Income Tax Appellate Tribunal - Panji
Sri Nadella Venkata Nageswara Rao,, ... vs The Dcit,, Vijayawada on 20 December, 2017
आयकर अपीलीय अधधकरण, धिशाखापटणम पीठ, धिशाखापटणम
IN THE INCOME TAX APPELLATE TRIBUNAL,
VISAKHAPATNAM BENCH, VISAKHAPATNAM
श्री िी. दुगाा राि,न्याधयक सदस्य एिं
श्री धड.एस. सुन्दर ससह, लेखा सदस्य के समक्ष
BEFORE SHRI V. DURGA RAO, JUDICIAL MEMBER&
SHRI D.S. SUNDER SINGH, ACCOUNTANT MEMBER
आयकर अपील सं./I.T.A.No.333/VIZ/2017
(धनधाारण िर्ा/Assessment Year:2010-11)
Sri Nadella Venkata Nageswara Rao Vs. Dy.Commissioner of
D.No.59-10-5A, Gayathri Nagar Income Tax,
Vijayawada Circle-2(1)
[PAN :AARPN3710B] Vijayawada
(अपीलार्थी/ Appellant) (प्रत्यर्थी/ Respondent)
अपीलाथी की ओर से/ Appellant by : Shri M.S.R.Prasad, AR
प्रत्याथी की ओर से / Respondent by : Shri M.N.Murthy Naik, DR
सुनिाई की तारीख / Date of Hearing : 21.11.2017
घोषणा की तारीख/Date of Pronouncement : 20.12.2017
20
आदेश /O R D E R
PER D.S. SUNDER SINGH, Accountant Member:
1. This appeal is filed by the assessee against the order of the Commissioner of Income-Tax (Appeals), Vijayawada vide ITA No.215/CIT(A)/VJA/2015-16 dated 31.01.2017 for the assessment year 2010-11.
2ITA No.333/VIZ/2017
Sri Nadella Venkata Nageswara Rao, Vijayawada
2. The assessee filed total ten grounds of appeal along with the Appeal Memo in Form No.36. Since the grounds of appeal are argumentative and lacking clarity, the assessee filed revised grounds of appeal during the appeal hearing on 21.11.2017 and raised nine grounds in total. On the request of the assessee the under mentioned revised grounds of appeal are taken up for adjudication
1. The order of the Ld. CIT (A) is contrary to law, weight of evidence and probabilities of the case.
2. Since the order of the Principle CIT under section 263 in so far as depredation disallowance is concern is against binding precedents of the Jurisdictional Honorable High Court, the same is not being "in accordance with law', nothing prevented both the lower authorities to act "in accordance with law"
allowing depreciation.
3. Under the facts and circumstances of the case, since the issues in assessment are also to be decided "in accordance with law" as per directions of the Ld. Pr. CIT, given u/s 263 of the IT Act, 1961, and since the Id. A.O's consequential assessment did not so decide such issues In accordance with law" as mandated in the remand order dated 27- 03-2015 of the Ld. Pr. CIT, the Ld. CIT(A) ought to have decided the issues in appeal before him so as to be "in accordance with law".
4. Under the facts and circumstances of the case, since the decision of Principle CIT-under-section 263, directing disallowance of depreciation against estimated income, is against binding precedents of the Jurisdictional Honorable High Court the same is neither binding on the AO nor on the CIT(A) and the CIT(A) ought to have followed the said binding precedents.
5. Under the facts and circumstance of the case, since no evidence is led by the principle CIT regarding filing of the SUP against the binding precedent of the Jurisdictional High court no credence could have been given to such a statement or even otherwise.
6. Under the facts and circumstances of the case, the direction of the Ld. Pr. Commissioner, to disallow depreciation of Rs. 35,65,818/- is against binding circular No. 29-D (xIx-14) [F. NO. 45/239/65-/Ti] dated 31-8-1965 OF CBDT and also against the binding decisions of the Honourable Supreme Court and therefore 3 ITA No.333/VIZ/2017 Sri Nadella Venkata Nageswara Rao, Vijayawada not being "in accordance with law' ought not have been followed by both the lower authorities.
7. Under the facts and circumstances of the case, the Ld. CIT(A) erred in sustaining the addition of Rs 6,49,851/- representing interest received which is connected with contract works under taken by the assessee on which income is estimated.
3. Ground No.1 and 9 of the revised grounds of appeal are general in nature which does not require specific adjudication.
4. Ground No. 2 to 6 are related to the direction of the Commissioner of Income Tax(CIT) in order u/s 263 relating to the addition of Rs.35,65,818/- representing the depreciation. In this case, original assessment was completed u/s 143(3) on total income of Rs.64,11,951/- and subsequently, the CIT has taken up the case for revision u/s 263 and observed that the assessing officer(AO) has allowed the depreciation from the estimated income. The Ld.CIT was of the view that from the estimated income there is no scope for allowing the depreciation as per section 30 to 38 of I.T.Act. Therefore, the Ld.CIT has directed the AO to add the depreciation and re- determine the income. Pursuant to the orders of the Ld.CIT, the AO has passed the consequential order u/s 143(3) r.w.s.263 making the addition of Rs.35,65,818/-. The assessee filed appeal before the CIT(A) and the Ld.CIT(A) declined to interfere with the order of the Ld.CIT as the 4 ITA No.333/VIZ/2017 Sri Nadella Venkata Nageswara Rao, Vijayawada Ld.CIT(A) has no jurisdiction to adjudicate the order passed u/s 263 of the Act.
5. Aggrieved by the order of the Ld.CIT(A), the assessee is in appeal before us. During the appeal hearing, the Ld.AR argued that the depreciation is a statutory allowance as held by jurisdictional High Court in the case of CIT Vs. Y.Ramachandra Reddy [50 taxmann.com 129]. The Hon'ble High court held that if the assessee is entitled for deduction of interest and the depreciation in the ordinary course of assessment, the same cannot be denied merely because of profit is determined on the basis of estimation. The Ld. AR argued that since the decision of Hon'ble High Court is binding on the Ld.CIT, the order of the Ld.CIT passed u/s 263 is not in accordance with the law laid down by the Hon'ble jurisdictional High Court and while giving effect to the Revision Order the AO ought to have allowed the depreciation following the binding decision of Hon'ble jurisdictional High Court. The Ld.AR argued that the Ld.CIT(A) while deciding the appeal ought to have followed the binding decision of the jurisdictional High Court and directed the AO to allow the depreciaiton from the estimated income. The AR was of the view that though the 5 ITA No.333/VIZ/2017 Sri Nadella Venkata Nageswara Rao, Vijayawada assessee did not prefer appeal against the order u/s 263 the AO/CIT(A) should give relief to the extent of depreciation.
6. On the other hand, Ld.DR argued that the Ld.CIT in the order u/s 263 directed the AO to make the addition of Rs.35,65,818/- representing the Depreciation. While holding so, the CIT has considered the decisions relied upon by the assessee and also other decisions of High Courts and the Tribunals and taken a conscious decision and given a specific direction. The assessee has not gone on appeal against the order u/s 263, hence, the order passed u/s 263 by the Ld.CIT has become final. The AO followed the direction of the CIT and given effect correctly. The CIT(A) and the CIT, Vijayawada are parallel authorities and there is no provision in the Income Tax Act to adjudicate the orders of the CIT by the CIT(A). Hence, the CIT(A) has rightly declined to interfere with the order of the Ld.CIT and submitted that the arguments of the Ld.AR with regard to section. 263 are infructuous and requested to dismiss the appeal of the assessee. According to the argument of the Ld.DR the AO has no opiton except to follow the order of the CIT passed u/s 263.
6ITA No.333/VIZ/2017
Sri Nadella Venkata Nageswara Rao, Vijayawada
7. We have heard both the parties and perused the material placed on record. In this case, the CIT has taken up the case for revision u/s 263 and given a specific direction to the AO to make addition of depreciation amounting to Rs.35,65,818/-. For ready reference, we reproduce para No.6.2 of the order passed by CIT u/s 263.
"6.2. The assessee's submissions are considered Business income, per se, IS the taxable income, which apparently is net of all related expenses and other eligible deductions Hence, once business Income is estimated, there is no scope for deductions from Sec 30 to 38 of the Act Based on the facts and circumstances of the case, the P.O has estimated the income at a specified percentage which ,.Was not agitated by the assessee at any stage during the assessment or later proceedings Hence, keeping In view the Intent of the judicial pronouncements made in the cases of M/s. Indwell Constructions Pvt. Ltd., MIS. KNR Constructions Ltd and the Ia er8ecrstons of the Mantle ITAT, Hyderabad in Sri P V Sitaramaswamy vs. Addl. CIT, Range-B, Hyderabad In ITA No 264/Hyd/2012 - ay 2008-09, dt. 09/01/2013, the AC should not have allowed depreciation from the income so estimated. In this case, the AO has not followed the judicial discipline i.e. the law laid down by the Hon'ble ITAT. The ratio relied on by the assessee was not before the AO and the assessee has not brought on record that the A.0 has taken a conscious decision relying on such ratio Further; on this issue of allowance of depreciation after estimation of income, the Revenue has filed S LP before the Hon'ble Supreme Court in the case of Y Ramachandra Reddy. In view of the above facts & circumstances, the order passed by the AO u/s143(3) on 2642- 2012 for the a.y 2010-li is considered as erroneous in so far as it is prejudicial to the interests of revenue within the scope of Section 263 of the Act on this count and hence set aside The AO is directed to add the depreciation at Rs 35,65,818/-, which was wrongly allowed, to the total income and re- determine the total income in accordance with law & established procedure and after affording a reasonable opportunity of being heard to the assessee."
7.1. The assessee has not preferred the appeal against the order u/s 263 and the order passed by the CIT u/s 263 has now become final. While giving specific direction, the CIT considered the decision of Hon'ble AP High 7 ITA No.333/VIZ/2017 Sri Nadella Venkata Nageswara Rao, Vijayawada Court in the case of CIT Vs. Y.Ramachandra Reddy and also other relevant decisions of AP High Court and the Tribunals. If the assessee is aggrieved by the order of the CIT, the assessee should have preferred appeal before the Tribunal. But the assessee has not filed any appeal, thus the order u/s 263 has become final and binding on the AO. The only issue involved for adjudication is whether the AO has correctly given effect to the CIT's order u/s 263 or not? Therefore, the grounds raised by the assessee with regard to the merits of the order of the CIT relating to the allowability of depreciation are not relevant to the present appeal of the assessee. The jurisdiction of the Ld.CIT(A) on order passed u/s 143(3) r.w.s. 263 is confined to see whetehr the AO has given effect to the order correctly or not. In the instant case, AO has not committed any mistake while giving effect to the order of the Ld.CIT u/s 263. The Ld.AR did not bring any mistake in the consequential order passed by the AO while giving effect to the Ld.CIT's order. Hence, the ground Nos. 2 to 6 of assessee's appeal which are related to the merits of the revision order u/s 263 are not relevant to the present appeal and accordingly dismissed.
8. The CIT u/s 263 has given a specific direction to make the addition of Rs.35,65,818/- representing the depreciation. While passing the 8 ITA No.333/VIZ/2017 Sri Nadella Venkata Nageswara Rao, Vijayawada consequential order, the AO has made the addition of Rs.35,65,818/- representing the depreciation and correctly followed the direction of CIT. The Ld.CIT(A) dismissed the appeal of the assessee stating that it is a specific remand. For ready reference, we reproduce para 5.1.2. of CIT(A).
"5.1.2. As the direction of CIT u/s 263 of the Act is a specific direction. I do not find any reason to interfere with addition made by A.O. (in due compliance with that specific direction). Appellant should have sought necessary remedy from the appropriate authority viz ITAT. As CIT &CIT(A) are parallel and equal authorities, appeal against the assessment completed as per the specific directions of CIT u/s 263 of the Act could not be decided by the CIT(A). If it is an open remand, in my view, first appellate authority can decide the issue on merits. But in appellant's case, it is a specific remand. This ground of appeal is dismissed."
8.1. As per the provisions of IT Act, the CIT(A) is not vested with the powers to adjudicate the orders of the CIT. Since it is specific remand to the AO, the AO is bound to follow the direction and the Ld.CIT (A) cannot adjudicate the merits of the directions of the CIT. Since the AO has given effect to the order of the Ld.CIT u/s 263 correctly by making addition of Rs.35,65,818/- which was confirmed by the Ld.CIT(A), we do not find any reason to interfere with the order of the Ld.CIT(A), hence, we uphold the order of the Ld.CIT(A) and dismiss the appeal of the assessee on this issue.
9. Ground Nos. 7 and 8 are related to the addition of Rs. 6,49,851/- representing interest received on which the income is estimated. In the 9 ITA No.333/VIZ/2017 Sri Nadella Venkata Nageswara Rao, Vijayawada order passed u/s 263, the Ld.CIT has directed the AO to afford reasonable opportunity and obtain the relevant particulars and decide the issue in accordance with law. The AO has estimated the income and also made the addition of Rs.6,49,851/- separately representing the interest. The AO did not discuss in the assessment order why a separate addition of interest required to be made once the income is estimated. The Ld.CIT(A) dismissed the appeal of the assessee stating that no supporting evidence was produced either before the AO or the CIT(A). The Ld.CIT(A) further observed that the assessee had shown the interest separately but not included in the gross receipts. Hence the CIT(A) viewed that the assessee is not correct in claiming the interest in estimation of income.
10. We heard both the parties and perused the material on record. Once the income is estimated, there is no reason to make a separate addition on account of interest, unless the AO makes out a specific case for assessment of interest as income from other sources. In this case, the AO has not made out a case for making the addition of interest as income from other sources separably. As per the judicial precedents, once the income is estimated no income required to be brought to tax separately. During the appeal hearing, the Ld.AR did not make out case that the impugned interest is 10 ITA No.333/VIZ/2017 Sri Nadella Venkata Nageswara Rao, Vijayawada business receipt and the Ld.DR also failed to produce any other evidence to establish that there is a case for making the addition of interest income separately. Therefore, we are of the considered opinion the issue needs further verification to hold whether the interest is a separate source of receipt other than from the source of business or not. Therefore we set aside the order of the Ld.CIT(A) and remit the matter back to the file of the AO to examine the correctness of assessee's claim that the interest forms part of business income or not and decide the issue afresh on merits. Assessee's appeal on this ground is allowed for statistical purposes.
11. In the result, appeal of the assessee is partly allowed.
The above order was pronounced in the open court on 20thDec' 2017.
Sd/- Sd/-
(िी.दुगाा राि) (धड.एस. सुन्दर ससह)
(V. DURGA RAO) (D.S. SUNDER SINGH)
न्याधयक सदस्य/JUDICIAL MEMBER लेखा सदस्य/ACCOUNTANT MEMBER धिशाखापटणम /Visakhapatnam ददनांक /Dated : 20.12.2017 L. Rama, SPS 11 ITA No.333/VIZ/2017 Sri Nadella Venkata Nageswara Rao, Vijayawada आदेश की प्रधतधलधप अग्रेधर्त/Copy of the order forwarded to:-
1. अपीलाथी / The Appellant- Sri Nadella Venkata Nageswara Rao, D.No.59- 10-5A, Gayathri Nagar, Vijayawada
2. प्रत्याथी / The Respondent-Dy.Commissioner of Income Tax, Circle-2(1), Vijayawada
3. The Pr.Commissioner of Income Tax, Vijayawada
4. The Commissioner of Income Tax (Appeals), Vijayawada
5. धिभागीयप्रधतधनधध, आयकरअपीलीयअधधकरण, धिशाखापटणम /DR, ITAT, Visakhapatnam
6. गाडाफ़ाईल / Guard file आदेशानुसार / BY ORDER // True Copy // Sr. Private Secretary ITAT, VISAKHAPATNAM