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 - Delhi

Amway India Enterprises Private ... vs Ao-Nfac, National Faceless Assessment ... on 28 November, 2024

      IN THE INCOME TAX APPELLATE TRIBUNAL
           DELHI BENCHES : I : NEW DELHI

BEFORE SHRI SHAMIM YAHYA, ACCOUNTANT MEMBER
                     AND
    SHRI ANUBHAV SHARMA, JUDICIAL MEMBER

                      Stay Application No.429/Del/2024
                           (ITA No.4181/Del/2024)
                          Assessment Year: 2020-21

M/s Amway India Enterprises (P) Ltd., Vs DCIT,
GF, Elegance Tower,                      Circle 1(1),
Plot No.8, Non-Hierarchical              New Delhi.
Commercial,
Jasola,
New Delhi - 110 025.

PAN: AAACA5603Q


      (Applicant)                             (Respondent)

            Assessee by              : Shri Sudesh Garg, Advocate &
                                       Shri Prince Bansal, CA
            Revenue by               : Shri Sandeep Kumar Mishra, Sr. DR

            Date of Hearing       : 22.11.2024
            Date of Pronouncement : 28.11.2024


                                   ORDER

PER ANUBHAV SHARMA, JM:

The application in hand has been filed by the assessee for the stay of the demand against the assessee for AY 2020-21.

SA No.429/Del/2024

2. On hearing the ld. Counsel, it comes that the ld. TPO has considered the commission paid to ABOs as part of AMP expenses while the issue stands covered in favour of the assessee.

3. The ld. DR, on the contrary, has submitted that even if the issues are covered the stay of demand can be granted only if the assessee is able to establish the financial difficulties being faced.

4. Giving thoughtful consideration to the matter on record, we find that in AY 2015-16, the DRP has deleted the disputed additions and in the final order no adjustment on account of AMP was made. In AY 2016-17, the TPO himself did not treat the disputed commission as AMP expenditure and the remaining adjustments made in regard to AMP expenses of non-routine nature the assessee had succeeded before the Tribunal. Similarly, in AY 2017-18, the disputed commission to ABO was not considered AMP expenditure by the TPO and the remaining expenditure considered to be non-routine stands challenged by the assessee in terms of the Tribunal order of 16.16.2017 and the appeal is pending before the ld.CIT(A). Similar is the case for AY 2018-19. In AY 2019-20, no TP/assessment proceedings were carried out in the case of the assessee. Thus, we find that the TPO has taken a consistent view except in one year holding that commission expenses cannot be treated as part of AMP expenses. Thus, where the addition is challenged on the basis of principles of consistency and issues 2 SA No.429/Del/2024 being covered in favour of the assessee, it is not justified to make the assessee establish financial adversities and then claim stay of disputed demand.

5. In the light of the aforesaid, the application deserves merit and is accordingly allowed. The disputed demand for AY 2020-21 stands stayed for a period of 180 days or till the disposal of the corresponding appeal of the assessee, ITA No.4181/Del/2024, whichever is earlier. The Registry is directed to fix the appeal on 20.12.2024 and there shall be no separate notice to the parties/counsels/representatives of the date fixed for final hearing.

Order pronounced in the open court on 28.11.2024.

             Sd/-                                                  Sd/-

      (SHAMIM YAHYA)                                   (ANUBHAV SHARMA)
     ACCOUNTANT MEMBER                                  JUDICIAL MEMBER

Dated: 28th November, 2024.

dk

Copy forwarded to:

1.     Appellant
2.     Respondent
3.     CIT
4.     CIT(A)
5.     DR
                                                Asstt. Registrar, ITAT, New Delhi




                                          3