Income Tax Appellate Tribunal - Ahmedabad
Jigisha M. Soni,, Anand vs Assessee on 21 August, 2015
IN THE INCOME TAX APPELLATE TRIBUNAL " C " BENCH, AHMEDABAD
(BEFORE SHRI RAJPAL YADAV, J.M. & SHRI ANIL CHATURVEDI, A.M.)
I.T. A. No.2091/AHD/2013
(Assessment Year: 2009-10)
Smt. Jigisha M. Soni Nr. V/S ITO, Ward-1, Anand
Railway Godi, Station Road,
Anand- 388001
(Appellant) (Respondent)
PAN: APOPS 7078D
Appellant by : Shri Ketan Bhatt
Respondent by : Shri D.V. Singh, Sr. D.R.
(आदे श)/ORDER
Date of hearing : 13-08-2015
Date of Pronouncement : 21-08-2015
PER ANIL CHATURVEDI, ACCOUNTANT MEMBER
1. This appeal filed by the Assessee is against the order of CIT(A)-IV, Baroda dated 28.05.2013 for A.Y. 2009-10.
2. The relevant facts as culled out from the material on record are as under.
3. Assessee is an individual stated to be deriving income mainly from commission on selling of non judicial stamp papers. Assessee filed her return of income for A.Y. 2009-10 on 03.11.2009 declaring total income at 2 ITA No 2091/Ahd/2013 . A.Y. 2009-10 Rs. 1,59,906/-. The case was selected for scrutiny and thereafter the assessment was framed under section 143(3) vide order dated 09.08.2011 and the total income was determined at Rs. 2,39,366/-. During the course of assessment proceedings, A.O noticed that Assessee is a stamp vendor and had made sale of stamp papers of Rs. 2.72 crores but the books of accounts were not audited as required u/s. 44AB of the Act. The submission of the Assessee that on purchase and sale of stamp papers she earns commission and therefore the purchase and sale of stamp papers cannot be considered to be her turnover which would necessiate the audit u/s. 44AB of the Act. The submission of the Assessee was not found acceptable to the A.O as he was of the view that Assessee should have got her books of accounts audited. A.O also noted that the Hon'ble Gujarat High Court in the case of Ahmedabad Stamp Vendors Association (124 Taxman.com 628) has held that the discount made available to the licensed stamp vendor under the provision of the Rules does not fall within the express "commission or broker". He accordingly held that since Assessee has failed to get the accounts audited, she was liable for penalty u/s. 271B of the Act and accordingly levied penalty of Rs. 1 lac. Aggrieved by the order of A.O., Assessee carried the matter before ld. CIT(A) who upheld the order of A.O by holding as under:-
10. The AO in his penalty order has mentioned that the appellant is a stamp vender and she had made sales of stamp papers worth Rs. 2.72 crores. This fact itself shows that the gross turn, over /receipts in the case of appellant was more than 40 lacs and therefore her books of accounts for the year under consideration were subject to audit u/s 44AB of the IT Act, This fact is admitted by the appellant. even in her grounds of appeal. The appellant as per ground of appeal no.1 has stated that the non compliance of provisions, of section 44AB was not deliberate or intentional. As per this ground of appeal, the appellant has stated that the non compliance of provisions of section 44AB was due to,
3 ITA No 2091/Ahd/2013 . A.Y. 2009-10 misimpression, Admittedly the appellant failed to get her books of accounts' audited u/s 44AB of the IT Act. This is not the case of the appellant that she used to get purely her commission for making the sales of stamp papers. The entire sales of stamp papers have been made by the appellant only. The appellant had argued that only licensed vendors-can apply to treasury office-for this stamps required in different denominations along with challan which is to be filled in with the amount of stamp required after reducing the discount available for such purchase of stamp and therefore she has rightly shown such discount under the head commission in the P & L account. In this regard, the AO has rightly quoted the decision-of Hon'ble-Gujarat High court in the case of -Ahmedabad stamp venders association, 324 Taxman 628 wherein 'the Hon'ble Gujarat High Court has held that the 'discount made available to the licensed stamp vendors under the provisions of the rules does not fail within the expression "commission of rupees". Considering all these facts, it-is held that the appellant was required to get her .books of accounts audited as per provisions of section 44AB of the IT Act and to tile the same on or before due date which she has failed to do and-therefore the AO has rightly levied the penalty of Rs.1,00,000/- u/s 271B of the IT Act. 1, therefore, confirm the penalty of Rs. 1,00,000/- as levied by the AO u/s 27IB of the IT Act. Thus, the above grounds of appeal of the appellant are hereby dismissed.
4. Aggrieved by the aforesaid order of ld. CIT(A), Assessee is now in appeal before us and has raised the following grounds:-.
1.1The order passed u/s.250 on 28.5.2013 for A. Y.2009-10 by CIT(A)-IV, Baroda, upholding the penalty of Rs 1 lakh imposed u/s.27IB by AO is wholly illegal, unlawful and against the principles of natural justice.
1.2The Ld. CIT(A) has grievously erred in law and or on facts in not considering fully and properly the submissions made and evidence produced by the appellant with regard to the impugned penalty.
2.1The Ld.CIT(A) has grievously erred in law and on facts in confirming that the appellant was required to get her books of account audited u/s.44AB of the Act so that the penalty of Rs.l,00,000 imposed by AO was justified.
4 ITA No 2091/Ahd/2013
. A.Y. 2009-10
2.2That in the facts and circumstances of the case as well as in law, the Ld.CIT(A) ought not to have upheld the that the appellant was required to get her books of account audited u/s.44AB of the Act so that the penalty of Rs. l ,00,000 imposed by AO was justified.
That both the lower authorities have failed to appreciate that there was sufficient cause for failure to get the books of accounts audited U/S.44AB. 3.1That both the lower authorities ought to have appreciated that total turnover, sales or gross receipts of the appellant's business was merely the commission receipts of Rs.3,36,572 whereas the turnover of Rs.2.88 cr. did not pertain to the appellant.
It is, therefore, prayed that the penalty of Rs. l,00,000 imposed by the AO u/s.271 B and confirmed by the CIT(A) should be deleted.
5. Though various grounds have been raised but the solitary issue is about the levy of penalty u/s. 271B of the Act.
6. Before us, ld. A.R. reiterated the submissions made before A.O and ld. CIT(A) and further submitted that Assessee is a Government approved stamp vendor selling the stamp papers procured from Government on custodian basis and after certain date unsold stamp paper have to be returned to the Government and therefore the Assessee acts as an agent and for which she gets commission. It was further submitted that the title of the stamp papers is not transferred to the Assessee on its purchase. He further submitted that the decision of Ahmedabad Stamp Vendors Association are on different facts and cannot be applied to the facts of the Assessee. He further placed reliance on CBDT Circular No. 452 dated 17.03.1986 whereby it is stated that provisions of Section 44AB is applicable only when the commission income exceeds Rs. 40 lacs. He also placed reliance in the case of Prem Prakash Gupta 55 Taxman.com 291 (Jaipur) Hasmukh M. Shah 5 ITA No 2091/Ahd/2013 . A.Y. 2009-10 85 ITD 99 (Ahd). He further submitted that Assessee was under bona fide belief that she was not required to get the accounts audited and the breach was technical in nature and therefore penalty be deleted. The ld. D.R. on the other hand supported the order of A.O and ld. CIT(A).
7. We have heard the rival submissions and perused the material on record. It is an undisputed fact that Assessee is Government approved stamp vendor selling stamp papers and the commission earned on selling of the stamp papers was not in excess of the limit prescribed u/s. 44AB for the purpose of getting the books audited. Before us, it is Assessee's submission that she was under bona fide belief that the purchase and sales of stamp papers would not form part of turnover and therefore had not got the books audited and for which she had placed reliance on CBDT Circular. The aforesaid submission of the Assessee prima facie appears to be bona fide belief on her part and Revenue has not brought any material on record to support that the belief of the Assessee was not bona fide. A.O has levied penalty u/s. 271B of the Act for not getting the books audited u/s. 44AB of the Act. A reading of Section 271B makes it clear that the imposition of penalty is not mandatory as the word used is "may" meaning thereby that a discretion is conferred on the A.O to impose or not to impose the penalty. Further the provision with respect to imposition of penalty is not mandatory in view of the provision contained in Section 273B of the Act which interalia provides that notwithstanding the provisions of Section 271B, no penalty shall be imposable on the person or the Assessee, as the case may be, for any failure referred to in the said provisions if he proves that there was reasonable cause for the failure. In the present case, the Assessee was having a bona fide belief that she was not required to get her books audited under 44AB in view 6 ITA No 2091/Ahd/2013 . A.Y. 2009-10 of the CBDT Circular (supra). In such a situation, we are of the view that there was a reasonable cause on the part of the Assessee for not getting the books audited. Further it is a settled law that when there is a technical or venial breach of the provisions of law, the ends of justice requires that discretion should not be exercised in favour of punishing a minor default and for which we get support from the decision of Hon'ble Apex Court in the case of Hindustan Steel Ltd. vs. State of Orissa (1972) 83 ITR 26 (SC) whereby Hon'ble Apex Court has held as under:-
"Even if a minimum penalty is prescribed, the authority competent to impose the penalty will be justified in refusing to impose penalty when there is a technical or venial breach of the provisions of the Act or were the breach flows from a bona fide belief that the offender is not liable to act in the manner prescribed by the statute."
8. Considering the totality of the facts and relying on the aforesaid decision of Hon'ble Apex Court, we are of the view that in the present case the levy of penalty u/s. 271B of the Act was not justified and therefore direct its deletion. Thus the ground of Assessee is allowed.
9. In the result, the appeal of the Assessee is allowed.
Order pronounced in Open Court on 21 - 08 - 2015.
Sd/- Sd/-
(RAJPAL YADAV) (ANIL CHATURVEDI)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Ahmedabad. TRUE COPY
Rajesh
Copy of the Order forwarded to:-
1. The Appellant.