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 42, Cited by 0]

Income Tax Appellate Tribunal - Jaipur

Dolcas Botanosys Pvt. Ltd. Bikaner, ... vs Adit, Cpc, Banglore/Acit, C-1 Jaipur, ... on 11 May, 2022

                   vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
                      IN THE INCOME TAX APPELLATE TRIBUNAL,
                              JAIPUR BENCHES,"B" JAIPUR

Jh laanhi xkslkbZ] U;kf;d lnL; ,oaJh jkBksM deys'k t;UrHkkbZ] ys[kk lnL; ds le{k
BEFORE: SHRI SANDEEP GOSAIN, JM & SHRI RATHOD KAMLESH JAYANTBHAI, AM

                      vk;dj vihy la-@ITA No. 50/JP/2022
                    fu/kZkj.k o"kZ@Assessment Year : 2018-19

M/s. Dolcas Botanosys Private Ltd.          cuke The ADIT, CPC
Rani Bazar                                  Vs. BENGALURU/ ACIT
Bikaner                                          Circle-1, Jaipur
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: AAECM 1703 E`
vihykFkhZ@Appellant                                izR;FkhZ@Respondent

     fu/kZkfjrh dh vksj ls@Assessee by : Shri Amit Kothari, CA
     jktLo dh vksj ls@Revenue by: Smt. Runi Pal, Addl. CIT

       lquokbZ dh rkjh[k@Date of Hearing           : 04/05/2022
       mn?kks"k.kk dh rkjh[k@Date of Pronouncement: 10 /05/2022
                                     vkns'k@ORDER

PER: RATHOD KAMLESH JAYANTBHAI, AM This appeal by the assessee is directed against the order of the ld. CIT(A) dated 24-11-2021, National Faceless Appeal Centre, Delhi [ hereinafter referred to as (NFAC) ] for the assessment year 2018-19.

2. The hearing of the appeal was concluded through video conference by both the parties in view of the prevailing situation of Covid-19 Pandemic.

3. The grounds of appeal raised by the assessee are as under:-

2 ITA No.50/JP/2022
M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur ''1. The order passed by the ld. CIT(A) upholding the order of CPC u/s 143(1) making disallowance in the returned income is bad in law and bad on facts.
2. The ld. CIT(A) has erred in confirming the addition of Rs.2,61,464/- on account of PF and ESI which was paid belatedly under the respective law but before the due date of filing return. The ld. CIT(A) has erred in not following the Jurisdictional High Court decision.''

4.1 In this appeal of the assessee, the only issue arises is regarding disallowance of employee's contribution of PF and ESI deposited belatedly but before due date of filing of return of income U/s 139(1) of the Income Tax Act, 1961 (in short, the Act).

4.2 The assessee filed its return of income on 29.10.2018 which was processed u/s 143(1) of the Act whereby an adjustment was made on account of disallowance of claim of deduction with respect to employees' contribution towards PF and ESIC deposited belatedly. The assessee challenged the said adjustment before the ld. CIT(A)/NFAC and contended that as per the binding precedents if the payment is made in the government account before due date of filing of return of income U/s 139(1) of the Act then as per provisions of Section 43B of the Act, no disallowance is made. The ld. CIT(A)/NFAC did not accept this contention of the assessee and confirmed the disallowance by considering the amendment in Section 36(1)(va) of the Act whereby an explanation (2) as well as explanation (5) to Section 43B of the Act was inserted being retrospective in nature.

3 ITA No.50/JP/2022

M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur 4.3. The Hon'ble Rajasthan High Court as well as other Hon'ble High Courts are consistently holding that where Assessee had paid employees contribution of PF and ESIC, though beyond due date(s) under respective Acts but prior to due date of filing the Return of income under sec. 139(1) of IT Act, the payments cannot be disallowed u/s. 43B. The assessee contended that avoiding the binding nature of judgments, the CPC, Bangalore was not justified in making addition of Rs.2,61,464/- which was paid before due date of filing of Return of Income and in rejecting application. The matter was carried to CIT(A)/NFAC by the assessee and the appeal of the assessee is dismissed and the decision of the Jurisdictional High court is not considered while passing the order by the CIT(A)/ NFAC. The relevant paras 5.18 to 5.20 of CIT(A)/NFAC order dismissing the appeal of the assessee are as under:-

''5.18. Keeping in view of that though in the explanatory memorandum to the Finance Act, 2021 proposing amendment in both Section 36(va) as well as s43B by inserting corresponding Explanation, it has been mentioned that it would be inserted w.e.f. 01- 04-2021 but the same is clarificatory in nature which is retrospective. In the above foregoing para, it has been made clear that no new law has been introduced as observed by the three judges bench of Hon'ble Supreme Court that 'Retrospective' is somewhat ambiguous and that good deal of confusion has been caused by the fact that it is used in more senses than one. In determining, the nature of the Act, regard must be had to the substance rather than to the form. If a new Act is to explain an earlier Act, it would be without object unless construed retrospectively. An explanatory Act is generally passed to supply an obvious omission or to clear up doubt as the meaning of the previous Act. It is well settled that if a statute is curative or merely declaratory 4 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur of the previous law, retrospective operation is generally intended. An amending Act may be purely declaratory to clear a meaning of a provision of the principal Act which was already implicit. A clarificactory amendment of this nature will have retrospective effect. As observed by Hon'ble Supreme Court referred above in para 5.6.2. and a new Act is to explain an earlier Act, it would be without object unless construed retrospective. An explanatory Act is generally passed to supply an obvious omission or to clear up doubts as to the meaning of the previous Act. It is well settled that if a statute is curative or merely declaratory of the previous law retrospective operation is generally intended. The date mentioned w.e.f. 01-04-2021 only conveyed that the amended provision will not be retrospective as explained above. It is clarifiactory and retrospective, hence, the pending cases will be decided in the light of new provision.

5.19 In view of the above discussion, decisions of the various High Courts as discussed supra, the explanation and the intention of the legislature set out through the Memorandum to the Finance Act, 2021, it is evident that the employee's contribution was never intended to be covered by Section 43B.

5.20 Under these circumstances and following the clarificatory amendments made by the Finance Act, 2021 to Section 36(1)(va) and Section 43B, the contentions made in the submissions are not found acceptable and the additions of Rs.2,61,464/- u/s 36(1)(va) made by AO, CPC for not depositing of employee's contribution to the PF and ESIC covered under section 36(1)(va) r.w.s. 2(24)(x) of ''the Act'' but paid to the respective funds after the due dates as specified by the rules or relevant funds are correctly held as deemed income. Therefore, the disallowance is hereby confirmed as the said late payments are not covered under section 43B of the Act. The ground of appeal is decided in negative to the appellant.'' It is observed that the CIT(A)/NFAC has also relied upon various decision connected with the Hon'ble High Courts and the amendment made in the Finance 5 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur Act, 2021 and contended that the amendment being curative in nature should apply retrospectively.

4.4. Since the CIT(A)/NFAC has quoted the amendment made in Finance Act, 2021, it is worthwhile to record the extract of the memorandum explaining the change made in the relevant provisions of the Act.

Rationalisation of various Provisions Payment by employer of employee contribution to a fund on or before due date Clause (24) of section 2 of the Act provides an inclusive definition of the income. Sub- clause (x) to the said clause provide that income to include any sum received by the assessee from his employees as contribution to any provident fund or superannuation fund or any fund set up under the provisions of ESI Act or any other fund for the welfare of such employees. Section 36 of the Act pertains to the other deductions. Sub-section (1) of the said section provides for various deductions allowed while computing the income under the head =Profits and gains of business or profession'.Clause (va) of the said sub- section provides for deduction of any sum received by the assessee from any of his employees to which the provisions of sub-clause (x) of clause (24) of section 2 apply, if such sum is credited by the assessee to the employee's account in the relevant fund or funds on or before the due date. Explanation to the said clause provides that, for the purposes of this clause, "due date" to mean the date by which the assessee is required as an employer to credit an employee's contribution to the employee's account in the relevant fund under any Act, rule, order or notification issued there-under or under any standing order, award, contract of service or otherwise.

Section 43B specifies the list of deductions that are admissible under the Act only upon their actual payment. Employer's contribution is covered in clause (b) of section 43B. According to it, if any sum towards employer's contribution to any provident fund or superannuation fund or gratuity fund or any other fund for the welfare of the employees is actually paid by the assessee on or before the due date for furnishing the return of the income under sub-section (1) of section 139, assessee would be entitled to deduction under section 43B and such deduction would be admissible for the accounting year. This provision does not cover employee contribution referred to in clause (va) of sub-section (1) of section 36 of the Act.

Though section 43B of the Act covers only employer's contribution and does not cover employee contribution, some courts have applied the provision of section 43B on employee contribution as well. There is a distinction between employer contribution and employee's contribution towards welfare fund. It may be noted that employee's 6 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur contribution towards welfare funds is a mechanism to ensure the compliance by the employers of the labour welfare laws. Hence, it needs to be stressed that the employer's contribution towards welfare funds such as ESI and PF needs to be clearly distinguished from the employee's contribution towards welfare funds. Employee's contribution is employee own money and the employer deposits this contribution on behalf of the employee in fiduciary capacity. By late deposit of employee contribution, the employers get unjustly enriched by keeping the money belonging to the employees. Clause (va) of sub-section (1) of Section 36 of the Act was inserted to the Act vide Finance Act 1987 as a measures of penalizing employers who mis-utilize employee's contributions.

Accordingly, in order to provide certainty, it is proposed to -

(i) amend clause (va) of sub-section (1) of section 36 of the Act by inserting another explanation to the said clause to clarify that the provision of section 43B does not apply and deemed to never have been applied for the purposes of determining the "due date"

under this clause; and
(ii) amend section 43B of the Act by inserting Explanation 5 to the said section to clarify that the provisions of the said section do not apply and deemed to never have been applied to a sum received by the assessee from any of his employees to which provisions of sub-clause (x) of clause (24) of section 2 applies.

These amendments will take effect from 1st April, 2021 and will accordingly apply to the assessment year 2021-22 and subsequent assessment years.

4.5. Thus, it is clear that the provision is not retrospective and prospective.

Before the Tribunal, the ld. AR of the assessee has submitted that this issue is covered by the various decisions of this Tribunal as well as the Hon'ble Jurisdictional High Courts. To this effect, the ld. AR of the assessee filed the following written submission praying therein to delete the addition sustained by the ld. CIT(A)/NFAC, Delhi, amounting to Rs2,61,464/- u/s 36(1)(va) of the Act, on account of late deposit of employee's PF/ESI contribution.

''The appellant respectfully begs to submit following submissions and details in support of grounds of appeal submitted before your honour :

7 ITA No.50/JP/2022
M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur Re : Gr. No. 1 & 2 : Addition of Rs. 2,61,464/- by making disallowance on account of delayed payment of ESI and PF Contributions :
1. The ld. CIT(A) has erred in sustaining the addition of Rs.

2,61,464/- made by the ld. AO in the order under section 143(1), in respect of contributions received from employees towards ESI/PF but not deposited to the relevant funds by the due dates under respective laws.

2. The assessee objected to such disallowance, however still the said addition was made in the order passed u/s 143(1), however the ld. CIT(A) confirmed the said addition so made.

3. The present issue is apparently covered by the jurisdictional decision and therefore in any case the said addition made in the order u/s 143(1) was not justified and is contrary to the provisions of law and is also contrary to facts and ld. CIT(A) was not justified in confirming the same.

4. The Hon'ble Jurisdictional High Court (Hon'ble Rajasthan High Court) has held that no disallowance can be made in respect of employees contribution to PF and ESI paid after due date under the respective laws if the said amount is duly paid before the due date u/s 43B of Income Tax Act, 1961.

5. On the facts and in the circumstances and in the law, the Ld. AO was not justified in making an addition of Rs.

on account of disallowance for ESI / PF. The same is allowable under the provisions of Income-tax Act, 1961 and it was so held to be allowable in the binding decisions of Hon'ble jurisdictional High Court of Rajasthan in CIT Vs. State Bank of Bikaner and Jaipur (2014) 363 ITR 70, CIT Vs. Jaipur Vidyut Vitran Nigam Ltd (2014) 363 ITR 307 and CIT Vs. Udaipur Dugdh Utpadak Sahkari Sangh Ltd. (2014) 366 ITR 163.

8 ITA No.50/JP/2022

M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur

6. We respectfully draw your honour's kind attention towards the following decisions directly on this issue :

a. CIT Vs. State Bank of Bikaner and Jaipur (2014)363 ITR70 date 06.01.2014 b. CIT Vs. Jaipur Vidyut Vitran Nigam Ltd. (2014) 363 ITR 307 dated 06.01.2014 The Hon'ble Court held as under:
Para 23:
"Thus, we are of the view that where the PF and/or EPF, CPF, GPF etc., if paid after the due date under respective Act but before filing of the return of income under Section 139(1), cannot be disallowed under Section 43B or under Section 36(1)(va) of the IT Act."
Para 24:
"Accordingly, the substantial question of law is answered against the appellant-revenue and in favour of the assessee."
c.    CIT Vs. Udaipur Dugdh Utpadak Sahakari Sangh Ltd.
(2014) 366 ITR 163
Relying on various decisions of Hon'ble Supreme Court as also the decision of Hon'ble Delhi Court in CIT Vs. Aimil Ltd (2010) 321 ITR 508, the Hon'ble High Court concluded that the payment of employees' contributions to the PF, ESI, etc. made within the due date of filing the return u/s 43B, shall be allowable as deduction.

7. Your honour's kind attention is also invited towards decision of Hon'ble Rajasthan High Court in CIT Vs. Rajasthan State Beverages Corporation Ltd. / Rajasthan State Ganganagar Sugar Mill dated 04.08.2016 (2017) 250 Taxman 32 (Rajasthan). In this decision, the Hon'ble High Court has once again held that the employees' contributions to the PF, ESI, etc. made within the due date of filing the return u/s 43B, shall be allowable as deduction.

8. Thus, the Hon'ble Jurisdictional High Court has consistently held that the employees' contributions deposited after the due date under respective laws but upto the due date u/s 139(1), is allowable as deduction.

9 ITA No.50/JP/2022

M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur

9. It may also be noted that, against the aforesaid decision of Hon'ble Rajasthan High Court in CIT Vs. Rajasthan State Beverages Corporation Ltd. / Rajasthan State Ganganagar Sugar Mill dated 04.08.2016, the department filed SLP to Hon'ble Supreme Court. But the Hon'ble Supreme Court has dismissed SLP on 04.07.2017. Therefore, the decision of Hon'ble Rajasthan High Court has attained finality.

10. Though needless but for the sake of completeness, we would also like to mention that there is a plethora of decisions in which different High Courts have held that the employees' contribution paid to relevant fund after the due date under respective laws but upto due date u/s 139(1) is allowable as deduction. We would like to quote a few decisions as under:

(i) High Court of Himachal Pradesh in CIT Vs Nipso Ployfabriks Ltd., (2013) 350 ITR 327
(ii) Karnataka High Court in CIT Vs Sabri Enterprises, (2008) 298 ITR 141.
(iii) Bombay High Court in CIT Vs Ghatge Patil Transports Ltd., (2014) 368 ITR 749.
(iv) CIT Vs. Nuchem Ltd. [2015] 59 com455 (Punjab & Haryana)
(v) CIT Vs. AIMIL Ltd. [2010] 321 ITR 508 (Delhi)
(vi) CIT Vs. George Williamson (Assam) Ltd. [2006] 284 ITR 619 (Gauhati)
(vii) CIT Vs. Kichha Sugar Co. Ltd. [2013] 356 ITR 351 (Uttarakhand)
(viii) Sagun Foundry (P) Ltd. Vs. CIT [2017] 78 com47 (Allahabad)
(ix) Bihar State Warehousing Corporation Ltd. Vs. DCIT [2017] 393 ITR 386 (Patna) 10 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur

11. It may be also worthwhile to submit that CBDT Circular No. 10 / DV / 2013 dated 16.12.2013 in the matter of interpretation of section 40(a)(ia), when there were contrary decisions of High Court issued the Circular stating that where any High Court decides an issue contrary to the 'Departmental View', the `Departmental View' thereon shall not be operative in the area falling in the jurisdiction of the relevant High Court.

12. On the facts and in the circumstances and in the law, the Ld. AO was not justified in making addition without considering the decision of the jurisdictional Hon'ble Rajasthan High Court and the binding decisions of Hon'ble Rajasthan High Court were directly applicable and therefore the addition made by Ld. AO is violative of Second Proviso to section 143(1)(a).

13. We may first refer to the portion of the Second Proviso to section 143(1)(a) which reads as under :

"Provided further that the response received from the assessee, if any, shall be considered before making any adjustment........".

14. It may also be noted that the clause (iv) was introduced in section 143(1)(a) through Finance Act, 2016. While introducing the same, following explanation was given in the Memorandum to Finance Bill, 2016:

"In order to expeditiously remove the mismatch between the return and the information available with the Department, it is proposed to expand the scope of adjustments that can be made at the time of processing of returns under sub-section (1) of section 143. It is proposed that such adjustments can be made based on the data available with the Department in the form of audit report filed by the assessee, returns of earlier years of the assessee, 26AS statement, Form 16, and Form 16A. However, before making any such adjustments, in the interest of natural justice, an intimation shall be given to the assessee either in writing or through electronic mode requiring him to respond to such adjustments. The response received, if any, will be duly considered before making any adjustment."
11 ITA No.50/JP/2022

M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur

15. The binding decisions of Hon'ble Rajasthan High Court were directly applicable to the appellant situated in the state of Rajasthan. despite such clear, categorical and unambiguous submission, the Ld. AO has made addition, which could not have been made.

16. It is a well-settled law that the processing under section 143(1) is very limited and the AO can make only those adjustments as are prescribed in section 143(1)(a) and not beyond that. Further, the verdict of clause (iv) of section 143(1)(a) is very much clear. It permits the AO to make adjustment of a particular kind i.e. disallowance of expenditure indicated in the audit report but not taken into account in computing the total income in the return.

17. The Clause No. 20(b) does not indicate any disallowance by the auditor, the Ld. AO has stepped beyond the authority of section 143(1)(a)(iv). On the contrary the details submitted in the Tax Audit report clearly indicate that the said ESI/ PF were duly and fully paid before the due date of filing of the return and even the ld. CIT(A) has also given the complete details of payments being duly made by the appellant.

18. The details of payment of the said sum is already there with the return, and in the tax audit report and therefore the ld. CIT(A) was not justified in confirming any such disallowance u/s 143(1). The said addition so made may therefore kindly be deleted.

19. Your kind attention is also invited towards the jurisdictional ITAT Jodhpur Bench decision in the case of Mohangarah Engineers & Construction Company, Jodhpur & Others in ITA No. 59 & 60/Jodh/2021 dated 27.9.2021, in which also even after amendment made it has been held that where the amount of ESI and PF is duly paid before the due date of filing of the return, no addition can be made. It is therefore submitted that such jurisdictional decisions may kindly be followed and the addition made may kindly be deleted.

12 ITA No.50/JP/2022

M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur The ld. AR further relied upon the decision of the Coordinate Bench of this Tribunal in the case of M/s Kogta Financial (India) Ltd. Vs CPC order dated 11/11/2021 in ITA No. 182/JP/2021s and also the decision of ITAT Jodhpur Bench in the case of Mohan Engineers & Construction Company & Others vs DCIT, Circle-1, Jodhpur (ITA No.59 & 60/Jodh/2021 dated 27-09-2021.

4.6. On the other hand, the ld. DR has submitted that the amendment to Section 36(1)(va) as well as 43B of the Act vide Finance Bill, 2021 is clarificatory in nature and therefore, applicable with retrospective effect. The ld. DR has submitted that the ld. CIT(A)/NFAC has relied upon the decision of the Delhi Benches of the Tribunal in the case of Vedvan Consultants Pvt. Ltd. in ITA No. 1312/Del/2020 order dated 26/08/2021 and various decisions in favour of Revenue mentioned at Para 5.3 of ld. CIT(A)'s order.

4.7. We have considered the rival submissions as well as the relevant material on record. There is no dispute that prior to the amendment brought by the Finance Bill, 2021 in Section 36(1)(va) as well as Section 43B of the Act, the issue of allowability of employees contribution towards PF and ESI and depositing the same in the government account before the due date of filing of return of income U/s 139(1) of the Act was settled and decided in favour of the assessee by various binding precedents of Hon'ble High Courts including the Jurisdictional High Court. The limited controversy is whether the amendment brought to Section 13 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur 36(1)(va) as well as 43B of the Act is applicable retrospective or from assessment year 2021-22 as it is specifically stated in the memorandum of Finance Bill, 2021.

At the outset, it is noted that the Coordinate Bench of this Tribunal in the case of M/s Kogta Financial (India) Ltd. Vs CPC (supra) has considered this issue in para 5 to 7 as under:

"5. We have heard the rival contentions and perused the material available on record. In case of Mohangarh Engineers and Construction Company vs DCIT, CPC (Supra), speaking through one of us, we have extensively dealt with the identical matter relating to employee's contribution towards ESI/PF and our findings therein read as under:-

"13. We have heard the rival contentions and perused the material available on record. On perusal of the details submitted by the assessee as part of its return of income, it is noted that the assessee has deposited the employees's contribution towards ESI and PF well before the due date of filing of return of income u/s 139(1) and the last of such deposits were made on 16.04.2019 whereas due date of filing the return for the impugned assessment year 2019-20 was 31.10.2019 and the return of income was also filed on the said date. Admittedly and undisputedly, the employees's contribution to ESI and PF which have been collected by the assessee from its employees have thus been deposited well before the due date of filing of return of income u/s 139(1) of the Act.
14. The issue is no more res integra in light of series of decisions rendered by the Hon'ble Rajasthan High Court starting from CIT vs. State Bank of Bikaner & Jaipur (supra) and subsequent decisions.
15. In this regard, we may refer to the initial decision of Hon'ble Rajasthan High Court in case of CIT vs. State Bank of Bikaner & Jaipur wherein the Hon'ble High Court after extensively examining the matter and considering the various decisions of the Hon'ble Supreme Court and various other High Courts has decided the matter in favour of the assessee. In the said decision, the Hon'ble High Court was pleased to held as under:
"20. On perusal of Sec.36(1)(va) and Sec.43(B)(b) and analyzing the judgments rendered, in our view as well, it is clear that the legislature brought in the statute Section 43(B)(b) to curb the activities of such tax payers who did not discharge their statutory liability of payment of dues, as aforesaid; and rightly so as on the one hand claim was being made under Section 36 for allowing the deduction of GPF, CPF, ESI etc. as per the 14 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur system followed by the assessees in claiming the deduction i.e. accrual basis and the same was being allowed, as the liability did exist but the said amount though claimed as a deduction was not being deposited even after lapse of several years. Therefore, to put a check on the said claims/deductions having been made, the said provision was brought in to curb the said activities and which was approved by the Hon'ble Apex Court in the case of Allied Motors (P) Ltd. (supra).
21. A conjoint reading of the proviso to Section 43-B which was inserted by the Finance Act, 1987 made effective from 01/04/1988, the words numbered as clause (a), (c), (d), (e) and (f), are omitted from the above proviso and, furthermore second proviso was removed by Finance Act, 2003 therefore, the deduction towards the employer's contribution, if paid, prior to due date of filing of return can be claimed by the assessee. In our view, the explanation appended to Section 36(1)(va) of the Act further envisage that the amount actually paid by the assessee on or before the due date admissible at the time of submitting return of the income under Section 139 of the Act in respect of the previous year can be claimed by the assessee for deduction out of their gross total income. It is also clear that Sec.43B starts with a notwithstanding clause & would thus override Sec.36(1) (va) and if read in isolation Sec. 43B would become obsolete. Accordingly, contention of counsel for the revenue is not tenable for the reason aforesaid that deductions out of the gross income for payment of tax at the time of submission of return under Section 139 is permissible only if the statutory liability of payment of PF or other contribution referred to in Clause (b) are paid within the due date under the respective enactments by the assessees and not under the due date of filing of return.
22. We have already observed that till this provision was brought in as the due amounts on one pretext or the other were not being deposited by the assessees though substantial benefits had been obtained by them in the shape of the amount having been claimed as a deduction but the said amounts were not deposited. It is pertinent to note that the respective Act such as PF etc. also provides that the amounts can be paid later on subject to payment of interest and other consequences and to get benefit under the Income Tax Act, an assessee ought to have actually deposited the entire amount as also to adduce evidence regarding such deposit on or before the return of income under sub-section (1) of Section 139 of the IT Act.
23. Thus, we are of the view that where the PF and/or EPF, CPF, GPF etc., if paid after the due date under respective Act but before filing of the return of income under Section 139(1), cannot be disallowed under Section 43B or under Section 36(1)(va) of the IT Act."

16. The said decision has subsequently been followed in CIT vs. Jaipur Vidyut Vitran Nigam Ltd. (supra), CIT vs. Udaipur Dugdh Utpadak Sahakari Sangh Ltd.

15 ITA No.50/JP/2022

M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur (supra), and CIT vs Rajasthan State Beverages Corporation Limited (supra). In all these decisions, it has been consistently held that where the PF and ESI dues are paid after the due date under the respective statues but before filing of the return of income under section 139(1), the same cannot be disallowed under section 43B read with section 36(1)(va) of the Act.

17. We further note that though the ld. CIT(A) has not disputed the various decisions of Hon'ble Rajasthan High Court but has decided to follow the decisions rendered by the Hon'ble Delhi, Madras, Gujarat and Kerala High Courts. Given the divergent views taken by the various High Courts and in the instant case, the fact that the jurisdiction over the Assessing officer lies with the Hon'ble Rajasthan High Court, in our considered view, the ld CIT(A) ought to have considered and followed the decision of the jurisdictional Rajasthan High Court, as evident from series of decisions referred supra, as the same is binding on all the appellate authorities as well as the Assessing officer under its jurisdiction in the State of Rajasthan.

18. In light of aforesaid discussion and in the entirety of facts and circumstances of the case, the addition by way of adjustment while processing the return of income u/s 143(1) amounting to Rs 4,38,530/- so made by the CPC towards the delayed deposit of the employees's contribution towards ESI and PF though paid well before the due date of filing of return of income u/s 139(1) of the Act is hereby directed to be deleted as the same cannot be disallowed under section 43B read with section 36(1)(va) of the Act in view of the binding decisions of the Hon'ble Rajasthan High Court."

6. In the instant case, admittedly and undisputedly, the employees' contribution to ESI and PF collected by the assessee from its employees have been deposited well before the due date of filing of return of income u/s 139(1) of the Act. Further, the ld D/R has referred to the explanation to section 36(1)(va) and section 43B by the Finance Act, 2021 and has also referred to the rationale of the amendment as explained by the Memorandum in the Finance Bill, 2021, however, I find that there are express wordings in the said memorandum which says "these amendments will take effect from 1st April, 2021 and will accordingly apply to assessment year 2021-22 and subsequent assessment years". In the instant case, the impugned assessment year is assessment year 2018-19 and therefore, the said amended provisions cannot be applied in the instant case. Similar view has been taken by the Coordinate Bangalore Benches in case of Shri Gopalkrishna Aswini Kumar vs. ACIT (supra) wherein it has held as under:-

"7. The Hon'ble Karnataka High Court in the case of Essae Teraoka Pvt. Ltd., (supra) has taken the view that employee's contribution under section 36(1)(va) of the Act would also be covered under section 43B of the Act and therefore if the share of the employee's share of contribution is made on or before due date for furnishing the return of income under section 139(1) of the Act, then the assessee would be entitled to claim deduction. Therefore, the issue is covered by the decision of the Hon'ble 16 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur Karnataka High Court. The next aspect to be considered is whether the amendment to the provisions to section 43B and 36(1)(va) of the Act by the Finance Act, 2021, has to be construed as retrospective and applicable for the period prior to 01.04.2021 also. On this aspect, we find that the explanatory memorandum to the Finance Act, 2021 proposing amendment in section 36(1)(va) as well as section 43B is applicable only from 01.04.2021. These provisions impose a liability on an assessee and therefore cannot be construed as applicable with retrospective effect unless the legislature specifically says so. In the decisions referred to by us in the earlier paragraph of this order on identical issue the tribunal has taken a view that the aforesaid amendment is applicable only prospectively i.e., from 1.4.2021. We are therefore of the view that the impugned additions made under section 36(1)(va) of the Act in both the Assessment Years deserves to be deleted."

7. In light of the aforesaid discussions and in the entirety of facts and circumstances of the case and following the consistent decisions taken by the various Benches of the Tribunal, the addition by way of adjustment while processing the return of income u/s 143(1) amounting to Rs. 37,62,586/- so made by the CPC towards the deposit of the employees's contribution towards ESI and PF though paid before the due date of filing of return of income u/s 139(1) of the Act is hereby directed to be deleted."

Thus, it is clear from the above cited decision that this Tribunal has considered various decisions on this issue and by following decisions of the Coordinate Benches of the Tribunal, this issue was decided in favour of the assessee by holding that amendment in Section 36(1)(va) as well as Section 43B of the Act by way of inserting the explanation vide Finance Bill, 2021 are applicable only from A.Y. 2021-22 and subsequent assessment years and therefore, the said amendment is not applicable to the assessment year under consideration.

4.8. Similar view has been taken by the Delhi Benches of the Tribunal in the case of Chatru Mal Garg Vs ACIT (supra) in para 7 as under:

"7. I have heard the rival submissions and perused the materials on record. The issue in the present ground is with respect to disallowance under section 17 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur 36(1)(va) of the Act. It is an undisputed fact that there has been slight delay in the deposit of employees' contribution of PF and ESI by the assessee and the contribution have been deposited beyond the due date prescribed by the relevant authorities but at the same time it is also a fact that the amounts have been deposited with the appropriate authorities by the assessee before filing the return of income for the relevant assessment year. I find that Hon'ble Delhi High Court in the case of CIT vs. AIMIL Ltd. (supra) has held that no disallowance under section 36(1)(va) of the Act is called for when the amounts are deposited before filing the return of income. Similar view has also been taken by the Hon'ble Punjab & Haryana High Court in the case of CIT vs. Hemla Embroidery Mills (P) Ltd (supra) and Indian Geotechnical Services (supra). As far as the applicability of amendment made by Finance Act 2021 is concerned, I find that the Co-ordinate Bench of Tribunal in the case of Indian Geotechnical Services (supra) has held that amendment made by Finance Bill 2021 shall take effect from 1st April 2021 and will accordingly apply to A.Y. 2021-11 and subsequent years.

In the present case assessment year involved is 2018-19 and therefore following the aforesaid decision in thecase of Indian Geotechnical Services (supra), I am of the view that the amended provisions would have no application to the case under consideration. Before me, Learned DR has relied on the decision of Co-ordinate Bench of Tribunal in the case of Vedvan Consultants Pvt. Ltd. (supra). It is settled law that when two judgments are available giving different views then the judgment which is in favour of the assessee shall apply as held in case of Vegetable Products Ltd. 82 ITR 192 by the Hon'ble Supreme Court. I therefore following the decision of High Courts cited hereinabove and the decision of the Co-ordinate Bench of Tribunal, I am of the view that no addition u/s 36(1)(va) of the Act is called for in the present case. Therefore I direct the AO to delete the addition. Thus the ground of assessee is allowed.'' Thus, it is clear that the Delhi Benches of the Tribunal has considered the earlier decision of the Tribunal in the case of Vadvan Consultants Pvt. Ltd. (supra) which was relied upon by the ld. CIT(A) as well as the ld. DR and the issue was decided by following the decisions of Hon'ble Delhi High Court and Hon'ble Punjab & Haryana High Court and the decisions of the Division Bench of the Delhi Tribunal in the case of Indian Geotechnical Services in ITA No. 622/Del/2018 order dated 27/08/2021. Accordingly, in view of the above discussions as well as following the decisions of the Coordinate Benches of the Tribunal, this issue is decided in favour 18 ITA No.50/JP/2022 M/s. Dolcas Botanosys Pvt. Ltd. vs ADIT, CPC, Banglore/ACIT, Circle-1, Jaipur of the assessee and consequently, the disallowance made on account of employees contribution towards PF & ESIC deposited before due date of filing of return of income U/s 139(1) of the Act amounting to Rs. 2,61,464/- is deleted.

5.0. In the result, the appeal of the assessee is allowed.

         Order pronounced in the open court on             10 /05/2022


  Sd/-                                                           Sd/-

¼lanhi xkslkbZ½                                             ¼ jkBksM deys'k t;UrHkkbZ ½
 (Sandeep Gosain)                                          (Rathod Kamlesh Jayantbhai)
U;kf;d lnL;@Judicial Member                           ys[kk lnL;@Accountant Member


Tk;iqj@Jaipur
fnukad@Dated:-         10/05/2022
*Mishra

vkns'k dh izfrfyfi vxzsf'kr@Copy of the order forwarded to:

1. The Appellant- M/s. Dolcas Botanosys Private Limited, Bikaner
2. izR;FkhZ@ The Respondent- The ADIT, CPC Banglore/ACIT, Circle-1, Jaipur.
3. vk;dj vk;qDr@ The ld CIT
4. vk;dj vk;qDr¼vihy½@The ld CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (ITA No. 50/JP/2022) vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar