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 1, Cited by 2]

Income Tax Appellate Tribunal - Bilaspur

Rakesh Kumar Jain,, Champa (Cg) vs Ito, Ward- 2(2),, Bilaspur(Cg) on 4 November, 2016

1 ITA No. 26/RPR/2015.

IN THE INCOME TAX APPELLATE TRIBUNAL, RAIPUR BENCH, RAIPUR BEFORE SHRI SHAMIM YAHYA, ACCOUNTANT MEMBER.

(S.M.C.) I.T.A. No.26/RPR/2015 Assessment Year : 2006-07.

M/s Rakesh Kumar Jain, The Income-tax Officer, Akaltara, Dist. Janjgir-Champa. Vs. Ward-2(2), Bilaspur. PAN AAEEJ7046F.

Appellant. Respondent.

Appellant by : Shri R.B. Doshi. Respondent by : Shri D.K. Jain. Date of Hearing : 20-10-2016 Date of Pronouncement : 4th Nov.2016.

O R D E R. This appeal by the assessee is directed against the order of learned CIT(Appeals), Bilaspur dated 28-08-2014 and pertains to assessment year 2006-

07. The grounds of appeal read as under :

1. In the facts and circumstances of the case learned Commissioner of Income-tax (Appeals) erred in confirming action of Assessing Officer in initiating reassessment proceedings on the basis of reasons recorded u/s 148(2) merely on the basis of change of opinion on same set of materials after 4 years despite of all material facts were truly and fully disclosed at the time of original assessment proceedings.
2. Without prejudice to ground no. 1 in the facts and circumstances of the case learned Commissioner of Income-tax (Appeals) erred in confirming disallowance of Rs.2,65,200/- made by Assessing Officer out of crushing charges by invoking provision of section 40(a)(ia) in spite of the fact that no amount was payable as at the end of relevant previous year in respect of said sum.
2 ITA No. 26/RPR/2015.
2. Apropos issue on merits:
The issue in dispute is a disallowance of Rs.2,65,200/- made by the AO out of crushing charges by invoking the provisions of section 40(a)(ia) inspite of the fact that no amount was payable as at the end of the relevant previous year in respect of the said sum.
3. Having heard both the counsel and perused the records I find that there are conflicting decisions of Hon'ble High Courts on this issue. But no decision of Hon'ble jurisdictional High Court has been brought to my notice. In such circumstances the decision of Hon'ble Apex Court in the case of CIT vs. Vegetable Products Ltd. 88 ITR 192 will apply. In this decision the Hon'ble Apex Court has expounded that if there are two constructions possible, one in favour of the assessee should be adopted. In this regard I find that the Hon'ble Allahabd High Court in the case of Vector Shipping services 357 ITR 642 has taken a view that section 40(a)(ia) can be invoked only if the amounts are payable, SLP against which has been dismissed by the Hon'ble Supreme Court in CC No. 8068/2014 vide order dated 02-07-2014. Hence respectfully following the above decision I hold that since the amount involved has been paid and nothing is payable, the amount cannot be disallowed u/s 40(a)(ia).

Hence I set aside the orders of the authorities below and decide the issue in favour of the assessee.

4. Since the issue on merits has already been decided in favour of the assessee, the adjudication on the ground relating to initiation of reassessment 3 ITA No. 26/RPR/2015. proceedings is only of academic in nature. Hence I am not engaging into the same.

5. In the result, this appeal filed by the assessee stands allowed.

Order pronounced on this 4th day of Nov., 2016.

Sd/-

( SHAMIM YAHYA) ACCOUNTANT MEMBER.

Dated: 4th Nov., 2016.

Copy forwarded to :

1. M/s Rakesh Kumar Jain, Railway Contractor, Akaltara, Dist. Janjgir-Champa..
2. I.T.O., Ward-2(2), Bilaspur.
3. C.I.T., Bilaspur.
4. CIT(Appeals), Bilaspur.
5. D.R., ITAT, Raipur.
6. Guard File True copy.

By Order Assistant Registrar, Income Tax Appellate Tribunal, Nagpur Bench, Nagpur.

Wakode.