Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 0]

Kerala High Court

Eurotech Maritime Academy vs Income Tax Officer (Tds) on 7 January, 2022

Author: Bechu Kurian Thomas

Bench: Bechu Kurian Thomas

                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
              THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
          FRIDAY, THE 7TH DAY OF JANUARY 2022 / 17TH POUSHA, 1943
                         W.P.(C) NO.29652 OF 2021
PETITIONER:

              EUROTECH MARITIME ACADEMY,
(




              OPP.TVS, KALOOR,
              KOCHI-682 017
              (REPRESENTED BY SRI.BABU JOSEPH, MANAGING TRUSTEE)

              BY ADVS.
              K.N.SREEKUMARAN
              P.J.ANILKUMAR (A-1768)
              N.SANTHOSHKUMAR


RESPONDENTS:

      1       INCOME TAX OFFICER (TDS),
              AAYKAR BHAVAN, I S PRESS ROAD,
              ERNAKULAM-682 018.

      2       DEPUTY COMMISSIONER OF INCOME TAX,
              TDS CPC, AAYKAR BHAVAN, SECTOR-3,
              VAISHALI, GAZIABAD, UTTARPRADESH-201 010.

      3       THE CENTRAL BOARD OF DIRECT TAXES,
              NORTH BLOCK NEW DELI-110 002
              REPRESENTED BY ITS CHAIRMAN.

      4       UNION OF INDIA,
              MINISTRY OF FINANCE,
              DIRECT TAXES DEPARTMENT,
              NEW DELHI-110 001.
              REPRESENTED BY ITS SECRETARY.
    R1-R3     ADV.CHRISTOPHER ABRAHAM, STANDING COUNSEL
     R4       ADV.S.MANU, ASSISTANT SOLICITOR GENERAL
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
07.01.2022, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P.(C) NO.29652 OF 2021
                                   -2-

                   BECHU KURIAN THOMAS, J.
             ---------------------------------------------
                    W.P.(C) No.29652 of 2021
             ---------------------------------------------
             Dated this the 7th day of January, 2022

                             JUDGMENT

By Ext.P1 to Ext.P3 intimations, petitioner has been called upon to pay the late filing fee under section 234E of the Income Tax Act, 1961 (for short,'the Act').

2. As per the aforesaid intimations, amounts have been demanded as late fee for the periods from 2012-13 to 2013-14 on the basis of the provisions in section 234E of the Act, which is as follows:

"234E-Fee for default in furnishing statements:-
(1) Without prejudice to the provisions of the Act, where a person fails to deliver or cause to be delivered a statement within the time prescribed in sub-section (3) of Section 200 or the proviso to sub-section (3) of section 206C, he shall be liable to pay, by way of fee, a sum of two hundred rupees for every day during which the failure continues."

3. Though section 234E of the Act was introduced by the Finance Act, 2012 with effect from 1 st July, 2012, since petitioner is being demanded by Ext.P1 late fee for not filing the statement of tax deduction at source, it is necessary to refer to section 200A of the Act. Section 200A(1) incorporated clause (c) to clause (f) W.P.(C) NO.29652 OF 2021 -3- with effect from 01.06.2015. Sub-clause to section 200A (1) refers to the fee if any to be computed in accordance with the provisions of section 200A(1)(e). It is the claim of the petitioner that till 01.06.2015 petitioner cannot be mulcted with any liability to pay late fee for non filing of any statement of tax deduction at source.

4. I have heard Sri.K.N.Sreekumaran, the learned counsel for the petitioner, Sri.Christopher Abraham, the learned Standing Counsel for respondents 1 to 3 as well as Sri.S.Manu, the learned Assistant Solicitor General of India for the 4th respondent.

5. Learned counsel for the petitioner brought to my attention the decision in M/s.Sarala Memorial Hospital v. Union of India and Another (W.P.(C) No.37775 of 2018) wherein an identical question arose for consideration. After considering the statutory provisions and the implications of the amendment brought in to the Act, it was held that the amendment would take effect only with effect from 1 st June, 2015 and is thus prospective in nature. It is submitted that the aforesaid judgment has become final and is binding upon the authorities.

W.P.(C) NO.29652 OF 2021 -4-

6. In view of the above, the demand in Ext.P1 to Ext.P3 intimations for the period from 2012-13 to 2013-14 is bereft of authority and cannot be legally sustainable.

7. Accordingly, I quash Ext.P1 to Ext.P3 intimations to the extent it demands late fee under section 234E for the assessment years from 2012-13 till 2013-14.

The writ petition is therefore allowed as above.

Sd/-

BECHU KURIAN THOMAS JUDGE bpr W.P.(C) NO.29652 OF 2021 -5- APPENDIX PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE INTIMATION OF LEVY U/S 234E-AGAINST 26Q OF Q4 FOR F.Y 2012-13 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER.

EXHIBIT P2 TRUE COPY OF THE INTIMATION OF LEVY U/S 234E-AGAINST 24Q OF Q4 FOR F.Y 2012-13 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER.

EXHIBIT P3 TRUE COPY OF THE INTIMATION OF LEVY U/S 234E-AGAINST 26Q OF Q4 FOR F.Y 2013-14 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER.