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 0, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Rajesh Manibhai Shah, Baroda vs Assessee on 2 July, 2010

                                       -1-

           IN THE INCOME TAX APPELLATE TRIBUNAL
             AHMEDABAD BENCH "B" AHMEDABAD

        Before S/Shri Mukul Shrawat, JM and D.C.Agrawal, AM
                        ITA No.3859/Ahd/2007
                          Asst. Year :2003-04

   Shri Rajesh Manibhai              Vs. Asstt. CIT, Cir-2,
   Shah, 20, Anand Nagar                 Baroda.
   Society, Productivity
   Road, Baroda.
          (Appellant)                 ..          (Respondent)

       Appellant by :-         Shri P. M. Mehta, AR
       Respondent by:-         Shri K. Madhusudan, Sr.DR

                                ORDER

Per D. C. Agrawal, Accountant Member.

This is an appeal filed by the assessee raising following grounds :-

1. In law and in the facts and circumstances of the appellant's case, the ld. CIT(A) has grossly erred in upholding the disallowance of expenditure of Rs.1,44,848/- on the ground that expenditure of vehicle expenses, financial charges and depreciation on vehicle cannot be allowed against income from partnership firm. He ought to have allowed the claim of the assessee.
2. In law and in the facts and circumstances of the appellant's case, the ld. CIT(A) has grossly erred in treating agricultural income to the extent of Rs.1,58,094/- as income from undisclosed sources and also in treating income of Rs.1,49,043/-

as agricultural income, when he ought to have treated the entire income of Rs.307,137/- shown by the appellant in the return of income as agricultural income. He ought to have allowed the claim of the assessee.

3. In law and in the facts and circumstances of the appellant's case, the ld. CIT(A) has grossly erred in estimating expenditure @ 25% without any basis, when no such expenditure is required to be estimated. The expenditure declared by the assessee may be allowed.

2. The facts of the case are that the assessee and his co-partners are engaged in the business of construction. He has declared income from share income from partnership firm, interest and remuneration. The assessee is partner in seven firms from which he has received following shares of profit, interest and remuneration:-

Sl.No.         Name of the firm                     Items of income
                                       Share of profit   Interest Remuneration
1            M/s Unity Electricals     689               815     -
2            M/s Unicon Agencies       5204              1700    -
3            M/s Prapti Builders       Nil               Nil     -
4            M/s Global Marketing      17171             4491    3000
5            M/s Global Construction   45509             2404    -
6.           M/s Prapti Developers & Nil                 Nil     Nil
             Construction
7            M/s Prapti Construction 52844               216890 -
                                       444650            453156 90000


Out of the above, share of profit of Rs.4,44,650/- was claimed exempt whereas income from interest and remuneration totaling to Rs.5,43, 156/- was offered for taxation. The assessee claimed following expenditure against above income :-

(i) Depreciation as claimed on vehicles 1,25,648/-
(ii) Vehicle expense & financial charges Rs.24,000 Less: 1/5th for personal use Rs.4,800 19,200/-

1,44,848/-

2

It was claimed that above expenditure was incurred during the course of business in earning declared income. However, the AO disallowed the claim on the ground that -(i) above expenditure related to exempt income. In view of section 14A, share income from partnership is exempt under section 10(2A). (ii) Regarding remuneration and interest on capital the AO held that they were derived after adjusting of expenses including expenses relating to remuneration. (iii) By way of claiming further expenses, the assessee is trying to dilute the taxable income. The expenses are not admissible under section 37(1) in the individual capacity.

3. Accordingly he disallowed the claim of expenses and added the same to the total income of the assessee. In appeal ld. CIT(A) confirmed the order of the AO for the same reasoning. According to him also, business expenses are allowable fully in the case of firm. The assessee is not carrying out any independent business activity and that these expenses are personal in nature.

4. Before us, ld. AR for the assessee submitted that remuneration and interest from partnership firm is taxable under section 28(v) of the Act. Since it is assessable as profits and gains of profession and business then expenditure incurred to earn such income would be allowable business expenditure u/s 37(1). In the alternative ld. AR submitted that pro-rata expenditure should be allowed treating whole of the expenditure so incurred by the assessee for the purposes of earning total income of Rs.9,97,806/- including share of profit at Rs.4,44,650/-.

5. The ld. DR on the other hand, relied on the orders of authorities below.

3

6. After considering the rival submissions, we are of the view that assessee will not be entitled to whole of the claim of expenses including depreciation as income of Rs.9,97,806/- includes exempt income of Rs.4,44,650/-. No expenditure relating to exempt income can be allowed in view of section 14A. Share of profit is exempt under section 10(2A) of the Act. However, we are not convinced with the arguments of ld. DR/CIT(A)/AO that all the expenditure relating to other two income i.e. remuneration and interest has been debited in the books of the firm and, therefore, a partner cannot claim any expenditure. Certain expenditure are exclusively to the individual while moving around for the purposes of business of the firms. A finding had to be given that firms had their own vehicles which were given to the individual partner for business purposes and there was no occasion for the individual partner to utilize personal vehicles for carrying out the business of the firm. In absence of such a finding the arguments of the assessee that it has used the vehicle for the purposes of business in the firm and the expenditure relating thereto has not been debited in the books of any firm has to be upheld. In view of this we allow the claim of the assessee on pro-rata basis. The total claim of expenditure of Rs.1,44,848/-. This is incurred to earn income of Rs.9,97,806/-. The taxable income is Rs.5,43,156/- whereas non- taxable/exempt income is Rs.4,44,650/-. On the basis of these figures pro- rata expenditure would be allowed to the assessee. This ground of assessee is allowed in part.

7. The next issue is about disallowance of part of agricultural income treating the disallowance as income from other sources. The facts are that assessee declared a receipt of Rs.4 lacs from agricultural activities. It claimed an expenditure of Rs.92,863/-. Thus declared agricultural income comes to Rs.3,07,137/-. The AO ascertained from the State Government 4 about the area held by the assessee and crop produce. He found that assessee had following area of land in his possession where crop as mentioned in the last column was grown:-

Village Survey No. Hector/Area/Guntha Crop produced Sevasi 810/1 0-27-32 Banana Sevasi 810/2 0-25-30 Banana Sevasi 721 0-52-42 Tobacco Sevasi Out of 721 0-37-50 Sugarcane The AO further found that product has been sold in the whole-sale basis in the Mandi. He found out the rates and subsequently worked out how much assessee would have received as sale price of agricultural produce. The data is as under :-
Sl. Name of the Area of Yield per Total Market value Total No. crop land hectare in productivity per kg.
                                                                                  value
                  under agriculture- kgs.           in kgs.        (wholesale
                  hectare/                         (column         Mandi          (Rs.)
                  acre/Guntha                      3 x column 4)   buying rate)
(1)        (2)             (3)           (4)             (5)             (6)        (7)
 1        Banana          0-27-32       76127          20798          Rs.3.50      72793
 2        Banana          0-25-30       76127          19260          Rs.3.50      67410
 3        Tobacco         0-52-42        1301           682          Rs.20.00      1640
 4       Sugarcane        0-34-50        6934          2600           Rs.2.00      5200
           Total                                                                  147043


Thus according to the AO total sale proceeds would be rs.1,47,043/-. Thus he allowed agricultural expenditure @ 35% which resulted in agricultural income of Rs.95,578/- as against claim of Rs.3,07,137/- made by the assessee. This resulted in excess claim of agricultural income of Rs.2,11,559. The AO required the assessee to produce the details of the sale proceeds, agricultural expenses etc. but no details were furnished 5 before him. He accordingly treated a sum of Rs.2,11,559/- as non- agricultural income.

8. The ld. CIT(A) found that sale claim of sugar cane Rs.56,881/- as against Rs.5200/- estimated by the AO. This was determined on the basis of copy of bill of sugar cane sold to Baroda District Sugarcane Grower Association and deposit of cheque in ABN Ambro Bank. Any how ld. CIT(A) directed the AO to allow 25% expenditure as against 35% estimated by the AO.

9. Before us, ld. AR for the assessee submitted that in the subsequent Asst. Year 2004-05 where assessment was made under section 143(3) agricultural income of Rs.3,98,000 was accepted. Further there is direct evidence of sale of sugarcane to Baroda District Sugarcane Grower Association from whom the assessee had received a sum of Rs.56,881/-. However, even on our asking the assessee failed to produce any evidence as to the details of the sales made by it. He submitted that a certificate was submitted from village head who is well versed with the type of crop grown and rates prevailing in the market. The rates taken from the Mandi is for wholesale and should not be applicable to the case of the assessee.

10. Against this, ld. DR submitted that no evidence of any agricultural income has been produced. There is no evidence of sale rates or to whom the sales have been made.

11. We have considered the rival submissions and perused the material on record. In our considered view the claim of agricultural income is vague and is unsubstantiated. There is no iota of any evidence as to what assessee has done, how much assessee had produced and to whom it was 6 sold. On our asking he confirmed that total weight of crop as given by the AO in his order is correct. In other words only dispute survives is about rates at which assessee could sell the produce. In respect of banana the AO has taken a rate of Rs.3.50 per kg. for wholesale market. In case of tobacco the rate is taken at Rs.20 per kg. However, in the case of sugar cane ld. CIT(A) has taken the figure of Rs.56,881/- which we also accept as there is no contrary material. In absence of any contrary material what AO has taken and he has relied on authentic rates received from the Mandi Committee we uphold and decline to vary the rates adopted by him except in the case of sugar can for which we adopt the figure taken by ld. CIT(A). This would make total agricultural receipts at Rs.1,47,043/-(-) 5,200/- (+) 56,881/- = Rs.1,98,654/-. Rounding it we take as Rs.2 lacs. As in other cases decided by the Tribunal we take 40% as expenditure and treat the balance as agricultural income which gives the figure at Rs.1,20,000/- as against Rs.95,578/- taken by the AO. Therefore, the addition made by the AO is reduced accordingly. The assessee gets consequential relief. This ground is also partly allowed.

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

Order was pronounced in open Court on 02/07/2010 Sd/- Sd/-

 (Mukul Shrawat)                                 (D.C.Agrawal)
 Judicial Member                               Accountant Member

Ahmedabad,

Dated : 02/07/2010

Mahata/-




                                                                          7
 Copy of the Order forwarded to:-

1.   The Appellant.
2.   The Respondent.
3.   The CIT(Appeals)-
4.   The CIT concerns.
5.   The DR, ITAT, Ahmedabad
6.   Guard File.
                                            BY ORDER,


                                   Deputy/Asstt.Registrar
                                      ITAT, Ahmedabad




                                                       8