Income Tax Appellate Tribunal - Hyderabad
Somdutt Builders - Ncc (Jv), Hyderabad vs Acit, Hyderabad on 3 February, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
HYDERABAD BENCH "B", HYDERABAD
BEFORE SMT. P. MADHAVI DEVI, JUDICIAL MEMBER
AND SHRI S. RIFAUR RAHMAN, ACCOUNTANT MEMBER
ITA Nos. 148 & 481/Hyd/2009
Assessment Years: 2005-06 & 2006-07
Somdutt Builders - NCC (JV), vs. Asst. Commissioner of
Hyderabad. Income-tax, Circle - 6(1),
Hyderabad.
PAN - AAQFS 2933Q
(Assessee ) (Respondent)
Assessee by : Shri S. Rama Rao
Revenue by : Smt. U. Mini Chandran
Date of hearing : 26-12-2016
Date of pronouncement : 03-02-2017
O RDE R
PER S. RIFAUR RAHMAN, A.M.:
Both these appeals filed by the assessee are directed against separate orders of CIT(A) - IV, Hyderabad, for AY 2005-06 and 2006-
07. As identical issue is involved in both these appeals, they were clubbed and heard together, therefore, we find convenient to dispose off these appeals by way of a common order.
2. Briefly the facts of the case as taken from AY 2005-06, are that the assessee had claimed deduction u/s 80IA of the Act on the entire business profits arrived at. In support of its claim, the assessee submitted that two infrastructure facilities were developed by the assessee which were roads and stated that roads are part of definition of infrastructure facility as per the explanation to sub- clause (4) of the said section. It was submitted that it has satisfied the stated conditions - it is owned by a consortium of companies registered in India (being a Joint Venture), it has started operation 2 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) after 01/04/1995 and it is working in pursuance of agreements with state government of Rajasthan (State Road Project Division, Rajkot) and a statutory body (the NHAI). Further it was submitted that in respect of the infrastructure facilities mentioned in sub-clause (a),
(b) & (c) of clause (i) of sub-section (ii) of 80IA, they are covered by proviso and therefore, the words 'develops and begins to operate' are to be substituted by 'develop or operates and maintains or develops, operates and maintains' and accordingly profits derived in course of development shall be deductible without recourse to the activity of 'operation and maintenance'.
3. After considering the submissions of the assessee, the AO was of the view that deduction u/s 80IA could not be allowed to the assessee for the following reasons:
"i ) While the Sec. 80IA applies to a "developer", the assessee is not a "developer" but only a contractor as mentioned in the agreement between the assessee and the Government/statutory body itself and the agreement with the NHAI. The assessee joint venture had been called 'the contractor' therein. Accordingly, the Assessing Officer concluded that the NHAI is the 'employer' and the assessee is the 'contractor'.
ii) The Assessing Officer further opined that in view of the provisions of Sec. 80-IA(4)(i)(a), the infrastructure facility should be owned by the enterprises for claiming such exemption. In the case of the assessee however, the ownership was always with the NHAI ,as the assessee was only a contractor.
iii) Referring the departmental Circular No. 717 dt. 14.08.1995, the Assessing Officer observed that, in the instant case the assessee had neither developed a facility on BOT/BOOT or similar other basis nor the agreement with NHAI stipulates the period given which the facility has to be transferred to the body.
She observed that the only reason for this that the assessee never owned the enterprise and therefore, there was no question of transfer thereof.
iv) The Assessing Officer was of the view that the decision in the case of Patel Engineering Ltd. (supra) did not apply to the assessee's case as it was held therein that the development of infrastructure facility does not mean that the entire infrastructure project is to be developed by one enterprise. The point before 3 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) the Hon'ble Tribunal therefore, was whether the entire facility should be developed or even a part of it would be eligible for deduction. In the assessee's case however, the issue was not of 'whole' or 'part' rather it was whether the assessee could claim deduction as a 'developer' while it was a 'contactor'. Accordingly, it was held that the said decision was not applicable to the assessee's case."
4. Aggrieved by the order of the AO, the assessee preferred an appeal before the CIT(A) and contended, inter-alia, that the assessee is in the eligible business of developing the infrastructure facility being the high way project and satisfying the conditions as to the ownership of the undertaking or enterprise as mentioned in clause (a) of sub-section (4)(i) of section 80IA and the assessee entered into an agreement with the NHAI for development of a new infrastructure facility, being widened to 4 lanes and upgraded the existing 2-lane road, as specified, above by transforming the same into a new infrastructure facility under the National highway Development Programme, it shall be declared as eligible for deduction u/s 80IA in respect of the profits derived from the said eligible business.
5. After considering the submissions of the assessee, the CIT(A) elaborately discussed/analysed the issue with various case laws and confirmed the disallowance made by the AO. The relevant paras of CIT(A) are extracted below for the sake of clarity:
15. In the case of the assessee however, it is seen that the assessee has claimed deduction of Rs.5,96,20,067/- u/s 80IA in respect of the profits from projects wherein it was only a contractor and had acted in that capacity for its employer, the NHAI. It never funded any of the projects so being developed by others but was getting only payments from government/statutory bodies/companies for undertaking the contract work. The assessee is therefore, simply carrying on the business of building the infrastructure as a contractor and not that of developing any infrastructure facility. It is also clear that none of the contracts or sub contracts taken by the assessee were of the BOT/BOOT model. None of these were conceived, designed and planned by the assessee Further, in none of the projects the assessee undertook the operation and maintenance of the facility built by it partly. The assessee did not even build the entire facility rather it constructed only a part of it. Obviously, the entire capital 4 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) investment was that of the government/local authority/statutory body and no fund came from the assessee towards it. Therefore, it cannot be said that the assessee had entered into these contracts for developing and infrastructure facility, which envisages conceiving, designing, planning, financing, building and operating the facility. In fact, the assessee was never supposed to operate the facility to recover its investments and get returns therefrom. Obviously, it was paid on running bill basis for its activities. There was no stipulation in any of such contracts that the facility so built was to be transferred or handed over back to the owner or to the employer. Therefore, I have no hesitation in concluding that such contracts are not envisaged by the legislature for allowing the benefit of Sec. 80-IA of the Act.
16. Further, it can be seen that the deduction u/s. 80IA is available for developing a new infrastructure facility. It is contended by the representative of the assessee that the term "new" implies a wide spectrum of activities including modernization, improvement, widening, strengthening etc whereby a substantially new facility comes into existence which is different from the old one in its use and utility. On this strength it is argued that the 4 laning and strengthening of the existing 2 lane sectioning of a stretch of National Highway No 2 amounted to developing of a new infrastructure facility. However, it is clear that despite such strengthening and 4 laning, the facilities so built could not be termed as a new infrastructure facility: as mandated by Sec. 80IA, as it amounted only to renovation and modernization of the existing facility. Even after such strengthening and 4 laning, no new user or utility was brought into existence. Obviously, even after the amendment brought in by Finance (No.2) Act, 2004, in sub-section 80IA(2) and in 80IA(4)(iv)(c), substantial renovation modernization' has been restricted to the net work and is not applicable to other infrastructures facilities. The assessee is therefore, not entitled to deduction even on this account."
6. Aggrieved by the order of the CIT(A), the assessee is in appeal before us raising the following grounds of appeal, which are common in both the AYs under consideration:
"1. On the facts and in the circumstances the order of the CIT(A) is erroneous in law and facts of the case.
2. The ld. CIT(A) erred in law and facts of the case in confirming the action of the AO in disallowing the claim of the assessee under section 80IA of the Income-tax Act, 1961 in respect of the new infrastructure facilities being highway projects under an agreement with National Highways Authority of India and Govt. of Gujarat."5
ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV)
7. Ld. AR submitted that the case under consideration is similar to the case of KMC Construction Ltd., vide order dated 28/10/2013 in ITA Nos. 1247 & 1248/Hyd/2012 and others and relied upon the Board's Circular No. 4/2010. He submitted that the AO has relied on departmental circular No. 717 dated 14/08/1995, which is prior to the amendment in section 80IA(4). He further submitted that section 80IA(4) was introduced in 01/04/2000 to encourage the infrastructure facilities and to give benefit to the private parties, who are in the business of developing infrastructure facilities. Initially, the section intended to give benefit to those who are in developing, operating and maintaining the projects in line with BOT/BOOT model. Subsequently, the Govt. has amended the section 80IA to encourage further participation of private parties in development of infrastructure facilities. The section was amended and introduced the word 'or' instead of 'and' in between the words 'develop', as under:
i) "developing" or, ii) "operating and maintaining" or iii) "developing, operating and maintaining"
It shows that the assessee is not necessary to carry all the activities, even if he develops infrastructure facility is enough to claim the benefit under this section. He further submitted that the decision of the coordinate bench of Tribunal of Hyderabad in the case of M/s Shusee Hi Tech in ITA Nos. 269/Hyd/2009 and others vide order dated 16/03/2012, is similar to the facts under consideration. He further submitted that the assessee has carried on the development activities independently once it is assigned by the NHAI and Govt. of Rajasthan to develop two way high way into four lane high way. It is submitted that no doubt the contract was given by the Govt. agencies and it is not a contract, but, it is an independent venture on its own and it has developed the infrastructure independently by investing huge amount on the project. He brought to our notice the balance sheet of the assessee, which is part of paper book. As per the balance sheet, the assessee has taken secured and unsecured loans 6 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) to the extent of Rs. 27.69 crores from various agencies. It shows that the assessee has invested considerable amount in these projects and not merely acting as contractee.
8. Ld. DR submitted that the assessee is not a developer, it is only a contractee and the real owners are the Govt. The Govt. has given a contract to the assessee and paid the contract money as and when bills are raised by the assessee. She further submitted that the case of Sushee Hi Tech (supra) referred to by the AR is distinguishable to the facts of the case of the assessee. She submitted that the assessee has not taken any entrepreneurial risk, but, only business risk. Further, she relied on the order of CIT(A).
9. Considered the rival submissions and perused the material facts on record. The issue in dispute is squarely covered by the decision of the coordinate bench of this tribunal in the case of M/s KMC Constructions Ltd. in ITA Nos. 996/Hyd/2003 and others, vide order dated 16/03/2012, the decision of which has been followed in the subsequent years in other cases also. The coordinate bench has elaborately discussed the issue as under:
"44. We have considered the elaborate submissions made by both the parties and also perused the materials available on record. We have also gone through all the case laws cited by both the parties. We find that the provisions of Section 80IA(4) of the Act when introduced afresh by the Finance Act, 1999, the provisions under section 80IA(4A) of the Act were deleted from the Act. The deduction available for any enterprise earlier under section 80IA (4A) are also made available under Section 80IA (4) itself. Further, the very fact that the legislature mentioned the words (i) "developing" or (ii) "operating and maintaining" or (iii) "developing, operating and maintaining" clearly indicates that any enterprise which carried on any of these three activities would become eligible for deduction. Therefore, there is no ambiguity in the Income-Tax Act. We find that where an assessee incurs expenditure on its own for purchase of materials and towards labour charges and itself executes the development work i.e., carries out the civil construction work, it will be eligible for tax benefit under section 80 IA of the Act. In contrast to this, a assessee, who enters into a contract with another person including Government or an undertaking or enterprise referred to in Section 80 IA of the Act, for executing works contract, will not be eligible for the tax benefit under section 80 IA of the Act. We find that the word "owned" in sub-clause (a) of clause (1) of sub section (4) of Section 80IA of the Act refer to the enterprise. By reading of the section, it is clear that the enterprises carrying on development of infrastructure development should be owned by the company and not that the infrastructure facility should be owned by a company. The provisions are made applicable to the person to whom such enterprise belongs to is 7 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) explained in sub-clause (a). Therefore, the word "ownership" is attributable only to the enterprise carrying on the business which would mean that only companies are eligible for deduction under section 80IA(4) and not any other person like individual, HUF, Firm etc.
45. We also find that according to sub-clause (a), clause (i) of sub section (4) of Section 80-IA the word "it" denotes the enterprise carrying on the business. The word "it" cannot be related to the infrastructure facility, particularly in view of the fact that infrastructure facility includes Rail system, Highway project, Water treatment system, Irrigation project, a Port, an Airport or an Inland port which cannot be owned by any one. Even otherwise, the word "it" is used to denote an enterprise. Therefore, there is no requirement that the assessee should have been the owner of the infrastructure facility.
46. The next question is to be answered is whether the assessee is a developer or mere works contractor. The Revenue relied on the amendments brought in by the Finance Act 2007 and 2009 to mention that the activity undertaken by the assessee is akin to works contract and he is not eligible for deduction under section 80IA (4) of the Act. Whether the assessee is a developer or works contractor is purely depends on the nature of the work undertaken by the assessee. Each of the work undertaken has to be analyzed and a conclusion has to be drawn about the nature of the work undertaken by the assessee. The agreement entered into with the Government or the Government body may be a mere works contract or for development of infrastructure. It is to be seen from the agreements entered into by the assessee and the Government. We find that the Government/Government body handed over the possession of the premises or the existing road to the assessee till the development of infrastructure facility. It is the assessee's responsibility to do any act till the possession of property is handed over to the Government. If the existing road is to be developed into a four lane road, the first phase is to take over the existing and developed road. Secondly, the assessee has to arrange for the traffic and shall facilitate the people to use the facility even while the process of development is in progress. Any loss to the public caused in the process would be the responsibility of the assessee. The assessee has to develop the infrastructure facility. In the process, all the works are to be executed by the assessee. It may be laying of a drainage system; may be construction of a project; provision of way for the cattle and bullock carts in the village; provision for traffic without any hindrance, the assessee's duty is to develop infrastructure whether it involves construction of a particular item as agreed to in the agreement or not. The agreement is not for a specific work, it is for development of facility as a whole. The assessee is not entrusted with any specific work to be done by the assessee. The material required is to be brought in by the assessee by sticking to the quality and quantity irrespective of the cost of such material. The Government does not provide any material to the assessee. It provides the works in packages and not as a works contract. assessee utilizes its funds, its expertise, its employees and takes the responsibility of developing the infrastructure facility. The losses suffered either by the Govt. or the people in the process of such development would be that of the assessee. The assessee hands over the developed infrastructure facility to the Government on completion of the development. Thereafter, the assessee has to undertake maintenance of the said infrastructure for a period of 12 to 48 months. During this period, if any damages are occurred it shall be the responsibility of the assessee. Further, during this period, the entire infrastructure shall have to be maintained by the assessee alone without hindrance to the regular traffic. Therefore, it is clear that from an un-developed area, infrastructure is developed and handed over to the Government and as explained by the CBDT vide its Circular dated 18-05-2010, such 8 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) activity is eligible for deduction under section 80IA(4) of the Act. This cannot be considered as a mere works contract but has to be considered as a development of infrastructure facility. Therefore, the assessee is a developer and not a works contractor as presumed by the Revenue. The circular issued by the Board, relied on by learned counsel for the assessee, clearly indicate that the assessee is eligible for deduction under section 80IA(4) of the Act. The department is not correct in holding that the assessee is a mere contractor of the work and not a developer.
47. We also find that as per the provisions of the section 80IA of the Act, a person being a company has to enter into an agreement with the Government. Such an agreement is a contract and for the purpose of the agreement a person may be called as a contractor as he entered into a contract. But the word "contractor" is used to denote a person entering into an agreement for undertaking the development of infrastructure facility. Every agreement entered into is a contract. The word "contractor" is used to denote the person who enters into such contract. Even a person who enters into a contract for development of infrastructure facility is a contractor. Therefore, the contractor and the developer cannot be viewed differently. Every contractor may not be a developer but every developer developing infrastructure facility on behalf of the Government is a contractor. Therefore, the first appellate authority rightly held that the assessee is eligible for deduction under section 80IA (4) for the assessment years 2000-01, 2001-02 and 2002-03.
48. We find that the decision relied on by the learned counsel for the assessee in the case of CIT vs. Laxmi Civil Engineering works [ITA No. 766/Pun/09 dated 8.6.2011] squarely applicable to the issue under dispute which is in favour of the assessee wherein it was held that mere development of infrastructure facility is an eligible activity for claiming deduction under section 80IA of the Act after considering the Judgement of the Mumbai High Court in the case of ABG Heavy Engineering [supra].The case of ABG is not the pure developer whereas, in the present case, the assessee is the pure developer. We also find that Section 80IA of the Act, intended to cover the entities carrying out developing, operating and maintaining the infrastructure facility keeping in mind the present business models and intend to grant the incentives to such entities. The CBDT, on several occasions, clarified that pure developer should also be eligible to claim deduction under section 80IA of the Act, which ultimately culminated into Amendment under section 80IA of the Act, in the Finance Act 2001, to give effect to the aforesaid circulars issued by the CBDT. We also find that, to avoid misuse of the aforesaid amendment, an Explanation was inserted in Section 80IA of the Act, in the Finance Act-2007 and 2009, to clarify that mere works contract would not be eligible for deductions under section 80IA of the Act. But, certainly, the Explanation cannot be read to do away with the eligibility of the developer; otherwise, the parliament would have simply reversed the Amendment made in the Finance Act, 2001. Thus, the aforesaid Explanation was inserted, certainly, to deny the tax holiday to the entities who does only mere works contact or sub-contract as distinct from the developer. This is clear from the express intension of the parliament while introducing the Explanation. The explanatory memorandum to Finance Act 2007 states that the purpose of the tax benefit has all along been to encourage investment in development of infrastructure sector and not for the persons who merely execute the civil construction work. It categorically states that the deduction under section 80IA of the Act is available to developers who undertakes entrepreneurial and investment risk and not for the contractors, who undertakes only business risk. We have carefully gone through the various activities carried on by the assessee. An analysis of the works undertaken by the assessee clearly indicates that it carried on the activities of 9 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) development of infrastructure facility. For clarity we reproduce one of the projected undertaken by the assessee.
Nature of work : Widening to four lanes and strengthening of existing two lane carriageway in km. 27.80 to km. 61.00 Jagatpur-Chandikhol Section of National Highway No.5 in the State of Orissa.
The said work is financed by : Overseas Economic Co-operation Fund, Japan to the Government of India. The Government of India authorized to get the work done by Invitation of Tender.
The source of funds as mentioned in the tender (herein Document after referred to as "the Fund") : The Government of India has received a loan from the Overseas Economic Cooperation Fund towards the cost of Widening to four lanes and strengthening of existing two lane carriageway in km. 27.80 to km 61.00 in Jagatpur-Chandikhol Section of NH-5 in the State of Orissa, and intends to apply part of the proceeds of this loan to eligible payments under the contract (hereinafter referred to as the "Contract) for which the notice inviting tenders has been issued by the employer, as authorized by the Government of India. Payment by the Overseas Economic Cooperation Fund(OECF) will be made only at the request of the Government of India and upon approval by the Bank in accordance with the terms and conditions of the loan agreement. Except as the Bank may specifically otherwise agree, no party other than the borrower shall derive any rights from the loan agreement or have any claim to the loan proceeds.
Scope of work The work broadly comprises of - a) Construction of additional two lane carriageway by the side of existing two lane road in km 27.80 to 61.00 b) Strengthening of existing pavement by providing bituminous strengthening overlays c) Provision of central median, pavement shoulders and service roads. d) Improvement of junctions/ geometrics, pavement profile correction, lane marking and providing road signages. e) Repair/rehabilitation of existing bridges. f) Construction/reconstruction of bridges. g) Improvement of drainage system, widening/providing culverts, cattle crossings etc. h) Other miscellaneous items pertinent to the project. i) Maintenance of the said infrastructure for a period of 48 months (during the period of development of 36 months and defect liability period of 12 months)
49. For this purpose, the possession of the site is handed over to the assessee by the Government. The assessee takes possession and access to the property and thereafter it shall be the responsibility of the assessee to develop the said area into more useful infrastructure facility. In the process, every act required (whether mentioned in the agreement or not) in converting the area into more useful one shall be that of the assessee. The assessee has to undertake the responsibility of maintenance of the existing traffic and there should not be inconvenience to the regular traffic. The developed area after completion of the development of infrastructure is handed over to the Government. After handing over, the assessee shall maintain the infrastructure for a period of 48 months and any defects are to be rectified.
50. From the above facts it is clear that the assessee is converting the area entrusted to it into more useful and more profitable area and handing over the developed one to the Government/Government Bodies. Therefore, the activity of the assessee is " to 10 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) develop" an existing two lane road into four lane road thereby making the road more useful and profitable.
51. Without any doubt, the learned counsel for the assessee clearly demonstrated before us that the assessee at present has undertaken huge risks in terms of deployment of technical personnel, plant and machinery, technical know-how, expertise and financial resources.
52. Therefore, in our considered view, the assessee should not be denied the deduction under section 80IA of the Act as the contracts involve development/construction, operating/maintenance, financial involvement, and defect correction and liability period, then such contracts cannot be called as simple works contract. In our opinion the contracts which contain above features are to be segregated and on these contracts deduction u/s. 80-IA has to be granted and the other agreements which are in the nature of pure works contracts hit by the explanation to section 80IA(13), those works are not entitle for deduction u/s 80IA of the Act. The profit from such is to be computed by assessing officer on pro-rata basis of turnover. The assessing officer is directed to examine accordingly and grant deduction on eligible turnover as directed above. It is needless to say that deduction u/s 80IA was granted in similar case by the Chennai Bench of the Tribunal and deduction u/s. 80IA was granted in the case of M/s. Chettinad Lignite Transport Services (P) Ltd., in ITA No. 2287/Mds/06 order dated 27th July, 2007 for the assessment year 2004-05. Later in ITA No. 1179/Mds/08 vide order dated 26th February, 2010 the Tribunal has taken the same view by inter-alia holding as follows:
"7. Moreover, the reasons for introducing the Explanation were clarified as providing a tax benefit because modernisation requires a massive expansion and qualitative improvement in infrastructures like expressways, highways, airports, ports and rapid urban rail transport systems. For that purpose, private sector participation by way of investment in development of the infrastructure sector and not for the persons who merely execute the civil construction work or any other work contract has been encouraged by giving tax benefits. Thus the provisions of section 80IA shall not apply to a person who executes a works contract entered into with the undertaking or enterprise referred to in the section but where a person makes the investment and himself executes the development work, he carries out the civil construction work, he will be eligible for the tax benefit under section 80IA."
53. The above order was followed in subsequent assessment years 2007-2008 & 2008- 09 in ITA Nos. 1312 & 1313/Mds/2011 vide order dated 18.11.2011 in the case of the same assessee.
54. It is also pertinent to mention herein that this Tribunal in similar circumstances, in the case of M/s. GVPR Engineers Ltd. Hyderabad in ITA No. 347/H/08 vide order dated 29th February 2012 has taken similar view and granted deduction u/s 80IA of the Act. We also came across an order of this Tribunal on this issue in the case of R.R. Constructions wherein the Chennai Bench of the Tribunal in its order dated 3.10.2011 in I.T.A. No. 2061/Mds/2010 for assessment year 2007-08 confirmed the granting of deduction u/s. 80IA while holding as follows:
"3. We have heard rival submissions and have carefully perused the entire record. The first issue of the appeal is regarding claim of deduction under section 80IA(4) of the 11 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) Act. The case of the revenue is that the assessee is a 'works contractor' and not a 'developer' as stipulated under section 80IA(4) of the Act. The section 80IA(4) applies to any enterprise, which carries on the business of (i) developing or (ii) operating and maintaining or (iii) developing, operating and maintaining any infrastructure facilities, which fulfil all the above conditions. There cannot be any question of providing a condition for such an enterprise to start operating and maintaining the infrastructure facility on or after 01.04.1995. From the assessment year 2000-01, deduction is available if the assessee is carrying out the business of any one of the above mentioned three types of activities. When an assessee is only developing an infrastructure facility project and is not maintaining nor operating it, obviously such an assessee will be paid for the cost incurred by it; otherwise, how will the person, who develops the infrastructure facility project, realize its cost? If the infrastructure facility, just after its development, is transferred to the Government, naturally the cost would be paid by the Government. Therefore, merely because the transferee had paid for the development of infrastructure facility carried out by the assessee, it cannot be said that the assessee did not develop the infrastructure facility. If the interpretation done by the Assessing Officer is accepted, no enterprise carrying on the business of only developing he infrastructure facility would be entitled to deduction under section 80IA(4), which is not the intention of the law. An enterprise, who develop the infrastructure facility is not paid by the Government, the entire cost of development would be a loss in the hands of the developer as he is not operating the infrastructure facility. The legislature has provided that the income of the developer of the infrastructure project would be eligible for deduction, it presupposes that there can be income to developer i.e. to the person who is carrying on the activity of only development infrastructure facility. Ostensibly, a developer would have income only if he is paid for the development of infrastructure facility, for the simple reason that he is not having the right/authorization to operate the infrastructure facility and to collect toll there from, has no other source of recoupment of his cost of development. While filing the return, the assessee had made claim under section 80IA(4) of the Act.
4. The assessee has also produced all six agreements regarding six projects undertaken before the Assessing Officer, whose copies are available before us also. It is a fact that even after taking a contract from the Government, if the assessee develops infrastructure facilities, it would be regarded as a 'developer' and not as a 'works contractor'. The assessee firm has carried on entire construction/development of the infrastructure facilities and satisfy all the conditions of section 80IA(4)(i)(a). It is undeniable fact that the assessee has taken development of infrastructure facility agreement from the State Government/local authority. A contractor who develops the infrastructure facility becomes a developer to claim exemption under section 80IA(4). The Hon'ble Bombay Bench of ITAT while deciding the case of Patel Engineering Ltd. vs. DCIT in ITA No. 1221/Mum/2004 has gone to the extent of holding that the assessee, a civil contractor, having executed a part of contracts of irrigation and water supply on 'build and transfer' basis and handed over them to contractee Governments, was eligible for deduction under section 80IA(4).
5. We have also taken a similar view in ITA No. 554/Meds/2010 in the case of East Coast Constructions & Industries Ltd v. DCIT vide order dated 13.09.2011 and relevant paras from 9 to 14 are reproduced hereunder:
"9. After considering the rival submissions, we can safely say that the benefit of section 80IA is available only to a 'developer' who carries on business of 'developing of 12 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) infrastructure facility'. A person who enters into contract with another person for executing 'works contracts' is not eligible for such a benefit. Explanation to section 80IA was inserted by Finance Act, 2007 with retrospective effect from 1.4.2000 which has further been amended by Finance (No. 2) Act, 2009 with retrospective effect from 1.4.2000. The amendment in this Explanation was necessitated due to contrary judicial decision on this issue. Thus, we can unequivocally now say that any undertaking or enterprise which executes the infrastructure development project, as referred to in sub- section(4) as a works contract awarded by any person including the Central or State Government, is not eligible for tax benefit u/s 80IA(4). Having said that, now we examine the facts of this case. The assessee-company was given this benefit in assessment year 2003-04 by the Department on identical facts after considering the Explanation and amendment thereto. To trace the history of this deduction, we find that originally, in the provision of section 80IA, there was no mention of any development of 'infrastructure facility'. It is only with effect from 1.4.2000, this section was divided into two portions 80IA and 80IB. Section 80IA(4) prescribes about the deduction available to a developer who develops infrastructure facilities. In view of the amendment inserted by the Finance Act, 2007, with retrospective effect from 1.4.2000, the deduction u/s 80IA is available to those assessees who are 'investing and developing infrastructure facility' and not to persons who simply executes 'workscontracts'. Explanation in question, as it stands today, reads as under:
"Explanation - For the removal of doubts, it is hereby declared that nothing contained in this section(i.e. 80IA) shall apply to a person who executes a works contract entered into with the undertaking or enterprise, as the case may be."
In contrast to this, a person who enters into a contract with another person (i.e., undertaking or enterprise referred to in section 80-IA) for executing works contract, will not be eligible for tax benefit under section 80- IA.
10. We have found that the assessee-company is a works contractor, who has entered into agreement with the local bodies to execute certain part of the work awarded to it through contract for infrastructure facility. It is true that where a person who makes infrastructure and himself executes development work and carries out civil work will be eligible for tax benefit u/s 80IA of the Act. In contrast to this, a person who enters into a contract with another person for executing works contract, will not be eligible for tax benefit u/s 80IA. It was clarified by the Circular No. 3 of 2008 dated 12.3.2008 that the provisions of section 80IA shall not apply to a person who executes only work contracts and only those who make the development work will be eligible for tax benefit u/s 80IA of the Act. Be that as it may, when we apply this provision in its letters and spirit, we find that this assessee is verily eligible for deduction u/s 80IA, as the assessee-company fulfils all the relevant conditions. The facts of this case go to prove that the assessee is a 'developer' of infrastructure facilities. The reasons for our above conclusion are given in the following paras. Firstly, the assessee-company not only designs also creates new products. The assessee had undertaken four projects during the relevant year and executed, constructed, delivered and maintained by it. As per the definition of Advanced Law Lexicon [placed at page 533 of the paper book] "Developer" means - a person engaged in development or operation or maintenance of Special economic Zone, and also includes any person authorized for such purpose by any such developer. The "works contract" means an agreement in writing for the execution of any work relating to construction, repair, or maintenance of any building or superstructure, dam, 13 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) weir, canal, reservoir, tank, lake, road, well, bridge, culvert, factory, workshop, powerhouse, transformers or such other works of the State Government or public undertakings as the State Government may be by notification, specify in this behalf at any of its stages entered into by the State Government or by an official of the State Government or public undertaking and includes an agreement for the supply of goods or material and all other matters relating to execution of any of the said works. The case of ACIT vs Indwell Lianings Pvt. Ltd (supra), on which the Assessing Officer has placed reliance is also relevant and we extract certain relevant portion of this decision for ready reference:
Vide Finance Act, 2007, an Explanation was inserted with retrospective effect from April, 2000 after sub-section (13) of section 80- IA, which reads as under :
"For the removal of doubts, it is hereby declared that nothing contained in this section shall apply to a person who executes a works contract entered into with the undertaking or enterprise, as the case may be." According to Attorney's Pocket Dictionary, in relation to a corporation or business, the term "undertaking" denotes its whole enterprise and the word "enterprise"
connotes all the related activities performed either through unified operation or common control by any person or persons for a common business purpose. The mens legis with reference to developer of infrastructure facility can be gathered from the memorandum explaining the provisions in the Finance Bill, 2007, reported in [2007] 289 ITR (St.) 292 at page 312, which reads as under :
"Section 80-IA, inter alia, provides for a ten-year tax benefit to an enterprise or an undertaking engaged in development of infrastructure facilities, industrial parks and special economic zones.
The tax benefit was introduced for the reason that industrial modernization requires a passive expansion of, and qualitative improvement in, infrastructure (viz., expressways, highways, airports, ports and rapid urban rail transport systems) which was lacking in our country. The purpose of the tax benefit has all along been for encouraging private sector participation by way of investment in development of the infrastructure sector and not for the persons who merely execute the civil construction work or any other works contract.
Accordingly, it is proposed to clarify that the provisions of section 80-IA shall not apply to a person who executes a works contract entered into with the undertaking or enterprise referred to in the said section. Thus, in a case where a person makes the investment and himself executes the development work, i.e., carries out the civil construction work, he will be eligible for tax benefit under section 80- lA. In contrast to this, a person who enters into a contract with another person (i.e., undertaking or enterprise referred to in section 80- IA) for executing works contract, will not be eligible for tax benefit under section 80- IA.
This amendment will take retrospective effect from April I, 2000 and will accordingly apply in relation to the assessment year 2000-01 and subsequent years." It is made abundantly clear that the prescription of section 80- IA shall not apply to a person who executes work contracts entered into with an undertaking or enterprise. Thus, in a case where a person who makes investment and himself executes development works and carries out civil 14 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) works, will be eligible for tax benefit under section 80- IA of the Act. In contrast to this, a person who enters into a contract with another person for executing works contract will not be eligible for the tax benefit under section 80-IA of the Act. In the present case, we find that the assessee was doing only contract works of in situ cement lining for water supply project of the Gujarat Water Supply and Sewerage Board. As such, the benefit of section 80-IA cannot be extended to the assessee. The decisions relied upon by the assessee were rendered prior to the amendment and as such not relevant for deciding this issue. We, therefore, restore the order of the Assessing Officer and reverse the order of the Commissioner of Income-tax (Appeals).
" 11. To further elaborate the discussion on this issue, paras 5 & 6 of the decision of ITAT Pune Bench rendered in the case of Laxmi Civil Engg. P. Ltd vs Addl. CIT, order dated 8.6.2011 are being extracted herein below:
5. We heard both the parties and perused the orders of the revenue. The contentious issues before us are (i) whether the contractor is synonymous with the developer within the meaning of section 80IA (4)(i) of the Act; (ii) whether the condition placed in clause (c) is applicable to the case of a developer, who is not carrying on business of operating and maintaining the infrastructural facilities. In our opinion, the answer to these question are provided by the judgment of the Bombay High Court in the case of ABG Heavy Engg Ltd (supra). In this regard, we perused the above cited para-22 of the said judgment and for the sake of completeness, the said paragraph is reproduced as under:-
"22. The submission which was urged on behalf of the Revenue is that Clause
(iii) of sub-section (4A) of section 80-lA, one of the conditions imposed was that the enterprise must start operating and maintaining the infrastructure facility on or after 1st April, 1995. The same requirement is embodied in sub clause (1) of sub-clause (4) of the amended provisions. It was urged that since the assessee was not operating and maintaining the facility, he did not fulfil the condition. The submission is fallacious both in fact and in law.
" That the assessee was maintaining the facility is not in dispute. The facility was commenced after 1st April, 1995. Therefore, the requirement was met in fact. Moreover, as a matter of law, what the condition essentially means is that the infrastructure facility should have been operational after 1st April, 1995. After Section 80IA was amended by the Finance Act, 2001, the section applies to an enterprise carrying on the business of (i) developing; or (ii) operating and maintaining; or (iii) developing, operating and maintaining any infrastructure facility' which fulfils certain conditions. Those conditions are (I) ownership of the enterprises by a company registered in India or by a consortiums; (II) an agreement with the central or State Government, local authority or statutory body; and (III) the Start of operation and maintenance of the infrastructure facility should commence after 1st April, 1995. The requirement that operation and maintenance of the infrastructure facility should commence after 1st April, 1995 has to be harmoniously construed with the main provision under which deduction is available to an assessee who develops or operates and maintains, or develops, operates and maintains an infrastructure facility".15
ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) A harmonious reading of the provisions in its entirety would lead to the conclusion that the deduction is available to an enterprise which (i) develops, or operates and maintains; or (iii) develops, maintain and operates that infrastructure facility. However, the commencement of the operation and maintenance: of the infrastructure facility should be after 1" April, 1995. In the present case the assessee clearly fulfilled this condition ".
Before the amendment that was brought about by parliament by Finance Act, 2001 we have already noted that the consistent line of circulars of the Board postulated the same position. The amendment made by Parliament to S. 80- IA(4) of the Act, set the matter beyond any controversy by stipulating that the three conditions for development, operation and maintenance were not intended to be cumulative in nature .
6. The above judgment of the Hon'ble High Court is delivered in the case of ABG Heavy Engg Ltd (supra), who is a contractor for the INP Trust and that contactor, assessee is found to be an eligible developer for making claim of deduction u/s section 80IA (4) of the Act. From the above, it is evident that the person who only develops the infrastructure do not have the occasion to operate and maintain the infrastructure. It is further evident that the harmonious reading is necessary and mandatory in view of High Court's judgment in the case of an enterprise carrying on business or developing which is the case of the assessee, all the conditions referred to clause (i) of section 80IA (4) should refer to the conditions as applicable to the developer. In other words, the developer who is only developing the infrastructure facilities since he does not operate and maintain Infrastructural facilities, cannot be expected to fulfil the condition at sub clause ( c) which is an impossibility and the requirements to fulfil the said condition shall amount to absurdity and therefore uncalled for. Therefore, we find requirement of harmonious reading of sub-clause (c) vis-à-vis of clause (i) of section 80IA (4) of the Act. Thus, the discussion in High Court's decision in paragraph-22 extracted above, is directly applicable to the facts of the case and eventually is entitled for the deduction under section 80IA (4) of the Act. Accordingly, the modified ground, which is common in all the four appeals is allowed in favour of the assessee. "
12. Let us remind ourselves that the Hon'ble Supreme Court in the case of Bajaj Tempo Ltd vs CIT, 196 ITR 188, has ordained that taxing statute granting incentives for promoting growth and development should be liberally construed.
13. Now, the question arises as to whether the term 'contractor' is not essentially contradictory to the term 'developer'. In fact, in every development the term 'developer' will definitely be a 'works contractor' but every works contractor may not be a 'developer'. A 'developer' is a specific kind of works contractor to be eligible for deduction u/s 80IA(4) who fulfils all the namely, if the assessee develops the infrastructure facility if it operates the infrastructure facility and if it maintains the infrastructure facility or to put it in simpler terms, the harmonious reading of the provisions in its entirety would lead to the conclusion that this deduction is available to an enterprise who - develops or operates and also maintains; or develops, maintains and operates that infrastructure facility. The provision for giving the impugned incentives has been examined, re-examined, modified and amended after giving conscious and deliberate discussions by the concerned law makers. To our great chagrin even after this conscious exercise an entity who executes the works contract 16 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) entered into between local authority/Central or State Government and makes a development of an infrastructure has not been excluded from the scope of this provision. And rightly so, because what infrastructure is required in public domain is the outlook/duty of a local authority or of a Central/State government. When a certain infrastructure is needed, the concerned authorities have a broader picture in their mind aiming at acquiring certain facility for which infrastructure development is required. So, to say, when any assessee/enterprise agrees under a contract to develop such an infrastructure facility, it cannot straight away be dubbed as not the brainchild of that enterprise, but only of the authority in question. Therefore, again this provision in so far as the conditions required to be fulfilled to be eligible for this incentive had to be provided by the juridical forums dealing with this issue. After in-depth deliberations, discussions and examination of these provisions, finally, it has been resolved that if an enterprise even after entering into a contract with a local authority or the Governments, may be Central or State, in case it constructs the infrastructure facility, operates it and also maintains the same, it would be eligible for this deduction.
14. Now, let us examine the facts of the given case. It is an undeniable fact that the assessee is engaged in the civil construction work like construction of flyover, bridge underpass, sewerage, water supply etc. for various local bodies, railways, Central/State Governments. In fact, as per the terms of agreement, even the initial proposals formulated by the Department which are stated to be tentative, the assessee has the liberty to make different proposals without detrimental to the general features of the Departmental proposal, like Road level/bottom of deck level, MFL, Sill level, Linear water way, width of the bridge etc. Right from the drawings to the work of construction has been done by this assessee and has borne the cost itself. The company has constructed, delivered and maintained and security is also maintained thereafter. So, this is a case of transfer of property in chattel and not a contract of service. A 'developer' as per the Advanced Law Lexicon means "a person engaged in development or operation or maintenance of Special Economic Zone, and also includes any person authorized for such purpose by any such developer". In the case of ACIT vs Bharat Udyog Ltd, 'F' Bench of ITAT Mumbai, has concluded that any assessee who is engaged in developing the infrastructure facility and also operating and maintaining the same, is entitled to the benefit of deduction u/s 80IA(4). A copy of this decision is enclosed at page 139 of the paper book. In the case of Patel Engineering Ltd vs Dy. CIT, 84 TTJ (Mumbai) 646 [copy enclosed at page No. 145 of the paper book], it has been held that a person, who enters into a contract with another person will be treated as a 'contractor' undoubtedly; and that assessee having entered into an agreement with the Government of Maharashtra and also with APSEB for development of the infrastructure projects, is obviously a contractor but does not derogate the assessee from being a 'developer' as well. The term 'contractor' is not necessarily contradictory to the term 'developer'. On the other hand, rather section 80IA(4) itself provides that assessee should develop the infrastructure facility as per the agreement with the Central Government, State Government or a Local Authority. So, entering into a lawful agreement and thereby becoming a contractor should in no way be a bar to the one being a 'developer'. The assessee has developed infrastructure facility as per the agreement with Maharashtra Government/APSEB, therefore, merely because in the agreement for development of infrastructure facility the assessee is referred to as a contractor or because some basic specifications are laid down, it does not detract the assessee from the position of being a 'developer'; nor will it debar the assessee from claiming deduction u/s 80IA(4). The facts of the present case are exactly identical to the facts of that case rendered by ITAT Mumbai Bench in which under identical facts 17 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) and circumstances, the assessee has been held to be eligible for deduction u/s 80IA(4). Section 80IA(4)(i)(b) requires development of infrastructure facility and transfer thereof as per agreement and it cannot be disputed in view of the material on record that the assessee has transferred infrastructure facility developed by it by handing over the possession thereof to the concerned authority as required by the agreement. The handing over of the possession of developed infrastructure facility/project is the transfer of the infrastructure facility/project by the assessee to the authority. The handing over of the infrastructure facility/project by the developer to the Government or authority takes place after recoupment of the developer's costs whether it be "BT' or 'BOT' or 'BOOT' because in 'BOT' and 'BOOT' this recoupment is by way of collection of toll there from whereas in 'BT' it is by way of periodical payment by the Government/Authority. The land involved in infrastructure facility/project always belongs to the Government/Local authority etc., whether it be the case of 'BOT' or 'BOOT' and it is handed over by the Government/Authority to the developer for development of infrastructure facility/Project. The same has been the position in the given case as well. So, deduction u/s 80IA(4) is also available to this assessee which has undertaken work of a mere 'developer'. Rather, the statutory provision as contained in section 80IA which provides for deduction of infrastructure facility no way provides that entire infrastructure facility project has to be developed by one enterprise. Thus, as per section 80IA the assessee should develop the infrastructure facility as per the agreement with the Central/State Government/Local Authority. Entering into a lawful agreement and thereby becoming should, in no way be a bar to the one being a 'developer'. In this regard, as we have already stated, the decision of ACIT vs Bharat Udyog Ltd, 118 ITD 336 and Patel Engineering Ltd vs Dy. CIT, 84 TTJ 646, are relevant. As per Circular No. 4/2010 [F. No. 178/14/2010-ITA-I] dated 18.5.2010, widening of existing roads constitutes creation of new infrastructure facility for the purpose of section 80IA(4)(i) . The assessee is not required to develop the entire road in order to qualify for deduction u/s 80IA as has been held by the Hon'ble Bombay High Court in the case of CIT vs ABG Heavy industries Ltd, 322 ITR 323. The newly inserted Explanation 2 to section 80IA vide Finance Act, 2007, does not apply to a works contract entered into by the Government and the enterprise. It applies to a work contract entered into between the enterprise and other party 'the sub-contractor'. The amendment aims at denying deduction to the sub contractor who executes a work contract with the enterprise as held by the ITAT, Jaipur 'A' Bench in the case of Om Metal Infra projects Ltd vs CIT-I, Jaipur, in I.T.A. No. 722 & 723/JP/2008 dated 31.12.2008. The reliance by the ld. CIT(A) on the decision of ITAT, Chennai Bench in the case of ACIT vs Indwell Lianings Pvt. Ltd, 313 ITR(AT) 118, has been enlarged in its finding by the ITAT, Mumbai 'F' Bench in its decision rendered in the case of ACIT vs Bharat Udyog Ltd , by holding that such a deduction is only to be denied to a sub- contractor and not a mini contractor. Similar view has been taken by the ITAT Chennai Bench in the case of ACIT vs Smt. C. Rajini (supra) in which both of us constituted the Bench. In this decision the definition and difference between works contractor and a developer has been examined in detail. The main thrust of the decision is that a developer need not be the owner of the land on which development is made. Although that decision was rendered in the context of a developer of buildings and the deduction was in respect of 80IB(10), but the definition of 'developer' given in that case is also relevant for this purpose. Moreover, we are in agreement that in incentive provisions, the construction should be liberally given as held by the Hon'ble Supreme Court rendered in the case of Bajaj Tempo Ltd vs CIT, 196 ITR 188. Thus, when the assessee makes investment and himself executes development work and carries out civil works, he is eligible for tax benefit u/s 80IA of the Act. Accordingly, with the foregoing 18 ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV) discussion, we hold that the assessee is entitled to deduction u/s 80IA(4) of the Act, and therefore, we order to delete the addition made in this respect."
6. Therefore, by following the above arguments and reasoning, we confirm the findings of the ld. CIT(A) and do not find any valid merit in the Revenue's appeal. Accordingly, the appeal stands dismissed.
55. Further, we make it clear that where the assessee has carried out the development of infrastructure work in Consortium or jointly with any other agency and not as a sub- contractor, then also the assessee is entitled for deduction u/s 80IA of the Act. The same principle is applicable in respect of work allotted by Government Corporation to the assessee. Being so, we are inclined to partly allow the ground relating to claiming of deduction u/s. 80IA.of the Act."
9.1 Even the coordinate bench of this Tribunal in the case of M/s Shusee Hi Tech (supra), under similar facts and circumstances of the case, allowed the assessee's claim of deduction u/s 80IA of the Act.
9.2 As the issue under consideration is materially identical to that of the said case, respectfully following the same, we confirm that the assessee is not merely a contractor but an entity which has taken not only enterprise risk but also business risk considering the fact that it has invested huge funds in the project, which demonstrates that it has taken enterprise as well as business risk. It shows that the assessee has owned the project till it is handed over to the govt., it has taken all the risk till the project is complete. In our considered view, and also relying on the coordinate bench view, we adjudicate that the assessee is a developer as enumerated in section 80IA(4) and eligible to claim deduction u/s 80IA. Accordingly, we set aside the order of the CIT(A) and direct the AO to allow the assessee's claim of deduction u/s 80IA of the Act.
11. As the issue is materially identical in AY 2006-07 to that of AY 2005-06, the issue in AY 2006-07 is also decided in favour of the assessee.
19ITA Nos. 148 & 481/Hyd09 Somdutt Builders-NCC (JV)
12. In the result, both the assessee's appeals are allowed.
Pronounced in the open court on 3 rd February, 2017.
(P. MADHAVI DEVI) (S. RIFAUR RAHMAN)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Hyderabad, Dated: 3 rd February, 2017
kv
Copy to:-
1) Somdutt Builders-NCC (JV), C/o Samuel Nagadesi, CA,
408, Sri Ramakrishna Towers, Besides Image Hospitals,
Ameerpet, Hyderabad - 500 073.
2) ACIT, Circle - 6(1), 7 th Floor, IT Towers, Masab Tank,
Hyderabad - 500 028.
3) CIT(A) - IV, Hyderabad.
4) CIT - III
5) The Departmental Representative, I.T.A.T., Hyderabad.
5) Guard File