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 16, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Janki Vaishali Co-Operative Housing ... vs Commissioner Of Income Tax(Appeal) , ... on 31 October, 2022

                             आयकर अपील य अ धकरण
                            मंब
                              ु ई पीठ "एस एम सी" , मंब
                                                     ु ई
                     ी वकास अव थी,       या यक सद य        के सम
                   IN THE INCOME TAX APPELLATE TRIBUNAL
                       MUMBAI BENCH "SMC", MUMBAI
                BEFORE SHRI VIKAS AWASTHY, JUDICIAL MEMBER
                      आअसं. 944/मं/ु 2022 ( न.व 2018-19)
                     ITA NO.944/MUM/2022(A.Y 2018-19)

 Janki Vaishali Co-operative Housing Society Limited,
Plot No.1521, Janki Vaishali,
Juhu Church Road, Janki Kutir,
Juhu, Mumbai 400 049.
PAN: AACAJ-4400-A                                       ...... अपीलाथ /Appellant
बनाम Vs.
The Commissioner of Income Tax (Appeals),
National Faceless Appeal Centre,
Delhi.                                                   .....     तवाद /Respondent

      अपीलाथ      वारा/ Appellant    by : Shri Manoj Mahimkar
         तवाद    वारा/Respondent by      : Ms. Beena Santosh

      सुनवाई क     त थ/ Date of hearing             :   03/08/2022
      घोषणा क      त थ/ Date of pronouncement :         31/10/2022

                                    आदे श/ ORDER

This appeal by the assessee is directed against the order of Commissioner of Income Tax (Appeals), National Faceless Appeal Centre, Delhi [ in short 'the CIT(A)'] dated 10/03/2022 for the Assessment Year 2018-19.

2. The assessee in appeal has assailed the findings of the CIT(A) in disallowing assessee's claim of deduction u/s 80P(2)(d) of the Income Tax Act, 1961 [ in short 'the Act'] on the pretext that the assessee had not filed return of income within due date as specified u/s. 139(1) of the Act .

2

ITA NO.944/MUM/2022(A.Y 2018-19)

3. Shri Manoj Mahimkar appearing on behalf of the assessee submitted that assessee is a Co-operative housing Society. During the period relevant to the assessment year under appeal, the assessee has earned interest income of Rs.2,96,681/- from deposits with Co-operative Banks. The assessee claimed deduction of the aforesaid amount under the provisions of section 80P (2) (d) of the Act . The return of the assessee was processed u/s. 143(1) of the Act disallowing assessee's claim of deduction u/s. 80P(2)(d) of the Act. Aggrieved by the order/ intimation dated 31/05/2019 u/s 143(1) of the Act, the assessee filed appeal before the CIT(A). The CIT(A) dismissed the appeal of assessee on the ground that the due date for filing of return of income for Assessment Year 2018-19 was 31/10/2018, whereas, the assessee filed return of income on 24/12/2018. Since, the appeal has been filed beyond due date the benefit of section 80P of the Act cannot be allowed to the assessee.

The ld. Authorized Representative for the assessee submitted that a perusal of section 80AC as it was applicable to the Assessment Year 2018-19 would show that the said section had no application in respect of deduction claimed u/s 80P of the Act. The provisions of section 80AC of the Act were only applicable in respect of deduction claimed u/s 80IA, section 80IAB, section 80IB, 80IC, 80ID and 80IE of the Act. The provisions of section 80AC were amended by the Finance Act, 2018 w.e.f. 01/04/2018 to include all deductions claimed under Chapter- VIA under heading "C - Deductions in respect of certain incomes". The ld. Authorized Representative for the assessee pointed that the reasons given by CIT(A) for disallowing assessee's claim of deduction u/s 80P would not hold good in the light of the provisions of section 80AC of the Act as applicable to the Assessment Year under appeal.

3

ITA NO.944/MUM/2022(A.Y 2018-19)

4. Per contra, Ms. Beena Santosh representing the Department vehemently defended the impugned order and prayed for dismissing appeal of the assessee. The ld. Departmental Representative submits that the assessee had field return of income beyond due date, hence, the assessee is not eligible for deduction u/s 80P in the light of provisions of section 80AC of the Act.

5. Both sides heard, orders of authorities below examined. Undisputedly, assessee filed return of income on 24/12/2018 i.e. beyond the due date for filing return of income u/s. 139(1) of the Act for the Assessment Year 2018-

19. The solitary reason for denying benefit of deduction u/s 80P of the Act is that the return filed by the assessee for the impugned assessment year is beyond the due date.

6. The ld. Authorized Representative for the assessee has brought to the notice of Bench that the provisions of section 80AC of the Act as applicable to Assessment Year under appeal contained no restriction of due date for filing return of income for claiming deduction u/s 80P of the Act. The provisions of section 80P of the Act prior to amendment are reproduced herein below:

"Deduction not to be allowed unless return furnished.
80AC. Where in computing the total income of an assessee of any previous year relevant to the assessment year commencing on the 1st day of April, 2006 or any subsequent assessment year, any deduction is admissible under section 80-IA or section 80- IAB or section 80-IB or section 80-IC or section 80-ID or section 80-IE, no such deduction shall be allowed to him unless he furnishes a return of his income for such assessment year on or before the due date specified under sub-section (1) of section 139."

The aforesaid provisions were substituted by the Finance Act,2018 w.e.f. 01/04/2018 by the following provisions:

4
ITA NO.944/MUM/2022(A.Y 2018-19) " Deduction not to be allowed unless return furnished.
80AC. Where in computing the total income of an assessee of any previous year relevant to the assessment year commencing on or after--
(i) the 1st day of April, 2006 but before the 1st day of April, 2018, any deduction is admissible under section 80-IA or section 80-IAB or section 80-IB or section 80- IC or section 80-ID or section 80-IE;
(ii) the 1st day of April, 2018, any deduction is admissible under any provision of this Chapter under the heading "C.--Deductions in respect of certain incomes", no such deduction shall be allowed to him unless he furnishes a return of his income for such assessment year on or before the due date specified under sub-section (1) of section 139."

A bare perusal of the un-amended provision would show that there was no restriction for claiming deduction u/s 80P of the Act even if the return was filed beyond due date as specified u/s. 139(1) of the Act. The restriction was applicable only to the specified sections mentioned in section 80AC of the Act. The scope of section was enlarged by the Finance Act 2018 to include all deductions admissible under Chapter-VIA under the heading "C-Deduction in respect of certain incomes"

The substituted section w.e.f. 01/04/2018 would be applicable to assessment year 2018-19 and in respect of deductions claimed u/s. 80P of the Act, as well. Since, in the impugned assessment year substituted provisions of section 80AC would be applicable, the CIT(A) has rightly rejected the appeal of assessee.

7. In the result, impugned order is upheld and appeal by the assessee is dismissed.

Order pronounced in the open Court on Monday the 31st day of October, 2022.

Sd/-


                                                                     (VIKAS AWASTHY)
                                                          या यक सद य/JUDICIAL MEMBER

मंब
  ु ई/ Mumbai, दनांक/Dated          31/10/2022
Vm, Sr. PS (O/S)
                                               5
                                                                        ITA NO.944/MUM/2022(A.Y 2018-19)




     त ल प अ े षतCopy of the Order forwarded to :

1.      अपीलाथ /The Appellant ,
2.        तवाद / The Respondent.
3.      आयकर आयु त(अ)/ The CIT(A)-
4.      आयकर आयु त CIT
5.       वभागीय    त न ध, आय.अपी.अ ध., मब
                                        ु ंई/DR, ITAT, Mumbai
6.      गाड फाइल/Guard file.


                                                     BY ORDER,
//True Copy//

                                                    (Dy./Asstt. Registrar)/
                                                    Sr.Private Secretary
                                                    ITAT, Mumbai