Delhi High Court High Court

Cit, Central-Ii, New Delhi vs M/S. K.J.Business Centre on 2 April, 2009

Delhi High Court
Cit, Central-Ii, New Delhi vs M/S. K.J.Business Centre on 2 April, 2009
Author: Vikramajit Sen
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+            ITA No.88/2007

#     CIT, CENTRAL-II, NEW DELHI        ..... Appellant through
!                                       Ms. P.L. Bansal with
                                        Mr. M.P. Gupta, Advs.

                  versus

$     M/S. K.J. BUSINESS CENTRE         ....Respondent through
^                                       Mr. Ajay Vohra with
                                        Ms. Kavita Jha, Advs.

                              WITH

             ITA No.90/2007

      CIT, CENTRAL-II, NEW DELHI        ..... Appellant through
                                        Ms. P.L. Bansal with
                                        Mr. M.P. Gupta, Advs.

                  versus

      M/S. K.J. BUSINESS CENTRE         ....Respondent through
                                        Mr. Ajay Vohra with
                                        Ms. Kavita Jha, Advs.


%                      Date of Hearing : January 20, 2009

                       Date of Decision : April 02, 2009

      CORAM:
*     HON'BLE MR. JUSTICE VIKRAMAJIT SEN
      HON'BLE MR. JUSTICE RAJIV SHAKDHER
      1. Whether reporters of local papers may be
         allowed to see the Judgment?                       Yes
      2. To be referred to the Reporter or not?             Yes
      3. Whether the Judgment should be reported
         in the Digest?                                     Yes




ITA No.88/2007                                         Page 1 of 12
 VIKRAMAJIT SEN, J.

1. Heard.

2. Admit.

3. On behalf of the Revenue the following questions of law,

stated in the Appeal to be of substantial nature, have been

proposed for the Assessment Year 1994-1995(ITA 90/2007):-

(a) Whether ITAT was correct in law in confirming the
order passed by CIT(A) and thereby deleting the
addition of Rs.19,84,000/- made by the Assessing
Officer on account of commission paid by M/s G E
International to M/s Arora & Associates?

(b) Whether ITAT was correct in law in confirming the
order passed by CIT(A) and thereby deleting the
addition of Rs.1,07,50,000/- made by the
Assessing Officer on account of commission paid
by M/s AIFACS to M/s Manik Enterprises?

(c) Whether ITAT was correct in law in allowing the
assessee to spread the entire commission of
Rs.62,05,375/- over the period of 06 years and
thus charging only 1/6th of the commission in the
present year?

(d) Whether order passed by ITAT is perverse in law

i) when it ignored the relevant material found by
the Assessing Officer and held that the concerns
M/s Arora & Associates and M/s Manik
Enterprises are not the benami of the assessee
and ii) when it allowed the assessee to spread the
income over 06 years ignoring the relevant

ITA No.88/2007 Page 2 of 12
provisions of law and the standard accounting
practice of the trade?

For Assessment Year 1995-1996 (ITA No.88/2007)

(1) Whether ITAT was correct in law in
confirming the order passed by CIT(A) and
thereby deleting the addition of
Rs.58,50,000/- made by the Assessing
Officer on account of commission paid by
M/s AIFACS to M/s Competent Holding
Limited treating the same as income of the
assessee?

             (2)   Whether     ITAT    was   correct      in     law    in
                   confirming the order passed by CIT(A) and
                   thereby      deleting     the       addition         of
                   Rs.3,84,,000/-     made    by    the        Assessing
                   Officer on account of commission paid by
                   M/s AIFACS to M/s Achha & Associates and
                   M/s.   Creative    Investment     &     Marketing
                   treating    the    same   as    income        of    the
                   assessee?

(3) Whether order passed by ITAT is perverse
in law when it ignored the relevant material
found by the Assessing Officer and held
that the concerns M/s Arora & Associates
and M/s Manik Enterprises are not the
benami of the assessee?

             (4)   Whether     ITAT    was   correct      in     law    in
                   confirming the order passed by CIT(A) and
                   thereby      deleting     the       addition         of
                   Rs.51,75,000/-     made    by    the        Assessing



ITA No.88/2007                                                   Page 3 of 12
                   Officer on account of commission paid by
                  M/s AIFACS to M/s Manik Enterprises
                  treating    the   same   as   income   of   the
                  assessee?

4. At the outset, we need to underscore that so far as

findings of fact are concerned interference of the High Court

would be justified only if it appears to it that the conclusions

arrived at by the ITAT are palpably perverse.

5. The entitlement of sundry parties to the receipt of

commission essentially entails a determination of facts and the

High Court must be loathe to enter into that arena except in the

case of perversity. In both the Appeals this question has been

dealt with threadbare at all the three stages of the assessment

adjudication. In these proceedings we are concerned with the

receipt of commission for the letting-out of property belonging

to the All India Fine Arts and Crafts Society(AIFACS) to M/s.

G.E. International. For the Assessment Year 1994-1995 the

Assessee had received Rupees 64,75,000/- as commission from

AIFACS. While framing the assessment for Assessment Year

1995-1996 the Assessing Officer noticed that AIFACS had paid a

sum of Rupees 15,92,500/- to Manik Enterprises (P) Ltd.,

Rupees 30,00,000/- to SMC Food Ltd. and Rupees 28,50,000/-

to Competent Holding (P) Ltd. The Tenant, namely, M/s. G.E.

International also paid commission amounting to Rupees

ITA No.88/2007 Page 4 of 12
19,84,000/- to M/s. Arora & Associates, Rupees 2,00,000/- to

M/s. Achha & Associates and Rupees 1,84,000/- to M/s. Chetan

Investments and Marketing Services. So far as the Appellant is

concerned the commission paid by AIFACS was in two

instalments, viz. Rupees 40,00,000/- on 31.12.2003 and Rupees

24,70,000/- on 15.2.1994.

6. The CIT(A) did not agree with the finding of the Assessing

Officer that the Assessee was, in fact, solely and exclusively

entitled to the receipt of the entire commission; that the

Assessee had distributed commission to its various benami or

family concerns with the intention of spreading its income and

thereby evading tax. The CIT(A) also did not agree with the

Assessing Officer that the Assessee was not entitled to stagger

or spread out the receipt of the commission of Rupees

64,75,000/- over a period of six years. In Assessment Year 1994-

1995 the Assessee had shown its income as 1/6 th of the said sum

of Rupees 64,75,000/-, that is, Rupees 10,78,500/-. Out of this

sum the Assessee had claimed that it had to pay commission to

M/s. Trehan Estate Agency to the extent of Rupees 8,08,875/-,

thus showing only a sum of Rupees 2,69,625/- as taxable. The

additions of Rupees 28,50,000/- and Rupees 30,00,000/- paid by

AIFACS to Competent Holding (P) Ltd. and SMC Food Ltd.

aggregating Rupees 58,50,000/- were deleted by the CIT(A).

ITA No.88/2007 Page 5 of 12
After duly noting the constitution of ownership of Manik

Enterprises (P) Ltd., and the aspect of lifting of corporate veil,

the CIT(A) deleted the addition of Rupees 51,75,000/- made by

the Assessing Officer. It was also highlighted by the CIT(A) that

a company has to bear a higher incidence of tax and, therefore,

it would be of no advantage to the Assessee to share the

commission and thereby eventually subject itself to a higher

taxation. The addition of commission of Rupees 2,00,000/- and

Rupees 1,84,000/- to M/s. Achha & Associates and M/s. Chetan

Investment & Marketing Services respectively were also

deleted. However, the addition of commission of Rupees

8,09,375/- paid by the Assessee to M/s. Trehan Estate Agency

was sustained since the CIT(A) considered this to be without

consideration and justification. The Tribunal has upset this

finding primarily for the reason that payment had not been

returned by M/s. Trehan Estate Agency to the Assessee and the

fact that there was a distant relationship between them was

insufficient reason to disallow the said amount. It is clear that

the factual matrix was carefully considered by the CIT(A) as well

as the ITAT, calling for no further consideration on our part. The

ITAT has observed that the conclusion of the Assessing Officer

to the effect that the commission had been distributed to

different parties by the Assessee was not based on any material

ITA No.88/2007 Page 6 of 12
on record. The ITAT has also opined that it was erroneous for

the Assessing Officer to conclude that Manik Enterprises (P)

Ltd., M/s.Achha & Associates, M/s.Chetan Investment and

Marketing Services and M/s. Arora & Associates were not

independently entitled to the receipt of commission as they had

no role to play in the subject letting out of property belonging to

M/s. All India Fine Arts and Crafts Society(AIFACS) to M/s. G.E.

International.

7. In CIT -vs- Walchand and Co. (Pvt.) Ltd., Bombay, AIR

1967 SC 1435 their Lordships have opined that because of “the

hierarchy of authorities the Appellate Tribunal is the final fact

finding body : its decision on questions of fact are not liable to

be questioned before the High Court.” To the same effect are

the observations in CIT, Calcutta -vs- Karam Chand Thapar and

Brothers (P) Ltd., AIR 1989 SC 1045, as will be clear from a

reading of the following passage:-

7. ….Where the Tribunal has come to the conclusion
that the loss incurred by the assessee in the sale of
shares held by it was a trading loss and its is not the
case of the Department that in arriving at its decision
the Tribunal had taken into consideration any
irrelevant material or failed to take into consideration
any relevant material, there is no room for interference
by the Court. It is well settled that the Tribunal is the
final fact finding body. The questions whether a

ITA No.88/2007 Page 7 of 12
particular loss is a trading loss or a capital loss and
whether the loss is genuine or bogus are primarily
questions which have to be determined on the
appreciation of facts. The findings of the Tribunal on
these questions are not liable to be interfered with
unless the Tribunal has taken into consideration any
irrelevant material or has failed to take into
consideration any relevant material or the conclusion
arrived at by the Tribunal is perverse in the sense that
no reasonable persons on the basis of facts before the
Tribunal could have come to the conclusion to which
the Tribunal has come. It is equally settled that the
decision of the Tribunal has not to be scrutinised
sentence by sentence merely to find out whether all
facts have been set out in detail by the Tribunal or
whether some incidental fact which appears on record
has not been noticed by the Tribunal in its judgment. If
the court, on a fair reading of the judgment of the
Tribunal, finds that it has taken into account all
relevant material and has not taken into account any
irrelevant material in basing its conclusions, the
decision of the Tribunal is not liable to be interfered
with, unless, of course, the conclusions arrived at by
the Tribunal are perverse.

8. In K. Ravindranathan Nair -vs- CIT, (2001) 247 ITR

178(SC):2001(1) SCC 135 it has been prescribed that the

Tribunal is the final fact finding forum and its decision can be

questioned only if it partakes of a perverse nature, that is, it is

indicative of an action, opinion or conclusion which could not

ITA No.88/2007 Page 8 of 12
reasonably be arrived at; that an incorrect conclusion is not

invariably perverse unless it is palpably deliberate or mala fide.

9. None of the arguments addressed on behalf of the

Revenue can persuade us to conclude that these findings of fact

partake of the nature of perversity. So far as the sharing of the

commission between the Assessee and the aforementioned

business concerns is concerned, no substantial question of law

arises for our consideration.

10. The second question which we are called upon to inquire

into is whether it was legally permissible for the Assessee to

stagger its income over a period of six years by showing the

commission received as advance payments in the Assessee’s

Books of Accounts. There is some controversy as to whether the

Assessee could be entitled to spread the income over a period of

nine years for the reason that the Lease was eventually

negotiated for this period instead of six years. The concurrent

finding at all the three tiers of adjudication is that the Appellant

had shown 1/6th of the entire commission, which undisputedly

had been paid in one instalment in its Books of Accounts, and

hence there was no justifiable ground to claim that instead of

1/6th it was entitled to 1/9th of the commission annually. The

Assessee has not filed any Appeal on this point. The Tribunal

has noted that in the Books of Accounts the Assesee had spread

ITA No.88/2007 Page 9 of 12
the commission receipts over a period of six years initially.

Following the conclusion arrived at by another Bench of the

Tribunal the ITAT had also opined that this spreading over of

commission was a practice followed in the trade. We are unable

to subscribe to the opinion that the extant practice in the trade

is to spread commission over the period of a Lease. However,

since this practice has been given approval to by the Tribunal in

the case of Manik Enterprises(P) Ltd. as well as M/s. Arora &

Associates, applying the principle of consistency we decline to

interfere in the facts and circumstances of the present case. In

Union of India -vs- Kaumudini Narayan Dalal, [2001] 249 ITR

219 and Union of India -vs- Satish Panalal Shah, [2001] 249 ITR

221 their Lordships have opined that it is not permissible for the

Revenue to accept a legal proposition in the case of one

assessee and assail in the case of another. We think there is

sufficient reason for our attention to be drawn to Commissioner

of Income-Tax -vs- Varghese Mani, [2001] 252 ITR 735. In that

case a total of Rupees 2,11,500/- was received by way of interest

but the Assessee had admitted only Rupees 32,965/- as interest,

attributable to the previous year ending on March 31, 1990 on

the ground that the discounted value of interest also included

interest which would accrue over the future period of three

years. It was held that the entire interest accrued and received

ITA No.88/2007 Page 10 of 12
was assessable in the Assessment Year 1990-1991. In

Commissioner of Income-Tax -vs- A.R. Santhanakrishnan, [2002]

256 ITR 187 certain amounts were deposited in three years

Government Bonds but the discounted interest was received in

lump sum. It was held that interest in its entirety had to be

taxed in the year of receipt. In P.L. Ganapathi Rao -vs-

Commissioner of Income-Tax, [2006] 285 ITR 501 the

Agreement spelt out that a total sum of Rupees 4,00,000/- was

to be paid towards rentals for a period of five years, to be

adjusted in the following manner:- Rupees 1,00,000/- in the first

year, Rupees 90,000/- in the second year, Rs.80,000/- in the

third year, Rupees 70,000/- in the fourth year and Rupees

60,000/- in the fifth year. The Court noted that the Agreement

mentioned the consideration of Rupees 4,00,000/-; right to claim

a return of the money from the Assessee was conspicuous by its

absence. Hence, the sum of Rupees 4,00,000/- would be taxed in

the year when it was received. To the same effect is E.D.

Sassoon & Company Ltd. -vs- Commission of Income-Tax,

Bombay City, [1954] 26 ITR 27. We decline to answer this

question whether it is permissible to spread the income over six

years primarily because of the observations of the Supreme

Court pertaining to the rule of consistency. This is especially so

ITA No.88/2007 Page 11 of 12
since no specific question pertaining to this aspect of the law

has been proposed on behalf of the Respondent.

11. We also find it difficult to accept the reasoning of the

Tribunal that an oral statement to the effect that it was

understood between the parties concerned that commission

would be refundable if the Lease was terminated before

stipulated tenure, must be accepted even in the absence of a

written covenant to this effect. Such terms are of such far-

reaching import that its absence in the relevant document

could only be indicative of the falsity of the claim.

12. The Appeals are dismissed with no order as to costs.

( VIKRAMAJIT SEN )
JUDGE

( RAJIV SHAKDHER )
JUDGE
April 02, 2009
tp

ITA No.88/2007 Page 12 of 12