlier
year; in respect of other issues definitive answers
having been given, it cannot be a case of setting aside
entire assessment; it is a case of setting aside an
assessment only on specific issues; as already
discussed above, in respect of issues where there is a
definitive holding, section 153(5) would apply and the
AO has to pass OGE within the time specified
thereunder read with II Proviso thereto; in respect of
issues which are set aside [ie., Sl.Nos. 1, 2 & 7],the AO
had to pass OGE following the principles already
settled; accordingly, it has to be held that the AO was
required to pass OGE within the time specified u/s.
153(5); in respect of issues which are set aside (i.e.,
Sl.Nos.1, 2 & 7 above), the AO ought to have passed
an assessment order u/s 153(5) following the
principles already laid down by the superior forum.

     IX. As to Revenue's other contention being
unsustainable:

      (i) Even according to the argued case of the
Revenue, regardless of its sustainability only that part
of the order giving effect to ITAT order which relates
to the Transfer Pricing Adjustment constitutes a fresh
assessment; as a corollary of that, the balance portion
of the order which otherwise warranted giving effect
to the ITAT order, does not amount to a fresh
assessment or reassessment; both the TPA and the
other substantial portion of giving effect were
                             71



completed by one order giving effect to ITAT, dated
28.12.2017; if refund was granted immediately
thereafter, the claim for additional interest in terms of
section 244A(1A) would not have arisen, as rightly
argued by the assessee; the actual refund having been
made only on 04.05.2019, even when the assessment
in respect of one issue of TPA as early as 28.12.2017,
delay has been brooked in granting refund.

       (ii) The above apart, case of the assessee becomes
stronger since his book profit is far greater than its profit as
per the normal provisions and that the refund arises only
because tax paid by the assessee was more than the tax
payable on the book profit; therefore, it can be safely stated
that no part of the refund payable arose because of the
reduction in the TPA; added to this, the demand attributable
to the TPA as finally made is miniscule ie., Rs.25 lakh or so,
as compared to the total refund including interest of over
Rs.1,380/- crore admittedly made over to the assessee; the
contention of the Revenue militates against the rule of
proportionality and the fairness standards which the Tax
Authorities are expected to adhere.

       (iii)   The vehement contention of the Revenue
essentially structured on the text of section 4 of the 1961 Act
that any order giving effect to the order of the ITAT will
result in re-determination of the assessee's total income and
therefore will constitute a fresh assessment, if accepted,
would inexorably lead to the result that the Revenue can
invariably retain the refund determined, without the liability
to pay the additional interest in terms of Sec.244A(1A) for
the delayed period; that would also lead to an absurd
conclusion that every OGE has to be considered as a fresh
assessment or reassessment and therefore would be outside
the purview of Sec.153(5) and consequently any delay in
granting actual refund would also be outside the ambit of
Sec.244A(1A); this would defeat the very object for which
this provision has been brought on the statute book.

In the above circumstances, this writ petition succeeds in part;
                                 72



            i) A Writ of Certiorari issues quashing the impugned
     order; petitioner-Assessee is permitted to submit the fresh
     claim for additional interest at the rate of 3% per annum for
     the period envisaged in section 153(5) r/w section 244A(1A),
     within eight weeks.

            ii) A Writ of Mandamus issues to the respondents to
     compute the interest amount till date and pay it to the
     petitioner- Assessee within eight weeks next following.

            iii) If delay is brooked in complying the above
     direction, the Revenue shall pay to the petitioner - Assessee
     an extra interest, at the rate of 1.5 % per month and this
     amount, after payment, may be recovered personally from
     the erring officials of the Department.

           Now, no costs."

                                            (Emphasis supplied)


Since the coordinate Bench of this Court considers the entire

spectrum of the issue, delving deeper in the case at hand would not

be required. The coordinate Bench considers the aspect of delay as

obtaining under Section 153(3), 153(4) and 153(5) of the Act. The

judgment of the coordinate Bench was rendered interpreting the

unamended Section 153 of Act, which did not include calculation of

the limitation period for a fresh order under section 92CA as

provided under the amended Section 153(3) and Section 153(5) of

the Act. However, the observations of the coordinate Bench

interpreting Sections 153(3), 153(4) and 153(5) of the Act and the
                                73



interpretations of the terms 'assessment', 'reassessment' and 'fresh

assessment' as contained under Section 153 are squarely applicable

to the case at hand. If the facts obtaining in the case at hand are

considered qua the law as considered, by the coordinate Bench in

WIPRO and the High Court of Delhi in NEW DELHI TELEVISION

supra, what would unmistakably emerge is that, the limitation to

pass an order after remand from the Tribunal is 31-03-2024 and

not 31-03-2025.     The order is received from the Tribunal by

respondents 1, 2 or 3, as the case would be, on 05-04-2022 and

22-11-2022 respectively. Therefore, if 12 months is computed from

the end of the financial year of 2022-23 which would be 12 months

from 31-03-2023 and limitation of which would expire on 31-03-

2024. There is no extension of one year as contended by the

revenue, merely because documents are sought by the revenue or

reply is filed by the petitioner to the documents so sought. In that

light the petitions deserve to succeed on the sole score of

limitation.


      11. The judgment of the coordinate Bench in WIPRO was

challenged before the Division Bench of this Court in W.A.No.1322
                                  74



of 2021. The Division Bench on 23-12-2021 passed the following

interim order:


     "We have heard Sri.K.V.Aravind, learned counsel for the
     Revenue and learned Senior Counsel Sri.S.Ganesh for the
     respondent                   -                 assessee.
     Prima facie, we are of the considered view that the
     matter requires consideration. Hence, we deem it
     appropriate to stay clause-iii of the order dated
     25.8.2021       passed      in    W.P.No.20040/2019,
     impugned        herein,     until    further     orders.
     So far as clause-ii of the said order, learned Senior
     Counsel Sri.S.Ganesh undertakes before this Court
     that no proceedings shall be initiated by the
     respondent - assessee pursuant to the said
     directions issued in clause-ii, till the next date of
     hearing.
     The said submission is placed on record.
     Accordingly, list the matter on 10.1.2022, as prayed.
     Order on IA.I/2021
     IA.I/2021 filed for condonation of delay stands disposed
     of as not pressed."
                                                (Emphasis supplied)


The Division Bench stays the operation of clause-iii of the order of

the coordinate Bench in WIPRO supra which deals with payment of

interest on the amount of refund. So far as clause-ii is considered

the Division Bench does not stay the operation of the said clause

and merely directs that no further proceedings should be initiated

against the assessee until the next date of hearing pursuant to the

directions issued under clause-ii. This interim order is still subsisting
                                  75



as on date. Therefore the entire judgment has not been stayed by

the Division Bench. The entire consideration in the judgment is with

respect to the relief granted in clause-i and clause-ii of the

judgment and clause-iii is only an additional relief granted by the

coordinate Bench which is incidental to the relief granted under

clause-i and clause-ii, both of which have not been stayed by the

Division Bench.


      12. What remains now is the right of the petitioner to receive

refund under Section 244A(1A) of the Act. This is also considered

by the coordinate Bench. The coordinate Bench was considering an

identical circumstance of the Tribunal allowing the appeal partly on

statistical   purposes.   Therefore,   the   very   paragraphs   quoted

hereinabove would become applicable to the claim of the present

petitioner in both these cases for refund of the amount paid over

and above the tax that is paid after filing of the return of income,

that too when the orders of the Tribunal have attained finality, since

the revenue has not chosen to question the said orders of the

Tribunal which had allowed appeals on certain grounds only for

statistical purpose and had remitted back to the hands of
                                      76



respondents 1, 2 or 3 to pass necessary orders afresh under

Section 153(3), 153(4) or 153(5) of the Act.



      13.   In   the   light   of   the   limitation   getting   expired   on

31-03-2024, any action beyond the said date is de hors jurisdiction,

as the question of limitation is always a question of jurisdiction. If a

claim is barred by limitation either by the act of the revenue or the

assessee, it would touch upon the jurisdiction of such claim.

Respondents 1 and 3 having passed no order pursuant to

remittance by the Tribunal on or before 31-03-2024, they are

precluded from passing any order now beyond the said date.                 In

that light, as observed hereinabove, the petitions deserve to

succeed, not only by obliteration of proceedings but a direction for

refund of the tax.



      14. For the aforesaid reasons, the following:


                                    ORDER

(i) Writ Petitions are allowed.

77

(ii) The communication dated 18-06-2024 issued by the 3rd respondent for the assessment years 2013-14 and 2014-15 concerning in these petitions stand quashed.

(iii) The respondents shall initiate action for refund of tax paid over and above the return of income filed for the assessment years 2013-14 and 2014-15 concerning Writ Petition No.18474 of 2024 and Writ Petition No.18439 of 2024 respectively. The refund shall be processed and paid within 12 weeks from the date of receipt of the order along with applicable interest.

(iv) In the event of failure of the revenue to comply with this order within the said period of 12 weeks, the assessee would become entitled to interest at 12% per annum from the date of the order till the date of payment; otherwise, applicable interest would be from the date the remittance was made till the date of payment.

Sd/-

(M.NAGAPRASANNA) JUDGE Bkp CT:MJ