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 16, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Rajan Mathai Kavida, Baroda vs Assessee

          IN THE INCOME TAX APPELLATE TRIBUNAL
                    AHMEDABAD BENCH "B"
     [BEFORE SHRI T K SHARM A,JM & SHRI A N P AHUJ A, AM]
                     ITA No.514/Ahd/2008
                  (Assessment Year:-2004-05)

    Shri Rajan Mathai Kavida         V/s    Assistant Commissioner of
    906/2 & 3, GIDC Estate,                Income-tax, Circle-2(2),
    Makarpura, Baroda                      Baroda
    [PAN:ADGPK4965K]

             [Appellant]                            [Respondent]

             Assessee by :-         Shri D K Parikh,AR
             Revenue by:-           Smt. Neeta Shah, DR

                                 O R D E R

A N Pahuja: This appeal by the assessee against an order dated 03- 12-2007 of the ld. CIT(Appeals)-II, Baroda, raises the following grounds :-

1 The order passed by the Hon'ble Commissioner of Income Tax (Appeals) is bad in law, contrary to legal pronouncements and same be quashed.

The additions / disallowances confirmed by him are unwarranted and same be deleted now.

2 The Hon'ble Commissioner of Income Tax (Appeals) has erred in confirming disallowance of Rs.2,76,000/- being liquidated damages. Your appellant submits that liquidated damages are allowable revenue expenditure and disallowance made is unjust and uncalled for and same be deleted now.

3 The Hon'ble Commissioner of Income Tax (Appeals) has erred in confirming addition of Rs.2,94,830/- being bad debts written off during the year. Your appellant submits that claim being in accordance with provisions of section 36(2) be allowed now and disallowance made be deleted.

4 The Hon'ble Commissioner of Income Tax (Appeals) has erred in confirming partly disallowance of Rs.85,629/- being 1/10th of vehicle, telephone and traveling expenses for so called personal use. Your appellant submits that vehicles / telephones are mainly used for business purposes. The expenses incurred for the purpose of business be allowed as claimed and adhoc disallowance made be deleted now.

ITA No.514/Ahd/2008

For AY 2004-05 Shri Rajan Mathai Kavida 5 The Hon'ble Commissioner of Income Tax (Appeals) has erred in levying interest u/s 234B/C/D of the Act. The levy of interest be held incorrect and same be deleted now.

Your appellant craves leave to alter/amend/withdraw/modify/ any of the above grounds before hearing.

2 Ground no.1 in the appeal being general in nature, does not require any separate adjudication and is, therefore, dismissed.

3. Adverting now to ground no. 2 in the appeal, facts , in brief, as per relevant orders are that return declaring income of Rs.16,68,980/- filed on 29.10.2004 by the assessee, manufacturing FRP based equipments, after being processed on 23.12.2004 u/s 143(1) of the Income-tax Act, 1961 [hereinafter referred to as the 'Act'], was selected for scrutiny with the issue of notice u/s 143(2) of the Act on 14.9.2005. During the course of assessment proceedings, the Assessing Officer [AO in short] noticed that the assessee debited an expenditure of Rs.2,76,000/- on account of liquidated damages. Vide questionnaire dated 22-08-2006, the assessee was asked to furnish the details of this expenditure along with documentary evidence. Since the assessee did not submit any details/evidence, vide letter dated 01-12-2006, the assessee was asked to show cause as to why the claim of Rs.2,76,000/- on account of liquidated damages be not disallowed. In response, vide letter dated 12-02-2006, the assessee submitted that M/s ION Exchange (India) Limited, placed an order of the value of Rs.26,40,000/- with the assessee. Since the order got delayed, the said company while making the payment, deducted an amount of Rs.2,76,000/- as liquidated damages for late delivery. However, the AO did not accept the contentions on the ground that no documentary evidence in respect of deduction of liquidated damages by M/s. ION Exchange, had been submitted by the assessee even in response to showcause notice vide order sheet entry dated 06.12.2006. Accordingly, the AO disallowed the claim.

2 ITA No.514/Ahd/2008

For AY 2004-05 Shri Rajan Mathai Kavida 4 On appeal, the assesse reiterated their arguments before the AO and relied on the decisions in the case of Dr. G. G. Joshi, 209 ITR 324 (Guj),CIT Vs Panipat W ollen & General Mills Co. Ltd. 103 ITR 66 (SC), CEPT Vs S R V G Press Co. 42 ITR 219 (SC) and Calcutta Landing & Shipping Co. Ltd. Vs CIT 65 ITR 1 (Cal). After considering these submissions, the learned CIT(A) upheld the disallowance, holding as under:-

"4.3. I have considered the submissions of the counsel and facts of the case. The appellant claimed liquidated damages without any evidence. Even debit note for such claim was not issued or submitted. Even at this stage, no evidence was submitted. The case laws submitted by the appellant only allows the liquidated damage as revenue expenditure. However, none of the case laws deals with allowance of such claim even in the absence of any documentary evidence. What is submitted by the appellant is that the company deducted Rs.2,76,000/- while making the final payment. However, deduction is on account of liquidated damage or any other reason, the same has not been clarified or evidenced by any proof. In absence of any evidence of liquidated damages suffered by the, I do not find any reason to interfere with the action of the Assessing Officer. The addition made by the Assessing Officer on this issue is therefore confirmed."

5 The assessee is now in appeal before us against the aforesaid findings of the ld. CIT(A). . The learned AR on behalf of the assessee while reiterating their submissions before the authorities below relied on the decisions in the case of G L Rexroth Industries Ltd. vs. DCIT (1997) 59 TTJ Ahd (757),Leader Engg. W orks vs. IAC (1982) 11 Taxman 21 (Asr) (Mag), ITO vs. Radiant Cables (P) Ltd. (1986) 19 ITD 79 (Hyd),ITO vs. Vamet Industries (1991) 38 ITD 504 (Hyd),Orissa Cement Ltd. vs. ITO (1990) 36 TTJ (Delhi) 236,Kaveri Engg. Industries Ltd. vs. DCIT (1992) 43 ITD 527 (Mad),Moti Electric Industries Ltd. vs. ITO (1989) 34 TTJ (Delhi) 60. W hile referring to their written submissions and a copy of the ledger account of ION Exchange (India) Ltd., [page 14 of the PB],copy of Job order[pg.17 to 19 of the PB], a copy the fax letter of the client ION Exchange (India) Ltd. dated 3-2-2003 [pg.20 of the PB] and request for waiver of liquidated damages[ pg. 22 & 23 of 3 ITA No.514/Ahd/2008 For AY 2004-05 Shri Rajan Mathai Kavida the PB}, the ld. AR submitted that the amount of Rs.2,76,000/- has been claimed as liquidated damages. On the other hand, the ld. DR vehemently argued that not an iota of evidence was submitted before the AO and the ld. CIT(A) that the amount of Rs.2,76,000/- was on account of penaltyor by way of liquidated damages. Therefore, claim of the assessee is not admissible.

6. W e have heard both the parties and gone through the facts. As is apparent, the AO disallowed the claim for deduction of an amount of Rs.2,76,000/- since despite opportunity allowed, the assessee did not submit any evidence that the said amount was deducted by M/s. ION Exchange by way of penalty or liquidated damages. Even before the ld. CIT(A) neither any debit note for such claim nor any other evidence was submitted. Accordingly, the ld. CIT(A) upheld the disallowance with the observations that the decisions relied on by the assessee were not of any help in the absence of any evidence that the amount was deducted by way of liquidated damges. Even before us, situation is no better. Though the ld. AR referred us to various pages in the paper book and the written submissions and relied upon a number of decisions, not an iota of evidence has been placed before us ,suggesting that the aforesaid amount was deducted by M/s ION Exchange (India) Ltd by way pf penalty or liquidated damages for delay in execution of the order. In the absence of any material for taking a different view in the matter , we are not inclined to interfere . Even reliance on the various decisions is totally misplaced unless it was first established that the amount was deducted by way of liquidated damages. Therefore, ground no.2 in the appeal is dismissed.

7 Next ground no.3 relates to disallowance of Rs.2,94,830/-, being claim for bad debts. The AO noticed that the assessee debited an expenditure of Rs.2,94,830/- towards bad debts. Vide questionnaire dated 22-08-2006 the assessee was asked to submit the details of efforts made to realize the debts along with the documentary evidence. Since the assessee did not comply, the AO vide order sheet entry dtd. 04.09.2006 and 11.09.2006, again asked 4 ITA No.514/Ahd/2008 For AY 2004-05 Shri Rajan Mathai Kavida to submit the documentary evidence in respect of the efforts made to realize the debts. In response, the authorized representative of the assessee filed a few copies of unsigned letters. Vide letter dtd.03.10.2006, the authorized representative of the assessee filed a few letters signed by the assessee. However, the AO rejected these on the ground that these can not be considered as documentary evidence in respect of the efforts made to realize the debts. In terms of another letter dated 01.12.2006, the assessee was showcaused as to why the assessee's claim for deduction of bad debts of Rs.2,94,830/- be not disallowed. In response, vide letter dated 06-12-2006 the authorized representative of the assessee submitted as under-

"Out of total bad debts of Rs.294850/- two major bad debts, i.e. Rs.203110/- of Reliance Industries and Rs.73000/-for IPCL.
Reliance: The above invoice was raised for the work carried out at site to accommodate the main piping and erection as per the instructions of site engineers of RIL Invoice was made after joint measurement of work, however there was long gap between the job completed and invoice raised due to qty. confirmation from RIL, We were constantly following up with RIL for payment during personal visits and thru telephone. Later on we came to know that the bill has not been certified by respective engineers and not recd. at finance department of Reliance, meanwhile the concerned engineer resigned from the Company.
IPCL: This invoice was against supply of FRP HCL Storage Tank to IPCL, While making the payment against this invoice they have deducted Rs.73000/- as late execution of the order. We have nos. of times informed them that delay was on their part because on non-supplying the required space, measurement for the tank to be erected. But IPCL has not- adhered to our request.
In both the case, we have been doing business with these 'two companies for nos. of years and are having cordial relations. Moreover to continue such relations we cannot take legal 5 ITA No.514/Ahd/2008 For AY 2004-05 Shri Rajan Mathai Kavida actions against these companies for recovery of money and hence we have no other alternative but to write off the amount.
We have booked the sales in earlier years, and for whatever reasons if the moneys are not forthcoming, then the only prudent way is to write off the amount. As regards correspondence submitted to your honour, the same were printout of computer copies, as only soft copies of correspondence are maintained at our client's end."

7.1 However, the AO did not accept the aforesaid contentions of the assessee on the ground that the assessee did not submit any genuine documentary evidence in respect of his efforts made to realize the debts. The contention of the assessee that he was compelled to write off these debts, without taking any action, for keeping the cordial relation with these companies is not a convincing reason. Since the assessee did not fulfill the conditions specified u/s. 36(2) of the Act. the AO disallowed the claim .

8 On appeal, the learned CIT(A) upheld the disallowance in the following terms :

5.3. I have considered the submissions of the counsel and facts of the case. The bad debts can be on account of two reasons - i) the debtor become financially unsound or not in a position to make the payment and
ii) the claim itself is in dispute and other side do not recognize the liability.

In the case of appellant, both RIL and IPCL are financially sound and therefore the bad debt cannot be claimed on account of debtors financial difficulties. The other reason could be that the debtor refuses to acknowledge the debt in view of the disputed claims. In the cases of RIL the reasons given are not dispute for the payment. The reason given is just a time gap in raising of invoice and completion of work. If appellant had raised bills for execution of work, the same has to be either acknowledged or to be refused by the RIL However, appellant did not submit any evidence in this regard. Similarly, in the case of IPCL the deduction of Rs.73,000/- is not evidenced by any communication from IPCL. All the communication submitted by the appellant are the letters written by the appellant and as such the reason for non-recovery given by the appellant is not evidenced. In the absence of any evidence to suggest these debts as bad, the addition made by the Assessing Officer appears to be justified. The case laws relied by the appellant do not help since what appellant can write off is bad debts and not a normal debt. Reliance and IPCL cannot be considered sticky debts. These could be only disputed debts for which the 6 ITA No.514/Ahd/2008 For AY 2004-05 Shri Rajan Mathai Kavida onus is on the appellant to submit necessary evidence. In the absence of any evidence to indicate that these debts are bad, claim of the appellant is not as per the provisions of section 36(1)(vii) and 36(2) of I. T. Act. The addition made by the Assessing Officer is therefore confirmed."

9. The assessee is now in appeal before us against the aforesaid findings of the ld. CIT(A). The learned AR on behalf of the assessee while reiterating their submissions before the CIT(A)relied on the decision of the Hon'ble Supreme Court in the case of TRF Ltd., 230 CTR 14 (SC) and contended that the issue is covered by the said decision. W hile referring to their written submissions and page no.2 ,8, 9,24 and 25 of the paper book, the ld. AR contended that since these amounts have been written off, these are admissible in terms of the aforesaid decision in the case of TRF Ltd.(supra).The learned DR, on the other hand, did not dispute these submissions on behalf of the assessee.

10. We have heard both the parties and gone through the facts of the case as also the decision relied upon. Hon'ble Supreme Court in their decision dated 9.2.2010 in the case of TRF Ltd. Vs. CIT, in Civil Appeal no.5293 Of 2003, reported in 230 CTR 14 (SC) held that "This position in law is well-settled. After 1st April, 1989, it is not necessary for the assessee to establish that the debt, in fact, has become irrecoverable. It is enough if the bad debt is written off as irrecoverable in the accounts of the assessee. However, in the present case, the Assessing Officer has not examined whether the debt has, in fact, been written off in accounts of the assessee. When bad debt occurs, the bad debt account is debited and the customer's account is credited, thus, closing the account of the customer. In the case of Companies, the provision is deducted from Sundry Debtors. As stated above, the Assessing Officer has not examined whether, in fact, the bad debt or part thereof is written off in the accounts of the assessee. This exercise has not been undertaken by the Assessing Officer. Hence, the matter is remitted to the Assessing Officer for de novo consideration of the above-mentioned aspect only and that too only to the extent of the write off."

11. In the light of aforesaid decision of the Hon'ble Apex Court in TRF Ltd.(supra), we have no option but to reverse the findings of the ld. CIT(A) and 7 ITA No.514/Ahd/2008 For AY 2004-05 Shri Rajan Mathai Kavida delete the disallowance made by the AO. Therefore, ground no. 2 in the appeal is allowed.

12 Ground No.4 relates to confirmation of disallowance of Rs.85,629/-,being 1/10 t h of vehicle, telephone and travelling expenses. The AO noticed that the assessee claimed an amount of Rs.1,57,827/- towards telephone expenses, Rs.3,74,928/- towards traveling expenses, Rs.1,62,311/- towards vehicle expenses and Rs.1,61,223/- towards vehicle depreciation. Since the possibility of personal user element in these expenses was not ruled out, vide letter dtd.01.12.2006, the assessee was asked to showcause as to why the appropriate disallowance be not made out of vehicle, travelling and telephone expenses for personal use . In response, vide letter dtd.06.12.2006, the authorized representative of the assessee submitted that out of total vehicle expenses of Rs.1,62,311/-, expenditure of Rs.57.079/- was incurred for the proprietor's car, and the remaining vehicles were used by other staff members only. Moreover, proprietor's car expenditure is solely for business purpose only. Similarly out of telephone expenses of Rs.1,57,287/-, only Rs.42,133/- pertained to mobile of proprietor mainly used for business purpose . Besides travelling expenses were incurred solely for business trips only and no personal travelling expenses were debited. However, the AO rejected the contentions of the assessee on the ground that personal user element in the above expenses cannot be ruled out, and accordingly, disallowed a sum equivalent to 1/5th of the total expenses of Rs.8,56,289/-, resulting in addition of Rs.1,71,258/- .

13 On appeal, the learned CIT(A) restricted the disallowance to 10% holding as under:-

8 ITA No.514/Ahd/2008
For AY 2004-05 Shri Rajan Mathai Kavida "6.3 I have considered the submissions of the counsel and facts of the case. AO disallowed 10% of telephone, conveyance and office expenses in AY 2002-03. The disallowance was made @ 20% this year which appears to be on higher side. Considering that the personal use of vehicle, telephone was not denied and in traveling expenses also there could be personal element involved, I restrict the disallowance at 10%."

14 The assessee is now in appeal before us against the aforesaid findings of the ld. CIT(A). The ld. AR on behalf of the assessee did not make any submissions on this ground.

15. After going through the facts of the case. we find that the assessee has not referred us to any material warranting interference with the findings of the ld. CIT(A). Since personal use of car and telephone by the assessee and his family members or staff has not been denied nor it was claimed that the assessee or his family had any independent vehicles or telephones for personal use, in our opinion disallowance of 1/10th of the expenses on telephone, travelling as also running and maintenance of cars, including depreciation , in the light of provisions of sec. 38(2) of the Act, is reasonable . W e therefore do not find any infirmity in the order of the CIT(A) and uphold the same. Therefore, ground no 4 is rejected.

16 Ground no. 5 in the appeal relates to levy of interest u/s 234B,234C & 234D of the Act. The ld. AR on behalf of the assessee did not make any submissions on this ground. The levy of interest u/s 234B & 234C of the Act being mandatory [Commissioner Of Income Tax. vs Anjum M. H. Ghaswala And Others,252 ITR 1(SC), affirmed by Hon'ble Apex Court in the case of CIT v. Hindustan Bulk Carriers [2003] 259 ITR 449(SC) and in the case of CIT v. Sant Ram Mangat Ram Jewellers [2003] 264 ITR 564(SC)], these grounds are dismissed. However, the AO may allow consequential relief ,if any, while giving effect to this order. As regards the issue of charging of interest u/s 234D of the Act, we find that this issue is squarely covered by the decision of the ITAT Special Bench in the case of ITO v Ekta Promoters (P) Ltd. (2008) 113 ITD 719 (Delhi) (SB), in which the 9 ITA No.514/Ahd/2008 For AY 2004-05 Shri Rajan Mathai Kavida Special Bench of this Tribunal has clearly held that section 234D which has been brought on the statute from 01-06-2003 cannot be applied to the Assessment Year 2003-04 and earlier years but it will have application only with effect from Assessment Year 2004-05. In the light of view taken the aforesaid decision of the Special Bench of ITAT and no contrary decision having been brought to our notice, we have no alternative but to reject the ground no.5 in the appeal.

17. No additional ground having been raised in terms of the residuary ground, accordingly, this ground is dismissed.

18 In the result, appeal is partly allowed.

Order pronounced in the open court today on 31 -05-2010 Sd/- Sd/-

(T K SHARMA)                                      (A N P AHUJA)
JUDICI AL MEMBER                               ACCOUNTANT MEMBER

Date     : 31-05-2010

Copy of the order forwarded to :

1. Shri Rajan Mathai Kavida 906/2 & 3, GIDC Estate, Makarpura, Baroda

2. The ACIT, Circle-2(2), Baroda

3. CIT concerned

4. CIT(A)-II, Baroda

5. The DR, ITAT, Ahmedabad

6. Guard File BY ORDER Deputy Registrar Assistant Registrar ITAT, AHMEDABAD 10