Citation : 2021 Latest Caselaw 1625 Cal/2
Judgement Date : 16 December, 2021
OD-21
ITAT/34/2020
IA No.GA/2/2020 (Old No.GA/1127/2020)
IN THE HIGH COURT AT CALCUTTA
Special Jurisdiction (Income Tax)
ORIGINAL SIDE
PRINCIPAL COMMISSIONER OF INCOME
TAX-3, KOLKATA
-Versus-
M/S. EIH LTD.
Appearance:
Mr. S. N. Dutta, Adv.
Mr. Soumen Bhattacharjee, Adv.
...for the appellant.
Mr. J. P. Khaitan, Sr. Adv.
Mr. Akhilesh Kumar Gupta, Adv.
Mr. Asim Choudhury, Adv.
Ms. Aesa Dey, Adv.
...for the respondent.
BEFORE:
The Hon'ble JUSTICE T.S. SIVAGNANAM
-And-
The Hon'ble JUSTICE HIRANMAY BHATTACHARYYA
Date : 16th December, 2021.
The Court : This appeal filed by the revenue under
Section 260A of the Income Tax Act, 1961 (the 'Act' in brevity) is
directed against the composite order dated 5th April, 2017 passed
by the Income Tax Appellate Tribunal, "A" Bench, Kolkata (the
'Tribunal' in short) in ITA No.866/Kol/2012 and ITA No.932/2012
for the assessment year 2008-09.
The revenue has raised the following substantial
questions of law for consideration:
(i) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the disallowance of Rs.1,99,56,281/- being 60% of the aggregate expenditure incurred on running and maintenance of aircrafts without considering that the aircrafts were also used for personal purposes of the directors?
(ii) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the disallowance of Rs.1,30,77,646/- under Section 40(a)(i) on account of professional and consultancy charges to non residents by ignoring the fact that such fees are subject to tax in India under Section 9(1) read with Section 195 of the act?
(iii) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the disallowance of Rs.9,27,20,974/- under Section 40(a)(i) on account of advertisement publicity and sales promotion to non resident by ignoring the fact that such expenses are subject to tax in India under Section 9(1) read with Section 195 of the Act?
(iv) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the disallowance of Rs.9,27,20,974/- under Section 40(a)(i) on account of advertisement publicity and sales which was reasonable considering the fact that the documents in support of such expenses were not produced by the assessee before the assessing officer?
(v) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the
disallowance of expenditure of Rs.1,79,93,426/- in respect of earning dividend income & tax free interest on US 64 tax free bonds without appreciating the finding of the assessing officer who disallowed 0.5% of average investment by applying rule 8D of income tax rules and made disallowance of expenses under Section 14A ?
(vi) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the addition on account of interest amounting to Rs.1,71,99,475/- being 12% of interest free advances given to subsidiary companies for non business purpose based on the presumption that those advances were made by the assessee out of its own funds and not out of the borrowed funds bearing interest?
(vii) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the disallowance under Section 40(a)(i) of Rs.18,29,94,840/- paid as commission to and sitting fees to directors of the company without deducting tax at source under section 194H of Income Tax Act?
(viii) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the disallowance under Section 40(a)(i) of Rs.3,37,48,429/- paid as commission to non residents by ignoring the fact that such commission are subject to tax in India under Section 9(1) read with Section 195 of the Income Tax Act?
(ix) Whether on the facts and in the circumstances of the case, the Learned Tribunal erred in law in deleting the disallowance under Section 40(a)(i) of Rs.3,37,48,429/- paid as commission to non residents without considering the facts pertaining to such expenses were not produced by the assessee before the assessing officer?
We have heard Mr. S. N. Dutta, learned standing counsel
assisted by Mr. Soumen Bhattacharjee, learned advocate for the
appellant/revenue and Mr. J. P. Khaitan, learned senior counsel
for the respondent/assessee.
We need not labour much to decide the substantial
questions of law raised before us as in the assessee's own case
for the earlier assessment year namely, 2006-07, except one
substantial question of law, that is, question no.5 before us, all
other questions were subject-matter of an appeal filed by the
revenue in ITAT/53/2017 challenging the correctness of the
decision of the Tribunal. The Hon'ble Division Bench of this
Court by judgment dated 23rd July, 2018 dismissed the appeal filed
by the revenue. Thus, our task has become easier as the said
judgment has attained finality and will bind the revenue.
Substantial question of law no.1 was question no.4
therein and we find from the judgment dated 23rd July, 2018 passed
in ITAT/53/2017 that the said question was not pressed by the
revenue and consequently rejected. Therefore, the substantial
question of law no.1 raised before us stands rejected.
Substantial question of law no.2 was also question no.2
in ITAT/53/2017. The Division Bench in its judgement dated 23rd
July, 2018 found that the Tribunal held the addition to be
erroneous and has considered in detail the nature and expenses in
respect of which the assessee was sought to be penalized for not
deducting the tax deducted at sources, holding that these expenses
were in respect of the income accrued outside the territory for
services rendered. With this finding the said question was
rejected.
While on this issue, it would be beneficial to take note
of the decision of the Hon'ble Supreme Court in Engineering
Analysis Centre of Excellence P. Ltd. vs. Commissioner of Income
Tax & Anr. reported in [2021] 432 ITR 471 (SC). The question
before the Hon'ble Supreme Court was whether persons liable to
deduct TDS under Section 195 of the Act can be held liable to
deduct such sums, at a time when Explanation 4 was factually not
on the statute book, all deductions liable to be made and the
assessment years in question (in the said case) being prior to
2012. The Hon'ble Supreme Court took note of the decision in the
case of Arjun Panditrao Khotar vs. Kailash Kushanrao Gorantyal
reported in (2020)7 SCC 1 wherein the Hon'ble Supreme Court
applying two latin maxims namely, the law does not demand the
impossible and when there is a disability that makes it impossible
to obey the law, the alleged disobedience of law is excused.
After noting the said decision which was a case arising under the
provisions of the Evidence Act, 1872, the Hon'ble Supreme Court
took note of the decision arising under the Income Tax Act, in the
case of CIT vs. NGC Network (India) Pvt. Ltd. reported in [2021]
432 ITR 326 (Bombay) and CIT vs. Western Coalfields Ltd. passed in
ITA/93/2008, the High Court of Bombay held that the "person"
mentioned in Section 195 of the Act cannot be expected to do the
impossible, namely, to apply the expanded definition of "royalty"
inserted by Explanation 4 to Section 9(1)(vi) of the Act for the
assessment years in question, at a time when such Explanation was
not actually and factually in the statute. Therefore, question
no.2 stands rejected.
Question nos.3 and 4 are identical to question no.1
framed in ITAT/53/2017, which was rejected. That apart, the
decision in the case of Engineering Analysis Centre of Excellence
P. Ltd. (supra) would come to the aid and assistance of the
assessee. Therefore, question nos. 3 and 4 are rejected.
So far as question no.5 is concerned, the same did not
arise for the assessment year 2006-07. The issue was whether the
disallowance made by the assessing officer under Section 14A of
the Act read with Rule 8D of the Rules was justified. On perusing
paragraph 7 of the order passed by the assessing officer, we find
that the assessee offered an explanation and the said explanation
was rejected without assigning any reasons and mechanically the
assessing officer proceeded to apply Rule 8D and make the
computation and did the disallowance. The same was affirmed by
the CIT(A) with slight reworking on the disallowance. The
Tribunal considered the correctness of the same and held that the
assessing officer neither examined the assessee's account nor
recorded satisfaction about the correctness of the claim and that
it is incumbent upon the assessing officer to indicate reasons for
rejecting the assessee's claim.
An alternate contention was also raised before the
Tribunal contending that investment made for acquiring controlling
interest in their Group concerns and not for income. In support
of such contention, the assessee placed reliance on DCIT vs.
Selvel Advertising reported in (2015)58 taxmann.com 196 (Kolkata
ITAT). Before we examine as to whether the alternate contention
was required to be considered, we are satisfied that the Tribunal
rightly followed the earlier decision of the Tribunal and the
disallowance was deleted. That apart, we note that identical
issue was raised before this Court in the case of Commissioner of
Income Tax vs. REI Agro passed in ITAT/161/2013, which was
dismissed by judgment dated 23rd December, 2013. Thus, we find
that the question no.5 has to be decided against the revenue and
in favour of the assessee.
With regard to question no.6, the same is identical to
question no.5 in ITAT/53/2017 and the said question was not
pressed by the revenue and the same was rejected. Therefore,
question no.6 before us stands rejected.
So far as question no.7 is concerned, the Tribunal
rightly held the amendment to Section 194J was with effect from 1st
July, 2012 and the assessment year under consideration being 2008-
09, the same cannot be made applicable. Furthermore, the
observations contained in Engineering Analysis Centre of
Excellence P. Ltd. (supra) would also come in aid of the case of
the assessee. Therefore, question no.7 stands rejected.
Question nos.8 and 9 before us are identical to question
no.3 in ITAT/53/2017 and the said question was rejected by this
Court by judgment dated 23rd July, 2018 and the finding of the
Tribunal holding that commissions paid to the foreign agents
outside India does not accrue or arise in India had become final.
Therefore, question nos.8 and 9 stand rejected.
In the result, the appeal filed by the revenue is
dismissed and the substantial questions of law are answered
against the revenue.
With the dismissal of the appeal, the connected
application for stay (IA No.GA/2/2020) also stands dismissed.
(T.S. SIVAGNANAM, J.)
(HIRANMAY BHATTACHARYYA, J.)
A/s./S.Nath
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!