Citation : 2019 Latest Caselaw 1611 Del
Judgement Date : 20 March, 2019
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ ITA400/2009
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD. ..... Respondent
Through : Mr. M.S. Syali, Senior Advocate with
Mr. Arta TranaPanda and
Ms.GargiSethee, Advocates.
CORAM:
JUSTICE S. MURALIDHAR
JUSTICE SANJEEV NARULA
ORDER
20.03.2019
1. This appeal by the Revenue under Section 260-A of the Income Tax Act, 1961 ('Act') is directed against the judgment dated 27 thJune 2008 of the Income Tax Appellate Tribunal (ITAT) in ITA No. 4198/Del/2006 for the Assessment Year (AY) 2003-04.
2. While admitting this appeal on 22nd July 2009, this Court framed the following questions of law for consideration:
"(1) Whether the Income Tax Appellate Tribunal was correct in lawin deleting the addition of Rs.l,84,26,388/-paid by the assesseeon account of interest and guarantee commission respectively tothe bank as business expenditure when the loan raised from thebank was given by the assessee to its sister concerns withoutcharging interest?
(2) Whether the Income Tax Appellate Tribunal was correct in lawin allowing service charges of Rs. 1,11,77,624/-as revenueexpenditure despite the fact that the assessee was followingcompleted contract method of accounting."
3. The above questions stand answered today by this Court by a detailed common judgment in the present appeal and other connected appeals, in the affirmative i.e. in favour of the Assessee and against the Revenue. A copy of the said judgment is placed below.
4. The appeal is accordingly dismissed and the impugned order of the ITAT on the issues is affirmed.
S. MURALIDHAR, J.
SANJEEV NARULA, J.
MARCH 20, 2019
tr
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 16th November, 2018
Decided on: 20th March, 2019
+ ITA 210/2003
GOPAL DAS ESTATES & HOUSING PVT.LTD ..... Appellant
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates.
versus
COMMISSIONER OF INCOME TAX ..... Respondent
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel.
+ ITA 609/2005
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates
+ ITA 611/2005
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates.
+ ITA 772/2005
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates.
+ ITA 1134/2005
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates.
+ ITA 400/2009
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ..... Respondent
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates.
+ ITA 742/2009
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates.
+ ITA 55/2010
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate
with Mr. Arta Trana Panda and Ms.
Gargi Sethee, Advocates.
+ ITA 548/2010
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate
with Mr. Arta Trana Panda and Ms.
Gargi Sethee, Advocates.
+ ITA 581/2010
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates.
+ ITA 2078/2010
COMMISSIONER OF INCOME TAX ..... Appellant
Through: Ms. Vibhooti Malhotra, Jr. Standing
Counsel for the Revenue.
versus
GOPAL DAS ESTATES & HOUSING PVT.LTD ...... Respondent
Through: Mr. M.S. Syali, Senior Advocate with
Mr. Arta Trana Panda and Ms. Gargi
Sethee, Advocates.
CORAM: JUSTICE S. MURALIDHAR
JUSTICE SANJEEV NARULA
JUDGMENT
Dr. S. Muralidhar, J.:
1. These are 11 appeals under Section 260-A of the Income Tax Act, 1961 („Act‟) of which 1 is by the Assessee and 10 are by the Revenue. Apart from the facts being similar, the questions of law too are common to many of the appeals. They are accordingly disposed of by this common judgment.
Background facts
2. The Assessee is engaged to the business of construction and sale of commercial space. The Assessee developed the 17 storied building known as Dr. Gopal Das Bhawan in Connaught Place in New Delhi. The Assessee follows the Completed Contract Method („CCM‟) as compared to the Percentage Completion Method („PCM‟). The case of the Assessee is that since it follows the CCM, income is not recognised till the completion of the project. All receipts are treated as „advance‟ and all direct expenses are accounted for as „capital work and progress.‟ A reference is made to the Accounting Standard („AS‟) 7 issued by the Institute of Chartered Accountants of India („ICAI‟) initially in 1983 which was revised first in 2002 and then in 2016. According to the Assessee, only on completion or substantial completion of the project, revenue is recognised.
Payment of compensation to flat/space buyers
3. The Assessee states that the Gopal Das Bhawan Project was completed in the Financial Year („FY‟) 1994-95 relevant to Assessment Year („AY‟) 1995-96. Some of the allottees of the flats refused to take them for completion since the New Delhi Municipal Council („NDMC‟) changed the
usage of the Lower Ground Floor („LGF‟). The Assessee then started negotiating with the relevant flat buyers and persuaded them to surrender their ownership and allotment letters. The Assessee decided to repay the advance money received from these flat owners which worked out to Rs.32,08,271. The Assessee also decided to pay in addition compensation amounting to Rs.1,18,38,705 in lieu of surrender of their rights in the flat. This expenditure was claimed by the Assessee as „revenue in nature‟ and was charged to the Profit and Loss Account („P&L Account‟).
Proceedings before the AO
4. The Assessing Officer („AO‟) who picked up for scrutiny the Assessee‟s return for AY 1995-96 by an order-sheet entry dated 5th December 1997 required the Assessee to give the full details and addresses of the persons to whom the aforementioned compensation amounts were paid. The Assessee was asked to explain why the said amounts should not be disallowed as capital expenditure/loss as it had not been paid for business purposes.
5. By a reply dated 15th December 1997 the Assessee contended that the space to be sold was in its stock and trade. The space allotted to various persons had been surrendered by them for various reasons. Such persons who surrendered had insisted that since they had invested money with the Assessee which had remained with the Assessee for a number of years, the Assessee should compensate them for the loss of the interest income on such investment. Considering that the space surrendered by such allottees would give the Assessee an opportunity to sell the same space at a higher rate, the Assessee considered it commercially prudent to pay them compensation in
order to get the spaces surrendered. The Assessee‟s contention was that since such payment pertained to stock and trade, it cannot be considered as capital expenditure or capital loss.
Assessment order
6. The AO negatived the above plea of the Assessee by holding that the Assessee had not paid any compensation to the allottees but had in fact "repurchased these flats" since the allottees had "surrendered their rights in those flats." Consequently, it was held that the compensation paid to the flat owners could not be said to be business expenditure but rather was "capital investment in purchase of stock and trade." It was, however, observed that the Assessee was free to include the cost of compensation in the cost of the flats so acquired and claim deduction of the amount at the time of sale as cost of purchase of the flats. It is observed that the Assessee had paid compensation amount "once and for all to repurchase the property" and this was "in fact a sale consideration and cannot be allowed as business expenditure."
7. The AO further observed that enquiries had been made with some of flat owners to ascertain the treatment they had given to the said receipt of compensation in their books of accounts and income tax returns. All of them had shown the amount received from the Assessee as capital gains in their books of accounts as well as income tax returns after indexation of the cost of acquisition. This was an additional ground for the AO to reject the plea of the Assessee that the payment of compensation was business expenditure. Accordingly, the payment of compensation towards "repurchase of the flat"
was disallowed by holding that it was "a capital expenditure." The said amount was added back to the income of the Assessee.
Order of the CIT (A)
8. In the appeal filed by the Assessee, the Commissioner of Income Tax Appeals [„CIT (A)‟] by order dated 30th October, 1998 came to the following conclusions:
(i) There was no dispute that the Assessee was engaged in the business of real estate and the space constructed by it constituted its stock and trade;
(ii) The expenditure in relation to stock and trade would be of revenue nature whether incurred on purchase of stock and trade or compensation for retaining of stock and trade. Expenditure on stock and trade did not represent investment of capital nature;
(iii) The same transaction can be of capital nature in the hands of one person and of revenue nature in the hand of the other on account of the different nature of their business activities. Therefore, the AO‟s view that since the recipients of compensation i.e. the allottees had treated it in their hands as capital gains, they should be treated as capital expenditure in the hands of the Assessee, was not based on sound reasoning.
(iv) Expenditure on purchase of stock and trade is charged to the P&L and trading account at the time of purchase, which cannot be deferred. The observation of the AO that the Appellant was free to claim the deduction as
cost is paid at the time of their sale was not in conformity with the principles of accountancy.
9. Accordingly the compensation paid to the allottees of the flats for their surrendering the rights therein was directed to be allowed as business expenditure of the Assessee, and the view of the AO was, therefore, reversed.
Impugned order of the ITAT
10. The Revenue went in appeal before the Income Tax Appellate Tribunal („ITAT‟) by way of ITA No.469/Del/99 for AY 1995-96. The ITAT took note of the plea of the Assessee before it that in case the Assessee had not taken back the space pursuant to the cancellation of booking, "there was every likelihood of some bigger loss to be suffered since the discontinued parties/persons would cause all types of obstruction." The Assessee further contended that "non-payment of compensation would have resulted in loss of reputation which the Assessee could not afford in its land of business."
11. The ITAT raised certain queries and required the Assessee to place on record facts relating to the payment of „compensation‟. The ITAT sought clarification whether "(i) Compensation was insisted upon by the parties/persons;
(ii) Whether legal opinion was sought before parting with the compensation; and
(iii) Whether payment of compensation was' provided for in the agreement entered into at the time of the booking."
12. Documents were then placed before the ITAT by the Assessee which it analysed. In the impugned order, the ITAT arrived at the following conclusions:
(i) Although in the space buyer‟s agreement, the amount given for booking of the flat is to be refunded along with the interest in certain eventualities, "nothing over and above" the said sum was payable and the term „compensation‟ does not appear in either the letter of allotment or in the space buyer‟s agreement.
(ii) The compensation amount had no relationship whatsoever either with the area comprising a flat booked or with reference to the total amount paid to the Assessee. There was no material which could justify the "quantum of payments stated to be the compensation to various persons."
(iii) The opinion given by a lawyer justifying the payment of compensation, stating that since it would ultimately enhance the value of the space which could then be sold at a higher price to another buyer, was "a tailor-made opinion". The huge amounts paid by the Assessee as compensation, even when the agreement between the parties did not require it, was not justified event accounting for the cost of litigation that might ensue.
(iv) The payment was for "extraneous considerations" and was not expenditure that was "expedient to the Assessee‟s business." The compensation was not provided for an agreement between the parties and the expenditure towards compensation "far outstripped any expenditure
whether legal or otherwise, which the Assessee was supposed to incur in the eventuality of some of the persons opting out of the agreement to purchase flats."
13. Consequently, the ITAT by its order dated 28th February 2002 set aside the order of the CIT (A) and restored the order of the AO. The said order has been challenged by the Assessee by filing ITA No. 210 of 2003 which pertains to AY 1995-96. The solitary question of law framed by this Court while admitting this appeal on 12th October 2004 was "whether the conclusion recorded by the Income Tax Appellate Tribunal („ITAT‟) that the compensation of Rs.11838705 was paid for „extraneous consideration‟ is not perverse and contrary to the record?"
14. In the appeal for AY 1997-98, the ITAT while dealing with the above question, disagreed with its own view taken in AY 1995-96 and accepted the plea of the Assessee that the said payment of compensation was in the nature of revenue expenditure. The ITAT was of the same view in the appeals for AYs 1996-97, 1999-2000, 2001-02, 2008-09, 2009-10. This explains why the appeals for all the remaining years, apart from AY 1995-96 on this aspect are by the Revenue.
15. This Court has heard the submissions of Mr. M.S. Syali, learned Senior Counsel appearing for the Assessee and Ms. Vibhooti Malhotra, learned counsel for the Revenue.
Analysis and reasons
16. A fact which has not been addressed by either the AO or the ITAT is that the Assessee follows the CCM and not the PCM. AS 7 which was originally issued by the ICAI in December 1983 was first revised in 2002. The revised AS 7 came into effect in respect of "all contracts entered into during the accounting period commencing on or after 1st April 2003."
17. Therefore, as far as the case in hand is concerned, since there is no dispute that the Gopal Das Bhawan Project was completed in FY 1994-95, it is AS 7, pre-revised, which would apply. AS 7 as issued in December 1983 is titled "Accounting for Construction Contracts". Para 7.1 acknowledges the two methods of accounting that are commonly followed: the CCM and the PCM. Para 7.3 states that under the CCM, "revenue is recognised only when the contract is completed or substantially completed; that is, when only minor work is expected other than warranty obligation. Costs and progress payments received are accumulated during the course of the contract but revenue is not recognised until the contract activity is substantially completed."
18. Para 8 of AS 7 talks of "Costs to be Accumulated for Construction Contracts". Para 8.1 states that "Costs attributable to a contract are identified with reference to the period that commences with the securing of the contract and closes when the contract is completed."
19. Under para 8.4, the costs incurred by a contractor are stated to be divided into "i. Costs that relate directly to a specific contract;
ii. Costs that can be attributed to the contract activity in general and can be allocated to specific contracts;
iii. Costs that relate to the activities of the contractor generally, or that relate to contract activity but cannot be related to specific contracts."
20. Para 8.7 of AS 7 elaborates what 8.4 (iii) talks of, viz., examples of costs that relate to the activities of the contractor generally, or that relate to contract activity but cannot be related to specific contracts. These include:
"i. general administration and selling costs;
ii. finance costs;
iii. research and development costs;
iv. depreciation of plant and equipment that cannot be allocated to a particular contract."
21. The pros and cons of the CCM are discussed in para 10. Para 11.2 of AS 7 states that when a contractor uses a particular method of accounting for a contract, "then in respect of all other contracts that meet similar criteria, the same method is used." Para 11.3 states that the methods of accounting used by the contractor and the criteria adopted in selecting the method represents "an accounting policy." If the contractor changes from PCM to CCM or vice versa, there has to be a disclosure to the effect of the change and its amount.
22. It must be added here that as far as the present cases are concerned, in all the AYs in question, the Assessee has followed a consistent accounting policy by following the CCM. The Revenue has never disputed that the Assessee follows the CCM and, therefore, what logically flows from the
adoption of such accounting policy by the Assessee cannot be overlooked by the Revenue.
23. One of the basic principles of accountancy is that an expenditure incurred in relation to stock and trade would be of revenue nature. There can be no doubt that the unsold flats that had been surrendered to the Assessee were part of its stock and trade. The AO himself noted that the Assessee had booked the flats to various persons after receiving periodical amounts as advance. They were termed as „prospective buyers.‟ It was also noted that after completion of construction, the flats had been "allotted to these persons and possession had also been handed over to them."
24. There is merit in the contention of the Assessee that it had not "repurchased the flats from the buyers." The stage of parting with title/ownership in relation to commercial space allotted to the buyers had not been reached. The AO himself noted that "since the Assessee has not sold the space which has been surrendered by the buyers/allottees, therefore, the compensation paid in lieu of surrender of rights in flats/space shown in work and progress in balance-sheet will enhance the value of work and progress."
25. It was contended by Ms. Malhotra that even if the compensation paid for the surrender of the flats is not treated as capital expenditure, it should form part of the valuation of stock. In reply, Mr. Syali pointed out that the Assessee has explained that the reason for payment of compensation was that the LGF initially was approved by NDMC as „airconditioned space‟ and, therefore, while booking that space, prospective buyers proceeded on
the basis that it would be for commercial use. However, in terms of the completion certificate issued by the NDMC, the LGF was sanctioned as „storage.‟ It was for this reason that the buyers lost interest. The Assessee then decided to return the advance received and also compensate the buyers since the buyers‟ funds had remained with the Assessee for some time. The Assessee had sought to explain that this compensation corresponded to the increase in the resale value.
26. There is merit in the contention of the Assessee, based on AS 2 that compensation paid subsequent to the completion of the project is an „extraordinary item.‟ It was not „cost‟ of completion of the project and, therefore, such compensation could not be added to the value of the stock and trade of the Assessee. AS 2 governs valuation of inventories. „Cost‟ comprises all of the costs of purchase, cost of completion and other costs incurred "in bringing the inventories to their present location and condition." That which is not relevant to bringing the stock to its present condition or location cannot be a part of its value.
27. Under AS 2, not everything that relates to stock can be added to its value. The following have to be „excluded from cost‟ and „recognized as expense‟:
"(a) abnormal amounts of wasted materials, labour, or other production costs;
(b) storage costs, unless those costs are necessary in the production process prior to a further production stage;
(c) administrative overheads that do not contribute to bringing
the inventories to their present location and condition; and
(d) selling and distribution costs."
28. There is, therefore, merit in the contention of the Assessee that the compensation paid to the flat buyers upon surrender of the respective allotted commercial spaces cannot be added to the value of „stock and trade.‟ In the considered view of the Court, the view expressed by the CIT (A) merits acceptance. The conclusion of the ITAT that the payment was made for „extraneous consideration‟ appears to be based on surmises and conjectures.
29. The mere fact that the space buyer‟s agreement or the allotment letter did not mandate payment of compensation would not come in the way of the Assessee treating such payment as „revenue expenditure.‟ In Shahzada Nand & Sons v. CIT, Patiala (1977) 108 ITR 358 (SC) it was held that the requirement of „commercial expediency‟ "must be judged not in the light of the 19th century laissez faire doctrine which regarded man as an economic being concerned only to protect and advance his self-interest but in the context of current socio-economic thinking which places the general interest of the community above the personal interest of the individual and believes that a business or undertaking is the product of the combined efforts of the employer and the employees and where there is sufficiently large profit, after providing for the salary or remuneration of the employer and the employees and other prior charges such as interest on capital, depreciation, reserves, etc., a part of it should in all fairness go to the employees."
30. In the said case the Supreme Court was considering whether payment for
the extra services rendered by an employee could be allowed as business expenditure. It was held that for the purposes of allowing commercial pay to an employee as expenditure under Section 36 (1) (ii) of the Act, it had to necessarily be paid pursuant to a contractual obligation. The mere fact that the commission was paid „ex gratia‟ would not necessarily mean it is unreasonable. It was observed "even where the nature of the work as remain the same, commercial expediency may require payment of commission to an employee." The payment was allowed as business expenditure.
31. In Commissioner of Income Tax, U.P. v. Nainital Bank Ltd. (1966) 62 ITR 638 (SC) the Assessee bank had settled the claims of those who had pledged their jewellery with the Bank which was stolen by dacoits. The question was whether such payments could be allowed as business expenditure under Section 10(2)(xv) of the Indian Income Tax Act, 1922? It was acknowledged that "In choosing to compensate its constituents for the loss of their jewellery and maintain its business connections and goodwill, the bank laid out expenditure for the purpose of its business."
32. It was further explained that "The sole question is whether the bank in incurring the expenditure acted in the interest of and for the purpose of its business. The bank is carrying on banking business and advances loans on the security of jewellery. The credit of a banking business is very sensitive: it largely thrives upon the confidence which its constituents have in its management. To maintain that confidence the management has often to make concessions and thereby to preserve the goodwill of the business and its relations with the clientele. The bank could have, if so advised, taken its stand strictly on its legal
obligations, and could have recovered the amounts due by the constituents at the same time denying liability to make any compensation for the loss of jewellery pledged with it. But such a stand might very well have ruined its business, especially in the rural areas in which it operated. The bank had evidently two courses open: to enforce its rights strictly according to law, and thereby to lose the goodwill it had built up among the constituents, or to compensate the constituents for loss of their jewellery, and maintain its business connections and goodwill. In choosing the second alternative, in our judgment, the bank laid out expenditure for the purpose of its business. Paying to the constituents the price of the jewellery stolen in a robbery or a burglary was therefore expenditure for the purpose of the business. There can be no doubt that the expenditure was wholly and exclusively in the interest of the business. The expenditure was laid out for no other purpose."
33. Applying the law explained by the Supreme Court in the above decisions to the case in hand, the plausible conclusion is that the compensation paid by the Assessee to the allottees of the commercial spaces for the surrender of their rights therein cannot be said to be disallowable on the ground of such payment having been made for „extraneous considerations.‟
34. In Kanga and Palkhivala‟s Commentary on the Income Tax Law Volume 1, the distinction between the expressions "for the purpose of earning profits‟ and „for purpose of the business‟ was brought out as under:
"11. Wholly and Exclusively for the Purposes of the Business.
(a) Purpose of Business- Before the corresponding section in the 1922 Act was amended in 1939, allowance was given in respect of any non-capital expenditure „incurred solely for the purpose of earning such profits or gains.‟ Under the present law, the expenditure should be laid out „wholly and exclusively for the purposes of the business.‟ The two expressions are not
synonymous; the latter is wider than the former. Expenditure may be for the purpose of the business although it may not be incurred for the purpose of earning the profits of the business. This is established by the decision of the Supreme Court in Meenakshi Mills Ltd. v. CIT 63 ITR 207. The expression "for the purposes of business" is wider than the expression "for the purpose of earning income." The former would include within its scope expenditure incurred on grounds of commercial expediency."
35. In the present case, the Assessee has a plausible explanation for making such payment of compensation to protect its „business interests.‟ While it is true that there was no „contractual obligation‟ to make the payment, it is plain that the Assessee was also looking to build its own reputation in the real estate market.
36. Further the mere fact that the recipients treated the said payment as „capital gains‟ in their hands in their returns would not be relevant in deciding the issue whether the payment by the Assessee should be treated as „business expenditure.‟ As explained by the Madras High Court in CIT v. Sarda Binding Works 102 ITR 187 (Mad), it is the point of view of the payer which is relevant.
37. The decision in CIT v. Mangal Tirth Estates Ltd. 303 ITR 366 (Mad) was a case where the Assessee therein had also followed the CCM. It was engaged in the business of construction and sale of a multi-storeyed office cum shopping complex. The Assessee had under the development agreement agreed to provide air conditioning to the shops and to also allot car park space. The Assessee claimed deduction on advertisement, sales promotion,
legal charges and claimed losses in its return. The AO rejected the claim on the ground that only a portion of the expenditure related to the space already constructed could be allowed. It was held that since the Assessee had maintained the system of accounts on mercantile basis by adopting CCM, the revenue expenditure "normally, must be allowed in its entirety in the year in which it was incurred. The Assessee was held entitled to deduction of the entire legal and advertisement expenses in the year in which it was incurred." On a similar analogy, in the present case, the payment of compensation is to be allowed in full in the year of payment of such compensation.
38. The result of the above discussion is that the Court holds that the payment made by the Assessee to the allottees of the flats for their surrendering the rights therein should be allowed as business expenditure of the Assessee.
39. This Court accordingly answers the question of law framed in ITA 210 of 2003 the affirmative i.e. in favour of the Assessee and against the Revenue by holding that the conclusion recorded by the ITAT that the compensation of Rs.11838705 was paid by the Assessee for „extraneous consideration‟ is perverse and contrary to the record.
40. ITA 210 of 2003 filed by the Assessee is accordingly allowed. Accordingly, the appeals of the Revenue vis-à-vis the said issue would fail. However, the Court proposes to pass separate orders in each of the appeals.
Is rental income business income or income from house property?
41. The next issue that arises is whether rental income earned by the Assessee from its stock and trade should be treated as income from house property (IHP), as claimed by the Assessee, or as business income?
42. The question arose even in AY 1995-96 where the AO by order dated 27th March 1998 assessed the said rental income as „income from business.‟ During AY 1995-96 the Assessee had shown a sum of Rs.2,09,40,492 as a rental income from the flat/space given on rent to various parties. These spaces/flats were part of the stock and trade and the rental income was claimed as income from house property. The Assessee also claimed deduction of 1/5th of the repairs amounting to Rs. 41,29,837 under Section 24 of the Act.
43. During the assessment proceedings, in its reply dated 15th December 1997 to the query raised by the AO, the Assessee pointed out that there is nothing in law which prohibited the leasing out of stock and trade. It relied on the decision in CIT v. Chagan Das and Company 54 ITR 17 where the Supreme Court held that where a person buys and sells property, the income from that activity should be assessed as business income whereas the rental income from such property is assessed as income from house property.
44. For AY 1995-96, the CIT (A) in the order dated 30th October 1998 agreed with the Assessee and held that as the Assessee was the owner of the property which had been let out otherwise than in the course of business of letting and subletting, the rental income had to be assessed as IHP. It was
noted that "The appellant had entered into an agreement with the co- owners of the leasehold land for construction of the property at the cost of the appellant. On completion of the building, the co- owners were entitled to the specific share and the balance space belonged to the appellant which it was free to assign or sell or otherwise transfer to any person, firm, company or association. There is therefore no doubt that the· appellant had acquired the ownership of its share of the space."
45. The ITAT in its order dated 28th February 2002 for AY 1995-96 was of the view that on this aspect, no interference was warranted with the order of the CIT(A) whereby rental income was taxed under the head IHP. The Revenue file ITA 69 of 2003 in this Court which was dismissed by an order dated 8th January 2004. The said order became final.
46. The ITAT appears to have been consistent in this view. For AY 1997-98, the ITAT again held in favour of the Assessee on this issue. The Revenue then filed ITA No.772 of 2005 in this Court. However, by an order dated 10th October 2007, this Court declined to interfere on the ground that the Revenue‟s appeal ITA No.69 of 2003 for AY 1995-96 had been dismissed by this Court by an order dated 8th January 2004. This Court noted that the Revenue accepted that decision and did not challenge it any further. Accordingly, the Court declined to frame any substantial question of law on this issue. The said order dated 10th October 2007 on this aspect does not appear to have been challenged further by the Revenue.
47. The resultant position as far as AYs 1995-96 and 1997-98 are concerned
is that the Revenue has accepted the finding of the ITAT as affirmed by this Court.
48. For AY 1996-97, the ITAT decided the issue following its decision for AY 1997-98 which, as already noticed, attained finality. However, the Revenue chose to challenge the ITAT‟s finding on the issue for AY 1996-97 by filing ITA 2078 of 2010. This Court while admitting the said appeal on 3rd January 2011 framed a question of law, viz., whether the rental income is to be assessed as IHP or as business income?
49. The Court finds that barring this one year i.e. AY 1996-97, in all the other AYs, the consistent view of the ITAT that rental income is to be assessed as IHP and not business income has been accepted by the Revenue.
50. Ms. Malhotra was unable to point out why only for AY 1996-97 a different view should be taken. Both Ms. Malhotra for the Revenue and Mr. Syali for the Assessee have placed reliance on the decision of this Court in Ansal Housing Finance Company Ltd. (2013) 354 ITR 180 (Del) as supporting their respective cases. A careful perusal of the said judgment shows that the point in fact is answered in favour of the Assessee and not against it.
51.1 Ms. Malhotra sought to rely on the decision in Chennai Properties and Investments Ltd. v. CIT (2015) 373 ITR 673 (SC) as supporting the case of the Revenue. However, this Court is not able to agree with the above submission. In the said case, the object of the Appellant Assessee company
was to acquire and let out properties in the city. The rental income received therefrom was shown as income from business in the return filed by the Assessee.
51.2 The AO, however, held that since the income was received from the letting out of properties, it was in the nature of rental income, and accordingly taxed the same accordingly under that head. The CIT(A) allowed the appeal of the Assessee by holding that income was from business and directed that it should be treated and taxed as such. The ITAT resultantly confirmed the order.
51.3 The High Court allowed the appeal of the Revenue by holding that the income derived by letting out of properties would not be income from business but instead could only be assessed as income from house property. The Supreme Court in a further appeal by the Assessee observed that the main object of the Assessee company was to acquire and hold properties and let out the same and that in the return filed, the entire income which was assessed therein was from letting out of such properties. It was further observed that "letting out of properties is in fact the business of the Assessee." Applying the judgment in Karanpura Development Co. Ltd. v. Commissioner of Income Tax, West Bengal 44 ITR 362 (SC), the Supreme Court held that the Assessee had rightly disclosed the income under the head „Income from Business‟ and restored the decision of the ITAT.
51.4 The said decision is distinguishable on fact in its application to the case on hand. Here the question is confined to the letting of properties forming
part of the Assessee‟s stock in trade. Barring AY 1996-97, for all other AYs the consistent view taken by the ITAT, as has been affirmed by this Court and accepted by the Revenue is that it should be treated as IHP.
52. The rule of consistency as explained by the Supreme Court in Parashuram Pottery Works Ltd. v. Income Tax Officer, [1977] 106 ITR 1 (SC) and Radhasoami Satsang Saomi Bagh v. Commissioner of Income Tax, [1992] 193 ITR 321 (SC) was reiterated by it in CIT v. Excel Industries Ltd. (2014) 13 SCC 459 in the following manner:
31. It appears from the record that in several assessment years, the Revenue accepted the order of the Tribunal in favour of the assessee and did not pursue the matter any further but in respect of some assessment years the matter was taken up in appeal before the Bombay High Court but without any success. That being so, the Revenue cannot be allowed to flip-flop on the issue and it ought let the matter rest rather than spend the tax payers‟ money in pursuing litigation for the sake of it."
53. Following the rule of consistency as explained in the above decisions, this Court declines to entertain the plea of the Revenue which appears to be confined to AY 1996-97, with none of the earlier or subsequent AYs being challenged by the Revenue. Accordingly, the issue is decided in favour of the Assessee and against the Revenue by answering the question in the affirmative and holding that the rental income of the Assessee from the properties forming part of its stock-in-trade would be IHP and not business income. ITA 2078 of 2010 being the appeal of the Revenue for AY 1996-97 is accordingly dismissed.
Brokerage and Commission
54. The next major issue concerns the expenditure on brokerage and commission. The issue arose in AY 1995-96 when the Assessee debited Rs.1,45,25,708 to the P&L account as brokerage and commission towards service rendered by brokers for sale of flats and leasing out commercial spaces/flats.
55. According to the AO, the amount so paid appeared to be extraordinary. The Assessee‟s plea was that the brokers were demanding higher amounts as they were not being compensated with income which may accrue to the owners in future because of the interest free element of the huge amount comprising security deposit, advance rent etc. Further the payments had been made through account payee checks purely on commercial consideration.
56. The AO, however, did not agree and disallowed Rs.41,84,947 as being in excess and unreasonable and valued back for the income of Assessee. In appeal, the CIT(A) reversed the AO on the ground that it is not for the AO to determine the reasonableness or otherwise of the expenditure. In the further appeal by the Revenue for AY 1995-96, the ITAT in its order dated 28th February 2002 agreed with the stand of the CIT(A).
57. For AY 1995-96, the Revenue filed ITA No.69 of 2003 in this Court raising a question on this issue but it was not admitted by this Court by the order dated 8th January 2004. Likewise, for AY 1997-98, when the ITAT followed its earlier order the Revenue filed ITA 772 of 2005. This Court did
not frame any question on this issue following its earlier order dated 8 th January 2004 in ITA 69 of 2003.
58. Again, only for AY 1996-97, the Revenue‟s appeal ITA 2078 of 2010 on this issue was admitted by this Court by its order dated 3rd January 2011. The Assessee has pointed out that for all the subsequent years i.e. AY 1999- 2000, 2001-02, 2002-03, 2003-04 the appeals of the Revenue on this question i.e. ITA Nos. 581 of 2010, 548 of 2010, 742 of 2008 and 400 of 2009 did not even raise this issue. In other words, for all of the above years except AY 1996-97, the Revenue accepted the case of the Assessee.
59. Following the rule of consistency, this Court finds no merit in the contention of the Revenue and this question is accordingly answered in favour of the Assessee and against the Revenue. ITA 2078 of 2010 filed by the Revenue on this aspect is accordingly dismissed.
Expenditure on foreign travel
60. The next issue arising in the ITA 2078 of 2010 for AY 1996-97 concerns expenditure on foreign travel. During AY 1996-97, the Assessee incurred Rs.15,82,083 on foreign travel of its employees. This was to promote the sale and leasing out of the Assessee‟s commercial space and as a result of the said visits, space was leased to Bank of Korea and the Korea Development Bank. The AO disallowed the expenditure holding that it could not be allowed as expenditure against income from house property.
61. The CIT(A) reversed this finding of the AO holding that the lease of
space is a part of the Assessee‟s business and such expenditure incurred on the lease is a part of the business and such expenditure and exploitation of the stock in trade is admissible as business expenditure.
62. The ITAT reversed the ruling of the CIT (A) and upheld the decision of the AO to the extent of disallowing 50% of the foreign travel expenditure. This issue is similar to the issue of brokerage and commission which was held allowable and accepted by the Revenue for all of the AYs in question except for AY 1996-97. Again, following the rule of consistency, this Court answers this issue in favour of the Assessee and against the Revenue.
Interest and guarantee commission
63. The next issue is the treatment of the amount paid by the Assessee on account of interest and guarantee commission. The AO sought to add this amount for AY 1996-97 to the Assessee‟s income on the ground that the loan raised from the Bank by the Assessee was given to its sister concern without charging interest. The ITAT, however, deleted the addition.
64. The facts in brief for AY 1997-98 were that the interest amount of Rs.32225676 comprised the following "Rs.1,07,91,828/- on CC limit, paid to IndusInd Bank Ltd.
Rs.2,14,33,848/- on loan of Rs.9 Cr. taken from Citi Bank."
65. The AO disallowed the interest paid to IndusInd Bank on the ground that the interest was required to be capitalized under the head of „capital work
and progress.‟ In fact in AYs 1992-93, 1993-94 and 1994-95, the Assessee itself had capitalised interest in the capital work and progress. The cash credit limit available to the Assessee was used by it to give a loan to its sister concerns for purchasing land in Gurgaon.
66. As regards the payment of interest to Citi Bank, the Assessee explained that it had provided interest free finance to associate companies for purchase of 105 acres of land. As against the interest burden of Rs.2 crores per year, the Assessee would receive Rs.1.05 crore in 5 instalments.
67. According to the AO, given that the aggregate interest burden was Rs.10 crores up to 31st March in the relevant year, the Assessee would get only 1 lac per acre, the interest was not incurred for the purposes of the Assessee‟s own business but to benefit associate companies. The case of the Assessee was that as long as the conditions of Sections 36 (1) (iii) of the Act are met, deduction of interest cannot be denied merely because the Assessee was a cash rich company having enough resources of its own.
68. It is pointed out that in the earlier years Gopal Das Bhawan was still under construction and the interest was capitalised only up to the stage of completion of the project under „capital work and progress.‟ The interest on the CC limit for the subsequent period, after completion of project, was rightly claimed and allowed as a revenue expense.
69. It is explained by the Assessee that the CC limit was not in respect of the Ardee City Project which had been taken up only in 1995 by entering into an
Memorandum of Understanding (MoU) with the associate companies. It is explained that on account of the land ceiling laws in Haryana, more than 20 acres of agricultural land could not be purchased by one entity. To set up a colony, a developer had to have a number of associate companies to acquire contiguous land of 100 acres and this led to entering into the MoU with the associate companies on 17th March 2005. Clause 2 of the MoU provided that the Assessee would arrange the funds for purchase of the lands. Clause 11 provided for payment of service charge for providing interest free finance. Since the Assessee was not eligible to seek licence to develop by itself a housing project without acquiring 100 acres of contiguous land interest, free advances were given to the associate companies for the purposes of Assessee‟s business.
70. The Assessee‟s case appears to be supported by the decisions in SA Builders v. CIT (2007) 288 ITR 1 (SC) which has been followed in Hero Cycles v. CIT (2015) 379 ITR 347. The ratio of the decision of the Bombay High Court in CIT v. Lokhandwala Constructions Industries Ltd. (2003) 260 ITR 579 (Bom) was rightly relied upon by the ITAT to allow the plea of the Assessee and treat the said interest payments as revenue expenditure. As explained in CIT v. Bombay Samachar Ltd. (1969) 74 ITR 723 (Bom) and this Court in Regal Theatre v. CIT (1997) 225 ITR 205 (Del) and CIT v. Gautam Motors (2011) 334 ITR 326 (Del) merely because the Assessee was a cash rich company, the payment of interest cannot be disallowed as business expenditure.
71. Further as rightly pointed out, AS 2 would apply in terms of which, with
the Assessee following the CCM, the expenditure incurred subsequent to the completion of the project cannot be attributed to work and had to be allowed only as revenue expenditure. Consequently, the question is answered in the affirmative in favour of the Assessee and against the Revenue.
Withdrawal of credit of TDS
72. The next issue to be considered is whether the Assessee was liable to deduct tax at source (TDS) on the rent received from tenants of properties of which the Assessee was not the owner. This issue arises in two AYs i.e. 1995-96 (ITA 611 of 2005) and 1996-97 (ITA 609 of 2005).
73. The Assessee let out space in Gopal Das Bhawan for which during AY 1995-96 the tenants paid rent by deducting TDS. A sum of Rs. 24,65,761 of such TDS was claimed by the Assessee as credit. Since the property had already been sold, the rent received by the Assessee from the tenants was passed on to the respective owners and this was to the tune of Rs.1,07,20,754. Besides passing on this rent, the Assessee also deposited Rs.25,04,368 as tax on behalf of the owners and TDS certificates were issued to such owners.
74. By virtue of the exercise of power under Section 154, the AO withdrew the credit of TDS in the sum of Rs.24,65,761 on the basis that the Assessee was not the owner of the property and further that the rent on which tax was deducted was not shown as income.
75. The CIT (A) reversed the finding of the AO taking into account the fact
that the Assessee had also deposited tax of Rs.25,04,368. Tax on the rent had been paid twice: first by the tenants and then by the Assessee. Accordingly, it was held that credit of TDS could not be denied to the Assessee only because there was no corresponding income. It was held that Section 199 cannot be applied to deny credit of TDS. The ITAT upheld the order of the CIT (A) on the ground that the issue was a debatable one and fell outside the purview of Section 154.
76. For AY 1996-97, the credit of TDS was Rs. 52,92,346 and the tax deposited by the Assessee on behalf of the flat buyers was Rs. 32,81,197.
77. The Court on considering the submissions of the parties is of the view that the AO also did not dispute the fact that the Assessee passed on the rent collected to the respective owners. The TDS deducted at the time of such passing on of rental income was also deposited by the Assessee. Further, the owners did disclose the rental income in their returns. Thus on the one hand, there was credit of TDS and on the other hand there was debit of tax paid on behalf of the owners.
78. The Court is of the view that there was no occasion to invoke Section 154 of the Act, since the issue was a debatable one. The decisions of the CIT (A) as affirmed by the ITAT take a plausible view and deserve to be upheld.
79. For the aforementioned reasons, the Court is of the view that the plea of the Assessee should succeed. Accordingly, the question is answered in favour of the Assessee and against the Revenue.
Interest under Section 201 (1A)
80. The next question is about charging of interest under Section 201(1A). The view that while passing on the rents collected to the respective owners the Assessee should have deducted TDS. Further, that interest thereon under Section 201 (1A) of the Act was also liable to be paid.
81. While the AO levied interest, the CIT (A) following the order in AY 1995-96 where it held that the Assessee was not liable to deduct TDS in respect of rent received on behalf of others, cancelled the interest. The ITAT agreed with the CIT (A).
82. Under Section 194-I of the Act, the liability to deduct TDS is on the tenant paying the rent. The amount passed on to the owners by the Assessee was not its capacity as tenant. It is further pointed out that for AY 1998-99 the Revenue accepted the order of the CIT (A) by not filing any further appeal. This issue is also, therefore, accordingly answered in favour of the Assessee and against the Revenue.
83. The issue is answered in the negative i.e. in favour of the Assessee and against the Revenue.
Advertisement expenses
84. The next issue concerns deduction of advertisement expenses. The claim of advertisement and publicity expenses in respect of the Ardee City Project was disallowed by the AO for AY 1997-98 on the ground that the Assessee was following the CCM and the expenditure should have been debited to
capital work in progress. The CIT (A) referred to AS 2 issued by the ICAI and held that since finance and selling costs are usually excluded from the accumulative contract cost, the advertisement expenses was not required to be capitalised, even if it was project specific. The ITATT concurred with th CIT (A).
85. The issue is covered by the decision in CIT v. Mangal Tirth Estates Ltd. (supra) where in para 41 it was held as under:
"41. The expenses amortized in the accounts consisted of legal expenses advertisement expenses and sales promotion expenses. As far as legal expenses are concerned the kind of the legal expenses incurred demanding the amortization is not clearly spelt out. On the expenditure on sales promotion and advertisement, given the nature of business of the assessee being one of construction and promotion of shopping complex, even going by the completed contract method, it is difficult to say that it is a one-time affair. Admittedly, the assessee has completed one phase of the project. The construction is of the whole complex. As such, taking note of the nature of business, it is not possible to say that the expenditure incurred for sales promotion and advertisement would have relevance to one portion alone. In the circumstances, it is difficult to apportion a part of this expenditure as relatable to the completed phase alone and to carry the balance to future years for adjustment. The facts peculiar to the facts of an assessment with reference to the maintenance of accounts cannot be ignored. Hence, keeping in mind the nature of business and the relevancy of expenditure and the character of the same, we uphold the order of the Tribunal in so far as legal expenses and advertisement are concerned. In the circumstances, we hold that the assessee is entitled to have the deduction of the expenditure on advertisement and legal expenses in full in the year in which it was incurred. On the question of sales promotion charges, the Tribunal remanded the matter back to the Assessing Officer to
consider the claim to the extent law permitted. Taking note of the overall facts and the nature of business, we confirm the order of the Tribunal on this expenditure."
86. Further in AYs 1995-96 and 1996-97 a similar expenditure was allowed and no question was framed by this Court. The Assessee being in the real estate business cannot carry on its business without publicity. The expenditure was necessary for the promotion of the business. The question is accordingly answered in favour of the Assessee and against the Revenue.
Service charges
87. The question whether service charges are allowable as revenue expenditure arises for AYs 2001-02 and 2003-04.
88. The Assessee is admittedly following the CCM. Service charges were incurred after the completion of the project and would not be part of the capital work in progress. Having been incurred at a stage subsequent to the completion of the project it had to be shown as revenue expenditure and was rightly allowed as such by the ITAT. This question is also therefore answered in favour of the Assessee and against the Revenue.
Scope of Section 154
89. The last issue concerns the scope of Section 154 and whether the ITAT was right in holding that it could not be invoked by the Revenue in the facts and circumstance of the present case.
90. As rightly pointed out by the Assessee, the issue concerning TDS credit
was a debatable issue. The question has been admitted only for two years i.e. AYs 1995-96 and 1996-97. With the issue indeed being a debatable one the ITAT rightly held that there was no occasion for invoking of Section 154 of the Act. This view is a plausible one and in view of the settled legal position does not call for any interference.
91. Consequently, this issue is also answered in favour of the Assessee and against the Revenue.
Conclusion
92. In view of the above discussion:
(i) The questions framed in each of the appeals stand answered in favour of the Assessee and against the Revenue;
(ii) ITA 210 of 2003 by the Assessee is allowed and the remaining appeals of the Revenue are dismissed.
93. Separate consequential orders will be passed in each of the appeals accordingly.
S. MURALIDHAR, J.
SANJEEV NARULA, J.
MARCH 20, 2019 tr
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!