Income Tax Appellate Tribunal - Mumbai
Greaves Cotton Ltd (Formerly Known As ... vs Assessee on 13 October, 2015
1
Greaves Cotton Ltd.
(formerly Greaves Ltd)
ITA No. 7356/Mum/2011
आयकर अपीलीय अिधकरण "जी" यायपीठ मुब
ं ई म।
IN THE INCOME TAX APPELLATE TRIBUNAL
MUMBAI BENCH "G", MUMBAI
ी जी एस प ,ू लेखा सद य एवं
ी अिमत शु ला, याियक सद य के सम ।
BEFORE SHRI G S PANNU, ACCOUNTANT MEMBER
AND SHRI AMIT SHUKLA, JUDICIAL MEMBERITA
ITA No. : 7356/Mum/2011
(Assessment year: 2004-05)
Greaves Cotton Ltd. Vs Income Tax Officer-6(3)-1,
(formerly Greaves Ltd), Aayakar Bhavan,
Industry Manor, Appasaheb Marathe Mumbai
Marg, Prabhadevi,
Mumbai -400 025
थयी लेखा सं.:PAN: AAACG 2062 M
अपीलाथ (Appellant) यथ (Respondent)
Appellant by : Miss Aarti Visanji
Respondent by : Shri N K Chand
सन
ु वाई क तार ख /Date of Hearing : 29-06-2015 & 09-10-2015
घोषणा क तार ख /Date of Pronouncement : __ -10-2015
आदेश
ORDER
अिमत शु ला, या. स.:
PER AMIT SHUKLA, AM:
The aforesaid appeal has been filed by the assessee against impugned order dated 24.08.2011, passed by CIT(A) -15, Mumbai for the quantum of assessment passed u/s 143(3) for the assessment year 2004-05. In various grounds of appeal, the assessee has challenged following additions/disallowances :-
2Greaves Cotton Ltd.
(formerly Greaves Ltd)
ITA No. 7356/Mum/2011
Sr. Ground Issue Amount
No. No.
1 A Disallowance u/s 14A which has been enhanced
by the CIT(A) at Rs. 3,25,89,130/- from Rs.
9,98,374/- made by the AO 3,25,89,130/- 2 B Disallowance of professional fee paid to Majumdar
& Co. for registration of copyrights of designs of engines manufactured by the assessee claimed as revenue expenditure which has been disallowed as capital expenditure. Alternatively, depreciation has been claimed if it is treated as capital expenditure 1,13,350/- 3 C Disallowance on account of contribution to employees contribution to Provident Fund 1,73,543/- 4 D Disallowance of following payments :
1) Charges towards late payment fee to Chennai Municipal Corporation Rs. 9,650/-
2) Sales tax charged due to technical error and Stating destination of as Indore even though Consignee's name and address were correctly Written on consignment Rs. 1,22,887/-
3) Compliance fee per Weights and Measurement Rules Rs. 32,000/-
4) Amount paid to High Court in pursuance of High Court order on company's stay petition in respect Of appeal to HC Rs. 10,00,000/- 11,65,749/-
5 E Disallowance of R&D expenses 6,48,912/-
6 F Addition on account of unutilized Cenvat credit 1,44,14,614/- 7 G Addition on account of interest waived by the banks as Financial Institutions 10,14,94,383/-
8 H Transfer Pricing Adjustment on International
Transaction with the AE 1,23,86,407/-
9 I Claim for carried forward losses and unabsorbed
depreciation
10 J Capital gains arising on sale of flats held as an
Assets for more than 5 years whether it
can be considered as long term capital gain since the block of assets in which said asset falls as on 01.04.2003 was at 'Nil' 4,19,85,605/-
11 K Addition on account of book profit u/s 115JB on
extraordinary items 52,73,20,474/-
12 L Deduction from books profit u/s 115JB the
Revaluation Reserve of Rs. 6,80,317/-
which was withdrawn and credited to the Profit & Loss Account 6,80,317/-
13 M Deduction of the amount eligible for deduction
u/s 80HHC from the book profit ---
14 N Deduction of carried forward losses and
Unabsorbed depreciation whichever is less from Book profit worked out u/s 115JB ---
15 O General ---
2. The assessee is a Public Limited Company engaged in the business of manufacture and sale of marine and industrial gear boxes, diesel engines, generating sets, Tandem Rollers, Transit 3 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 Mixture, Vibratory Compactors etc. and also trade in steam traps, pumps, fluid coupling and crucibles etc.
3. The first issue raised vide ground no. A is enhancement of disallowance u/s 14A made by CIT(A).
4. The brief facts are that the assessee has earned following exempt income during the previous year; (a) dividend income of Rs. 28,56,000/- and (b) interest on tax free bonds of Rs. 21,000/- and Rs. 5,90,825/-. In response to the show cause notice as to why the expenditure attributable to earning of exempt income should not be disallowed, the assessee submitted that, firstly, the dividend received on shares were from the investment made in shares of Griever Morgwite Crucible Ltd., which was purchased long time back out of assessee's own funds. Similarly, the investment in UTI Bonds and Kokan Railway Bonds were also made from assessee's own funds. Hence, no expenditure can be said to have been incurred or can be attributed for the purpose of making these investments, especially no interest expenditure can be disallowed. The AO noted that similar submissions were made by the assessee during the course of assessment proceedings for the AYs 2001-02, 2002-03 & 2003-04, wherein 5% of the exempt income was treated as expenditure disallowable u/s 14A and accordingly, he made the disallowance of Rs. 1,73,364/- being 5% of the total exempt income of Rs. 34,67,285/- Besides this, he further made the disallowance of Demat charges of Rs. 8,25,010/- debited under the head "other sundry expenses" which was a direct expenditure. Accordingly, aggregate disallowance of Rs. 9,98,374/- was made.
5. In the first appellate proceedings, Ld. CIT(A) held that the assessee's contention that no disallowance is called for cannot be accepted. Although he held that Rule 8D is not applicable, however, he proposed to make the disallowance by adopting the following method/formula :-
4Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 Expenditure incurred by way of interest during the previous year which is not Directly attributable to any particular income or receipt other than 1 above-A The weighted monthly average value of investment, income from which does not Or shall not form part of the total income, as appearing in the balance sheet of the -B The average of total assets as appearing in the balance sheet of the appellant as on the first day and the last day of the previous year - C An amount equal to one-half per cent of the monthly weighted average of the Value of investment, income from which does not or shall not form part of the total income -D The amount of expenditure directly relating to income which does not form part Of the total income -E The computation of disallowance for the purposes of section 14A was proposed as : A*B/C + D + E"
6. The assessee in response, objected to adopting of aforesaid formula and submitted that in the earlier years, CIT(A) have held that 2.5% of the exempt income should be disallowed u/s 14A. However, Ld. CIT(A), worked out the disallowance as per the aforesaid method and accordingly, the disallowance was worked out to Rs. 3,25,89,130/- and thereby, enhancement of disallowance u/s 14A was made at Rs. 3,15,90,756/-.
7. Before us, Ld. Counsel Ms. Aarti Vissanji, submitted that though CIT(A) has not mentioned about Rule 8D while making the enhancement, however, his method is exactly similar to the formula prescribed in Rule 8D which is untenable in law for the period prior to 2008-09. She further submitted that so far as the interest disallowance is concerned, the same cannot be made in the case of the assessee, because the investments which have yielded exempt income were made out of assessee's own funds and which fact has been accepted by the AO not only in this year but also by the AO and CIT(A) in the earlier years. The Tribunal in assessee's own case for the AY 1999-2000 has noted the fact that investments were made at Rs. 39.02 crores, whereas, the 5 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 assessee's own funds were more than Rs. 85.5 crores. In AY 2002- 03, no disallowance of interest was made and this fact has been accepted till the stage of the Tribunal. In any case, now this issue stands covered by decision of jurisdictional High Court in the case of CIT vs HDFC Bank, 366 ITR 505 and Delhi High Court in the case of Taikisha Engineering, 370 ITR 338.
8. On the other hand, Ld. CIT DR, submitted that the Ld. CIT(A) has only tried to work out a reasonable basis for disallowance for which he has taken a same clue from formula laid down in Rule 8D. It is the onus of the assessee to prove the nexus between the investment made and interest free funds and also the expenditures debited in the P&L Account. In support of his contention he relied upon the decision of Delhi High Court in the case of Maxbopp Investments, 347 ITR 272 and drew our specific attention to para 24 & 25 of the judgment.
9. We have considered the rival contentions and also perused the relevant finding given in the impugned order as well as material referred to before us. The Ld. CIT(A) has enhanced the disallowance u/s 14A to Rs. 3,25,89,130/- as against the disallowance made by the AO at Rs. 9,98,374/-.The formula adopted by the Ld. CIT(A) for making the disallowance u/s 14A is quite akin to formula laid down in Rule 8D which admittedly cannot be held to be applicable at all in the AY 2004-05. What could be the reasonable basis for disallowance has to be worked out from the nature of expenses debited and overall accounts of the assessee. So far as disallowance of interest expenditure is concerned, in the case of the assessee it is an admitted fact, permeating from the earlier years that the investments which have yielded exempt income were out of assessee's own funds and no interest bearing funds were diverted for making the investments. Once that is so, then in view of the ratio laid down by the Hon'ble jurisdictional High Court in the case of CIT vs HDFC Bank (supra), 6 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 we hold that no disallowance on account of interest can be made in this case. As regards direct expenses are concerned, the AO, has given a categorical finding which has not been rebutted before us, that Demat charges of Rs. 8,25,010/- were directly related to investment made in shares. Accordingly, so far as disallowance of Rs. 8,25,010/- on account of demat charges made by the AO, the same stands confirmed. Regarding balance disallowance, we find that 5% of the exempt income appears to be quite reasonable having regard to the nature of expenses and accounts of the assessee. Accordingly, we uphold the disallowance to the extent of Rs. 9,98,374/- which was made by the AO. Thus, ground no. A is treated as partly allowed.
10. Second issue relates to disallowance of professional fees of Rs. 1,18,350/-, paid to 'Majumdar and Co.' for registration of copy rights of designs and engines which has been claimed as revenue expenditure by the assessee.
11. The AO has treated the said expenditure to be capital in nature as the same is covered u/s 32. The assessee's case was that the payment was made for protecting the company's business for registering the copyright of the products made/ manufactured by the assessee. Alternatively, it was pleaded that if it is treated as capital expenditure then depreciation @ 25% should be allowed.
12. The Ld. CIT(A) rejected the assessee's contention on the ground that the expenditure has been incurred for getting the designs patented which adds to the value of the new asset which has an enduring benefit and accordingly, it is capital in nature.
13. After considering the rival contentions and on perusal of the impugned orders, it is an undisputed fact that payment has been made for getting the engine designs patented, which the assessee produces/manufactures. Such a copyright and patent will only go 7 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 to enhance the cost of such an intangible asset and accordingly, it has been rightly disallowed as capital expenditure by the Ld. AO and CIT(A). However, we agree with the alternate contention of the Ld. Counsel that if it is treated as capital expenditure for a capital asset then, depreciation has to be allowed on such an intangible asset, which specifically finds mention in section 32(1)(ii). Accordingly, we direct the AO to allow depreciation as per relevant rules provisions on such a capital expenditure. Accordingly, ground no. B is treated as partly allowed.
14. As regards ground no. C relating to addition on account of contribution to employees welfare fund of Rs. 1,73,543/-. It has been admitted by the Ld. Counsel that this issue has been decided against the assessee by the Tribunal in AY 2003-04. On perusal of the Tribunal order for the AY 2003-04. We find that this issue has been dealt in detail by the Tribunal in the following manner :
10. The issue raised in ground No.4 of the assessee's appeal relates to the disallowance of Rs.1,70,218/- made by the AO and confirmed by the learned CIT(Appeals) on account of contributions made by the assessee to various funds by invoking the provisions of section 40A(9). 11. During the year under consideration, the assessee had contributed the amounts aggregating to Rs.1,70,218/- to the following funds:
Sl.No. Description Amount
1. Contribution to welfare fund at:
Petrol Engine Unit, Thoraipakkam 84,206
Heavy Engineering Unit, Chennai 3,900 88,106
2. Contribution to family welfare
fund at Light Engines Unit- II, Ranipet 40,580
3. Contribution to disability fund at
Petrol Engine Unit, Thoraipakkam. 3,113
4. Contribution to benevolent fund at
Petrol Engine Unit, Thoraipakkam. 15,326
5. Contribution to death relief fund at
Light Engine Unit - II, Ranipet 10,145
Petrol Engine Unit, Thoraipakkam 6,716 16,861
8
Greaves Cotton Ltd.
(formerly Greaves Ltd)
ITA No. 7356/Mum/2011
6. Contribution to Superannuation fund 6,232
(not recognized) Petrol Engine Unit,Thoraipakkam
------------------
Total 1,70,218/-
__________
According to the AO, none of the above funds was covered u/s 36(1)(iv) or section 36(1)(v) and there being nothing to show that the contributions made by the assessee to the said funds was as per the requirement of any law, he therefore, disallowed the entire amount paid by the assessee as contributions to the various funds by invoking the provisions of section 40A(9). Before the learned CIT(Appeals), it was submitted by the assessee that all the contributions made to the various funds other than the contributions to unrecognized superannuation funds were as per the agreement with workers' union and since the same was done as per the Industrial Dispute Act, 1947, the provisions of section 40A(9) were not applicable. The learned CIT(Appeals), however, did not find merit in these contentions of the assessee. According to him, all the contributions having been made by the assessee to non statutory funds, the same were not eligible for deduction in view of the express provisions contained in section 40A(9). 12. We have heard the arguments of both the sides on this issue and also perused the relevant material on record. The learned counsel for the assessee has reiterated before us the submissions made before he learned CIT(Appeals) to the effect that most of the contributions having been made by the assessee as per the settlement arrived at with the workers' union, the same are covered by the Industrial Dispute Act, 1947 and provisions of section 40A(9) of the Act cannot be invoked. However, she has not been able to produce any evidence in the form of the copy of agreement with the workers' union to support and substantiate her stand taken on this issue and in the absence of the same, we find 9 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 no justifiable reason to interfere with the impugned order of the learned CIT(Appeals) confirming the disallowance made by the AO on this issue by invoking the provisions of section 40A(9). Ground No. 4 of the assessee's appeal is accordingly dismissed. 13. Now we shall take up the appeal of the Revenue, ground No. 1 of which involves the issue relating to addition of Rs.39,75,000/- made by the AO by way of TP adjustment in respect of the transactions of the assessee company with its AE involving import of components.
Accordingly, following the earlier years' precedence, this issue is decided against the assessee and thus, ground no. C is treated as dismissed.
15. Next issue raised vide ground no. D is disallowance of various payments on the ground of infraction of law. The details of such payments were under :
1) Charges towards late payment fee to Chennai Municipal Corporation Rs. 9,650/-
2) Sales tax charged due to technical error and Stating destination of as Indore even though Consignee's name and address were correctly Written on consignment Rs. 1,22,887/-
3) Compliance fee per Weights and Measurement Rules Rs. 32,000/-
4) Amount paid to High Court in pursuance of High Court order on company's stay petition in respect Of appeal to HC Rs. 10,00,000/-
Rs.11,65,749/-
16. Before the CIT(A), assessee contended that these payments are neither for penalties nor on account of any infringement of law. Relevant submission with regard to such payment made before the CIT(A) were as under :
"(i) Charges of Rs. 9,650/- paid for late payment to Corporation of Chennai towards Health License is not punitive one but compensatory and is allowable as business expenditure.10
Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011
(ii) Sales tax charged of Rs. 1,22,887/- due to technical error of stating destination of consignee as Indore even though consignee's name and address correctly written on consignment is not penalty but compensation for technical error.
(iii) Charges of Rs. 32,000/- for compliance of weights & Measurement Rules is not punitive and hence allowable is business expenditure.
(iv) Amount paid to High Court of Rs. 10,00,00/- in pursuance of High Court order on company's stay petition in respect of appeal to High Court is not a penalty".
The Ld. CIT(A) confirmed the said addition on the ground that these payments were made by the assessee on account of error committed for non-compliance of certain regulations; interest for the delayed statutory payment and also penalty. Accordingly, such payments cannot be compensatory in nature but in the nature of infraction of law.
17. After considering the submissions made by the parties and also the relevant findings given in the impugned orders, we find that so far as late payment of fee to Chennai Municipal Corporation is concerned it is on account of late payment of Health License, it is not for any kind of penalty or infraction of law. Accordingly, the payment made to Chennai Municipal Corporation is treated as business expenditure. As regards the payment on account of sales tax, it was due to technical error wherein assessee has stated that the destination of consignee as Indore despite the fact that name of consignee, destination and address were correctly written. This again cannot held to be in the nature of penalty or infraction of law. Next, amount of charges of Rs. 32,000/- for compliance of Weights and Measures is not for any violation which can be suggestive of any infringement of law, hence 11 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 it cannot be held to be punitive in nature and accordingly, the same is held to be allowable. Lastly, as regard the amount paid to the High Court for sum of Rs. 10,00,000/-, this was on account of direction given by the High Court for granting Stay of demand on Company's Stay Petition in respect of appeal filed before the High Court. The said direction for depositing the amount was to be allowed in the year where it will get adjusted against the demand. Accordingly, this payment cannot be held to be for any infraction of law or penalty. Accordingly, the same is treated as allowed. Thus ground D is treated as allowed.
18. Next issue relates to disallowance of claim of deduction of R & D expenses of Rs. 6,48,912/-.
19. The assessee has incurred capital expenditure of Rs. 6,48,912/- for the research of multipurpose light engine Units, which was claimed as deduction allowable u/s 35. Since assessee's core product are engines, therefore, the assessee has to necessarily carry out research and development for developing efficient engines to stay in market and business. The assessee had decided to develop world class multipurpose engines and for this purpose it embarked upon "Avatar Project" and incurred expenses on technical expert advice, project materials and fees for Technical advisory services. The said project was to be completed in AY 2007-08 and sample products was also tested. Accordingly, the expenditure incurred on such a project was claimed as deduction u/s 35(1)(iv) r.w. sub-section (2)(ia). The Ld. CIT(A) and AO held that since the Auditors have mentioned "nil" amount against the deduction allowable u/s 35D, which means that nothing is qualified for deduction u/s 35.
20. Before us, the Ld. Counsel submitted that all the details were furnished regarding expenses incurred for R & D purpose for the "Avatar Project". Once that is so, then even, if the Auditors 12 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 have not mentioned or qualified the amount, this does not mean that same is not allowable. On the other hand, Ld. DR strongly relied upon the order of the CIT(A). The Ld. CIT(A) has dismissed the assessee's claim in the following manner :-
"I have considered the fact of the case and submissions of the appellant as against the observation/finding of the AO in this regard. The only explanation given by the appellant about the mention of the Auditors, that the project was kept on hold due to huge losses incurred by the appellant in the earlier three years' This alone cannot be the reason taken by the auditors to not mention any amount which is otherwise qualified for deduction under section 35 of the act. The job of the auditors is to examine the facts of the case and given appropriate certificate and qualifications where ever required. The very fact that the auditors have mentioned NIL against the deduction allowable u/s 35 of the act, would mean that there is no such amount in the books of accounts of the appellant. Further but for submission as above, the appellant has not submitted details of capital expenses incurred by it, which would qualify for deduction under section 35 of the Act. Further the appellant has not even furnished any clarification from their auditors to this effect that they mentioned NIL against deduction u/s 35 for the reason that the appellant kept on hold the project due to huge losses incurred by the Appellant in earlier three years. Taking into consideration all the facts of the case, the action of the AO is considered justified and his action is upheld. Accordingly this ground of appeal is dismissed".
21. After considering the rival submissions and on perusal of the impugned orders, it is seen that assessee has taken a plea that it had incurred expenditure on research and development for developing a world class multipurpose engine for which it has embarked on "Avatar Project", which got completed in AY 2007-08 13 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 and sample products were also tested. Since AO and CIT(A) have solely gone by the fact that that in the tax audit the amount under R & D has not been qualified therefore, in the interest of justice, we are of the opinion that this matter should go back to the file of the AO to verify the details of expenses incurred by the assessee and if the same are for R&D purpose, as claimed by the assessee, then the same should be allowed as deduction u/s 35(1)(iv). Accordingly, ground E is treated as allowed for statistical purposes.
22. In ground no. F, the assessee has challenged the addition on account of unutilized CENVAT credit of Rs. 1,44,14,614/-.
23. The AO has made addition on account of unutilized CENVAT credit on the ground that the assessee is following exclusive method of valuation of closing stock and it is contrary to the provisions of section 145A. When assessee is following exclusive method of valuation then while making the adjustment u/s 145A it will be mandatory to increase the valuation of closing stock of inputs by the debit balance of CENVAT credit available account appearing on the asset side of the Balance sheet. It should be further increased by SINVAT credit of raw material utilized in payment of duty of finished goods. The assessee's case before the authorities below was that, it has been following the consistent method of account for valuing the inventory. If addition of CENVAT amount is added to the closing stock, then it would distort the real profit and will disturb the consistency in valuation of inventory. Heavy reliance was placed on the decision of Hon'ble Supreme Court in the case of Indo Nippon Chemicals, 261 ITR 275. The Ld. CIT(A), held that if any adjustment is made on account of unutilized CENVAT credit in the closing stock then proper effect of section 145A should be given and corresponding adjustment is to be made in the opening stock. For coming to this conclusion, he relied upon the decision of Bombay High Court in the case of CIT 14 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 vs. Mahalakshmi Glass Works Private Limited, reported in 318 ITR
116. Accordingly, this addition was restricted to Rs. 53,14,543/-.
24. Before us, the Ld. Counsel merely submitted that the full effect of section 145A has to be given and purchases made during the year should also be given effect to.
25. After going through the relevant finding given in the impugned order, we find that the Ld. CIT(A) has rightly directed the AO to make corresponding adjustment of CENVAT credit in the opening stock also in accordance with the decision of jurisdictional High Court. However, the Ld. CIT(A) has not referred to purchases made during the year as similar treatment has to be given for the purchases also. Accordingly, we direct the AO to give effect of adjustment in the purchases made during the year and work out the relief. Thus ground no. F is treated as partly allowed for statistical purposes.
26. As regards, the issue in ground G with regard to the interest waiver of CIT(A) Rs. 10,14,94,385/-, the addition has been made by the AO on the ground that CBDT has not any issued certificate till date on waiver application filed by the assessee u/s 41(1) as per the order of the BIFR. The assessee has shown an amount of Rs. 10,14,94,385/- on account of interest waived by the bank as taxable, however, in the loss shown in the return, the said amount was not reduced. The reason being, the assessee had filed an application before the CBDT seeking exemption u/s 41(1) for the waiver of interest.
27. The CIT(A) has confirmed the said addition on the ground that CBDT has not issued any certificate till date. The Ld. Counsel submitted that suitable direction should be given that, as and when the CBDT grants certificate, then effect should be given.
28. We agree with such a proposition of Ld. Counsel that, as and when certificate is issued by the CBDT then corresponding effect 15 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 should be given to the assessee for not taxing the interest amount which has been waived. Accordingly, this matter is restored back to the file of the AO so as to give effect to the CBDT's certificate if it has been or would be issued by the CBDT. Needless to say that if such certificate is not produced by the assessee, then AO can draw adverse inference. Accordingly, ground G is treated as allowed for statistical purposes.
29. Next issue raised vide ground no. H is addition on account of transfer pricing adjustment of Rs. 1,23,86,407/- in respect of import made from AEs, based on internal comparable transaction with another AE.
30. The assessee has undertaken transaction of import purchase of "kits and spares" from its two AEs namely, BOMAG GmbH, Germany (BOMAG) and CIFA Spa, Italy (CIFA) for sums amounting to Rs. 5,56,07,570/- and Rs.6,80,36,363/- respectively. For the purpose of benchmarking the arms length price on these international transaction, the assessee adopted 'Resale Price Method' (RPM) as the most appropriate method and has taken external comparables by adopting Profit Before Tax (PBT)/net sales. The assessee's margin on such gross import was declared at 11.75% with BOMAG GmbH, 5.25% with CIFA the average of which was arrived at 8.53%. The details of sales, profit and gross margin are as order :-
CIFA % BOMAG % Sales 19,05,60,100 100 16,09,81,100 100 Less: Imports (international transaction) 6,80,36,363 35.70 5,56,07,570 34.54 Gross Profit of International Transaction 12,25,23,737 64.30 10,53,73,530 65.46 Less: Indigenous cost (Local transactions) 11,24,62,164 59.02 8,54,09,950 53.69 Total Gross Profit 1,00,61,573 5.28 1,89,63,574 11.78
The gross margin of external comparables i.e. L & T Ltd., at 7.42% and Ingersoll India Rand Ltd. was 6.6%. Hence it was stated that, 16 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 the assessee's gross margin was much better and accordingly, it was submitted that the margin of import with AE was at arm's length price.
31. However, the Ld. TPO observed that assessee is showing its transfer pricing result by adopting TNMM to justify the margins. He also rejected the external comparables selected by the assessee. He further observed that since assessee is carrying out transaction with 2 AEs, therefore, there is an internal comparability and if internal RPM is applied and gross margin of BOMAG GmbH, Germany which was at 11.7% and transaction with SIFA Spa, Italy, which was 5.28% is applied to benchmark the assessee's margin, then it can be seen that there is huge variation and therefore adjustments has to be made. Thus, he held that 11.78% should be taken as arm's length gross profit margin for benchmarking the margin with SIFA Spa, Italy. Accordingly, an adjustment of Rs. 1,23,86,407 was made on account of transaction with SIFA Spa, Italy.
32. Before the CIT(A), the assessee clarified that it has adopted RPM as most appropriate method for benchmarking the import transaction with its two AEs and had not resorted to TNMM as observed by TPO. Regarding two external comparables, the assessee submitted that segmental result of L&T are comparable with the assessee and it was found so in the earlier years, wherein it was held to be as a good comparable. Further, the assessee imports Tailor made spare components and the imported items purchased from AE are not sold in the Indian market. The assessee imports from BOMAG GmbH, Germany tailored made spares, components and kits for manufacture of Tandem Rollers and Vibratory Compactors and similarly, the imports from CIFA, Italy are also tailor made components and kits for manufacture of transit /Concrete Mixtures. Both these items are used for infrastructural equipments like road construction equipments and 17 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 transit mixture for supplying concrete mixture. Since two external comparables selected by the assessee were also dealing in infrastructural activity, therefore, same were taken as external comparables. The assessee detailed submission giving point-wise rebuttal of TPO's finding has been incorporated by the CIT(A) from pages 40 to 44 of the appellate order. However, Ld. CIT(A), confirmed the action of the TPO as per discussion appearing in para 18.2.3 from pages 45 to 48 of the appellate order on the ground that, firstly, the computation of gross profit submitted by the assessee has not found to be correct on facts and also as per the accounting practice; secondly, internal comparability resorted to by the TPO has not been disputed by the assessee and lastly, the assessee has not identified external comparability and therefore, the internal comparability resorted by the TPO is fully justified.
33. Before us, the Ld. Counsel Ms. Aarti Vissanji submitted that, first of all, the internal comparability resorted by TPO and confirmed by CIT(A) is incorrect on facts and also under the transfer pricing regulation given in Rule 10B. The two transactions with the AE cannot be compared, because both are controlled transactions and any comparability for benchmarking arm's length price has to be done by uncontrolled transactions. Thus, she submitted that entire determination of arm's length price submitted by the AO is erroneous. She further submitted that external comparables, as submitted by the assessee should be adopted and in case of L & T, the same has held to be a good comparable in the earlier year, which has been upheld by the Tribunal also, therefore, TPO should be directed to accept the assessee's external comparables.
34. On the other hand Ld. DR, argued that it is not in dispute that Resale Price Method (RPM) should be adopted and PLI should be the gross margin. If there are no internal comparables having uncontrolled transactions then matter should be restored back to 18 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 the file of the TPO for carrying out fresh comparability analysis by selecting external comparables, to benchmark the gross margins.
35. We have considered the rival submissions also perused relevant finding in the impugned orders. The transfer pricing adjustment has been made in relation to the import of spare part and equipments made from one AE, with the margin made from similar transaction with another AE. Thus, the comparability analysis as made by the AO/TPO and confirmed by CIT(A) by comparing two uncontrolled transactions, cannot be sustained. Under the transfer pricing regulations, a comparability analysis is a comparison of a controlled transaction with uncontrolled transaction and they are comparable if none of the difference between transactions could effect the factors like price or margin. If there are some differences then a reasonable accurate adjustment can be made to eliminate the material effect of any such difference. Here in this case, it is an undisputed fact that RPM should be adopted as Most Appropriate Method, wherein the gross margins i.e. gross profit over the sales are earned in the transactions are compared between the related and unrelated parties for the determination of arm's length price. The TPO has carried out comparative analysis by adopting internal transactions with two AEs, which are completely controlled and related party transactions, hence, such a comparability analysis at the threshold is liable to be rejected. Accordingly, the entire approach of the TPO as well as CIT(A) is rejected because appropriate comparison has to be made from comparable uncontrolled transaction with the third parties, if there are no uncontrolled internal transaction. The assessee has selected two comparables initially and later on added one more comparable i.e. Escorts Ltd. The turnover (in crores); segmental result plus percentage margin of the three comparables were as under :-
19Greaves Cotton Ltd.
(formerly Greaves Ltd)
ITA No. 7356/Mum/2011
Greaves Larsen & Ingersoll Escorts
Cotton Ltd Toubro Ltd Rand
31.3.2004 31.3.2004 31.3.2004 30.06.2004
1 Turnover 69.1 8,252.2 152.4 146.5
2 Segment Result
Margin 5.8 613.1 10.1 2.3
3 % of Margin on
Turnover 8.3 7.4 6.6 1.6
Since the TPO as well as CIT(A) has not carried out any comparability analysis vis-à-vis these external comparables, therefore, in the interest of justice, we are of the opinion this matter should be restored back to the file of the TPO/AO for examining the three external comparables and complete gross profit margin for benchmarking the assessee's gross profit margin in the import transaction carried out by the assessee with its AE. Accordingly, ground no. H is treated as partly allowed for statistical purposes.
36. In ground no. I, the assessee has challenged carried forward losses and unabsorbed depreciation.
37. At the time of hearing, the Ld. Counsel submitted that this is a general ground and hence same is not pressed. Accordingly, ground I is not adjudicated upon.
38. In ground no. J, the assessee has challenged the computation of long-term-capital-gain on sale of flat held for more than 3 years.
39. Brief facts are that, the assessee has sold residential flats which were acquired prior to 5 years. As per the depreciation statement in the block of assets, residential building was shown at "nil". Accordingly, the Assessing Officer treated gain on sale of these flats as short-term-capital-gain u/s 50. The assessee's case before the authorities below was that since these flats were held for more than 5 years, hence held to be capital arising from sale of 20 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 flats were long-term capital gain. It was submitted that fiction created in section 50 is only to restricted to mode of computation of capital gain contained in sections 48 & 49 and does not apply to other provisions of the sections. Accordingly, assessee contended that the capital of Rs. 4,19,85,805/- should be treated as long- term-capital-gain and not short term. In support, the assessee had relied upon the decision of Bombay High Court in the case of [CIT v Ace Builders (P.) Ltd 281 ITR 210] and CIT v Legal Heir of Later Mrs. S R Pandit (ITA No. 775/2005 dated 30.08.2005). However, the Ld. CIT(A) rejected the assessee's contention and affirmed the order of the AO.
40. Before us, the Ld. Counsel strongly relied upon, the decision of ITAT Mumbai Bench in the case of Smita Conductors Ltd. vs ACIT reported in [2015] 152 ITD 417 wherein the decision of Hon'ble Bombay High Court in the case of S A Builders Ltd. has been relied upon.
41. On the other hand Ld. DR submitted that section 50 is non- obstinate clause wherein it is deemed that an asset, which was part of the block of asset is deemed to be short-term-capital-gain. Thus, it has to be treated as short-term-capital-gain.
42. We have heard the rival contentions and also perused the relevant material on record. The deeming provisions as contained in section 50 is to be restricted only to the computation of capital gain, as held by Hon'ble Bombay High Court in the case of Ace Builders Pvt Ltd. (supra). Further, in the case of Smita Conductors Ltd., the Tribunal held as under :-
Capital gain in case of the assessee has to be assessed as long term capital gain as the flat had been held by the assessee for more than three years. It has been argued that provisions of section 50 deeming the capital gain as short term capital gain is only for the purposes of section 48 and 49 21 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 which relate to computation of capital gain. The deeming provisions has, therefore, to be restricted only to computation of capital gain and for the purpose of other provisions of the Act, the capital gain has to be treated as long term capital gain. The view canvassed by the learned AR is supported by the judgment of Hon'ble High Court of Bombay in case of Ace Builders P. Ltd. (Supra) in which it has been held that for the purpose of other provisions of the Act such as section 54EC the capital gain has to be treated as long term capital gain, if the asset is held for more than three years. The same view has been taken by the Mumbai bench of Tribunal in case of Manali Investments Vs. Assistant Commissioner of Income Tax (139 TTJ 411) in which it has been held that the prescriptions of section 50 are to be extended only to the stage of computation of capital gain and, therefore, capital gain resulting from transfer of depreciable asset which was held for more than three years would retain the character of long term capital gain for the purpose of all other provisions of the Act. In this case the Ld. AR for the assessee submitted that flat had been held for 15 to 20 years which is supported by the fact that cost of the flat as shown in the balance sheet was only Rs. 1,30,000/-. Therefore, if the flat is held for than three years the tax rate has to be applied as provided in section 112 of the IT Act applicable in respect of capital gain from transfer of long term capital asset.
2.6 We, therefore, held that, for the purpose of computation of capital gain, the flat has to be treated a short term capital gain u/s 50 of the IT Act, but for the purpose of applicability of tax rate it has to be treated as long term capital gain if held for more than three years. We accordingly direct the AO to compute the capital gain from the sale of flat and apply the appropriate tax rate after necessary verification in the light of observations made in this order 22 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 Accordingly, on similar line we direct the AO to compute the capital gain from sale of flat and apply appropriate tax rate. Accordingly, ground no. J should be treated as allowed.
43. Ground No. K, the assessee has challenged the addition to the book profit on account of extra ordinary items of Rs. 2,73,20,474/-.
44. In this regard, the assessee has filed a separate compilation of paper book with a petition for admissions of additional evidence and submitted that the same should be admitted and matter can be restored back for proper verification and adjudication. The relevant facts are that, the AO while calculating book profit u/s 115JB has made the addition of following extraordinary items as discussed in Schedule "T" note 11 of Audited Financial accounts, which are as under :-
"R.1 Extraordinary item (Net) as described in Schedule T note 11
(i) The company obtained permission of Share holder Rs.37,90,00,000 On 25./2/2003 for disposal of RPRL undertaking under section 293(1)(a) of the Companies Act, 1956 through postal ballot. As per notice to the shareholders the directors estimated the sale value of the undertaking to be Rs. 11,00,00,000/-. Accordingly the Estimated loss of Rs. 37,90,00,000/- has been provided and disclosed as extra ordinary in the accounts
(ii) Pending disposal of RPRL undertaking Unamortized Balance of Goodwill as on 30.06.2003 amount to Rs. 14,82,20,274/-
is written off and disclosed as on Extra-
ordinary item in the securities Rs. 14,82,20,476/- ___________________ Rs.52,72,20,474/-
Less :The lending institutions had advised the company to go in for a One Time Settlement to settle the 23 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 Debts of the erstwhile RPRL which Were taken over by the company.
BIFR has also directed all parties to enter into an one time Settlement.
The Company entered into an One Time Settlement with the principal and Interest Waived for earlier years amounting to Rs.
20,24,65,688/- is written back and disclosed in the accounts.
_____________________ Extraordinary item(Pg 40 of the audited accounts Rs.32,47,54,786/-"
================= The assessee's case had been that, it has not sold PPRL Unit in AY 2004-05 and instead of estimating sale value of Rs. 11 crores and provided estimated loss of Rs. 37,89,80,137/-. Further the assessee has sold RPRL unit in 2005-06 and not in AY 2004-05. The assessee's clarification in this regard has been incorporated by the CIT(A) from pages 57 to 59 of the appellate order. However, the Ld. CIT(A) rejected the assessee's contention after observing and holding as under :-
"In the facts of the case, the appellant only acquired permission from the shareholders without any concrete proposals to sell the RPRL Unit and estimated the sale value of the undertaking at Rs. 11 crores and provided estimated loss of Rs. 37.90 crores and disclosed the same as extraordinary item. The appellant has made such provisions for losses based on the Valuation Report of approved valuer M.C. Dalal & Co. It is seen from the copy of the valuation report attached with the submissions that it clearly mentions valuation is based on the existing ground reality and could vary depending upon the actual time of sale. The valuation report is dt. 29.06.2003. However it is mentioned here that the sale of RPRL unit did not take place in the AY 2004-05. As per the facts submitted by the appellant, the unit was sold in the previous year pertaining to AY 2005-06. Accordingly, the provisions for such losses by the appellant could only be 24 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 considered as reserve created for the future losses on account of diminution in value of investment in RPRL Unit including for the Goodwill. The provision for such losses would therefore come within the ambit of unascertained liabilities as it is the fact of the case that during the year under consideration, only permission from the shareholders were received by the appellant, there was nothing on record to prove that the appellant had any concrete proposal from the buyers. Further the sale of the plant only took placed in the previous year pertaining to AY 2005-06 and not in the year under consideration and the charge of income is therefore merely on the basis of estimation. However, it could be said that the estimation is based on the valuation report but such valuation report had clearly qualified its finding that there may not be any buyers for the purchase of assets on going concern basis, given the limited alternate use for the facilities and that the value are based on existing grounds realities and could vary depending upon the actual time of sale. The actual time of sale per se was not the year under consideration but only took place in the next year.
Such provisions for loss on account of diminution in the investment in RPRL unit could be considered as reserve created for future losses on the basis of certain estimation. Such reserve for future losses created are the amount of money which is not committed towards any ascertained liability and therefore this money would be available to the company for any other use till the time of actual sale of the unit. Further, the actual sales anyway resulted into profit or loss which took placed in the previous year relevant to the AY 2005-06, has not been detailed or submitted by the appellant. Further with amendment of Finance Act, 2009, w.e.f. 01.04.2001, the amount or amounts set aside as provision for diminution in value of any assets is required to be added to 25 Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 the profit as shown in the Profit & Loss Account to arrive at the book profit as per clause 'i' of Explanation 1 of Section 115JB(2). Accordingly, such provisions created for diminution in the value of investment in RPRL unit including Goodwill is considered as unascertained liability in the shape of the reserve created and accordingly it is held that the clause 'c' / 'I' of Explanation 1 of Sec 115JB(2) are clearly applicable to the facts of the case and the action of the AO in this regard is therefore upheld. Consequently this sub round of appeal raised by the appellant is dismissed".
45. The assessee before us has now filed a computation of paper book containing additional and petition for admission of such additional evidences which are in the form of lease agreement dated 06.11.2003 and sale agreement dated 30th June 2004, both pertaining to RPRL Unit which was available on the date of the Balance Sheet for the relevant previous year. These additional evidence go to the very root of the issue involved and therefore, we are of the opinion that same should be admitted and this entire matter should be restored back to the file of the AO to examine these additional evidence and decide this issue afresh and in accordance with the provisions of the law. Accordingly, ground no. K is treated as allowed for statistical purposes.
46. In ground no. L, the assessee has challenged addition on account of revaluation of reserve of Rs. 6,80,317/- made in the book profits. The AO observed that assessee has reduced an amount of Rs. 6,80,317/- on account of transfer from revaluation reserve, from the book profit. This revaluation is allowed to be reduced from the book profit of the year, when the said provision was made, and has been increased by these reserve or provision as per the proviso to sub-clause (i) under Explanation to section 115JB(2). The AO observed that since no details or brief has filed therefore it is not allowed as deduction.
26Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011
47. Before the CIT(A), the assessee submitted that the assessee has withdrawn to revaluation reserve sum of Rs. 6,80,317/- and credited to the P&L account and hence the same is to be reduced from book profit. Further, the audited account were available on the income-tax records, which shows the withdrawal made from revaluation reserve and simultaneously credit in the P&L account by deducting it from depreciation and hence such a withdrawal from revaluation should be reduced from the book profit. The Ld. CIT(A), however, uphold the action of the AO.
48. After hearing both the parties and on perusal of the material placed on record, it is seen that depreciation of Rs. 16,10,62,604/- has been reduced by the amount transferred from revaluation reserve and only the net depreciation has been debited i.e. Rs. 6,80,317/- and accordingly, this net depreciation which has been transferred and reduced from revaluation reserve credited to the P&L account, ought to be excluded. Accordingly, AO is directed to reduce the net amount of Rs. 6,80,317/- on account of depreciation from the book profit in view of Explanation (i) to section 115JB(2). Thus, ground no. I is treated as allowed.
49. Ground M, the assessee has claimed that deduction u/s 80HHC should be allowed in the working of MAT and the export profit as per the books to be reduced.
50. The AO in the assessment order held that since assessed profit and business profit, assessee is not eligible for deduction u/s 80HHC. The assessee's case was that as per provisions of section 115JB, there is a book profit and therefore, the deduction for the purpose of eligible profit u/s 80HHC is to be worked out based on such book profit deducted as per explanation (iv) to section 115JB(2). However, the Ld. CIT(A) dismissed the assessee's contention on the following ground :-
27Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011 "I have considered the facts of the case, submission of the appellant as against the observation / findings of the AO in his order passed u/s 143(3) of the I.T. Act. In respect to the submission of the appellant, it is stated that there is no doubt that the deduction of eligible profit u/s 80HHC is to be given from the book profit computed in accordance with the Sec. 115JB of the I.T. Act, 1961. However neither in the Circular No. 680 dated 21.02.1994 of the CBDT not in the decision of Hon'ble Supreme Court in the case of Ajanta Pharma Ltd. vs CIT (2010) 327 ITR 305 (SC), it is mentioned that for the purposes, the eligible profit u/s 80HHC is to be worked out based on the book profit as computed in accordance with the Sec 115JB of the Act. The AO's stand that the profits and gains of the business of the appellant is NIL and hence the appellant is not eligible for deduction u/s 80HHC from the book profit computed in accordance with the Sec. 115JB of the Act is therefore found to be justified and accordingly, this sub ground of appeal is dismissed".
51. Admittedly, now the decision of the Hon'ble Supreme Court in the case of Ajanta Pharma, reported in 327 ITR 305, clinches this issue in favour of the assessee. The Ld. CIT(A) finding that a decision of Hon'ble Supreme Court does not mention that eligible profit u/s 80HHC is to be worked out based on book profit as in accordance with 115JB is completely misplaced. Hon'ble Supreme Court has categorically held that for computing the book profit u/s 115JB, the relief will be computed u/s 80HHC(3)/3A subject to conditions under sub-clauses (4) and (4A) of that section. Thus, this issue is squarely covered by the decision of Hon'ble Supreme Court and accordingly ground no. M is treated as allowed.
52. In ground no. N, the assessee has raised that Ld. CIT(A) should have directed the AO to deduct book profit carried forward on loss or unabsorbed depreciation, whichever is less.
28Greaves Cotton Ltd.
(formerly Greaves Ltd) ITA No. 7356/Mum/2011
53. After hearing both the parties, we agree with the contention of the Ld. Counsel that the loss or depreciation should be adjusted as per the earlier/past MAT assessment i.e. the book profit determined by the AO in the earlier years and not as per the book figures. The assessee has given the working at page 368 of the paper book. Accordingly, the AO is directed to verify the working and give deduction of carried forward losses and unabsorbed depreciation on the basis of assessment completed by the AO under MAT in the earlier years. Accordingly, ground no. N is treated as allowed.
54. In the result, appeal of the assessee is partly allowed.
Order pronounced in the open court on 13th October, 2015.
Sd/- Sd/-
(जी एस प ू) (अिमत शु ला)
लेखा सद य याईक सद य
(G S PANNU) (AMIT SHUKLA)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Mumbai, Date: 13th October, 2015
त/Copy to:-
1) अपीलाथ /The Appellant.
2) यथ /The Respondent.
3) The CIT(A) -15, Mumbai.
4) The CIT- 6, Mumbai.
5) िवभागीय ितिनिध "जी", आयकर अपीलीय अिधकरण, मुंबई/ The D.R. "G" Bench, Mumbai.
6) गाड फाईल \ Copy to Guard File.
आदे शानस ु ार/By Order / / True Copy / / उप/सहायक पंजीकार आयकर अपील य अ धकरण, मब ुं ई Dy./Asstt. Registrar I.T.A.T., Mumbai *च हान व.िन.स *Chavan, Sr.PS