Rajasthan High Court - Jaipur
Pr Commissioner Of Income Tax Jaipur-Ii vs M/S Rajasthan State Road Dev &Constru; ... on 31 August, 2017
Bench: K.S.Jhaveri, Inderjeet Singh
HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT
JAIPUR
D.B. Income Tax Appeal No. 74 / 2017
Pr. Commissioner of Income Tax, Jaipur-II, Jaipur
----Appellant
Versus
M/s. Rajasthan State Road Development & Construction Corpn.
Ltd., Sethu Bhawan, Jhalana Doongari, Jaipur
----Respondent
_____________________________________________________ For Appellant(s) : Mr. K.D. Mathur for Mr. R.B. Mathur For Respondent(s) : Mr. Gunjan Pathak with Ms. Ishita Rawat _____________________________________________________ HON'BLE MR. JUSTICE K.S.JHAVERI HON'BLE MR. JUSTICE INDERJEET SINGH Judgment 31/08/2017
1. By way of this appeal, the department has challenged the judgment and order of the tribunal whereby the tribunal has allowed the appeal of the assessee partly for the statistical purpose and dismissed the appeal of the department.
2. This court while admitting the appeal on 21.04.2017 has framed following substantial questions of law:-
"i) Whether in the facts and circumstances of the case and in law the ITAT was justified in deleting the addition of Rs.10,00,000/- made on account of contribution made to State Renewal Fund despite the fact that it was application of income and not expenditure incurred for business expediency.
(ii) Whether in the facts and circumstances of the case and in law the ITAT was justified in holding that indirect expenses related to head office need not be further apportioned for restricting deduction u/s 80IA despite the fact that the administrative expenses and payments (2 of 5) [ITA-74/2017] to employees were not allocated proportionately to the eligible business for deduction u/s 80IA."
3. Counsel for the appellant contended that both the authorities has rightly held in favour of the department.
However, the Tribunal while considering the matter in para 8.2 observed as under:-
"8.2. We have heard rival contentions, perused the material available on record and gone through the orders of the authorities below. The AO observed that during the year under consideration, the Company has claimed establishment expenses under the head "Payment to and provision for employees" as per Schedule "I" at Rs.32,68,44,701/- and "Administrative expenses" at Rs. 6,05,47,431/- as per Schedule "J" annexed to the Profit & Loss account. Total of these expenses comes to Rs. 38,73,92,132/-. The AO further observed that none of the expenses were charged towards income disclosed from various toll road projects eligible for claiming deduction u/s 80IA of the Act. He observed that assessee has claimed total 8 toll road/bridge projects eligible for deduction u/s 80IA of the Act within the meaning of section 80IA(4)(i) of the Act for developing, operating and maintaining of infrastructure facility i.e. Road/Bridge. These 8 projects are : (i) Bikaner Bypass, (ii) Hanumangarh-Suratgarh Road, (iii) Hanumangarh-Shriganganagar Road, (iv)Massi Bridge, (v) Chala Neem Ka Thana-Kotputli Road,
(vi) Chomu-Ajitgarh-Shahpura 12 ITA No. 558(2)/JP/2015 Rajasthan State Road Dev. & Construction Corpn. Ltd. Road, (vii) Chala Neem ka Thana-Kotputli Road (Improvement), (viii) Mangalwar Nimbahera Road. Out of these, two projects Bikaner Bypass & Chomu-
AjitgarhShahpura Road have incurred losses. On balance 6 projects assessee has claimed deduction u/s 80IA of the Act to the tune of Rs. 8,20,34,909/-. As the establishment and administrative expenses were utilized for the entire business activities of the company which includes road & bridge projects; as such the assessee was asked to show cause and explain as to why the establishment and administrative expenses of Rs. 38,73,92,132/- should not be allocated proportionately to Road/Bridge projects in proportion to their income of Rs.
(3 of 5) [ITA-74/2017] 23,00,24,830/- with total income of Rs. 64,78,66,500/-. The assessee, in response to this query, made a detailed submission. However, the submissions of the assessee were not found acceptable by the AO. The A.O, therefore, by relying on the provisions of section 80IA(5) allocated the direct expenses towards eligible units as well. The AO further observed that it is clear that many expenses of common nature i.e. head office and other day-to-day management and supervision expenses have not been apportioned amongst the unit claiming deduction u/s 80IA of the Act. The assessee has considered only direct operation and maintenance expenses for working out the profits of road and bridge projects for claiming deduction u/s 80IA, as if these projects were automatically set up and running without any strategic planning, management, directions, supervision, marketing support, regular contract awarding, works tendering, control etc. by the head office/branch offices. The administrative, head office and other expenses have a direct nexus with the running of road/bridge projects of the assessee situated at various places and, therefore, the same are 13 ITA No. 558(2)/JP/2015 Rajasthan State Road Dev. & Construction Corpn. Ltd. deductible on proportionate basis in computing the profits and gains from the eligible business for the purpose of sub-section (1) of Sec. 80IA of the Act. Therefore, the AO observed that a sum of Rs. 13,75,43,459/- is required to be apportioned to 80IA units, accordingly this will be deducted for the purpose of working out deduction under section 80IA of the Act. Thus the AO reduced the allowable deduction accordingly. However, the ld. CIT (A) after considering the submissions of the assessee, restricted the disallowance to Rs. 6,98,93,301/- against Rs. 8,20,34,909/-. The ld. CIT (A) by doing so has observed as under :- "
5.5. The appellant has stated that while apportioning the expenditure, the Assessing Officer has wrongly taken the total turnover as Rs. 64,78,66,570/- whereas the correct turnover is Rs. 4,38,13,34,652/-, reflected in the inner column of Schedule-G of the final accounts relating to operating receipts. If the inner column of Schedule-G pertaining to operating receipts is totaled, the gross turnover amounts to Rs. 69,89,85,491/- as against Rs. 4,38,13,34,652/- claimed by the appellant. 5.6. The appellant has stated that the work of BOT projects is handled by only five divisions of the appellant and the remaining 26 divisions do not undertake any (4 of 5) [ITA-74/2017] work relating to BOT projects. Therefore, payment to and provision for employees of these five divisions and the head office should only be taken. This contention of the appellant is correct and this expenditure relatable to BOT projects is taken as Rs. 16,98,40,588/-. 5.7. The appellant has stated that administrative expenses incurred at the head office of Rs. 6,05,47,731/- do not relate to BOT projects. Looking to the nature of administrative expenses, this contention of the appellant is without any basis and cannot be accepted. The administrative expenses which need to be apportioned to the BOT projects is Rs. 6,05,47,731/- - Rs. 1,80,00,500/-= Rs. 4,25,46,931/- (expenditure of Rs. 1,80,00,500/- has been disallowed by the appellant in the computation of income). Therefore, the total expenditure which needs to be apportioned to the BOT projects is Rs. 21,23,87,519/- (Rs. 16,98,40,588 + Rs. 4,25,46,931/-). 14 ITA No. 558(2)/JP/2015 Rajasthan State Road Dev. & Construction Corpn. Ltd. 5.8. In this way, disallowance under section 80IA(4) will be computed as under :- Rs. 21,23,87,519 x Rs. 23,00,24,830 / Rs. 69,89,85,491 = Rs. 6,98,93,301/-. The disallowance u/s 80IA(4) of Rs. 8,20,34,909/- made by the Assessing Officer is restricted to the above amount of Rs. 6,98,93,301/-. Ground 4.1 is partly allowed. "
The assessee has demonstrated that the authorities below have taken incorrect figure of turnover. Another contention of the assessee is that the amount related to Head Office is already apportioned and, therefore, there was no need for apportionment of the same. We find merit in the contention of the ld. Counsel for the assessee. Therefore, the ground raised in the appeal of the revenue is dismissed.
4. Taking into consideration, he contended that the Tribunal has wrongly allowed the claim of the assessee.
5. Counsel for the respondent Mr. Gunjan Pathak contended that taking into consideration the expenses which are incurred for the amount which has been received pursuant to the contract entered with the Sub Contractor and deduction which has been given was remitted back and after considering the matter under (5 of 5) [ITA-74/2017] Section 80 IA, the amount was allowed. Therefore, the assessment order was exhaustive.
6. In that view of the matter, the appeal has now become academic. We are of the considered opinion that the tribunal has not committed any error.
7. Hence, the issue is required to be answered in favour of the assessee against the department.
8. The appeal stand dismissed.
(INDERJEET SINGH)J. (K.S.JHAVERI)J. Jyoti Item No.68