Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income Tax, Central ... vs M/S Patel Engineering Ltd. ,Mumbai
2026 Latest Caselaw 2492 Bom

Citation : 2026 Latest Caselaw 2492 Bom
Judgement Date : 11 March, 2026

[Cites 20, Cited by 0]

Bombay High Court

The Commissioner Of Income Tax, Central ... vs M/S Patel Engineering Ltd. ,Mumbai on 11 March, 2026

Author: M. S. Karnik
Bench: M. S. Karnik, S. M. Modak
2026:BHC-OS:6583-DB

                                                                                   1-itxa 1146-04-J.doc

                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               ORDINARY ORIGINAL CIVIL JURISDICTION

                                     INCOME TAX APPEAL NO. 1146 OF 2004
                                                   WITH
                                     INCOME TAX APPEAL NO. 934 OF 2008

               The Commissioner of Income Tax Central-II,
               Aayakar Bhavan, 4th Floor, M. K. Road,
               Mumbai-400 020.                                                     ... Appellant
                        Versus
               M/s. Patel Engg. Ltd.,
               Patel Estate, S. V. Road,
               Jogeshwari (West),
               Mumbai-400 102.                                                     ... Respondent
                                               __________________________

               Mr. N. C. Ranganayakulu for the Appellant.

               Mr. Percy Pardiwala, Senior Advocate a/w. Mr. Madhur Agarwal, Mr. Punit
               Shah, Mr. Ranjit Shetty, Mr. Rahul Dev and Ms. Avina Karnad i/b Argus
               Partners for the Respondent in ITXA 934/08.

               Mr. Rafique Dada, Senior Advocate a/w. Mr. Percy Pardiwalla, Senior
               Advocate, Mr. Madhur Agrawal, Mr. Ranjit Shetty, Mr. Punit Shah, Mr.
               Rahul Dev and Ms. Avina Karnad i/b Argus Partners for the Respondent in
               ITXA 1146/04.
                                   __________________________

                                                           CORAM        : M. S. KARNIK AND
                                                                          S. M. MODAK, JJ.

               JUDGMENT RESERVED ON                   : 12th FEBRUARY, 2026

               JUDGMENT RESERVED ON                   : 11th MARCH, 2026


               JUDGMENT (PER M. S. KARNIK, J.):

1. These are appeals under the provisions of Section 260A of the

Income-Tax Act, 1961 ("the said Act" for short) preferred by the Revenue

1-itxa 1146-04-J.doc

challenging orders dated 22nd June, 2004 and 26th February, 2008 passed

by the Income Tax Appellate Tribunal ("ITAT" for short). The respondent is

an assessee under the provisions of the said Act and the relevant

assessment years are 2000-2001 and 2001-2002.

2. By the impugned orders, the appeals filed by the assessee were

allowed by the ITAT. These appeals were admitted on the following

substantial question of law:-

a) The substantial question of law arises in the present

appeal is regarding the correct interpretation of Section 80IA

(4) of the Income-Tax Act, 1961 and whether in the facts and

circumstances of the case and in law the Hon'ble Tribunal is

right in holding that the assessee is a developer of infrastructure

facilities and eligible for deductions of Rs.80,47,09,510/- under

Section 80-IA (4) in respect of the income derived by the

assessee in respect of the two projects under consideration.

3. Income Tax Appeal No. 1146 of 2004 pertains to the Assessment

Year 2000-2001 and Income Tax Appeal No. 934 of 2008 relates to the

Assessment Year 2001-2002. Since these appeals arise from a similar set of

facts, we have referred the facts only from Income Tax Appeal No. 1146 of

2004 herein below:-

The assessee had filed the return of income for Assessment Year

1-itxa 1146-04-J.doc

2000-01 on 30.11.2000, declaring a total income of Rs.18,52,40,224/-.

During the year under assessment, the assessee was engaged in the activity

of construction of two projects, viz. Srisailam Project in Andhra Pradesh

and Koyna Project in Maharashtra, the work of which was allotted to the

assessee by the respective State Governments. The assessee claimed that

the said two projects were infrastructure projects and the assessee had

developed the same and, therefore, it was entitled to deduction under

Section 80-IA (4) in respect of the profits derived from the execution of the

said projects. For the reasons discussed in the assessment order, the

Assessing Officer came to the conclusion that the assessee fulfilled none of

the conditions mentioned in Section 80-IA for claiming deductions.

4. It is the case of the Revenue that though the assessee is a company

registered in India, it did not own the infrastructure facility of Koyna and

Srisailam for which it claims deductions. The Koyna Project belongs to the

Maharashtra Government and has been funded by the Government of India

through World Bank loan. Similarly, Srisailam Project is owned by the

Andhra Pradesh State Electricity Board which is a Public Sector

undertaking of the Andhra Pradesh Government. It is, therefore, the

opinion of the Assessing Officer that the assessee failed to meet the

conditions stipulated under Section 80-IA (4) of the Act. The Assessing

Officer disallowed the deductions as claimed by the assessee.

1-itxa 1146-04-J.doc

5. The assessment order is dated 13th March, 2003. Being aggrieved by

the assessment order, the assessee preferred its appeal before the

Commissioner of Income Tax-Appeals ("CIT (A)" for short). The CIT (A)

vide its order dated 10th February, 2004 confirmed the order of the

Assessing Officer and dismissed the appeal of the assessee for the reasons

recorded.

6. Being aggrieved by the said order of the CIT(A), the assessee

preferred its appeal before the ITAT. The ITAT vide its impugned order

dated 22nd June, 2004, allowed the appeal of the assessee and dismissed

the cross appeals filed by the Revenue.

Submissions of the Appellant

7. Shri Ranganayakulu, learned counsel for the Revenue invited our

attention to the findings of the CIT(A) and the Assessing Officer to contend

that the orders passed by them correctly interpret the scope and purport of

Section 80-IA(4) of the said Act. It is submitted that the materials on

record clearly demonstrate that the assessee cannot be said to be a

developer of the aforesaid two projects and therefore the Assessing Officer

was justified in disallowing the deductions under Section 80-IA (4), which

was confirmed by the CIT (A).

8. Learned counsel submitted that the ITAT erred in holding that the

assessee fulfills all the requisite conditions prescribed under Section 80-IA

1-itxa 1146-04-J.doc

(4) and thereby erred in deleting the disallowance of deduction of

Rs.80.47 Crores. Learned counsel has emphasised on the fact that the

assessee was merely a contractor and the real developers were the

respective State Governments, who have awarded the contract to the

assessee. He submitted that the deduction under Section 80-IA (4) was

meant to be provided to the developers of infrastructure projects because

the Government did not have sufficient resources to meet the finance of

the infrastructure projects and for further encouraging the participation of

private sector in the development of infrastructure sector. The exemption

under Section 80-IA (4) was provided to the persons who develop

infrastructure projects by mobilizing their own resources. According to the

learned Senior Advocate, the Assessing Officer has rendered clear findings

to the said effect in the Assessment Order that the project of Koyna is

owned by the Maharashtra Government and the Srisailam Project is owned

by the Andhra Pradesh Government.

9. It is submitted that the assessee was paid periodically for the work

executed by it and therefore, the claim of the assessee is not sustainable

since not only the Government of Maharashtra and the Government of

Andhra Pradesh are the real developers in respect of the said two projects

but the projects were even financed by the respective State Governments.

10. In the submission of learned counsel, the CIT(A), in paragraph Nos.

1-itxa 1146-04-J.doc

7.17 to 7.20 has observed that the assessee has not entered into an

agreement with the Government Authorities to develop new infrastructure

facilities as per Section 80-IA (4) and so called development of

infrastructure facilities was not carried out by the assessee on its own for

Section 80-IA (4) to apply.

11. Learned counsel submitted that the Tribunal erred in observing that

the assessee had transferred the facilities provided by it by handing over

the possession thereof to the Government of Maharashtra/APSEB as

required by the agreement, as such handing over can never amount to

transfer of infrastructure facility. It is the contention of the learned Senior

Advocate that the assessee was never in possession of the so called

infrastructure facility or the land on which the infrastructure project was

constructed and that the assessee enterprise had never entered into an

agreement with the Government for transferring the new facility which it

claimed to have developed. Much emphasis is placed by learned counsel to

submit that the term 'handing over' cannot be equated with 'transfer' and

that the ownership of the land was always vested with the Government. It

was further urged that the entire infrastructure facility was not developed

by the assessee but what was developed was only the last stage which was

stage-IV of the development project.

12. Our attention is brought by learned counsel to the invitation for the

1-itxa 1146-04-J.doc

bid by the Government of Maharashtra which refers to the present position

of work. The Executive Engineer clearly stated that some work has already

been carried out departmentally and on LCB contract. Further, the

construction shaft on head race tunnel has been completed departmentally

whereas the work of head race tunnel through construction shaft for 500 m

length was awarded under an LCB contract, i.e. to other parties. Similarly,

the work relating to access tunnel to emergency value tunnel, the adit to

head race tunnel and the inter-adit to pressure shaft was also awarded

under an LCB contract, i.e. given to other parties. According to learned

counsel, this makes it very clear that the assessee is only one among the

other contractors and what the assessee was carrying out was only the civil

works on construction jobs in a small portion of the overall project.

Therefore, the assessee had no control or domain over its areas of work or

the project. The certificate issued by the Chief Engineer only stated that

the water from Shivajinagar lake of Koyna Hydraulic Electric Project is

utilized for water supply, irrigation etc. Learned counsel submitted that

the Tribunal failed to appreciate the observations of the Assessing Officer

in it's order that though the Koyna dam was constructed, it does not mean

that it was constructed by the assessee. It is just that the facility claimed to

have been developed by the assessee was on the last stage of the already

developed project. Learned counsel submits that the Tribunal ought to

1-itxa 1146-04-J.doc

have appreciated that merely handing over a part of the project which the

petitioner had developed in terms of the agreement would not amount to a

transfer within the meaning of Section 80-IA (4). It is urged that it was

always State Government which was in possession of the infrastructure

facilities and the land on which the infrastructure project was constructed.

13. Learned counsel for the appellant in support of his submission relied

upon the decision of the Hon'ble Supreme Court in Commissioner of

Income Tax, Orissa & Ors. Vs. M/s. N. C. Budharaja and Company & Ors.1

Submissions of learned Senior Advocate for the Respondent

14. Shri Rafique Dada and Shri Pardiwala, learned Senior Advocates for

the assessee, on the other hand, invited our attention to the detailed

findings recorded by the ITAT in support of his submission that the view of

the ITAT being completely in consonance with the provisions of Section 80-

IA, the impugned order does not call for any interference. We have

referred to the submissions of learned Senior Advocates in detail while

analysing the rival submissions.

Considerations

15. The assessee is a public limited company engaged in the business of

developing civil engineering projects such as tunnels, water supply

projects, irrigation projects, hydel power projects, dams, bridges, rail

1 1994 Supp (1) SCC 280

1-itxa 1146-04-J.doc

projects etc. The assessee has inter alia claimed deduction under Section

80-IA of the Act, available to developers of such infrastructure facilities

while filing its income tax returns. The returns filed by the assessee were

selected for scrutiny assessment, culminating into assessment orders under

Section 143(3) of the Act for the assessment years in question. The

Assessing Officer, in the assessment orders so passed, disallowed the

deductions claimed by the assessee under Section 80-IA (4) of the Act.

16. For the assessment year in question, the Assessing Officer analysed

various agreements entered into between the assessee and the

Government/ Government authorities/Government corporations/statutory

bodies and disallowed the deduction claimed in the said assessment year

inter alia on the following grounds:-

(1) The assessee is only a civil contractor and not a developer of

the infrastructure. Since the assessee was paid periodically for the

works executed by it and no financial risk was undertaken by the

assessee, the assessee cannot be termed as a developer of the

infrastructure. The various amounts expended by the assessee were

in the nature of expenditure and not investment.

(2) Under Section 80-IA of the Act, the enterprise should own the

infrastructure for which such enterprise should enter into an

agreement with the Central Government or State Government or

1-itxa 1146-04-J.doc

other local authorities.

(3) The infrastructure was not "transferred" to Central

Government or State Government or local authority or any other

statutory body by the assessee.

(4) The assessee had not started operating and maintaining the

infrastructures on or after 1st April, 1995.

(5) The assessee had not developed any infrastructures as defined

under Explanation to Section 80-IA (4) of the Act.

(6) The assessee has only developed a part of the infrastructure

and not the whole of it.

(7) The assessee had merely carried out the works as per

specifications laid down by the concerned Government or local

authority.

17. Before proceeding any further, it would be apposite to refer to the

relevant provisions of the said Act as placed for our consideration by

learned Senior Advocates Shri Dada and Shri Pardiwala. Prior to

amendment vide Finance Act, 1999, Section 80-IA was substituted vide the

Finance Act, 1991, to incentivize the private sector to participate in

infrastructure development and key industrial activities, which were

traditionally dominated by public sector. Initially, as this provisions stood,

it provided deduction for profit and gains derived from any business of an

1-itxa 1146-04-J.doc

industrial undertaking or cold storage or hotel or from operation of ships.

18. Subsequently, vide Finance Act. 1995, the Government introduced

sub-section (4A) to Section 80-IA of the Act as it then stood, providing a

tax holiday in respect of infrastructure development. In the memorandum

explaining the provisions of Finance Bill, 1995, it is recorded that since the

Country is deficient in respect of infrastructure such as expressways,

highways, airports, ports, etc., additional resources would be needed to

fulfill the needs of the Country. With the said intent, the Government

allowed a five-year tax holiday for any enterprise which builds, maintains

and operates any infrastructure facility such as roads, highways or

expressways or new bridges, airports, ports and rapid rail transport

systems on BOT or BOOT or similar other basis. Section 80-IA was

accordingly amended/modified by Finance Act, 1995, with effect from 1 st

April 1996, i.e. from A.Y. 1996-97, and sub-section (4A) was inserted

whereby profit and gains derived from a business for developing,

maintaining and operating any infrastructure facility were also allowed

deduction for a number of years as specified in the section.

19. Till the assessment year 1999-2000, Section 80-IA granted deduction

in respect of percentage of the profits to the assessees who were engaged

in the activity of development, operation and maintenance of an

infrastructure facility ie. doing all the three activities. The deduction was

1-itxa 1146-04-J.doc

not available to assessees who were engaged in only developing or only

operating and maintaining of infrastructure facility.

20. Section 80-IA was substituted vide the Finance Act, 1999 w.e.f. 1 st

April 2000, which provided for a separate and detailed framework for

infrastructure facilities. Under this amendment, section 80-IA was

liberalized to provide that any enterprise carrying on the business of either

(i) developing, (ii) operating and maintaining or (iii) developing,

operating and maintaining an infrastructure facility, would qualify for

deduction under section 80-IA. The section offered deduction at 100% of

the profit for ten consecutive assessment years out of twenty years to be

selected by the assessee.

21. Post the amendment vide the Finance Act, 1999, the extract of

section 80-IA of the Act, insofar as relevant to the present case, reads as

under:-

"Section 80-IA. Deductions in respect of profits and gains from industrial undertakings or enterprises engaged in infrastructure development, etc.-

(1) Where the gross total income of an assessee includes any profits and gains derived from any business of an industrial undertaking or an enterprise referred to in sub-section (4) (such business being hereinafter referred to as the eligible business), there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, a deduction from such profits and gains of an amount equal to hundred per cent of profits and gains derived from such business for the first five assessment years commencing at any time during the periods as specified in sub-section (2) and

1-itxa 1146-04-J.doc

thereafter, twenty-five per cent of the profits and gains for further five assessment years.

(4) This section applies to -

(i) any enterprise carrying on the business of (i) developing, (ii) maintaining and operating or (iii) developing, maintaining and operating any infrastructure facility which fulfils all the following conditions, namely -

(a) it is owned by a company registered in India or by a consortium of such companies;

(b) it has entered into an agreement with the Central Government or a State Government or a local authority or any other statutory body for (i) developing, (ii) maintaining and operating or (iii) developing, maintaining and operating a new infrastructure facility subject to the condition that such infrastructure facility shall be transferred to the Central Government, State Government, local authority or such other statutory body, as the case may be, within the period stipulated in the agreement

(c) it has started or starts operating and maintaining the infrastructure facility on or after the 1st day of April, 1995;

Provided that where an infrastructure facility is transferred on or after the 1st day of April, 1999 by an enterprise which developed such infrastructure facility (hereafter referred to in this section as the transferor enterprise) to another enterprise (hereafter in this section referred to as the transferee enterprise) for the purpose of operating and maintaining the infrastructure facility on its behalf in accordance with the agreement with the Central Government, State Government, local authority or statutory body, the provisions of this section shall apply to the transferee enterprise as if it were the enterprise to which this clause applies and the deduction from profits and gains would be available to such transferee enterprise for the unexpired period during which the transferor enterprise would have been entitled to the deduction, if the transfer had not taken place:

Provided further that nothing contained in this section shall apply to

1-itxa 1146-04-J.doc

any enterprise which starts the development or operation and maintenance of the infrastructure facility on or after the 1st day of April, 2017.

Explanation- For the purposes of this clause, "infrastructure facility"

means-

(a) a road including toll road, a bridge or a rail system;

(b) a highway project including housing or other activities being an integral part of the highway project;

(c) a water supply project, water treatment system, irrigation project, sanitation and sewerage system or solid waste management System;

(d) a port, airport, inland waterway, inland ports or navigational channel in the sea;"

22. Thus, vide the aforesaid amendment to section 80-IA, the scope of

the section was widened to include any enterprise which develops, or

maintains and operates, or develops, maintains and operates an

infrastructure facility, subject to satisfaction of all other conditions of the

said section.

23. Simultaneously, section 10(23G) was also amended vide Finance Act

1999 to extend the benefit of exemption to the specified entities in respect

of investment in enterprises wholly engaged in either (i) developing, (ii)

maintaining and operating or (iii) developing, maintaining and operating

an infrastructure facility.

24. The Central Board of Direct Taxes ("CBDT") in its Circular No. 779

dated 14th September 1999 (in paragraph 11.2 thereof) also clarified the

following in respect of amendment to section 10(23G):-

1-itxa 1146-04-J.doc

"The Act amends this clause to enhance the scope of the nature of infrastructure activities eligible for exemption under this clause. It provides that enterprises wholly engaged in either (1) developing, (iii) maintaining and operating an infrastructure facility would now be eligible for the exemption. With this amendment, it is made clear that any enterprise engaged in developing, maintaining and operating the infrastructure facility or maintaining and operating the infrastructure facility or only developing the infrastructure facility would also be eligible for exemption under this clause"

25. The purpose of the amendment to section 80-IA of the Act,

therefore, was to also allow deduction to any enterprise that only develops

an infrastructure facility.

26. Section 80-IA(1) of the Act was further amended by Finance Act,

2001, extending the deduction under sub-section (4) of section 80-IA of

the Act to hundred percent of the profit earned by an assessee for a period

of ten consecutive years instead of deduction of twenty-five percent of the

profits for the subsequent five years. The section, therefore, read as under:

"Where the gross total income of an assessee includes any profits and gains derived by an undertaking or an enterprise from any business referred to in sub-section (4) (such business being hereinafter referred to as the eligible business). there shall, in accordance with and subject to the provisions of this section, be allowed, in computing the total income of the assessee, a deduction of an amount equal to hundred per cent of the profits and gains derived from such business for ten consecutive assessment years"

27. Section 80-IA(4)(i) was also amended by the Finance Act, 2001 by

substituting, the following words:

"of (1) developing or (ii) operating and maintaining or (iii)

1-itxa 1146-04-J.doc

developing, operating and maintaining in place of the words "of (i) developing, (ii) maintaining and operating or (iii) developing, maintaining and operating." (See relevant extract of Finance Act 2001 at Sr. No. 33 of COD)

28. The above amendment was carried out to make it amply clear that a

person who only develops but does not operate or maintain the facility is

also eligible for deduction under section 80-IA of the Act. The insertion of

"or" after each of the activities was clearly clarificatory in nature with an

intent to avoid any confusion in this regard. The same is clarificatory in

nature also because, the memorandum explaining the provisions of

Finance Bill, 1999 itself, in the explanation with respect to modification of

section 10(23G) of the Act, states that the exemption under the said

section is sought to extend the benefit to enterprises engaged in (i)

developing, maintaining and operating or (ii) developing, or (iii)

maintaining and operating an infrastructure facility would now be eligible

for the benefit. Clearly, therefore, by virtue of this amendment vide Finance

Act 2001, the intention of the legislature was further fortified to the extent

that any enterprise which is engaged only in development of an

infrastructure facility is also eligible for deduction under section 80-IA of

the Act.

29. Thereafter, vide Finance Act 2007 (with retrospective effect from 1 st

April 2000), an Explanation to section 80-IA of the Act was inserted to the

effect that the deduction under section 80-IA of the Act would not be

1-itxa 1146-04-J.doc

available to a person who executes a "works contract" entered into with the

undertaking or enterprise. The Explanation read as follows:

"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."

(See relevant extract of Finance Act 2007 at Sr. No. 34 of COD)

30. In the memorandum explaining the provisions of Finance Bill, 2007,

the intent behind introducing the said Explanation has been stated. The

memorandum explains that the tax benefit under section 80-IA of the Act

was introduced for the reason that industrial modernization requires a

massive expansion of, and qualitative improvement in, infrastructure

(expressways, highways, airports, ports etc.) which was lacking in our

country, and 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.

They further clarify that 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-IA. 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 the tax benefit under section 80-IA.

1-itxa 1146-04-J.doc

31. Thereafter, vide Finance Act, 2009 (with retrospective effect from 1

April 2000), the above Explanation was substituted as follows:

"For the removal of doubts, it is hereby declared that nothing contained this section shall apply in relation to a business referred to in subsection (4) which is in the nature of a works contract awarded by any person (including the Central or State Government) and executed by the undertaking or enterprise referred to in sub-section (1)."

32. We find substance in the submission of Shri Dada that the

Explanation inserted by the amendment made vide Finance Act, 2007

as well as Finance Act, 2009 is not applicable in the case where the

assessee executes the work by shouldering investment & technical risk

by employing team of technically & administratively qualified persons

and where it is also liable for liquidated damages if it fails to fulfil the

obligation laid down in the agreement.

33. Dealing with the submission of the Revenue that the assessee is

a contractor and not a developer for the purpose of Section 80-IA, it is

seen that during the assessment year, the assessee was essentially

engaged in the business of activity of development of construction of

two projects i.e., Koyna Project executed pursuant to the agreement

with the Government of Maharashtra, and Srisailam Project executed

pursuant to the agreement with the Government of Andhra Pradesh.

The Koyna dam was constructed with the purpose of irrigation and

water supply in Konkan region and also with the intent to generate

1-itxa 1146-04-J.doc

hydro-electricity. The Srisailam Project situated on Krishna river, is a

multi-purpose project developed for the purpose of water supply,

irrigation and generation of hydro-electric power.

34. Shri Dada submitted that the meaning of term "developer"

means a person carrying out the action of development. We therefore

find force in the submission of Shri Dada that development by its

intrinsic nature means bringing something into existence by way of

scientific structural planning, technical expertise and precise

execution. As against that, a works contract means a contract

executed as per the planning, design and direction of some other

person. The primary point of distinction between a developer and a

contractor, as rightly submitted by Shri Dada, is essentially to be

determined based on the terms of the contract, and by applying two

primary factors to the facts of the case, them being (i) whether the

financial, operational and other executional risks were borne by the

assessee or not, and (ii) whether the planning, development and

design has been carried out by the assessee or it is merely

executing/performing specific actions as per the directions of the

Government.

35. Shri Dada further apprised this Court of the role played by the

Assessee in the execution of the two projects. Insofar as the Srisailam

1-itxa 1146-04-J.doc

Project is concerned, learned Senior Advocate submitted that the

project is a multipurpose project intended to harness the potential of

River Krishna for generating 900 MW of power through an

underground powerhouse. It was stated that the Assessee was

required to develop an underground tunnel connecting the river to the

underground powerhouse so as to facilitate the inlet of river water

into the powerhouse turbines and that the said tunnel was about 347

meters in length and 16.1 meters in height. Learned counsel further

submitted that the Assessee was also required to develop underground

structures such as surge chambers, draft tube tunnels and tail race

tunnels, which were designed to regulate the velocity of water for

irrigation purposes, thereby enabling the generation of approximately

60,000 million cubic feet of water for irrigation in the State of Andhra

Pradesh. These tunnels were stated to extend to about 2323 meters in

length and 16.1 meters in height. It was also submitted that for

executing the said works, the Assessee engaged around 40 engineers

and consultants, about 30 subcontractors, more than 800 skilled

workers and over 1000 semi-skilled and unskilled workers. The

Assessee also deployed various machinery and equipment, including

10 excavators, 20 trucks, 80 tippers, 10 dumpers, around 100 drilling

machines, 11 concrete pumps, as well as stone crushers and

1-itxa 1146-04-J.doc

compressors. The total value of the machinery and assets deployed for

the project was stated to be approximately Rs.30 crores, including

machinery worth about Rs.20 crores purchased specifically for

executing the project.

36. With regard to the Koyna Project, learned counsel submitted that the

Assessee was entrusted with the construction of the inlet tunnel up to the

point of the powerhouse as part of a multipurpose project. It was

submitted that the Assessee carried out a specialized underwater blasting

operation, stated to be the first of its kind in Asia, and incurred substantial

expenditure in acquiring the necessary technology for its execution in

India. Learned counsel further submitted that the project was technical in

nature and that the design, layout and execution methodology were

prepared by the Assessee and provided to the Government of Maharashtra.

It is stated that for the execution of the said project, the Assessee deployed

approximately 25 engineers, 50 supervisory staff, about 250 skilled

workers and around 750 unskilled workers and labourers. The Assessee

also deployed several assets, including 6 excavators, 2 EOT cranes,

crushing plants, pumps, blowers and control laboratory apparatus. The

value of the machinery and assets deployed for the project was stated to be

approximately Rs.10 crores, including machinery worth about Rs.4 crores

purchased specifically for executing the project.

1-itxa 1146-04-J.doc

37. Further, it is pointed out that the assessee has borne and undertaken

all the development risks, geological risks and investment risks. There is

no serious dispute on these factual aspects. We therefore find substance in

the submission of Shri Dada that the assessee is a developer of the projects

and not merely a works contractor. The assessee, as can be seen from the

work performed by the assessee as described above, was not involved in

merely executing any specific direction given by the authorities. The

assessee was involved in complete development of the project from

designing the project as per the specification provided in the tender,

deciding the assets to be deployed on its choice and discretion, amount and

resources to be invested, costing the same out, bearing the financial and

operational risk and ultimately executing the project. Insofar as both these

projects are concerned, the government had expressed its vision. The

submission of Shri Dada that so far as the projects are concerned, the

aspect of how to develop, how to plan, as well as how to execute the same

were all at the discretion and commercial decision of the assessee appeals

to us. There is no contra material on record to dispute this fact.

38. Further, if the argument of Revenue is accepted, then no assessee

will ever be construed to be a developer where Government awards these

contracts. If that makes the Government a developer and not the assessee

who is actually developing the project, then no assessee can be called a

1-itxa 1146-04-J.doc

"developer" for the purpose of Section 80-IA of the Act.

39. At this juncture, it is pertinent to refer to the decision of this Court in

CIT Vs. ABG Heavy Industries Ltd. 2. The assessee therein was awarded a

contract for leasing of Container Handling Cranes at the Jawaharlal Nehru

Port Trust (JNPT). Revenue alleged that the assessee therein is not a

developer of the facility but had only supplied and installed the Container

Handling Cranes at JNPT and is therefore not eligible for deduction under

Section 80-IA of the Act. This Court noted the legislative intent of the

provision which was private participation in infrastructural development of

the nation. After perusing the order of the Tribunal and the facts of the

case of the assessee, this Court, at para 18, came to the conclusion that the

obligations which have been assumed by the assessee under the terms of

the contract are obligations involving the development of an infrastructure

facility. Further, it was the argument of the Revenue that the assessee

therein was not operating and maintaining the facility and was therefore

not eligible for deduction under Section 80-IA of the Act. This Court in

para 24 held that upon harmoniously reading the provisions, along with

the law as amended by Finance Act, 2001, it can be concluded that

deduction is available to an assessee who either (i) develops; or (ii)

operates and maintains; or (iii) develops, maintains and operates that

infrastructure facility. Therefore, we find favour with the submission of the 2 (2010) 322 ITR 323 (Bombay HC)

1-itxa 1146-04-J.doc

assessee that the condition of operating and maintaining the infrastructure

facility is not necessary in order to be eligible for deduction under Section

80-IA of the Act, and an assessee engaged only in development of

infrastructural facility is also eligible for deduction under Section 80-IA of

the Act.

40. It is also profitable to note the decision of the Gujarat High Court in

PCIT Vs. Montecarlo Construction Ltd., Ahmedabad 3. The assessee therein

was engaged by the State Government bodies for construction and

infrastructure projects. The allegation of the Revenue was that the

assessee was merely a contractor and not a developer of the infrastructure

project. The CIT (A) as well as the ITAT, after perusing the nature and

scope of work done by the assessee from designing to executing the

project, the risks borne by the assessee, and the terms of agreement of the

assessee therein with the government bodies, came to the conclusion that

the assessee was a developer of the infrastructure facility and not merely a

contractor, and was therefore eligible for deduction under Section 80-IA of

the Act. The argument of the insertion of Explanation by Finance Act,

2009 with retrospective effect from April, 01, 2000 was also considered by

the Gujarat High Court. The Court came to the conclusion that the

assessee is a developer and not a contractor, and is therefore eligible for

3 (2024) 161 taxmann.com 222 (Gujarat High Court)

1-itxa 1146-04-J.doc

deduction under Section 80-IA of the Act. In PCIT Vs. Montecarlo Ltd.4,

Gujarat High Court followed its earlier order in case of PCIT Vs.

Montecarlo Construction Ltd., Ahmedabad (supra), and held that the

assessee was a developer of the infrastructure facility and not a contractor,

and was thus eligible for deduction under Section 80-IA of the Act. The

Revenue filed a Special Leave Petition against this order of the Gujarat

High Court. The Hon'ble Supreme Court in PCIT Vs. Montecarlo Ltd.,5

dismissed the SLP filed by the Revenue on there being a delay as well as on

merits. The Hon'ble Supreme Court also observed that the original order

of the Gujarat High Court in PCIT Vs. Montecarlo Construction Ltd.,

Ahmedabad (supra) was not challenged before the Supreme Court and had

thus attained finality.

41. The facts of the present case, in terms of the agreement, terms of

payments, risks undertaken by the assessee are quite close to the facts in

PCIT Vs. Montecarlo Construction Ltd., Ahmedabad (supra).

42. The assessee also placed reliance on the decision of the Gujarat High

Court in PCIT Vs. N.C.C. M.S.K.E.L (JV)6 wherein the assessee was

developing the airport, in terms of the contract awarded for the

development of the airport, and the assessee therein was alleged to have

been undertaking a works contract and not being a developer and was 4 (2025) 475 IR 143 (Gujarat High Court) 5 Special leave Petition (Civil) Diary No.(S). 41220/2025, dated January 09, 2026 6 (2024) 168 taxmann.com 596 (Gujarat High Court)

1-itxa 1146-04-J.doc

therefore held to be ineligible for deduction under section 80-IA of the Act.

The Court held that the assessee had undertaken the financial and

entrepreneurial risk to qualify as a developer and is therefore eligible for

deduction under Section 80-IA of the Act.

43. Let us deal with the next submission of Shri Dada. That the

deduction claimed by the assessee is in line with the legislative intent. The

legislative intent of introducing the provision of Section 80-IA of the Act

was to address the deficiency faced by the country in respect of

infrastructure such as expressways, highways, airports, ports, etc., which

needed additional resources. With that intent, a five-year tax holiday was

originally introduced by Finance Act, 1995 to any enterprise which builds,

maintains and operates any infrastructure facility such as roads, highways

or expressways or new bridges, airports, ports and rapid rail transport

systems on BOT or BOOT or similar other basis, as is explained in

Memorandum explaining the provisions of Finance Bill, 1995. The

Government, upon realizing that a lot of assessees could actually have

expertise only either in developing the infrastructure project, or only in

operating and maintaining an infrastructure project, amended and

substituted Section 80-IA of the Act by introducing Finance Act, 1999,

granting deduction to enterprises engaged in only developing of

infrastructural facility as well. The Government, even in the Memorandum

1-itxa 1146-04-J.doc

explaining the provisions of Finance Bill, 2007, wherein the Explanation

regarding works contractor being non-eligible was introduced, reiterated

that the tax benefit under Section 80-IA of the Act was introduced for the

reason that industrial modernization requires a massive expansion of, and

qualitative improvement in, infrastructure (expressways, highways,

airports, ports etc.) which was lacking in our country, and 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.

44. In line with the legislative intent of the provisions of Section 80-IA of

the Act, the assessee entered into contracts with the Government of

Maharashtra and Government of Andhra Pradesh for development of

Koyna Project and Sarsailam Project respectively. The contention of the

Revenue that the assessee was not eligible for deduction under Section 80-

IA of the Act on the allegation that the assessee is a works contractor and

not a developer, is completely contrary to the legislative intent of the

provision, which was to provide tax holiday to achieve private participation

in infrastructural development of the country.

45. The said intent has also been relied on by this Court in CIT Vs. ABG

Heavy Industries Ltd. (supra), wherein the Court has, in paragraphs 8 to

10 (ITR Volume 322, page 328 to 330) explained the legislative intent of

1-itxa 1146-04-J.doc

introducing the provisions of Setion 80-IA of the Act.

46. Further, we find substance in the submission of Shri Dada that the

said provision of the Act should be interpreted in a manner as to make it

workable. If the contention of the Revenue is accepted that the assessee is

not a developer and is therefore not eligible for deduction under Section

80-IA of the Act, it leads to absurdity. This is because if the interpretation

is accepted, no assessee would ever be able to claim deduction under

Section 80-IA of the Act. In case of every public project where the

Government has sought private participation for which it has granted the

tax holiday, it will be the case of the Revenue that the entity executing the

project is merely a works contractor and not a developer and, is therefore,

not entitled to deduction under Section 80-IA of the Act. Further, the

Government, in the tenders, is bound to specify the specifications of the

project and also the payment terms, particularly when the entity is merely

developing the project. If, just because the Government specifies its needs

from the particular project and provides for a periodic payment, the

assessee is treated as a contractor instead of a developer, then no assessee

would ever be able to claim the deduction under Section 80-IA of the Act.

47. In our considered opinion, the argument of the Revenue that the

project belongs to the Government and, therefore, the assessee is not a

developer, also leads to an absurd result, because no public project,

1-itxa 1146-04-J.doc

especially like roads, expressways, dams,etc. could belong to a private

participant and are bound to be a part of the Government's initiative. This

contention of the Revenue does not appeal to us because the Section itself

mandates that the deduction is available to an assessee only if it has

entered into an agreement with the Central Government or a State

Government or a local authority or any other statutory body for (i)

developing or (ii) operating and maintaining or (iii) developing, operating

and maintaining a new infrastructure.

48. The Hon'ble Supreme Court in CIT Vs. J. H. Gotla7 has held that the

provisions of the Act should be read rationally in order to make the same

workable.

49. This Court in Narang Overseas (P.) Ltd. Vs. ITAT8 has held that if a

strict and literal construction of the statute leads to an absurd result, i.e., a

result not intended to be subserved by the object of the legislation

ascertained from the scheme of the legislation, and, if another construction

is possible apart from the strict/literal construction, then, that construction

should be preferred to the strict/literal construction. So also, where the

plain literal interpretation of a statutory provision produces a manifestly

unjust result which could never have been intended by the Legislature, the

Court might fine tune the language used by the Legislature so as to achieve

7 (1985) 156 ITR 323 (SC) 8 (2007) 295 ITR 22 (Bombay High Court)

1-itxa 1146-04-J.doc

the intention of the Legislature and produce a rational construction.

50. The Hon'ble Supreme Court in Government of Kerala Vs. Mother

Superior Adoration Convent9 in interpreting the exemption provision

contained in Section 3(1)(b) of the Kerala Building Tax Act, 1975, held

that in order to give full effect to the beneficial provisions of the Act, in

interpreting an exemption provision, a literal formalistic interpretation is to

be eschewed, and it is to be understood as to what is the object sought to

be achieved by the provision, and construe the statute in accordance with

such object. The Supreme Court further held that assuming any ambiguity

arises in such construction, such ambiguity must be construed in favour of

that which is exempted.

51. We, therefore, find force in the submission of Shri Dada that the

interpretation adopted by the Revenue to hold the assessee to be ineligible

for deduction under Section 80-IA of the Act renders the Section

unworkable for any assessee to ever be eligible for deduction under Section

80-IA of the Act.

52. The next question is whether the receipt of periodic payment

disqualifies the assessee from the benefit of deduction. It is the contention

of the Revenue that there is no financial involvement of the assessee in the

two projects as the assessee was paid at each stage of work executed by it.

9 (2021) 126 taxmann.com 68 (SC)

1-itxa 1146-04-J.doc

It is also contended by the Revenue that the assessee has been paid

periodically and it can therefore be construed to be works contract and not

development by the assessee.

53. It is further submission of the assessee that the test of periodicity of

payment cannot be relevant to determine as to whether it is a works

contract or project as a developer. We find that the distinction between

works contract and a developer is quite significant. A useful reference

could be made to the decision of this Court in CIT Vs. Glenmark

Pharmaceuticals Ltd.10 which determine the distinction as to whether a

particular contract is a works contract or a contract of sale. This Court, in

the context of TDS applicability on works contract under Section 194C,

drew reference from Section 5 of the Sale of Goods At, 1930. This Court

observed that the distinction between contract of sale and works contract is

elucidated by the Sale of Goods Act, 1930, where under Section 5(1)

thereof, the contract may provide for immediate delivery of the goods or

immediate payment of the price or postponement of delivery or payment of

the price by installments. The decision of this Court in CIT Vs. Glenmark

Pharmacuticals Ltd. (supra) was also relied upon by the Gujarat High

Court in CIT Vs. Radhe Developers11 while determining whether the

assessee executing the projects was works contractor or was a developer

10 (2010) 324 ITR 199 (Bombay High Court) 11 (2012) 341 ITR 403 (Gujarat High Court)

1-itxa 1146-04-J.doc

for the purpose of deduction under Section 80-IB (10) of the Act.

Therefore, the mere fact that the assessee was receiving periodic payments

as and when a particular stage of the project was completed, does not

make the assessee a works contractor. The periodic payments are merely a

part of the agreement between the assessee and the Government. The

person who would bid for a project by incorporating the finance cost that

would be incurred in the said project, and while doing so, an assessee is

bound to take into consideration the fact of periodic payments that were to

be received. The same does not make it a works contract.

54. The facts of the case would reveal that the assessee had deployed

machines worth Rs.30 Crores in Srisailam project, including machines

costing about Rs.22 Crores bought specifically for the said project. Further,

the assessee had machines worth about Rs.10 Crores in Koyna project,

including machines costing about Rs.4 Crores purchased specifically for

executing the said project. It is the submission of Shri Dada that the

assessee was the first one to have performed a highly specialized

underwater blast for the first time in Asia, while executing the Koyna

project. Therefore, the submission of Shri Dada that the assessee had

undertaken financial risk and exposure in the said projects merits

consideration.

55. Shri Dada further submitted that the Revenue's contention that the

1-itxa 1146-04-J.doc

assessee is ineligible for deduction under section 80-IA of the Act on the

ground that it is not the owner of the infrastructural facility is

misconceived. He relied on the decision of the Gujarat High Court in PCIT

v. Montecarlo Construction Ltd., Ahmedabad (supra), wherein the Court,

affirming the orders of the CIT(A) and the ITAT, recognized the distinction

between a mere contractor and a developer. It was observed that a

developer undertakes the overall responsibility for development of the

project, including managerial and financial obligations, and exercises

control over the project during the development period, even though the

ownership of the underlying land remains with the Government. The Court

also clarified that merely describing the assessee as a "contractor" in the

agreement or the deduction of TDS under the relevant provisions would

not determine its status, and that ownership of the infrastructural facility is

not a requirement for claiming deduction under section 80-IA.

56. Shri Dada further contended that the Revenue's argument that the

assessee is not eligible for deduction because it developed only a part of

the projects and not the projects in their entirety is equally untenable. In

this regard, reliance was placed on the judgment of the Bombay High

Court in CIT v. ABG Heavy Industries Ltd. (supra), wherein the Court held

that an assessee need not develop the entire infrastructure facility to

qualify for deduction under section 80-IA. It was recognized that even

1-itxa 1146-04-J.doc

where the assessee undertakes specific components of an infrastructure

facility, such as installation, commissioning, operation, and maintenance of

port equipment, it would still qualify as a developer eligible for the

deduction.

57. Let us deal with the submission of learned counsel for the Revenue

that there is no transfer of infrastructure by the developer to the respective

State Governments to satisfy the requirement of Section 80-IA. The

Revenue contended that since the land on which the infrastructure facility

has been developed always belonged to the Government and the assessee

has already been paid for construction work, there is no question of

transfer of infrastructure facility by assessee. In our opinon, the term

"transfer" has to be understood in the factual context of the present case.

There is no dispute that the land was handed over to the assessee for

carrying out the development work. After completion of the development

activity, the same was handed back to the State Government. This would

constitute a transfer within the meaning of Section 80-IA (4) 1B which

requires development of infrastructure facility and in view of the material

on record, it can be safely concluded that the assessee has transferred the

infrastructure facility developed by him by handing over the possesssion

thereof to the Government as required under the agreement. The land

involved in the infrastructure facility always belongs to the Government

1-itxa 1146-04-J.doc

whether it would be a case of BOT, BOOT, Build-Transfer (BT) and is

handed over by the Government to the developer for development of

infrastructure facility/project. In the present case, the project was in the

nature of build and transfer being merely a development project and did

not involve "operate" aspect of the same. Consequently once the

infrastructure facility was developed, the same was to be handed over to

the Government on its completion which would amount to a transfer

within the meaning of Section 80-IA (4).

58. We have carefully perused the findings recorded by the Assessing

Officer as confirmed by the CIT(A) in favour of the Revenue. We have also

perused the findings of fact recorded by the ITAT. In the light of the

aforementioned discussion and having regard to the well considered

findings of the ITAT, we find ourselves to be in agreement with the findings

recorded by the ITAT. We, therefore, do not find any merit in these

appeals. Therefore, the said appeals are dismissed. Substantial question of

law is hence answered against the Revenue and in favour of the assessee.

(S. M. MODAK, J.)                                               (M. S. KARNIK, J.)









 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter