Delhi High Court High Court

Commissioner Of Income Tax … vs Tulip Finance Ltd on 15 October, 2008

Delhi High Court
Commissioner Of Income Tax … vs Tulip Finance Ltd on 15 October, 2008
Author: Badar Durrez Ahmed
           THE HIGH COURT OF DELHI AT NEW DELHI

%                                 Judgment delivered on: 15.10.2008

+            ITA 458/2007

COMMISSIONER OF INCOME TAX
DELHI- VI                                                     ... Appellant

                                  - versus -

TULIP FINANCE LTD                                             ... Respondent

Advocates who appeared in this case:

For the Appellant     : Mr R. D. Jolly
For the Respondent    : Mr V. P. Gupta with Mr Basant Kumar

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE RAJIV SHAKDHER

1. Whether Reporters of local papers may be allowed to
see the judgment ?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported in Digest ?

BADAR DURREZ AHMED, J (ORAL)

1. The present appeal under Section 260 A of the Income Tax

Act, 1961 (hereinafter referred to as the „said Act‟) has been preferred

by the revenue against the order dated 31.08.2006 passed by the

Income Tax Appellate Tribunal in ITA 5810/Del/1998 pertaining to the

assessment year 1994-1995.

2. The learned counsel for the revenue challenged the said

order of the Tribunal on four issues. The first issue was with relation

ITA No. 458/2007 Page No.1 of 8
to the deletion of the addition of Rs 33 lacs, which had been made by

the Assessing Officer on account of unexplained share capital under

Section 68 of the said Act. The second issue pertains to the deletion

made by the Tribunal of the addition of Rs 35,06,292/- by the

Assessing Officer on account of alleged unexplained security deposits

under Section 68 of the said Act. The third issue relates to the

disallowance of depreciation by the Assessing Officer amounting to

Rs 15 lacs in respect of cast iron moulds. The disallowance has been

set aside and the Tribunal has allowed the said depreciation. The

fourth issue also pertains to disallowance of depreciation of

Rs 6,11,145/-, which had been claimed by the assessee in respect of

rolls which were machinery items less than Rs 5,000/- each on which,

at the relevant point, 100% depreciation was allowable.

3. We have heard the learned counsel for the parties and have

also examined the orders passed by the Assessing Officer, the

Commissioner of Income Tax (Appeals) and the impugned order

passed by the Tribunal. Insofar the first issue is concerned, we find

that the Commissioner of Income Tax (Appeals) had considered the

issue in detail and had found that one of the parties, namely, Sh. S. P.

Garg and Mrs Raj Garg, who had introduced a sum of Rs 2 lacs by way

of share capital, had appeared before the Assessing Officer and had

furnished their returns of income. They had also filed copies of their

ITA No. 458/2007 Page No.2 of 8
bank statements evidencing issuance of cheques to the assessee

company towards share capital. Even the proof and details of dividend

paid and tax deducted at source had been filed by the assessee. With

regard to the other party, namely, Magadh Leasing and Finance Ltd,

and the associate parties, Mr D. N. Sahai, Ms Sushila Sahai and Daya

Engineering Works Ltd, who had collectively introduced share capital

to the extent of Rs 16 lacs, it had been noticed that the assessee had

furnished their permanent account numbers, places of their assessment

and confirmations from them, before the Assessing Officer. The said

information was also filed before the Commissioner of Income Tax

(Appeals). The amounts received from these shareholders were

through cheques, which had been duly credited in the bank account of

the assessee and these shareholders were also income tax assessees,

who had also received dividends in respect of the shares. It was also

noted that the assessee company had also filed tax deducted at source

certificates along with bank statements to show the evidence of

remittance of dividend. As regards the remaining shareholder, that is,

Dr. S. P. Srivastava, it was noted that he was an NRI and the share

capital of Rs 15 lacs received from him was through his NRE account

maintained in ANZ Grindlaya Bank. The remittances were through

three separate cheques, of which details were available. The assessee

had also filed bank certificates submitted to the Reserve Bank of India

ITA No. 458/2007 Page No.3 of 8
presumably for the purpose of remittance of dividend to the said

Dr Srivastava.

4. In the light of such evidence, the Commissioner of Income

Tax (Appeals) as also the Tribunal had come to a conclusion of fact

that the assessee had discharged the burden which lay upon it for

establishing the identity of the shareholders as well as the genuineness

of the transactions. As such, the Tribunal confirmed the findings of the

Commissioner of Income Tax (Appeals) and deleted the addition of

Rs 33 lacs which had been made by the Assessing Officer. It is

obvious that the findings returned by the Commissioner of Income Tax

(Appeals) as well as the Tribunal are pure findings of fact and no

question of law arises on this issue.

5. As regards the second issue of alleged unexplained security

deposits of Rs 35,06,292/-, we find that the Tribunal, after examining

the material on record as also the order passed by the Commissioner of

Income Tax (Appeals), which was in favour of the assessee, came to

the conclusion that the advances received from the customers by way of

security deposits were duly accounted for in the lease rentals and were

adjusted against the final sale price. Consequently, the security

deposits could not be regarded as unexplained cash credits. It may be

noted that the security deposits were received from customers who

ITA No. 458/2007 Page No.4 of 8
wished to purchase or take on hire, finance or lease any vehicle or plant

or machinery from the assessee. The security deposits were either

eventually refunded or adjusted against sale of the assets to the

customers upon termination of the lease. The agreements which were

entered into between the assessee and its customers, contained the

period of lease, security deposit received, rate of interest, descriptions

of the assets etc. The Commissioner of Income Tax (Appeals) noted

that the assessee company had more than 1500 such customers from

whom security deposits had been received and to whom assets had

been leased as on 31.03.1994. Taking of security deposits from the

customers was regarded as mandatory for the business as it provides a

safety net and thus minimizes the risk of any possible default in

payment of lease rentals by the customers. On termination of the lease

the said security deposits are adjusted against the sale of the leased

asset to the customers. The Commissioner of Income Tax (Appeals)

also noted that for the subsequent assessment year 1995-1996 the

Assessing Officer had thoroughly examined the issue of receipt of

security deposits and was convinced about the genuineness and,

therefore, did not make any addition on this account. For all these

reasons, we find that the Tribunal‟s conclusion confirming the findings

of the Commissioner of Income Tax (Appeals) cannot be faulted. In

any event, these are pure findings of fact and no question of law, much

less a substantial question of law, arises on this aspect of the matter.

ITA No. 458/2007 Page No.5 of 8

6. As regards the third issue with regard to disallowance of

depreciation of Rs 15 lacs on cast iron moulds, we find that the

Assessing Officer had proceeded on an entirely incorrect premise. The

Assessing Officer had disallowed the depreciation claimed by the

assessee on the ground that the lease agreement which had been signed

on 29.03.1994 was to take effect from 29.04.1994 and, therefore,

depreciation could not be allowed for the year in question which ended

on 31.03.1994. The Commissioner Income Tax (Appeals), after going

through the lease agreement dated 29.03.1994, categorically observed

that the commencement date of the said lease agreement was

29.03.1994. However, the lease money was payable in monthly

instalments with effect from 29.04.1994. Both the Commissioner

Income Tax (Appeals) as well as the Tribunal have concluded that the

fact that the lease payments were to commence on 29.04.19994 did not

make any difference to the fact that the lease, in fact, had commenced

on 29.03.1994. Moreover, bills in respect of the cast iron moulds were

dated 29.03.1994. The delivery challans were also prior to 31.03.1994.

The Tribunal concluded that on the basis of these documents as also on

the basis of the certificate given by the lessee (Shiva Glass Works Ltd),

it was established that the cast iron moulds were put to use in the

month of March, 1994 and, therefore, the depreciation was allowable in

the year in question. This is also a finding of fact and the Tribunal has

correctly concluded that the Assessing Officer had not appreciated that

ITA No. 458/2007 Page No.6 of 8
the date of commencement of the payment was 29.03.1994 and not

29.04.1994. We may note in passing that in paragraph 19 of the

impugned order there appears to be typographical error in the

mentioning of the date in the following phrase:-

“……..the date of commencement was 29.04.1994.”

Reading the context in which the said phrase appears, the date would

be 29.03.1994 as has been held by the Commissioner of Income Tax

(Appeals), which is noted in paragraph 16 of the impugned order itself.

7. The fourth issue with regard to disallowance of depreciation

of Rs 6,11,145/- has also been rightly set aside by the Commissioner of

Income Tax (Appeals) as also the Tribunal. These are also findings of

fact. The Tribunal has confirmed the following observations of the

Commissioner of Income Tax (Appeals):-

“7.1 It is also noticed that the appellant-

company has filed complete details regarding
depreciation claim, including purchase vouchers,
which categorically show that the said assets were
purchased in financial year 1993-1994 and the
rate per item is less than Rs 5,000/-. Also the
copy of the Lease Agreement entered into
between the appellant company and M/s Accurate
Tubes Pvt. Ltd has also been filed, apart from
tripartite agreement between the Allahabad Bank,
the lessor and the lessee dated 18.03.1994.

Keeping in view the facts and circumstances of
the case I have no hesitation in holding that the
Assessing Officer has acted in an arbitrary
manner in denying the deprecation claim on rolls.

ITA No. 458/2007 Page No.7 of 8
The said claim of 100% is clearly admissible
under the first proviso to Section 32 (1).”

We see no reason to interfere with these findings.

8. No substantial question of law arises for our consideration.

The appeal is dismissed.

BADAR DURREZ AHMED, J

RAJIV SHAKDHER, J
October 15, 2008
SR

ITA No. 458/2007 Page No.8 of 8