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 11, Cited by 1]

Income Tax Appellate Tribunal - Kolkata

Acit, Circle-12(2), Kolkata, Kolkata vs M/S Shining Consultancy Pvt. Ltd., ... on 1 March, 2018

     IN THE INCOME TAX APPELLATE TRIBUNAL "D" BENCH : KOLKATA

        [Before Hon'ble Sri N.V.Vasudevan, JM & Shri Waseem Ahmed, AM]
                               I.T.A No. 118/Kol/2017
                              Assessment Year : 2012-13
A.C.I.T.Circle-12(2)                     -vs.-         M/s Shining Consultancy Pvt. Ltd.
Kolkata                                                Kolkata
                                                       [PAN : AAOCS 4689 J]
(Appellant)                                                  (Respondent)

                     For the Appellant : Shri Arindam Bhattacharjee, Addl. CIT
                  For the Respondent : Shri Soumitra Chowdhury, Advocate

Date of Hearing : 27.02.2018.
Date of Pronouncement : 01.03.2018.

                                       ORDER
Per N.V.Vasudevan, JM

This is an appeal by the Revenue against the order dated 04.11.2016 of C.I.T.(A)-18, Kolkata relating to A.Y.2012-13.

2. The only issue that arises for consideration in this appeal by the revenue is as to whether the CIT(A) was justified in coming to the conclusion that a sum of Rs.2,08,97,808/- received by the assessee as a loan from M/s. Shining Emotional Surplus (P)Ltd cannot be taxed as deemed dividend in the hands of the assessee by invoking the provision of section 2(22)(e) of the Income Tax Act, 1961 (Act).

3. The admitted factual position is that the assessee was not a share holder of M/s. Shining Emotional Surplus (P)Ltd from whom the loan was taken. However one Mr. S.B.Renee Jhola was the common shareholder and director of the assessee company as well as M/s. Shining Emotional Surplus (P)Ltd holding 95% of the shares in both the 2 ITA No.118/Kol/2017 M/s Shining Consultancy Pvt. Ltd.

A.Yr.2012-13 companies. The AO invoked the provision of section 2(22)(e) of the Act and treated the loan received as deemed dividend u/s 2(22)(e) of the Act.

4. On appeal by the assessee the CIT(A) deleted the addition made by the AO for the following reasons :-

"3.1 Grounds of appeal no. a & b -. Assessee Co. had taken a loan of Rs.2,08,97,808/- from another Group concern M/s. Shining Emotional Surplus (P) Ltd. Both the companies has common share holder and Director, Mr. S.B.Renee Jhola, holding 95% of the shares in each of the two companies. A.O. has held the loan of Rs. 2,08,97,808/ - as deemed dividend u/s 2(22)(e) . In appeal proceedings, assessee co. has submitted that it is not a share holder in M/s. Shining Emotional Surplus (P) Ltd., from which loans were received. Hence provision of section 2(22(e) is not applicable in its case. In support of its proposition it has relied on the decision of the special Bench of Mumbai ITAT in the case of ACIT -vs- Bhowmik Colours (P) Ltd., 118 ITD 1 and the judgment of Hon'ble Bombay High Court in the case of ACIT-vs-Britto Amusement (P) Ltd., 360 ITR 544. It has been further submitted that in assessee's own case Hon'ble Kolkata ITAT in ITA No. 1270/Kol/2015 has given relief to the assessee on the same issue.
I have carefully considered the facts of the case and the submisisons of the assessee. I have also puersued the decisions/judgment cited by the appellant. In these decsions/judgments it has been held that provision of seciton 2(22)(e) are applicable only to the share holders having substantial interest in the company which is giving loan/advances. In assessee's case this is not so, as it is not a shareholder in Shining Emotional Surplus (P)Ltd. Hence, respectfully following the judgemnet/decisions cited by the appellant, addition of Rs.2,08,97,808/- is deleted."

5. Aggrieved by the order of CIT(A) the revenue has preferred the present appeal before the tribunal.

6. We have heard the submission of the learned DR who relied on the order of the AO. The learned counsel for the Assessee relied on the order of the CIT(A) and filed before us copy of the order of the Hon'ble High Court of Calcutta, in G.A.No.2394 of 2014 dated 21.8.2014 wherein the Hon'ble High Court dismissed the appeal preferred 2 3 ITA No.118/Kol/2017 M/s Shining Consultancy Pvt. Ltd.

A.Yr.2012-13 by the Revenue against the order of the Tribunal taking similar view in ITA No.512/Kol/2012 dated 6.5.2014. He also placed reliance on the decision of Hon'ble Delhi High Court in the case of CIT Vs. Ankitech Pvt.Ltd. & others 340 ITR 14 (Del.) taking a view that deemed dividend cannot be taxed in the hands of a non shareholder. Reliance was placed on the fact that the Hon'ble Supreme Court in CIT Vs. Madhur Housing and Development company in Civil Appeal No.3961 of 2013 judgement dated 5.10.2017, wherein the Hon'ble Supreme Court confirmed the view taken by the Hon'ble Delhi High Court in the case of CIT Vs. Ankitech Pvt.Ltd. & others 340 ITR 14 (Del.).

7. We have heard the submissions of the learned counsel for the Assessee. The provisions of Sec.2(22)(e) of the Act, reads as follows:

"(e) Any payment by a company, not being a company in which the public are substantially interested, of any sum (whether as representing a part of the assets of the company or otherwise) made after the 31-5-1987, by way of advance or loan to a shareholder, being a person who is the beneficial owner of shares (not being shares entitled to a fixed rate of dividend whether with or without a right to participate in profits) holding not less than ten per cent of the voting power, or to any concern in which such shareholder is a member or a partner and in which he has a substantial interest (hereafter in this clause referred to as the said concern) or any payment by any such company on behalf, or for the individual benefit, of any such shareholder, to the extent to which the company in either case possesses accumulated profits."

Explanation-3 to Section 2(22)(e) is as follows:

"Explanation-3: For the purpose of this clause-
(a) "concern" means a Hindu Undivided Family, or a firm or an association of persons or a body of individuals or a company;
(b) A person shall be deemed to have a substantial interest in a concern, other than a company, if he is, at any time during the previous year, beneficially entitled to not less than twenty percent of the income of such concern;"

7.1. Section 2(32) defines the expression "person who has a substantial interest in the company", in relation to a company, means a person who is the beneficial owner of 3 4 ITA No.118/Kol/2017 M/s Shining Consultancy Pvt. Ltd.

A.Yr.2012-13 shares, not being shares entitled to a fixed rate of dividend whether with or without a right to participate in profits, carrying not less than twenty percent of the voting power.

7.2. An analysis of the above provisions shows that there are three limbs to Sec.2(22)(e) which are as follows:-

"Any payment by a company, not being a company in which the public are substantially interested, of any sum (whether as representing a part of the assets of the company or otherwise) made after the 31-5-1987, by way of advance or loan First limb
(a) to a shareholder, being a person who is the beneficial owner of shares (not being shares entitled to a fixed rate of dividend whether with or without a right to participate in profits) holding not less than ten per cent of the voting power, Second limb
(b) or to any concern in which such shareholder is a member or a partner and in which he has a substantial interest (hereafter in this clause referred to as the said concern) Third limb
(c) or any payment by any such company on behalf, or for the individual benefit, of any such shareholder, to the extent to which the company in either case possesses accumulated profits."

7.3. In the present appeal we are concerned with the second limb of Sec.2(22)(e) of the Act, viz., "to any concern in which such shareholder is a member or a partner and in which he has a substantial interest". The following conditions are required to be satisfied for application of the above category of payment to be regarded as Dividend. They are:-

(a) There must be a payment to a concern by a company.
(b) A person must be Shareholder of the company being a registered holder and beneficial owner of shares (not being shares entitled to a fixed rate of dividend whether with or without a right to participate in profits) holding not less than ten per cent of the voting power. This is because of the expression "Such Shareholder" found in the relevant provision. This expression only refers to the shareholder referred to in the earlier part of Sec.2(22)(e) viz., a registered and a beneficial holder of shares holding 10% voting power.
(c)The very same person referred to in (b) above must also be a member or a partner in the concern holding substantial interest in the concern viz., when the concern is not a company, he must at any time during the previous year, be 4 5 ITA No.118/Kol/2017 M/s Shining Consultancy Pvt. Ltd.

A.Yr.2012-13 beneficially entitled to not less than twenty percent of the income of such concern; and where the concern is a company he must be the owner of shares, not being shares entitled to a fixed rate of dividend whether with or without a right to participate in profits, carrying not less than twenty percent of the voting power

(d) If the above conditions are satisfied then the payment by the company to the concern will be dividend.

7.4. The Special Bench of ITAT, Mumbai, in the case of Bhaumik Color Labs ITA 5030/M/04, 118 ITD 1 (SB) (Mum), considered the question Whether deemed dividend u/s. 2(22)(e) of the Income Tax Act, 1961 can be assessed in the hands of a person other than a shareholder of the lender? The Special Bench held that deemed dividend can be assessed only in the hands of a person who is a shareholder of the lender company and not in the hands of a person other than a shareholder. The Special Bench on the above issue has observed as follows:-

"30. At the outset it has to be mentioned that provisions of Sec.2(22)(e) which brought in a new category of payment which was to be considered as dividend as introduced by the Finance Act 1987 w.e.f.1-4-88 viz., payment by a company "to any concern in which such shareholder is a member or a partner and in which he has a substantial interest" do not say as to in whose hands the dividend has to be brought to tax, whether in the hands of the "concern" or the "shareholder". We have already seen the divergent views on this issue which have been referred to in the earlier part of this order.
31. The above provisions were subject matter of consideration before the Hon'ble Rajasthan High Court in the case of CIT Vs. Hotel Hilltop. 217 CTR 527(Raj). The facts of the case before the Hon'ble Court were as follows. The Assessee was one M/S.Hotel Hilltop a partnership firm. This firm received an advance of Rs.10 lacs from a company M/S.Hilltop palace Hotels (P) Ltd. The shareholding pattern of M/S.Hillltop Palace Hotels (P) Ltd., was as follows:
1. Shri Roop Kumar Khurana : 23.33%
2. Smt.Saroj Khurana : 4.67%
3. Vikas Khurana : 22%
4. Deshbandhu Khurana: 25%
5. Shri.Rajiv Khurana : 25% 5 6 ITA No.118/Kol/2017 M/s Shining Consultancy Pvt. Ltd.

A.Yr.2012-13 The constitution of the firm Hotel Hill Top was as follows:

1. Shri Roop Kumar Khurana: 45%
2. Shri.Deshbandhu Khurana: 55% The AO assessed the sum of Rs.10 lacs as deemed dividend u/s.2(22)(e) of the Act in the hands of the firm because the two partners of M/S.Hotel Hill Top were holding shares by which they had 10% voting power in M/S.Hill Top Palace Hotels (P) Ltd. They were also entitled to 20% of the income of the firm M/S.Hotel Hill Top. Therefore the loan by M/S.Hill Top Palace Hotels (P) Ltd.

To the firm M/S.Hotel Hill Top was treated as deemed dividend in the hands of M/S.Hotel Hill Top, the firm under the Second limb of Sec.2(22)(e) of the Act. The CIT(A) held that since the firm was not the shareholder of the company the assessment as deemed dividend in the hands of the firm was not correct. The order of the CIT(A) was confirmed by the Tribunal. On Revenue's appeal before the Hon'ble High Court, the following question of law was framed for consideration:-

"Whether on the facts and in the circumstances of the case and in law the learned Tribunal was justified in upholding the order of learned CIT(A) deleting the addition of Rs.10 lacs as deemed dividend under Section 2(22)(e) of the IT Act? "

The Hon'ble Court held as follows:-

" The important aspect, being the requirement of section 2(22)(e) is, that 'the payment may be made to any concern, in which such shareholder is a member, or the partner, and in which he has substantial interest, or any payment by any such company, on behalf or for the individual benefit of any such shareholder ....... " Thus, the substance of the requirement is that the payment should be made on behalf of or for the individual benefit of any such shareholder, obviously, the provision is intended to attract the liability of tax on the person, on whose behalf, or for whose individual benefit, the amount is pad by the company, whether to the shareholder, or to the concerned firm. In which event, it would fall within the expression 'deemed dividend'. Obviously, income from dividend, is taxable as income from the other sources under section 56, and in the very nature of things the income has to be of the person earning the income. The assessee in the present case is not shown to be one of the persons, being shareholder. Of course, the two individuals being R and D. are the common persons, holding more than requisite amount of shareholding and are having requisite interest, in the firm, but then, thereby the deemed dividend would not be deemed dividend in the hands of the firm, rather it would 6 7 ITA No.118/Kol/2017 M/s Shining Consultancy Pvt. Ltd.
A.Yr.2012-13 obviously be deemed dividend in the hands of the individuals, on whose behalf, or on whose individual benefit, being such shareholder, the amount is paid by the company to the concern. Thus, the significant requirement of section 2(22)(e) is not shown to exist. The liability of tax, as deemed divided, could be attracted in the hands of the individuals, being the shareholders, and not in the hands of the firm."

32. The aforesaid decision of the Hon'ble Rajasthan High Court which is the only decision of High Court, should be sufficient to answer question No.2 which has been referred to the Special Bench by holding that deemed dividend can be assessed only in the hands of a person who is a shareholder of the lender company and not in the hands of a person other than a shareholder. The argument of the learned D.R. that the Hon'ble Rajasthan High Court did not deal with the second limb of Sec.2(22)(e) of the Act is not correct."

7.5. The Special Bench further held as follows:-

"34. We are of the view that the provisions of Sec.2(22)(e) does not spell out as to whether the income has to be taxed in the hands of the shareholder or the concern(non-shareholder). The provisions are ambiguous. It is therefore necessary to examine the intention behind enacting the provisions of Sec.2(22)(e) of the Act.
35. The intention behind enacting provisions of section 2(22)(e) are that closely held companies (i.e. companies in which public are not substantially interested), which are controlled by a group of members, even though the company has accumulated profits would not distribute such profit as dividend because if so distributed the dividend income would became taxable in the hands of the shareholders. Instead of distributing accumulated profits as dividend, companies distribute them as loan or advances to shareholders or to concern in which such shareholders have substantial interest or make any payment on behalf of or for the individual benefit of such shareholder. In such an event, by the deeming provisions such payment by the company is treated as dividend. The intention behind the provisions of section 2(22)(e) is to tax dividend in the hands of shareholder. The deeming provisions as it applies to the case of loans or advances by a company to a concern in which it's shareholder has substantial interest, is based on the presumption that the loan or advances would ultimately be made available to the shareholders of the company giving the loan or advance. The intention of the legislature is therefore to tax dividend only in the hands of the shareholder and not in the hands of the concern.
7 8 ITA No.118/Kol/2017
M/s Shining Consultancy Pvt. Ltd.
A.Yr.2012-13
36. The basis of bringing in the amendment to Sec.2(22)(e) of the Act by the Finance Act, 1987 w.e.f 1-4-88 is to ensure that persons who control the affairs of a company as well as that of a firm can have the payment made to a concern from the company and the person who can control the affairs of the concern can drawn the same from the concern instead of the company directly making payment to the shareholder as dividend. The source of power to control the affairs of the company and the concern is the basis on which these provisions have been made. It is therefore proper to construe those provisions as contemplating a charge to tax in the hands of the shareholder and not in the hands of a non-shareholder viz., concern. A loan or advance received by a concern is not in the nature of income. In other words there is a deemed accrual of income even u/s.5(1)(b) in the hands of the shareholder only and not in the hands of the payee viz., non-shareholder (Concern). Sec.5(1)(a) contemplates that the receipt or deemed receipt should be in the nature of income. Therefore the deeming fiction can be applied only in the hands of the shareholder and not the non-shareholder viz., the concern.
37. The definition of Dividend U/s.2(22)(e) of the Act is an inclusive definition. Such inclusive definition enlarges the meaning of the term "Dividend" according to its ordinary and natural meaning to include even a loan or advance. Any loan or advance cannot be dividend according to its ordinary and natural meaning. The ordinary and natural meaning of the term dividend would be a share in profits to an investor in the share capital of a limited company. To the extent the meaning of the word "Dividend" is extended to loans and advances to a shareholder or to a concern in which a shareholder is substantially interested deeming them as Dividend in the hands of a shareholder the ordinary and natural meaning of the word "Dividend" is altered. To this extent the definition of the term "Dividend can be said to operate. If the definition of "Dividend" is extended to a loan or advance to a non shareholder the ordinary and natural meaning of the word dividend is taken away. In the light of the intention behind the provisions of Sec.2(22)(e) and in the absence of indication in Sec.2(22)(e) to extend the legal fiction to a case of loan or advance to a non-shareholder also, we are of the view that loan or advance to a non-shareholder cannot be taxed as Deemed Dividend in the hands of a non-shareholder."

7.6. The aforesaid view has since been approved in several decisions rendered by Hon'ble High Court of Bombay and Delhi in the case of CIT Vs. Universal Medicare Pvt. Ltd., 324 ITR 263 (Bom) and CIT Vs. Ankitech Pvt.Ltd. & others 340 ITR 14 (Del.). The Hon'ble Supreme Court in CIT Vs. Madhur Housing and Development company in Civil Appeal No.3961 of 2013 judgement dated 5.10.2017, wherein the Hon'ble Supreme Court confirmed the view taken by the Hon'ble Delhi High Court in 8 9 ITA No.118/Kol/2017 M/s Shining Consultancy Pvt. Ltd.

A.Yr.2012-13 the case of CIT Vs. Ankitech Pvt.Ltd. & others 340 ITR 14 (Del.). Since the Assessee in the present case is not a shareholder in the lender company, we are of the view that the above decision is squarely applicable to the facts of the Assessee's case.

7.7. In view of the aforesaid decision, we are of the view that the order of CIT(A) is just and proper and calls for no interference. We therefore uphold the order of the CIT(A) and dismiss the appeal by the Revenue.

8. In the result the appeal by the revenue is dismissed.

Order pronounced in the Court on 01.03.2018.

            Sd/-                                                         Sd/-
          [Waseem Ahmed]                                        [ N.V.Vasudevan ]
         Accountant Member                                     Judicial Member

 Dated : 01.03.2018.
[RG Sr.PS]

Copy of the order forwarded to:

1. M/s Shining Consultancy Pvt. Ltd., Flat 3C, 3rd Floor, Wallace gardens, 12B, Mandevilla Gardens, Kolkata-700019.

2. A.C.I.T., Circle-12(2), Kolkata.

3. CIT(A)-18, Kolkata 4. C.I.T.-4, Kolkata.

5. CIT(DR), Kolkata Benches, Kolkata.

True copy By Order Senior Private Secretary Head Of Office/ D.D.O., ITAT Kolkata Benches 9 10 ITA No.118/Kol/2017 M/s Shining Consultancy Pvt. Ltd.

A.Yr.2012-13 10