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 13, Cited by 1]

Madras High Court

The Commissioner Of Income Tax vs M/S T.Abdul Wahid & Co on 21 September, 2020

Author: T.S.Sivagnanam

Bench: T.S.Sivagnanam, V.Bhavani Subbaroyan

                                                                  T.C.A.Nos.512 and 513 of 2018

                             IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                          Reserved on : 14.09.2020

                                         Pronounced on : 21.09.2020

                                                   Coram

                              THE HONOURABLE Mr. JUSTICE T.S.SIVAGNANAM
                                               AND
                          THE HONOURABLE Mrs. JUSTICE V.BHAVANI SUBBAROYAN

                                     T.C.A.Nos.512 and 513 of 2018 and
                               C.M.P.No.10632 of 2018 in T.C.A.No.513 of 2018


                      The Commissioner of Income Tax,
                      Chennai                           .. Appellant in both the appeals


                                                     Vs.


                      M/s T.Abdul Wahid & Co.,
                      No.55, Vepery High Road,
                      Chennai - 600 003                 ..Respondent in both the appeals



                      Tax Case Appeals filed under Section 260-A of the Income Tax Act,
                      1961, are directed against the Common Order passed by the Income
                      Tax Appellate Tribunal “A” Bench in I.T.A Nos.1796/Mds/2017 and
                      1797/Mds/2017 dated 17.10.2017 for the assessment years 2012-2013
                      and 2014-2015.




                      1/13



http://www.judis.nic.in
                                                                       T.C.A.Nos.512 and 513 of 2018

                                    For Appellant             : Mr.T.Ravikumar
                                                                Senior Standing Counsel

                                    For Respondent            : Mr.R.Sivaraman


                                           C O M M ON J U D G M E N T

T.S.SIVAGNANAM, J.

These appeals have been filed by the Revenue under Section 260-A of the Income Tax Act, 1961 [the 'Act' for brevity] challenging the common order dated 17.09.2017 in I.T.A.Nos.1796/Mds/2017 and I.T.A.Nos.1797/Mds/2017 passed by the Income Tax Appellate Tribunal Madras 'A' Bench, Chennai [hereinafter referred to as 'Tribunal'] for the assessment years [for brevity 'AY'] 2012-2013 and 2014-2015.

2. Appeals were admitted on 11.09.2018 to decide the following substantial question of law:

“Whether the Tribunal was right in holding that the deemed dividend under Section 2(22) (e) is to be assessed in the hands of the share holder and not in the hands of the firm, which is contrary to the ruling of the Apex Court in the case of National Travel Services passed in Civil Appeal No.2086 to 2071 of 2012 dated 18.01.2018” 2/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 Since the facts are identical for both the assessment years, it would suffice to refer to the facts for the assessment year 2012-2013.

3. The assessee filed the return of income on 30.09.2012 admitting the total income of Rs.1,19,26,530/-. An order was passed under Section 143(3) of the Act on 25.03.2015 assessing the said income. The assessment was reopened by issuance of notice under Section 148 of the Act dated 05.02.2016. The reason being that a sum of Rs.2 Crores was shown as unsecured loan obtained from M/s Abdul Wahid Tanneries Pvt., Ltd., [hereinafter referred to as the 'company'] by the assessee firm; One of the partners of the assessee firm, namely, Mr.T.Rafeeq Ahmed, who holds 35% stake in the assessee partnership firm, is also a share holder in the company holding 26.25% shares. Therefore, it was stated that the share holder of the company had substantial interest in the firm and consequently, the concept of deemed dividend under Section 2(22)(e) of the Act would apply.

4. The assessee objected to the reopening and filed written submissions. However, the assessing officer confirmed the proposal in 3/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 the notice under Section 148 of the Act and completed the assessment vide order dated 29.12.2016 under Section 143(3) read with Section 147 of the Act for the assessment year 2012-2013 and under Section 143(3) of the Act for the assessment year 2014-2015 by an order dated 30.12.2016. Aggrieved by the same, the assessee preferred appeals before the Commissioner of Income Tax [Appeals] - 5, Chennai (CIT(A)), who dismissed the appeals by order dated 27.06.2017. Challenging the same, the assessee filed appeals before the Tribunal, which was allowed by the Tribunal, challenging the same, the Revenue is before us by way of these Tax Case Appeals.

5. Mr.T.Ravikumar, learned senior standing counsel for the appellant referred to Section 2(22)(e) and explained the concept of deemed dividend. Referring to the facts recorded by the assessing officer in the assessment order dated 29.12.2016, it is submitted that the assessee firm had shown a sum of Rs.2 Crores as unsecured loan obtained from the company during the year and one of the partner of the assessee firm was having 35% stake in the assessee firm and he was also a major share holder in the company holding 26.25% shares and 4/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 therefore, the partner is substantially interested in the firm. Further, the company was having accumulated profit of Rs.3,90,02,578/- for the year ending 31.03.2012. Further, it is submitted that the assessee themselves claimed that the said amount as unsecured loan and auditor had also certified in the balance sheet as unsecured loan; the payment for the purposes of Section 2(22)(e) need not be cash payments; a journal entry is sufficient for creditor or debtor between the share holder and the company is sufficient.

6. It is further submitted such loan or advance has to be treated as dividend to the extent of accumulated profits [excluding capitalized profit]. Further, loan or advance may be given directly to a share holder or it may be given for the benefit of share holder or on behalf of share holder. Thus, it is submitted that the assessing officer rightly treated the loan as deemed dividend under Section 2(22)(e) of the Act. It is further submitted that before the CIT(A), a new ground was canvassed by the assessee stating that the assessee was purchasing finished leather from the company for manufacture of shoe and shoe uppers and during the financial year ending 31.03.2012, the assessee firm had to pay a 5/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 sum of Rs.6,31,49,598/- to the company towards the supply of leather. Further, to maintain working capital ratio for the purpose of retaining existing working capital facility from the bank, Rs.2 crores was transferred from the sundry creditors for trade running account of the company, as deferred liability, which was shown under the balance sheet under the head of ''unsecured loan'', since the amount was payable after one year, otherwise, the assessee firm should have declared the same under 'current liability' payable within a day.

7. It is also submitted that this reasoning was rightly not accepted by the CIT[A]. However, without considering the factual and the legal position, the Tribunal erroneously reversed the orders passed by the assessing authority as confirmed by the CIT(A). In support of his contention, the learned counsel referred to the decisions in the case of Gopal and Sons (HUF) Vs. Commissioner of Income Tax reported in (2017) 145 DR 0289 (SC); Miss. P.Sarada Vs. Commissioner of Income Tax reported in [1998] 229 ITR 444 (SC); Commissioner of Income Tax V. National Travel Services reported in (2012) 347 ITR 0305; National Travel Services Vs. Commissioner of Income Tax, 6/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 reported in (2018) 401 ITR 0154 (SC), which doubted the correctness of the decision in the case of Commissioner of Income Tax Vs. Ankitech Private Limited reported in (2012) 340 ITR 0014. The decision of Sahir Sami Khatib and another Vs. Income Tax Officer reported in [2019] 411 ITR 637 (Bombay) and the decision of the Hon'ble Division Bench of this Court in Bagawathi Velan Vs. Deputy Commissioner of Income Tax, Corporate Circle-6(1) Chennai reported in (2019) 106 Taxmann.Com Page 67 (Madras).

8. Mr.R.Sivaraman, learned counsel appearing for the respondent submitted that the fundamental error committed by the assessing officer and the CIT(A) is on facts because the amount of Rs.2 Crores paid to the assesseee firm is neither a loan nor an advance, but a deferred liability. The assessee firm is not a beneficial share holder or a registered share holder. The share holder is a partner of the assessee firm and the shares held by him in the Private Limited Company is, in his individual capacity and therefore, the firm is not a beneficial owner. Referring to the balance sheet of the respondent, as on 31.03.2012, it is submitted that the investments have been showed in Schedule D 7/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 appended to the balance sheet and no where, this, amount of Rs.2 Crores figures, therefore, the assessing officer and the CIT[A] erred in holding that it is an investment in the name of the assessee. The learned counsel referred to the circular issued by the Central Board of Direct Taxes dated 12.06.2017, wherein it has been stated that trade advances, which are in the nature of commercial transactions would not fall within the ambit of word "advance" in Section 2(22)(e) of the Act. Reference was made to the decision of Division Bench of this Court in the case of Commissioner of Income Tax Vs. C.Subba Reddy in T.C.A.No.1465 of 2007 dated 19.12.2016. The Ledger accounts were referred to show that the transaction was a business transaction. Further, the learned counsel submitted that the decision in the National Travel Services is clearly distinguishable on facts and in that regard referred to the facts noted in Paragraph No.3 of the said Judgment.

9. Further, it is submitted that the decision in Gopal and Sons also is distinguishable on facts as in Paragraph No.17 of the Judgment, the Court has specifically recorded that the assessee in the said case is the beneficial share holder, whereas on facts, it is not so, in the assessee's 8/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 case. Further, it is submitted that a batch of civil appeals in Civil Appeal No. 3961 of 2013 etc., batch in C.I.T., Delhi-II Vs. Mathur Housing and Development Company was dismissed by the Hon'ble Supreme Court by Judgment dated 05.10.2017, wherein the correctness of the Judgment in the case of Ankitech Private Limited was also considered and the Judgments stood affirmed. Further, on facts it is submitted that it is incorrect on the part of the CIT(A) to observe that the assessee had raised the contention that the amount of Rs.2 Crores was a business transaction, was never raised by the assessee at any earlier point of time, when the fact remains it was raised and it was noted by the assessing officer himself in the assessment order for AY-2014-2015.

10. We have elaborately heard Mr.T.Ravikumar, learned senior standing counsel for the appellant / revenue and Mr.R.Sivaraman, learned counsel appearing for the respondent / assessee.

11. Section 2(22)(e) of the Act, which defines dividend, an inclusive definition, includes any payment by a company, not being a company in which the public are substantially interested, of any sum 9/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 made after the 31.05.1987, by way of advance or loan, to a share holder, being a person, who is the beneficial owner of shares holding not less than 10% of the voting power, or to any concern in which such share holder is a member or a partner and in which he has a substantial interest or any payment by any such company on behalf, or for the individual benefit, of any such share holder, to the extent to which the company in either case possesses accumulated profits.

12. The said provision would stand attracted when a payment is made by a company, in which public are not substantial interested by way of advance or loan to a share holder, being a person who is the beneficial owner of the shares. On facts, it is clear that the payment has been made to the assessee, a partnership firm. The partnership firm is not a share holder in the company. If such is the factual position, the decision in the case of National Travel Services relied on by the revenue cannot be applied, nor the case of Gopal and Sons, as they are factually distinguishable. The records placed before the assessing officer clearly shows the nature of transaction between the firm and the company and it is neither a loan nor an advance, but a deferred liability. These facts 10/13 http://www.judis.nic.in T.C.A.Nos.512 and 513 of 2018 have been noted by the assessing officer. In such circumstances, this Court is of the view that the Tribunal rightly reversed the order passed by the CIT(A) affirming the order of the assessing officer.

For the above said reasons, we find no grounds to interfere with the order passed by the Tribunal and accordingly, dismisses the present appeals and answer the substantial question of law against the Revenue. Consequently, connected miscellaneous petition is closed. No costs.

                                                                 (T.S.S.J.)          (V.B.S.J.)

                                                                              21.09.2020



                      Index      :Yes / No
                      Internet   :Yes / No
                      Speaking Judgment / Non Speaking Judgment

                      ssd




                      11/13



http://www.judis.nic.in
                                                                    T.C.A.Nos.512 and 513 of 2018




                      To

                      The Income Tax Appellate Tribunal “A” Bench
                      Chennai




                      12/13



http://www.judis.nic.in
                                       T.C.A.Nos.512 and 513 of 2018

                                       T.S.SIVAGNANAM,J.,
                                                    AND
                                V.BHAVANI SUBBAROYAN, J.,


                                                               ssd




                              Pre-delivery Common Judgment in
                                 T.C.A.Nos.512 and 513 of 2018




                                                      21.09.2020




                      13/13



http://www.judis.nic.in